High Court Punjab-Haryana High Court

Sharanjit Kaur And Others vs Sukhdev Singh And Others on 6 July, 2009

Punjab-Haryana High Court
Sharanjit Kaur And Others vs Sukhdev Singh And Others on 6 July, 2009
R.S.A. No. 277 of 2009                                                     1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                               R.S.A. No. 277 of 2009 (O&M)
                               Date of Decision: July 06, 2009



Sharanjit Kaur and others                          ...........Appellants

                              Versus


Sukhdev Singh and others                           ..........Respondents



Coram:       Hon'ble Mrs. Justice Sabina

Present: Mr.M.S.Dhami, Advocate for the Appellants.
         Mr.K.S.Dadwal, Advocate for the respondents

                              **

Sabina, J.

Sukhdev Singh and others filed a suit for separate vacant

possession to the extent of 3/4th share in the property in dispute by way of

partition by metes and bounds. The suit of the plaintiffs was decreed by the

Civil Judge (Junior Division) Dasuya vide judgment and decree dated

13.8.2005. The appeal filed by the defendant-Baldev Singh (through his

legal representatives) was dismissed by the Additional District Judge,

Hoshiarpur dated 6.10.2008. Hence, the present appeal.

The case of the parties, as noticed by the learned Additional

District Judge, in paras 2 and 3 of its judgment reads as under:-

“2. The property in dispute, description of which is given in the

head of the plaint was originally owned and possessed by Hari

Singh, father of plaintiff Nos. 1,2 and defendant and husband of

plaintiff No.3. After the death of Hari Singh, suit property was

inherited by plaintiffs and defendant in equal shares. The suit
R.S.A. No. 277 of 2009 2

property is still joint, although the plaintiffs and defendants under

their mutual arrangements are occupying the suit property

separately. The house shown in annexure I is in possession of the

plaintiffs, where as residential construction shown in annexure III

is in possession of the defendant. The plaintiffs are in possession

of two rooms shown in annexure II. The construction shown in

annexure I and III is old construction, whereas construction

shown in annexure II is new one and raised by the plaintiffs after

spending huge amount. After the death of Hari Singh in the year

1994, defendant Sukhdev Singh filed civil suit claiming his share

to the extent of ½, which was dismissed on 19.9.1996. The appeal

filed by him was also dismissed by Ld.District Judge. It was

pleaded that after the death of Hari Singh, mutation of his estate

was sanctioned in the name of plaintiffs and defendant in equal

share. It was further pleaded that plaintiffs cannot get benefit of

their share in the suit property without partition by metes and

bounds, which necessitated the filing of the present suit.

3. Notice of the suit was given to the defendant who appeared

and filed written statement taking preliminary objections that

defendant is owner to the extent of ½ share in the property of his

father Hari Singh and he is also recorded to be owner to the extent

of ½ share in the record of Municipal Committee; suit is not

properly valued. On merits, admitting the joint ownership of the

properties, it was pleaded that plaintiff No.1 an defendant have

inherited the property of their father in equal shares, thus

question of share of defendants No. 2 an 3 in the suit property
R.S.A. No. 277 of 2009 3

does not arise. Denying the other averments of the plaint, it was

pleaded that development over the suit property was made out of

the joint income of the parties and plaintiff No.1 has no right to

claim specific portion out of the suit property. Even otherwise

every person who is developing a joint property, raises

construction at his own risk. As regards sanctioning of the

mutation in favour of all the legal heirs. It was pleaded that

mutation was wrongly entered in the name of plaintiffs No. 2 and

3. Other averments were specifically denied and in the last prayer

was made for dismissal of the suit with costs.”

On the pleadings of the parties, the following issues were

framed by the trial Court:-

“1. Whether the plaintiffs are entitled for separate vacant

possession over disputed property to the extent of ¾ share by way

of partition?OPP

2. Whether the suit is not properly verified?OPD

3. Whether the share of defendants in the disputed property is to

the extent of ½ share ?OPD.

4. Relief”.

After hearing the learned counsel for the parties, I am of the

opinion that there is no merit in this appeal.

Plaintiffs by way of the present suit sought parition of the

property in dispute. The case of the defendant-Baldev Singh was that he

was owner of the suit property to the extent of half share. In previous

litigation between the parties, the defendant had claimed half share in the

property left by deceased-Hari Singh. However, the said suit filed by
R.S.A. No. 277 of 2009 4

defendant-Baldev Singh was dismissed and the appeal filed against the said

judgment and decree was maintained by the appellate Court. In these

circumstances, the Courts below rightly rejected the plea of the appellants to

the effect that they were owners of half share of the suit property. So far as

the assessment record of the Municipal Committee is concerned, no reliance

could be placed on the same to hold that the defendant-Baldev Singh was

owner to the extent of half share. The said record does not furnish any

proof of ownership or title and is merely maintained with regard to entries

of payment of house tax. The suit property was, admittedly, owned by Hari

Singh. Plaintiffs No. 1 and 2 (Sukhdev Singh and Jatinder Kaur) and

defendant (Baldev Singh) are sons of Hari Singh,whereas, plaintiff No.3

(Rawal Kaur) is widow of Hari Singh. The plaintiffs as well as defendant-

Baldev Singh inherited the property left by Hari Singh in equal shares. In

these circumstances, the impugned judgments and decrees of the Courts

below do not call for any interference.

No substantial question of law arises in this regular second

appeal which would warrant interference by this Court . Accordingly, this

appeal is dismissed.

( Sabina )
Judge

July 06, 2009

arya