IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
RSA No.1920 of 2007
Date of decision: 25.11.2008
Rajesh Kumar and another .... Appellants
versus
Baldev Singh & others .... Respondents
CORAM: HON'BLE MR. JUSTICE AJAY TEWARI
Present: Mr. Sanjay Verma, Advocate
for the appellants.
****
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
****
AJAY TEWARI, J.(ORAL)
This is an appeal filed against the judgment and decree of the Courts
below dismissing the suit of the appellants challenging the sale deed made by the
father of the appellants. Both the Courts have found as a matter of fact that the
appellants were not able to show that the property sold by their father had come to
him from his great grandfather. On this ground both the Courts below held that
the property was not proved to be ancestral and further, that it cannot be said that
there was no legal necessity for the sale thereof.
Learned counsel for the appellants has not been able to show to this
Court that the property sold by Hukam Chand had been inherited by him from his
great grandfather.
In view of the discussion made above, I hold that the questions of
law proposed in this appeal do not arise and dismiss the same. No costs.
November 25, 2008 (AJAY TEWARI) sonia JUDGE