High Court Punjab-Haryana High Court

Randhir vs Manohar And Another on 26 November, 2009

Punjab-Haryana High Court
Randhir vs Manohar And Another on 26 November, 2009
          R.S.A.No. 2022 of 2009                              1



      In the High Court of Punjab and Haryana at Chandigarh


                                   Date of decision: 26.11. 2009

                                   R.S.A.No. 2022 of 2009


Randhir
                                                       ......Appellant
                         Versus


Manohar and another
                                                     .......Respondents


                                   R.S.A.No. 2027 of 2009 (O&M)


Virender
                                                       ......Appellant
                         Versus


Manohar and others
                                                     .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:    Mr. R.A.Sheoran, Advocate,
            for the appellant (s).

                  ****

SABINA, J.

Vide this judgment RSA Nos. 2020 and 2027 of 2009 will

be disposed of as the point in issue in both the cases is similar.

Randhir Singh had filed a suit for declaration with

consequential relief of possession claiming that the said property had
R.S.A.No. 2022 of 2009 2

been inherited by his father Indraj and hence, the same could not be

sold by him without legal necessity. Manohar, on the other hand,

had filed a suit for permanent injunction that Indraj, Surender,

Virender, Randhir and Narender be restrained from interfering in his

peaceful possession as he had purchased the suit land from Indraj.

The facts of the case, as noticed by the learned

Additional District Judge, in the appeal filed by Randhir read as

under:-

“2. The plaintiff has filed the present suit for

declaration with consequential relief of possession

against the defendants, inter-alia on the ground that suit

land measuring 25 kanals 8 marlas, as detailed in para

No.1 of the plaint, situated within the area of Village

Charkhi Tehsil Charkhi-Dadri, District Bhiwani was

inherited by defendant no.2 Indraj vendor, the father of

the plaintiff, from his adoptive father Shri Ram. The

plaintiff has shown the relationship in the pedigree table

described in para no.1 of the trial court judgment. It is

further alleged that the suit property was the coparcenary

property and joint Hindu family property of him and

defendant No.2 and his other brothers. The defendant

no.2 has sold the suit land without any legal necessity

because he was drunkard and the sale deed No.2614

dated 22.3.1984 is without consideration and it is an act
R.S.A.No. 2022 of 2009 3

of fraud. Therefore, the same is not binding on the rights

of the plaintiff and his brothers. Hence, this suit.

3. On notice of the suit, defendants appeared in the

Court. In his written statement, defendant no.1 has

alleged the preliminary objections qua maintainability of

the suit; cause of action; bad for non-joinder of necessary

parties etc. On merits, it is alleged that the suit property

being the coparcenary property is vehemently denied. It

is pleaded that the suit land was sold for a consideration

of Rs.30,000/- and, therefore, the defendant no.1 became

the owner in possession of the suit property vide

aforesaid sale deed. Vendor defendant no.2 was the

absolute owner of the said land, therefore, he had every

right to sell the same. It is pleaded that the defendant

no.2, in fact, was under heavy debt because in the year

1977, he had taken loan of Rs.24,000/- by way of

mortgaging his land from P.A.R.D.B. Dadri, to run his

dairy business. The said loan was obtained from the

welfare of the family. So, to pay off the said loan,

defendant No.2 contacted with the answering defendant

to sell his land and at the time of agreement to sell his

land, he received Rs.2000/- as earnest money and

remaining amount of Rs.28,000/- was to be paid on

31.3.1984. But the sale deed was executed by the
R.S.A.No. 2022 of 2009 4

defendant No.2 on 22.3.1984 after receiving Rs.28,000/-

as cash and on the same date, Indraj vendor deposited

Rs.29,595/- in cash in his loan account and settled the

same. Prayer for dismissal of the suit has been made.”

On the pleadings of the parties, the following issues were

framed by the trial court:

1. Whether Indraj defendant and his sons form a joint

H.U.F. ?OPP.

2. If issue no.1 is proved, whether the land in dispute is a

joint HUF property?OPP.

3. Whether the defendant no.1 is the bona fide purchaser

for valuable consideration?OPD.

4. Whether the sale in dispute is an act of good

management of defendant No.2?OPD.

5. Whether the plaintiff has got no locus standi to file the

present suit?OPD.

6. Whether the present suit is not maintainable in its

present form?OPD

7. Whether the present suit is bad for non-joinder of

necessary parties?OPD.

8. Whether the present suit is bad for non-compliance

of Order 7(1)J?OPD.

            9.      Whether       the   present   suit   is   false   and

                 frivolous?OPD.
         R.S.A.No. 2022 of 2009                               5

           10.     Relief."

Vide order dated 23.7.2003, the onus of issue No.2 was

shifted upon the plaintiff and the issue No.4 was re-framed, which

reads as under:-

“4. Whether the sale in dispute is an act of good

management on the part of defendant No.2 as he had

legal necessity to sell the suit land in favour of defendant

No.1? OPD

The suit filed by Randhir Singh was dismissed by both the

Courts below, whereas, the suit filed by Manohar was decreed by

both the Courts below

After hearing learned counsel for the appellants, I am of

the opinion that these appeals are devoid of any merit and deserve to

be dismissed.

The Courts below have held that the suit property was

ancestral property in the hands of Indraj.

The question that requires consideration in these appeals

is as to whether the land owned by Indraj had been sold for legal

necessity. Both the Courts below, after perusing the agreement to

sell Ex.D-1 and sale deed dated 22.3.1984 EX.D-2, held that it was

clearly established that loan had been taken by Indraj from the bank.

As per Ex.DW2-A, Rs. 29,595/- had been deposited by Indraj with

the bank on 22.3.1984. Ex.DW-2/B was the attested copy of the

ledger. The said loan had been taken by Indraj in the year 1977-78
R.S.A.No. 2022 of 2009 6

for dairy purposes. Since Indraj was a chronic defaulter, he sold the

land in dispute to clear the outstanding loan. In these circumstances,

the Courts below held that it could not be said that Indraj had sold

the suit property without any legal necessity. The Courts further held

that there was nothing to establish on record that Indraj was a liquor

addict or that no consideration had passed between the parties at the

time of execution of the sale deed by Indraj in favour of Manohar. In

these circumstances, the suit filed by Randhir for declaration and

possession was rightly dismissed by the Courts below. Since

Manohar had become owner of the suit land on the basis of the sale

deed executed by Indraj in his favour, the decree for permanent

injunction was rightly passed restraining Indraj, Surender, Virender,

Randhir and Narender from interfering in the peaceful possession of

Manohar.

No substantial question of law arises in these regular

second appeals. Accordingly, the same are dismissed.

(SABINA)
JUDGE
November 26, 2009
anita