Regular Second Appeal No. 2937 of 2001 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Regular Second Appeal No. 2937 of 2001
Date of Order: 20.10.2009
Ram Singh and others
....Appellants
Versus
Shashi Parkash and others
..Respondents
CORAM: HON’BLE MR. JUSTICE RAJIVE BHALLA
Present: Dr. Surya Parkash,Advocate
for the appellants.
Mr. Rajinder Goyal, Advocate
for the respondents.
RAJIVE BHALLA, J (Oral).
The appellants filed a suit for declaration that they are owners in
possession, as occupancy tenants and, therefore, cannot be dispossessed
by the respondents. The respondents contested this suit by denying that
the appellants are occupancy tenants, and in addition, pleaded that the
Civil Court has no jurisdiction to decide the question whether a person is an
occupancy tenant or not.
The trial court, vide judgment and decree dated 03.09.1998,
rejected the appellants assertion that they are occupancy tenants.
However, as the appellants were able to establish their possession, the trial
court issued an injunction restraining the respondents from dispossessing
the appellants except in due course of law.
Aggrieved by the aforementioned judgment and decree, the
appellants and the respondents filed separate appeals. The first appelalte
court dismissed both the appeals. The appeal filed by the appellants was
dismissed by holding that the question whether a person is an occupancy
Regular Second Appeal No. 2937 of 2001 -2-
tenant or not cannot be decided by a civil court. The appeal filed by the
respondents, against the grant of an injunction, was dismissed by holding
that as the appellants have been able to establish their possession. It does
not call for interference. It would be necessary to mention that the
respondents have not filed any appeal against the dismissal of their
appeal.
Counsel for the parties are ad-idem that the judgment and decree
passed by the first appellate court is a nullity as the jurisdiction to decide
whether a person is an occupancy tenant or not rests with a civil court as
held by a Division Bench of this Court in “Ami Lal v. Financial
Commissioner, Revenue Haryana, 1971 PLJ, 619, and subsequently
affirmed by a Full Bench of this Court reported as Shiv Charan v.
Financial Commissioner, Haryana and others, 2004(3), P.L.R. 569.
It is prayed that in view of this error of law committed by the first
appellate court, the appeal be allowed and the matter be remitted to the
Additional District Judge (iv), Faridabad, to decide the appeal afresh and in
accordance with law.
In view of what has been stated hereinabove, the appeal is
allowed, the judgment and decree dated 11.04.2001, passed by the
Additional District Judge (iv), Faridabad, is set aside, with respect to the
appeal filed by the appellants and the matter is remitted to the Additional
District Judge (iv), Faridabad, to decide this appeal afresh, within a period
of three months, from the receipt of a certified copy of this order.
Parties are directed to appear before the Additional District Judge
(iv), Faridabad, on 01.12.2009.
October 20, 2009 (RAJIVE BHALLA) nt JUDGE