High Court Punjab-Haryana High Court

Rajpal And Others vs Manohar Lal And Others on 26 August, 2009

Punjab-Haryana High Court
Rajpal And Others vs Manohar Lal And Others on 26 August, 2009
RSA No. 623 of 2008                                       (1)

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                       RSA No. 623 of 2008
                                       Date of Decision: 26.8.2009


Rajpal and others                                         ......Appellants

             Versus

Manohar Lal and others                                    .......Respondents

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers 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?

Present: Shri Ramesh Goyat, Advocate, for the appellants.

Shri R.A. Sheoran, Advocate, for the respondents.

HEMANT GUPTA, J. (Oral).

The defendants are in second appeal aggrieved against the

judgment and decree passed by the learned first Appellate Court, whereby

suit for declaration challenging the revenue record reflecting defendants to

be tenants, was decreed.

The plaintiff-respondents sought a declaration that they are

owners in possession of the land measuring 13 bighas 19 biswas on the

basis of purchase vide sale deed dated 22.1.1958, whereas the revenue

entries reflect the defendants as in cultivating possession of the suit land as

Gair Marusi tenants, being successors-in-interest of Chandgi son of Khanu.

Such entries are said to be illegal, null and void.

The learned trial Court found that in the jamabandi for the year
RSA No. 623 of 2008 (2)

1964-65, the plaintiffs are reflected as owners in possession of the suit land

on the basis of sale. However, in the jamabandi for the year 1968-69

(Exhibit P.3) Chandgi son of Khanu, is shown as a person in possession as

Gair Marusi tenant. However, such change in the jamabandi has not been

proved to be effected after notice to the owners. The learned trial Court

found that there is no material on the file as to how the said entries have

suddenly changed in favour of Chandgi. It is also found that the defendants

have not led any evidence in respect of payment of any rent to show that the

possession of the defendants is that of a tenant. However, the learned trial

Court recorded a finding that the defendants are proved to be in possession

of the suit property. In view thereof, the suit was dismissed.

In appeal, the first Appellate Court found that there is no proof

of payment of rent, which alone could justify entries in the revenue record

from the year 1968-69. It also found that under Section 44 of the Punjab

Land Revenue Act, 1887, the suit for declaration is maintainable only

before the Civil Court. Therefore, the suit for declaration was decreed

holding that no relief of injunction can be granted against the true owner as

the defendants have not been able to prove their possession as well, while

setting aside the judgment and decree passed by the learned trial Court.

Learned counsel for the appellants has vehemently argued that

the possession of the appellants is of more than 40 years and such

possession is reflected in the revenue record from the jamabandi for the year

1968-69. The revenue record for such a long period, could not have been

discarded at the instance of the plaintiffs particularly when the plaintiffs

have not claimed consequential relief for possession.

I do not find any merit in the said argument. The plaintiffs have
RSA No. 623 of 2008 (3)

challenged the revenue record, inter-alia, on the ground that the defendants

are not Gair Marusi tenants. There is no evidence by the defendants to show

that the defendants are in fact tenants. There is no proof of payment of any

rent which could alone establish a relationship of landlord and tenant

between the parties. Therefore, the revenue record regarding the defendants

to be tenants, is actually without any factual basis. In view of the said fact,

the suit for declaration filed by the plaintiffs has been rightly decreed by the

learned first Appellate Court. Since the suit is under Section 44 of the

Punjab Land Revenue Act, 1887, such suit for is for correction of revenue

record, therefore, there was no necessity for the plaintiffs to claim

possession in a suit for declaration under Section 44 of the aforesaid Act,

when the plaintiffs have been found in possession as well.

Consequently, I do not find any patent illegality or material

irregularity in the finding recorded or that the finding recorded gives rise to

any substantial question of law in the present second appeal.

Hence, the present appeal is dismissed.

(HEMANT GUPTA)
JUDGE
26.8.1009
ds