High Court Punjab-Haryana High Court

Rajinder Singh And Others vs Ram Avtar Alias Hem Chand And … on 16 December, 2008

Punjab-Haryana High Court
Rajinder Singh And Others vs Ram Avtar Alias Hem Chand And … on 16 December, 2008
R.S.A. No.2902 of 2007                                  -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                       R.S.A. No.2902 of 2007
                                       Date of Decision:16.12.2008

Rajinder Singh and others
                                                        .....Appellants
            Vs.

Ram Avtar alias Hem Chand and others
                                                        .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Sandeep Sharma, Advocate for the appellants.

            Mr. P.R. Yadav, Advocate for respondents No.1 to 8.
                         ****
JUDGMENT

HARBANS LAL, J.

This appeal is directed against the judgment/ decree dated

7.3.2007 passed by the Court of learned District Judge, Gurgaon, whereby

he dismissed the appeal preferred against the judgment/ decree dated

20.9.2006 vide which the Court of learned Civil Judge (Junior Division),

Gurgaon decreed the suit for sanctioning the mutation in favour of the

plaintiffs in terms of judgment and decree dated 10.3.1980 passed in case

titled as Ram Avtar and others v. Shiv Lal in Civil Suit No.460 of 1.9.1978

and for recording the names of the plaintiffs as co-sharers to the extent of

one-third share in the land comprised in Rectangle No.82, Killa Nos.11 (3

kanal 2 marlas), 19 (5 kanal 13 marlas) 22 (8 kanal 0 marla) and 45/312

share in the land comprised in Rectangle No.82, Killa No.20/1 (7 kanal 12

marlas), 21 kanal (8 kanal 0 marla) situated in the revenue estate of Village

Sidhrawali, Tehsil and District Gurgaon.

R.S.A. No.2902 of 2007 -2-

The facts which form the backdrop of the suit are that the

plaintiffs are the owners and in possession of the suit land to the extent of

one-third share vide decree dated 10.3.1980 passed in civil suit bearing

caption Ram Avtar and others v. Shiv Lal. The appeal preferred there-

against by the defendants was also dismissed vide judgment dated

9.10.1980. The aforesaid decree was executed and mutation No.744 was

entered in favour of the plaintiffs. The defendants in collusion with revenue

officials, illegally got cancelled the said mutation. The entries being

erroneous in the revenue record and against the order of the Civil Court

were liable to be set aside and the same were required to be corrected in

favour of the plaintiffs. The defendants have no right to take an undue

advantage of such wrong entries. They are threatening to dispossess the

plaintiffs and to alienate the suit land. On these allegations, the suit has

been filed for declaration to the effect that the plaintiffs are owners in

possession to the extent of one-third share in agricultural land, comprised in

Khewat No.176/194, Rectangle No.82, Killa No.11 (3 kanal 2 marlas), 19 (5

kanal 13 marlas), 22 (8 kanal 0 marla), 45/312 share in Rectangle No.82,

Killa No.20/1 (7 kanal 12 marlas), 22 (8 kanal 0 marla) total measuring 32

kanal 7 marlas situated in the revenue estate of aforesaid Village and that

the revenue entries showing defendants to be in possession of disputed

property are wrong and illegal, with consequential relief of perpetual

injunction restraining the defendants from interfering in the possession of

the plaintiffs over the suit land apart from alienating the same.

In answer to this claim, the defendants in their joint written

statement, have inter-alia pleaded that the suit is not maintainable and is

barred by limitation. It has been denied that the plaintiffs are the owners in
R.S.A. No.2902 of 2007 -3-

possession of the disputed property, rather the answering defendants are the

absolute owners in peaceful possession of the same. It is further denied that

the plaintiffs have become the owners in possession of the disputed property

through the alleged judgment and decree. As alleged, the mutation No.744

has been rightly cancelled.

The following issues were framed by the learned trial Court:-

1. Whether plaintiffs are owners in possession of the suit

land described in para no.1 of the plaint? OPP

2. Whether the entries in the revenue record of the suit land

are wrong, illegal, void and liable to be set aside? OPP

3. Whether plaintiffs are entitled to claim as prayed ? OPP

4. Whether suit of the plaintiffs is not maintainable in the

present form? OPD

5. Whether suit of the plaintiff is barred by their own act,

conduct, acquiescence and latches? OPD

6. Whether suit of the plaintiff is time barred? OPD

7. Whether suit is not property valued for the purpose of

court fee and jurisdiction? OPD

8. Relief.

After hearing the learned counsel for the parties and examining

the evidence on record, the learned trial Court decreed the suit as noticed at

the outset. Feeling aggrieved therewith, the defendants went up in appeal,

which was dismissed by the First Appellate Court. Being undaunted and

dissatisfied therewith, the defendants have preferred this appeal.

