High Court Punjab-Haryana High Court

Rampal And Another vs Mukesh And Others on 4 November, 2008

Punjab-Haryana High Court
Rampal And Another vs Mukesh And Others on 4 November, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                Regular Second Appeal No. 2396 of 2008
                    Date of decision: 4th November, 2008


Rampal and another

                                                                 ... Appellants

                                   Versus

Mukesh and others
                                                              ... Respondents


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. Ashok Kaushik, Advocate for the appellants.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Rampal and others have filed the present regular second

appeal. They had instituted a suit for permanent injunction with a prayer

that defendants be restrained permanently for making an illegal

encroachment and raising illegal and unauthorized construction. It was

pleaded in the suit that the plaintiffs are co-sharers/ co-owners and they

are in actual physical possession of the shamlat land described in the head

note of the plaint. It was further stated that there is an old ancestral Well in

the land in question and the same is worshipped as ‘Quian Wale Baba’ and

that the defendants should be restrained from raising the construction.

Notice was issued. Defendants appeared. They stated that

they are owners in possession of the suit land. They got the site plan

sanctioned from the Municipal Committee, Palwal and in pursuance of that,

they have raised construction and are residing there along with their

families. It was further stated that plaintiffs have no concern with the land.
Regular Second Appeal No.2396 of 2008 2

Defendant Nos. 4 and 5 filed separate written statements.

They raised preliminary objections regarding locus-standi and

maintainability of the suit. In alternative, they prayed that because of

adverse possession, they have become owners in possession of the

property. They stated that houses built there on the land are in existence

since 1977. They were having electric and water connections and the

house tax has been assessed by the Municipal Committee.

Gir Raj and Shiv Dayal appeared for plaintiff but their only

examination in-chief was recorded and thereafter, they never come forward

for cross-examination. Only evidence of Madan was recorded as PW-3 and

Rampal plaintiff as PW-4. Defendant examined 11 witnesses and also

tendered various documents.

The learned trial Court took into consideration the evidence of

Devi Ram Saini, House Tax Clerk DW-1, who proved that the defendants

have been assessed for the house tax and have been paying tax. It was

also taken into consideration that defendant No.2 Prem Chand has

installed an ‘Atta Chakki’. DW-10 Shiv Kumar appeared and proved electric

connection. Another witness was examined to prove water connection to

the houses. The trial Court held that when a person is already in

possession of the suit land, then suit for permanent injunction is not

maintainable against that person. It further held that it has not been proved

that the plaintiffs, being co-sharers, are in actual physical possession of the

disputed land.

Aggrieved against the same, appellants filed an appeal before

the lower appellate Court. The lower appellate Court concurred with the

findings of the trial Court. Lower appellate Court held that though, from the

revenue record, it is proved that the appellants are co-sharers/ proprietors

in the shamlat land, which comprises the suit land, the testimony of PW-3

and PW-4 Madan and Rampal have not been corroborated. It further
Regular Second Appeal No.2396 of 2008 3

noticed that they had admitted in the cross-examination that houses of

respondents-defendant, over the suit land, were existing before filing of the

suit.

Counsel for the appellants states that there was an alternative

prayer in the suit for grant of decree of possession. No evidence has been

led. The witnesses, whose examination in-chief was recorded, had not

come forward for cross-examination. Since there was a lack of evidence,

therefore this prayer was not pursued before the two courts below.

In view of the concurrent findings of fact recorded by the two

courts below, no interference is called for, especially when counsel for the

appellants has failed to formulate any substantial question of law.

Hence, there is no merit in the present appeal and the same is

dismissed.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 04, 2008
rps