High Court Punjab-Haryana High Court

Ram Lal vs Lal Chand Etc on 24 July, 2009

Punjab-Haryana High Court
Ram Lal vs Lal Chand Etc on 24 July, 2009
Regular Second Appeal No.2803 of 2002                                          1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                R.S.A. No. 2803 of 2002
                                Date of Decision: July 24, 2009




Ram Lal                                            ...........Appellant



                               Versus




Lal Chand etc.                                     ..........Respondents



Coram:       Hon'ble Mrs. Justice Sabina

Present: Mr.Gaurav Chopra, Advocate for the appellant.
         None for the respondents.
                            **

Sabina, J.

Plaintiff filed a suit for declaration to the effect that

notwithstanding the entries to the contrary in the record, the suit property

described in the head note is ancestral/coparcenary/Joint Hindu family

properties qua the plaintiff and suit for permanent injunction restraining the

defendants from alienating the said properties to any body. The said suit

of the plaintiff was dismissed by the Additional Civil Judge (Senior

Division) Abohar vide judgment and decree dated 8.9.2000. Aggrieved by

the same, plaintiff filed an appeal and the same was dismissed by the

Additional District Judge, Ferozepur vide judgment and decree dated

5.3.2002. Hence, the present appeal .

The case of the parties, as noticed by the learned Additional

District Judge, in paras 2 and 3 of its judgment reads as under:-
Regular Second Appeal No.2803 of 2002 2

” 2. Appellant filed suit by alleging that Hira Ram, the father of

appellant and respondent No.1 was karta of Joint Hindu Family

consisting of parties. Respondents No.2 to 4 are sons of

respondent No.1. Respondent No.4 is under care and custody of

respondent Nos. and latter has no interest adverse to the minor.

Respondent No.5 is son of appellant whereas respondent No.6 is

mother of appellant. Parties are governed by Hindu Law in

matters of succession and alienation. Joint Hindu Family

consisting of parties and headed by Hira Ram, as Karta, was

owning 25/26 acres of agricultural lands and residential house

detailed and described in the head note of plaint of suit. Suit

properties mentioned in items (a) to (e) of head note of plaint of

suit were purchased with the Joint Hindu Family funds and

income through sale deed dated 28.1.1981, 30.1.1981, 4.3.1983

and 12.4.1985 for consideration from Manphool, Bahadur Singh

and Puran Singh etc. Ever since purchase of the suit lands Joint

Hindu Family had been occupying and cultivating these properties

in their own rights without any objection or claim whatsoever

from respondent. After death of Hira Ram, on 6.8.1992, disputes

and differences arose qua inheritance for sharing the suit

properties and other Joint Hindu Family properties. Respondents

No. 1 to 4 in league with each other started denying nature of the

suit properties. On the basis of notional partition that took place

on death of Hira Ram, Hira Ram got 1/3rd share whereas appellant

as well as respondent No.1 got 1/3d share each in the suit

properties.Otherwise also on the basis of Will dated 12.4.1985,
Regular Second Appeal No.2803 of 2002 3

suit properties devolved upon appellant and respondent No.1 in

equal share. Respondents have been repeatedly asked to admit

claim of appellant qua his share in the suit property,but to no

effect. Rather respondents started threatening to alienate suit

property and as such relief of permanent injunction also claimed

for protection of possession as well as qua alienation of the suit

properties.

3.Respondent No.6 Smt.Kasturi Devi filed written statement

where through claiming that respondents No. 1 to 4 purchased suit

properties with their own income after arranging money by

respondent No.1 from his brother in law and Commission agents.

Consideration amount regarding sale deeds referred above was

paid by respondent No.1, Lal Chand through Hira Ram at the time

of execution of the sale deed. Thus, suit properties are self

acquired properties of respondent No.1 to 4 and since then they

are coming in possession of the suit properties as owners and

mutation has also been sanctioned on the basis of the sale deeds in

their names. Suit in present form not maintainable, particularly

when material facts have been concealed. Appellant is employed

as Teacher and he is residing separately from his father Hira Ram

since long. Appellant had been residing in a separate house and

he has no concern with the ownership of the suit properties.

Appellant has no locus standi or cause of action. or Suit otherwise

barred by provisions of Order 2 Rule 2 C.P.C. as well as by rule

of estoppel due to act and conduct of appellant. Besides suit

being barred by law of limitation is not properly valued for
Regular Second Appeal No.2803 of 2002 4

purposes of court fee and jurisdiction. Suit bad due to non-

joinder of necessary parties. Earlier civil suit for declaration filed

by appellant against respondents titled as Ram Lal versus Kasturi

Devi etc, was decided by court of Civil Judge (Junior Division),

Abohar and as such present suit being false, vexatious and

frivolous merits dismissal. There is no dispute regarding

ownership rights of the parties. However, it is denied that parties

to the suit constituted Joint Hindu Family headed by Hira Ram. It

is denied that Joint Hindu Family owned 25/26 acres of land.

