High Court Punjab-Haryana High Court

Satbir Singh vs Jagbir Singh @ Jaibir Singh on 23 October, 2009

Punjab-Haryana High Court
Satbir Singh vs Jagbir Singh @ Jaibir Singh on 23 October, 2009
R.S.A.No. 3793 of 2009 (O&M)                                    1



      In the High Court of Punjab and Haryana at Chandigarh

                        R.S.A.No. 3793 of 2009 (O&M)
                        Date of decision: 23.10.2009

Satbir Singh

                                                      ......Appellant
                        Versus



Jagbir Singh @ Jaibir Singh
                                                   .......Respondent

CORAM: HON'BLE MRS. JUSTICE SABINA

Present:   Mr.Shailendra Jain, Advocate,
           for the appellant.

                 ****

SABINA, J.

Plaintiff Jugbir Singh @ Jaibir Singh filed a suit for

permanent injunction which was decreed by the Additional Civil

Judge (Sr.Divn.), Gurgaon vide judgment and decree dated

24.9.2007. In appeal, filed by defendant, the said judgment and

decree were upheld by the Additional District Judge, Gurgaon vide

judgment and decree dated 31.3.2008. Hence, the present appeal

by the defendant.

Brief facts of the case, as noticed by the lower appellate

Court in para Nos. 2 and 3 of its judgment, are as under:-

“2. The plaintiff was absolute owner in possession

of land shown in yellow and red colours marked by letters
R.S.A.No. 3793 of 2009 (O&M) 2

BEFG in the site plan attached with the plaint, part and

parcel of Khasra No.7289/2923/3 of Mauza, Gurgaon,

Tehsil and District Gurgaon, now part of Laxman Vihar,

Gurgaon, bounded as under:-

          East:      Land of other persons

          West:      25ft. Rasta out of the land of the plaintiffs

bearing Khasra No.7289/2923/3 and then land
of other persons.

North: Land of defendant bearing khasra No.7289/
2923/2 and thereafter land of Baljeet Singh
forming part of khasra No.7289/2922/2.

South: Land of other persons.

The plaintiff had sold some of his land after

providing private rasta of 18′ wide as shown in the site

plan and retained 12′ wide strip of land shown in red

colour marked by letters ABCD towards the North of the

said rasta of 18 in order to sell the same after carbing out

plots therefrom for the purposes of shops having depth

12′. the land shown in yellow and red colours in the site

plan was received by the plaintiff in mutual arrangement

of partition effected on 1.10.1995 followed by a decree

dated 4.12.1995 passed by the Court of Shri R.K.Sharma,

the then learned Additional Senior Sub Judge, Gurgaon in

suit No.1267 of 1995. The said partition was effected

between the parties to the suit and another brother Baljit

Singh. The said partition was subsequently recorded in

the revenue record vide mutation No.18408 sanctioned
R.S.A.No. 3793 of 2009 (O&M) 3

on 20.3.1996. The defendant is the real brother of the

plaintiff but the defendant was a forceful person and had

no respect for law. The defendant wanted to grab the red

coloured portion shown by letters ABCD in the site plan

and wanted to include the same in his own land falling

towards its North. The defendant was well aware that the

red coloured portion was part and parcel of Khasra

No.7289/2923/3 and was possessed by the plaintiff. The

defendant even wanted to alienate the said land. With

these allegations, the plaintiff sought a decree for

declaration that he was absolute owner in possession of

land shown in yellow and red colour in the site plan and

the defendant had no concerned with the same and

further sought a decree for permanent injunction for

restraining the defendant from encroaching upon the red

coloured portion shown by letters ABCD in the site plan

and from alienating the same and from raising any sort of

construction on the said land.

3. The defendant contested the suit and filed

written statement in which preliminary objections were

raised that the plaintiff had concealed the material facts

from the Court, that the plaintiff was estopped by his own

act and conduct from filing the present suit, that the suit

was not maintainable, that the plaintiff had no cause of
R.S.A.No. 3793 of 2009 (O&M) 4

action, that the plaintiff had no locus standi to file the suit,

that the suit was bad for non-joinder of Smt.Pushpa

Rathor other vendees as necessary parties, that the suit

was not properly valued for the purposes of court fee and

jurisdiction. It was further pleaded that the plaintff, the

defendant and their third brother Baljit Singh were joint

owners of Khasra No.2922 and 2923 and various other

properties, which were partitioned amongst them by a

family settlement and compromise, which was duly

acknowledged vide decree dated 4.12.1985 wherein the

defendant was allotted area measuring 289 ¼ x 84′ out of

khasra No.2923 as shown in the compromise as well as

in the site plan attached with the compromise dated

29.11.1995, which was part of judgment and decree

dated 4.12.1995. It was further pleaded that the plaintiff

was allotted similar area out of Khasra No.2923 and their

third brother was allotted area of Khasra No.2922 and

since then the defendant was exclusive owner in

possession of the portion so allotted to him out of Khasra

No.2923 and the defendant had also sold some portion

out of his own share of land and several houses were in

existence constructed by vendees of the defendant. It

was further pleaded by the defendant had he had never

sold any portion of the plaintiff, rather the plaintiff had sold
R.S.A.No. 3793 of 2009 (O&M) 5

