Rajasthan High Court – Jodhpur
S.B. Civil Second Appeal … vs 2/2 on 10 November, 2008
(1) CSA-286/06 - Municipal Council, Pali Vs. Smt. Sampati Devi & Anr. (2)CSA -.270/05
-Municipal Council, Pali Vs. Smt. Sundha Devi & Anr. & (3) CSA NO.02679/06 DR(J) -
Municipal Council, Pali Vs. Smt. Sarala Devi & Anr. Judgment dt.10.11.2008
1/2
1. S.B. CIVIL SECOND APPEAL NO.286/2006
Municipal Council, Pali Vs. Smt. Sampati Devi & Anr.
2. S.B. CIVIL SECOND APPEAL NO.270/2005
Municipal Council, Pali Vs. Smt. Sundha Devi & Anr.
3. S.B. CIVIL SECOND APPEAL NO.02679/2006 DR(J)
Municipal Council, Pali Vs. Smt. Sarala Devi & Anr.
Date of order : 10th November, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Yashwant Mehta for the appellant.
Mr. Ravi Bhansali) for the respondents.
Mr. Rakesh Kalla )
---------
1. Heard learned counsels.
2. In these appeals, the first appellate court by its judgment
and decree dated 19.4.2005 has decreed the suit filed by the plaintiff-
respondent in which it was held that the appellant Municipal Council,
Pali was not justified in constructing the Kiosks on the public road
leading to industrial area of Pali in front of godown of the plaintiff-
respondent. The court below has found that the road width of the said
area of 75 ft. has been reduced to 46 ft. on account of construction of
the said Kiosks and on account of various activities to be done by
these Kiosks owners to whom such Kiosks are allotted by the
Municipal Council itself, there will be further congestion of the said
road which may cause accidents also.
3. Learned counsel for the appellant submits that the first
appellate court was not justified in reversing the findings of the
learned trial court and despite framing the fresh issue in this regard,
(1) CSA-286/06 - Municipal Council, Pali Vs. Smt. Sampati Devi & Anr. (2)CSA -.270/05
-Municipal Council, Pali Vs. Smt. Sundha Devi & Anr. & (3) CSA NO.02679/06 DR(J) -
Municipal Council, Pali Vs. Smt. Sarala Devi & Anr. Judgment dt.10.11.2008
2/2
the first appellate court did not provide any opportunity of leading
evidence to the defendant Municipal Council. He also submits that
on account of statement of power of attorney holder the suit could not
be decreed by the learned appellate court. He relied upon in the case
of Janki Vashdeo Bhojwani & Anr. Vs. Indusind Bank Ltd. & Anr.
- AIR 2005 SC 439.
4. On the side opposite, Mr. Ravi Bhansali, learned counsel
appearing for the plaintiff-respondent submitted that the witness
appearing on behalf of the defendant Municipal Council DW 1
Kamlesh Prakash Vyas, Junior Engineer had deposed before the
learned trial court that the construction of said Kiosks the width of
the road is likely to be reduced and it is the only road leading to the
Industrial Area of Pali.
5. Having considered the rival submissions and upon
perusal of the judgments of the courts below, this Court is of the
opinion that the learned First Appellate Court has returned the
findings on various issues on the basis of relevant evidence and there
is no misreading of evidence by the learned court. The judgment of
the first appellate Court does not give rise to any substantial question
of law for determination by this Court under Section 100 C.P.C.
6. These second appeals are found to be devoid of merit.
The same are accordingly dismissed. No costs.
[ DR. VINEET KOTHARI ], J.
item No.23 to 25
babulal/-