RSA No.1621 of 2009 -1-
IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
RSA No.1621 of 2009
Decided on:07.10.2009
Sandeep & others ..... Appellants
versus
Sunil Kumar & others ..... Respondents
CORAM: HON'BLE MR. JUSTICE AJAY TEWARI
Present: Mr. Ashwani Bakshi, Advocate
for the appellants.
****
1.Whether Reporters of local newspapers may be allowed to see
the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?
AJAY TEWARI, J.(ORAL)
This appeal has been filed against the concurrent
judgments of the Courts below decreeing the suit of the
respondents for permanent injunction, restraining the appellants
from interfering in their exclusive possession over certain land
comprising in Khewat No.131.
Learned counsel for the appellants has argued that the
respondents had set up their case on the basis of a partition as
well as on Will but were not able to satisfactorily prove either the
partition or the Will. The following questions have been
proposed:
i) Whether the finding recorded by the ld. Courts
below that the land comprising in Khewat No.131
RSA No.1621 of 2009 -2-was partitioned and thus the respondents-plaintiffs
were in exclusive possession of the suit land is
perverse and, therefore, liable to be set aside?
ii)Whether the ld. Courts below are legally justified in
holding that the alleged Will was proved despite the
fact that neither any attesting witness or scribe nor
any official from the office of Sub Registrar was
examined by the respondents-plaintiffs before the
Trial Court to prove the same?
iii)Whether the site plan produced by the respondents-
plaintiffs before the Trial Court can be said to be
proved and taken into consideration without
examining the person who prepared the same?
iv)Whether a restrain order can be passed against a
co-sharer in a suit for permanent injunction?
It would be seen that questions No.(i) & (ii) deal with
the questions of partition and the Will. In my opinion, the
present is a pure suit of injunction wherein title was not to be
established. Consequently, if the appellants assert either that no
partition took place or that no Will was executed in favour of the
respondents, they are free to do so in a proper title suit and any
findings, which may be recorded in the present suit would have
no effect. Questions No.(iii) is a pure question of fact. Learned
counsel has not been able to persuade me that the findings
thereon are either based on no evidence or on such misreading of
evidence so as to render them perverse. As regards question No.
RSA No.1621 of 2009 -3-
(iv), there is ample judicial authority to support the view that
where one co-owner has been able to prove established
possession over a certain portion of property, an injunction can
be issued.
Consequently, this appeal is dismissed with the above
said observations.
October 07, 2009 (AJAY TEWARI) sonia JUDGE