various plots to various persons out of the area allotted to

him and he had constructed a pukhta road touching the

land allotted to the defendant and several houses were in

existence belonging to the vendees of the plaintiff and the

doors of the said houses opened and road constructed by

the plaintiff. It was alleged that the plaintiff had

constructed the road in his own portion to give rasta for

his vendees and the site plan given by the plaintiff did not

depict the actual state of affairs and wrong

measurements had been given in the same. It was

further alleged that a rasta was carved out towards the

west of the land allotted to the plaintiff, the defendant and

their brother Baljit Singh, which was still in existence. It

was further pleaded by the defendant that 18′ wide road

still existed in the portion allotted to the plaintiff vide

judgment and decree dated 4.12.1995 and the same was

left by him to give passage to his vendees and the said

road has become public property and the vendees of the

plaintiff as well as the defendant and the villagers at large

were using the said road to approach their respective

properties and houses and as such the plaintiff was not

the owner of the road as there was no land of the plaintiff

existing towards the North of the said road. On merits

also, it was pleaded that the plaintiff was neither the
R.S.A.No. 3793 of 2009 (O&M) 6

owner nor in possession of Khasra in question. It was

pleaded that the plaintiff had already sold his entire share

and had carved out a rasta of 18′ and had constructed a

road, which was left for the vendees as no one was ready

to purchase the land without a rasta to it. It was denied

that there was 12′ strip belonging to the plaintiff adjoining

the said rasta of 18′. Refuting the allegations of the

plaintiff, the defendant prayed for the dismissal of the

suit.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether the plaintiff is the absolute owner in

possession of land shown in yellow and red colours in the

site plan attached with the plaint? OPP

2. Whether the land portion shown in red colour

is part and parcel of khasra No.2923/3 belonging to the

plaintiff. If so to what effect? OPP

3. Whether the plaintiff is entitled for a decree for

permanent injunction as prayed for? OPP

4. Whether the road allotted to the plaintiff vide

judgment and decree dated 4.12.1995 still exists and

has become public property as alleged? OPD

5. Whether the suit is not maintainable in the

present form? OPD
R.S.A.No. 3793 of 2009 (O&M) 7

6. Whether the suit is bad for non-joinder of

necessary parties? OPD

7. Whether the plaintiff has no cause of action to

file the present suit? OPD

8. Whether the plaintiff has concealed true and

material facts from the Court? OPD

9. Whether the plaintiff has no locus standi to file

the present suit? OPD

10. Relief. “

After hearing learned counsel for the appellant, I am of

the opinion that the present appeal is devoid of any merit and

deserves dismissal.

The plaintiff filed a suit for permanent injunction that he

was absolute owner of the land in dispute forming part of Khasra

No.7289/2923/3 of Mauza Gurgaon village. In order to prove his

case, plaintiff examined ten witnesses.

Admittedly, the land was jointly owned by the parties and

their brother Baljit Singh and was partitioned on 1.10.1995 by mutual

arrangement followed by decree dated 4.12.1995 passed in civil suit

No.1267 of 1995. Mutation No.18408 on the basis of the said decree

was sanctioned on 20.3.1996. Admittedly, plaintiff and defendant

were given area measuring 289 ¾ x 84′ out of khasra No.2923. All

the three brothers were given equal shares. It has been observed by

the learned Additional District Judge in the impugned judgment that
R.S.A.No. 3793 of 2009 (O&M) 8

Baljit Singh got 289 ¾ x 84′ out of khasra No.7289/2922, defendant

Satbir Singh got the same area out of khasra No.2923/2 and the

plaintiff got the same area out of khasra No.2923/3. Defendant,

however, encroached upon the land belonging to his brother.

Admittedly, 18 feet wide passage was left on the Southern side of

khasra No.2923/2. It has been observed by the learned Additional

District Judge in the impugned judgment that a perusal of judgment

dated 24.5.2006 passed in civil suit No.458 of 2000 revealed that

defendant Satbir Singh had sold more than his land comprised in

khasra No.2923/2 and the said sale deed in favour of Khem Chand

and Rakesh Kukreja was declared illegal, null and void.

Both the Courts below, after appreciating the evidence on

record, have given a finding of fact that the land shown in yellow and

red colour in site plan Ex.PW3/2 was owned and possessed by the

plaintiff and the passage left by the parties was being used by

general public. The said finding of fact, arrived at by the Courts

below, cannot be interfered with by this Court in appeal.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.




                                               (SABINA)
                                                JUDGE
October    23, 2009
anita