High Court Punjab-Haryana High Court

Rohit Sharma & Others vs State Of Punjab & Others on 3 March, 2009

Punjab-Haryana High Court
Rohit Sharma & Others vs State Of Punjab & Others on 3 March, 2009
Review Application No.355 of 2004 in C.W.P.No.15127 of 2001                1


        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                                                    Date of Decision:-3.3.2009

Rohit Sharma & others
                                                               ---Applicants
                                             Versus

State of Punjab & others
                                                               ---Respondents

CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE NAWAB SINGH

Present:- Mr.Sudhir Mittal, Advocate for the applicants.

Mr.A.K.Chopra, Senior Advocate with Ms.Shaibya Sood,
Advocate for the non-applicant-petitioners.

Mr.Sandeep Khunger, Advocate for respondent Nos.2 & 3.

J.S.KHEHAR, J.(ORAL)

The Improvement Trust, Jalandhar offered two plots bearing

Nos.291 and 292 in its 73.5 Acres Scheme known as Lajpat Rai Nagar to

one Raghbir Singh. The ownership right in the aforesaid plots was subject

matter of dispute between the class -I heirs of Raghbir Singh, namely, Har

Kaur (mother of Raghbir Singh) on the one side, and Neera and Mannu

(widow and daughter of Raghbir Singh) on the other. The aforesaid dispute

eventually attained finality when the Supreme Court finally determined the

share of Har Kaur as 1/3rd, and the shares of Neera and Mannu as 2/3rd (in

respect of the aforestated plot Nos.291 and 292).

This matter came up for consideration before this Court on the

writ side, wherein, the writ petition filed by the vendors of Neera and

Mannu was allowed. While disposing of the said Civil Writ Petition

No.15127 of 2001on 30.4.2002, this Court directed as under:-
Review Application No.355 of 2004 in C.W.P.No.15127 of 2001 2

“In view of the facts fully detailed above as also the statement

of learned counsel representing petitioners, it is ordered that

respondent authorities would transfer 2/3rd share of the plots

291 and 292 in favour of petitioners subject to that petitioners

will file their affidavits stating therein that in case the

vendors, namely, Smt.Neera and Miss Mannu deny having

transferred the same to the petitioners, they would surrender

the plots to the original owners. The petitioners shall also

abandon the nurseries that have since been opened in the

plots in question. Rights of petitioners to seek partition of the

property and raise construction is left open at this stage. All

that needs to be mentioned on that account is that petitioners

may apply for partition of the land and thereafter for

construction. Their applications for partition and construction

shall be decided in accordance with law, rules and regulations

that may govern the field.”

Subsequent to the disposal of the said writ petition, contempt

proceedings were initiated under the provisions of Contempt of Courts Act,

1971 by the petitioners in C.W.P.No.15127 of 2001. During the course of

the aforesaid proceedings in COCP No.1177 of 2002, this Court passed the

following order on 17.5.2005:-

           Present:     Mr.Adarsh Jain,Advocate.

                        Mr.N.S.Gill, AAG, Pb.

                        Mr.S.C.Khunger, Advocate.

Learned counsel for the petitioners submits that it

is implicit in the order dated 30.4.2002 directing that there
Review Application No.355 of 2004 in C.W.P.No.15127 of 2001 3

would be transfer of 2/3rd share of plots 291 and 292 by the

trust, that the trust will remove any encroachment on the said

plots and failure of the trust to remove such encroachment on

an implied direction amounts to contempt. Contempt is not a

remedy unless an order expressly on this point exists. Learned

counsel for the petitioner seeks time to get necessary

clarification. Adjourned to 29.8.2003.

           17.5.2005                                          Sd/- A.K.Goel

                                                                     Judge"

Consequent upon the passing of the aforesaid order, another Civil

Miscellaneous application bearing No.13298 of 2003 was filed in the said

writ petition, so as to seek a clarification of the order passed by this Court

on 30.4.2002 (while disposing of C.W.P.No.15127 of 2001). The aforesaid

Civil Miscellaneous No.13298 of 2003 was dismissed on 11.7.2003, by

observing that no occasion had arisen for any clarification of the order dated

30.4.2002. Be that as it may, while disposing of C.M.No.13298 of 2003, a

Division Bench of this Court granted liberty to the petitioners in

C.W.P.No.15127 of 2001 to seek partition of the property before they could

claim a right to assume possession thereof.