Rather properties in question were purchased by respondents No.1

to 4 with funds arranged by respondent NO.1 as referred above.

As appellant was separated long ago by his father and brother and

as such suit properties are not joint Hindu Family properties.

Respondent Lal Chand purchased 4 ½ acres of land about 14

years ago by spending amount from his own pocket. Like-wise

respondent No.1 purchased 3 acres of land about ten years ago by

arranging money himself. Inspite of the fact that appellant was

residing separately from his father and brother, Hira Ram, the

father of the appellant got purchased 25 kanals 15 marlas of land

about 12 years ago in the name of his grand sons namely, Phoosa

Ram and Ranjit Ram in equal shares. This Ranjit Ram is son of

Ram Lal appellant. Appellant has got no concern with the

possession of the suit properties. Rather respondents are in

possession of the suit properties in their own rights and as such

suit prayed to be dismissed. After death of Hira Ram, mutation

earlier was sanctioned by Assistant Collector Iind Grade, Abohar
Regular Second Appeal No.2803 of 2002 5

in favour of all the natural heirs of Hira Ram, but then the will

executed by Hira Ram was put forth, then mutation stood

sanctioned in favour of appellant as well as respondetn No.1.

Suit land was never purchased with Joint Hindu Family funds and

Income and as such it is neither the Joint Hindu Family and nor

coparcenary or ancestral property”

On the pleadings of the parties, the following issues were

framed by the trial Court:-

“1. Whether the plaintiff has no locus standi to file the present

suit ?OPD

2. Whether the suit is barred under Order 2 Rule 2 CPC ?OPD

3. Whether the property in question is ancestral and coparcenary

and Joint Hindu Family Property qua the plaintiff?OPP

4. Whether the plaintiff is entitled to declaration as prayed

for?OPP

5. Whether the suit is barred by limitation?OPD

6. Whether the suit is bad for non-joinder of necessary

parties?OPD

7. Relief”

After hearing the learned counsel for the appellant, I am of

the opinion that this appeal is devoid of any merit.

Plaintiff had filed a suit for declaration that the entries in the

revenue record were incorrect as the property in question had been

purchased in the names of defendants out of the Joint Hindu Family

property. Both the parties, in order to prove their case, led their respective

evidence. As per Exhibit P13, copy of jamabandi for the year 1986-87,
Regular Second Appeal No.2803 of 2002 6

Hira son of Pema Ram was in possession of land measuring 204 kanal 16

marla. However, learned counsel for the appellant has failed to point out

any evidence from the record which could show that the suit land was

inherited by Hira Ram from his ancestors. Even in the earlier jamabandies

placed on record, Hira Ram has been described in possession of the land as

tenant. In these circumstances, Courts below rightly came to conclusion

that the only logical conclusion that could be proved from the revenue

record on the file was that Hira Ram became owner of the land by

operation of law and thus, being an occupancy tenant had acquired

ownership rights. He could dispose of his personal property and income

accruing from the said property, in the manner, he liked. In these

circumstances, Hira Ram could purchase property in the name of any of his

son out of his personal income. Hira Ram had also executed a Will dated

12.4.1985 in favour of his son-appellant. On the basis of the said Will, the

appellant had filed a Civil Suit No. 912 of 2001 dated 15.3.1995 and the

said suit was decreed by the Civil Judge (Junior Division)vide judgment and

decree dated 19.8.1998. On the basis of the said Will, the appellant was

held to be owner in possession of the half share of the land measuring 204

kanal 16 marla. The said property in dispute was purchased in the name of

defendant Lal Chand, his sons Ram Sarup, Sahib Ram Phoosa Ram and

Ranjit Ram son of plaintiff-Ram Lal. The said sale deeds are dated

28.1.1981, 30.1.1981, 4.3.1983 and 12.4.1985. However, the said sale

deeds have been challenged by way of a suit filed in the year 1994 and,

thus, after the period of limitation. In these circumstances, the Courts

below had rightly dismissed the suit of the plaintiff-appellant on the ground

that it was time barred and moreover, the plaintiff had failed to establish
Regular Second Appeal No.2803 of 2002 7

that the land in dispute had been purchased out of Joint Hindu Family

property.

No substantial question of law arises in this case which

would warrant interference by this Court. Accordingly, this appeal is

dismissed.

( Sabina )
Judge

July 24, 2009
arya