IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 3483 of 2008(O&M)
Date of Decision: 04.11. 2008
Sarup Singh ......Appellant
Versus
Haroon etc. ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
1. Whether Reporters of local papers 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?
Present: Mr.N.D.Achint, Advocate
for the appellant.
****
Ajay Tewari, J.
The only argument of learned counsel for the appellant is that
the auction in favour of the appellant by the Custodian Department could
have been challenged by the respondents only by way of appeal. Both the
Courts have found that the respondents being prior mortgagors had validly
redeemed the property in the year 1965 and had become owners in
possession thereof. Any action of the Central Government in declaring the
property as evacuee property or auctioning it in favour of the appellant
behind their back would not take away their right to file a civil suit.
In my opinion no fault can be found by this reasoning.
Jurisdiction of the Civil Court to entertain an action where a power has been
exercised completely outside the purview of a statute is well known and
needs no reiteration. The remedy for the appellant would be to seek refund
from the Custodian Department since it is proved that the said department
RSA No. 3483 of 2008 -2-
did not have title to auction the property in favour of the appellant.
Consequently this appeal is dismissed with no order as to costs.
(AJAY TEWARI)
JUDGE
November 04, 2008
sunita