In the background of the order passed on 11.7.2003 disposing

of Civil Miscellaneous No.13298 of 2003, a civil suit, which was pending

consideration between the parties for partition of plot Nos.291 and 292 in

Lajpat Rai Nagar, came to be disposed of on the basis of the compromise

inter se between the parties. Paragraph 3 of the order dated 14.8.2003

disposing of the aforesaid civil suit is being extracted hereunder:-

“3. This petition pertains to passing of final decree of partition,
Review Application No.355 of 2004 in C.W.P.No.15127 of 2001 4

petitioners No.1 and 2 have transferred their share in favour of

petitioners No.3 to 6 to the extent of their 2/3rd share. Although

the compromise Ex.C4, the parties have placed on file a site

plan showing separate shares falling to their share. As such,

final decree is ordered to be drawn up and the parties are

directed to furnish the requisite stamp papers within 15 days

and thereafter file be consigned to the record room.”

When the proceedings initiated in COCP No.1177 of 2002

came up for consideration at the hands of this Court on 29.8.2003, the

following order was passed:-

“Civil Misc. application is allowed.

Learned counsel for the petitioner has sought clarification of

the order dated 30.4.2002 passed by the Division Bench of

this Court in CWP No.15127 of 2001. The application for

clarification has been disposed on 11.7.2002 vide Annexure

A/1. Thereafter, even the partition to the extent of 2/3rd share

of plot Nos.291 and 292 have taken place between the parties

and a final decree has already been passed by the Civil Judge

on 14.8.2003. In view of these subsequent facts, the

respondents are bound to deliver the possession of the

property to the petitioner.”

It is not a matter of dispute that consequent upon the passing of the

aforesaid order, possession was delivered to the petitioners in CWP

No.15127 of 2001.

It is in the background of the factual position noticed here-in-

above, that the instant review application has been filed at the hands of
Review Application No.355 of 2004 in C.W.P.No.15127 of 2001 5

Gajinder Singh Bhatia, claiming possession over plot No.292, Lajpat Nagar,

Jalandhar, in his capacity as a tenant. It is the vehement contention of

applicant-Gajinder Singh Bhatia that the order dated 30.4.2002 passed by

this Court disposing of CWP No.15127 of 2001 had adversely affected his

rights. It is pointed out by Gajinder Singh Bhatia in the review application

that he had not been impleaded as a party-respondent in CWP No.15127 of

2001, the order passed in the said Writ Petition at his back and which

adversely affected his rights, were liable to be set aside.

The claim of Gajinder Singh Bhatia in his review application

No.355 of 2004 is based on the fact that he enjoys tenancy rights over plot

No.292, Lajpat Nagar, Jalandhar. This assertion at the hands of Gajinder

Singh Bhatia has been vehemently opposed by the learned counsel for the

petitioners before us. In fact the claim of tenancy rights at the hands of

Gajinder Singh Bhatia, before this Court, is not supported by any

documentary authentication. Gajinder Singh Bhatia has inter-alia assailed

the judgment and decree dated 14.8.2003, whereby partition was effected

between the petitioners in CWP No.15127 of 2001 (who were vendees of

Neera and Mannu) and between Har Kaur. A few other issues have also

been raised at the hands of Gajinder Singh Bhatia.

The order dated 30.4.2002 in respect of which review has been

sought was an order passed on the writ side. Now the assertions made on

behalf of the applicant, namely, Gajinder Singh Bhatia raise disputed

questions of fact. These questions cannot be adjudicated upon by this Court,

in exercise of its jurisdiction under Article 226 of the Constitution of India.

In the facts and circumstances of this case, we consider it just and

appropriate to grant liberty to the review applicant Gajinder Singh Bhatia to
Review Application No.355 of 2004 in C.W.P.No.15127 of 2001 6

raise all or any of the claims raised by him through the instant Review

Application before a civil Court of competent jurisdiction, if he is so

advised, in accordance with law. The instant review application is

accordingly disposed of in the aforesaid terms. Needless to mention that in

case the review applicant avails of any such remedy, any observation made

in the instant order, shall not be taken into consideration by the Civil Court,

as an expression of opinion, on any of the issues canvassed.



                                                              (J.S.Khehar)
                                                                   Judge



                                                              (Nawab Singh)
3.3.2009                                                          Judge
AS