Civil Revision. No. 6072 of 2007 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision. No. 6072 of 2007
Date of decision:24th July, 2009
Satnam Singh and others
.....Petitioners
Versus
Kuldip Singh and others
......Respondents
Before: HON'BLE MR. JUSTICE RAJIVE BHALLA
Present: Mr. Mohd. Yousaf, Advocate
for the petitioners.
RAJIVE BHALLA, J.
The petitioners challenges an order dated 27.09.2007,
passed by the Additional District Judge, Jalandhar, accepting the
appeal filed by the respondents, by setting aside the order dated
29.03.2007, passed by the Civil Judge (Junior Division),
Jalandhar and directing the parties to maintain staus quo.
The respondents nos. 1 to 5, filed a suit for
declaration, claiming to be owners in possession of the suit land,
and also for permanent injunction restraining the petitioners
from interfering in their possession. Upon notice on the
application for ad interim injunction, the petitioners filed a written
statement denying the ownership or the possession of the
respondents. The learned trial court vide order dated
29.03.2007, dismissed the application by holding that there was
Civil Revision. No. 6072 of 2007 2
nothing on the record to hold that the respondents were owners
or in possession. Aggrieved by the aforementioned order, the
respondents filed an appeal. The Additional District Judge,
Jalandhar, vide order dated 27.09.2007, allowed the appeal and
set aside the order dated 29.03.2007, passed by the trial court
and held that the sale deed dated 5.08.1957 clearly establishes
the ownership of the respondents and the mere fact that the
revenue authorities have failed to enter a mutation in respect
thereof, would not disentitle the respondents to pray for
protection of their possession.
Counsel for the petitioners, submits that the order
passed by the Additional District Judge, is erroneous in fact and
in law. The sale deed dated 5.08.1957 was never produced
before the revenue authorities and having not been acted upon
for 50 years, should not have been considered, as sufficient
evidence of the respondents, prima facie ownership and
possession. The first appellate court erred in accepting the appeal
and directing the parties to maintain status quo with respect to
the suit property.
Despite service, no one has put in appearance on
behalf of the respondents.
I have heard counsel for the petitioners and perused
the impugned order.
I find no error in the discharge of discretion by the
appellate court in directing the parties to maintain status quo.
The sale deed dated 5.08.1957, prima facie, establishes the
ownership of the respondents. The absence of entries in the
Civil Revision. No. 6072 of 2007 3
revenue record would not disentitle the respondents to interim
relief as their claim is based upon a sale deed. The order
directing the parties to maintain status quo does not affect the
rights of the petitioners and even otherwise, would not cause
any loss, harm or damage to them but if not granted would lead
to multiplicity of proceedings and further complications for the
parties.
Dismissed.
[RAJIVE BHALLA]
JUDGE
24th July, 2009
SKaushik