I have heard the learned counsel for the parties, besides

perusing the record as well as the findings returned by both the Courts
R.S.A. No.2902 of 2007 -4-

below with due care and circumspection.

Mr. Sandeep Sharma, Advocate on behalf of the appellants

urged with great eloquence that a combined reading of Ex.P.4, the certified

copy of the judgment delivered by the Court of learned Additional District

Judge, Gurgaon as well as Ex.P.10 Mutation No.744 would reveal that this

mutation is discordant with the operative part of Ex.P.4 and it is because of

this reason that it has been cancelled. He further puts that this mutation

being in teeth with E.P.4, both the Courts below have gravely erred in

decreeing the suit.

To tide over these submissions, Mr. P.R. Yadav, Advocate

representing the respondents maintained that if it is assumed that Ex.P.10 is

not in consonance with Ex.P.4, the remedy open to the defendants was to

approach the concerned authorities for necessary correction. Ex.P.10 has

been got cancelled at the back of the plaintiffs and that being so, no fault

can be found with the findings returned by both the Courts below.

I have given a deep and thoughtful consideration to the rival

contentions.

The substantial question of law which arises for determination

is “as to whether a suit for simpliciter declaration is maintainable?” There

is no dispute with the proposition of law that a simpliciter suit for

declaration without seeking relief of possession is not maintainable. But

here in this case, the facts are distinguishable. Vide Ex.P.2, the certified

copy of the judgment dated 10.3.1980 delivered by the Court of learned Sub

Judge Ist Class, Gurgaon, Ram Avtar alias Hem Chand, Kanwar Lal, Parbhu

sons, Chandro daughter and Sarti widow of Hira Lal son of Nain Sukh were

granted a decree for joint possession to the extent of one-third share in the
R.S.A. No.2902 of 2007 -5-

disputed land. The appeal was preferred against this judgment. The learned

Additional District Judge, Gurgaon vide his judgment/ decree dated

9.10.1980 Ex.P.4 held as under:-

“For the reasons recorded above, there is no merit in the

appeal. However, there is merit in the cross-objections. The

decree dated 10.3.1980 under appeal passed by learned trial

Judge, is hereby set aside. A decree for joint possession to the

extent of 1/3rd share in the land comprising in Rect. No.82,

Killa Nos.11(3-2), 19(5-13), 22(8-0) and 45/312 share in the

land comprising in Rect. No.82, Killa No.20/1 (7-12), 21(8-0),

situated in the revenue estate of village Sidhrawali, Tehsil and

District Gurgaon, is hereby passed in favour of the plaintiff-

respondents against the defendant.”

The mutation Ex.P.10 was sanctioned on the basis of this

decree. When the defendants started threatening to dispossess the plaintiffs

and to alienate the land in dispute, the latter filed the present suit. Thus, this

suit is maintainable as the plaintiffs being in possession were not required to

seek the consequential relief of possession. So, the substantial question of

law is determined accordingly. A glance through Ex.P.10 would reveal that

no reason worth the name has been assigned with regards to the cancellation

of this mutation. To add further to it, as would be apparent from the record,

this mutation was cancelled without affording an opportunity of being heard

to the plaintiffs. Even the doctrine of `Audi Alteram Partem’ contemplates

that no one should be condemned unheard. If the correction is to be made in

the entries existing in the revenue record, the concerned revenue authority is

required to notify such change to the party to be effected thereby. In the
R.S.A. No.2902 of 2007 -6-

instant case, the plaintiffs- respondents have been condemned unheard. The

order cancelling this mutation is non-reasoned and laconic. Sequelly, the

findings returned by both the Courts below warrant no interference. The

plaintiffs- respondents are entitled to get the land as mentioned in the

operative part of Ex.P.4 mutated in their names in the revenue record.

As a sequel of the above discussion, this appeal being devoid of

any merit is dismissed.

December 16, 2008                                 ( HARBANS LAL )
renu                                                   JUDGE

Whether to be referred to the Reporter? No.