High Court Punjab-Haryana High Court

Shri Chand vs Mange Ram And Others on 31 July, 2009

Punjab-Haryana High Court
Shri Chand vs Mange Ram And Others on 31 July, 2009
R.S.A.No. 2610 of 2006                           1



      In the High Court of Punjab and Haryana at Chandigarh


                         R.S.A.No. 2610 of 2006
                         Date of decision: 31.7.2009



Shri Chand
                                                         ......Appellant

                         Versus



Mange Ram and others

                                                       .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr. R.M.Singh,Advocate,
             for the appellant.

             Mr.Manoj Sood, Advocate,
             for respondent Nos. 1 to 3.

             Mr.Lokesh Sinhal, Advocate,
             for respondent Nos. 4 to 7.

                  ****


SABINA, J.

Plaintiff -Shri Chand filed a suit for permanent injunction,

which was dismissed by the Civil Judge (Jr.Divn.) Faridabad vide

judgment and decree dated 10.11.2003. In appeal, the said

judgment and decree were upheld by the Additional District Judge,

Faridabad vide judgment and decree dated 26.4.2006. Hence, the
R.S.A.No. 2610 of 2006 2

present appeal.

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

Court in para Nos. 2 to 5 of its judgment, are as under:-

“2. That he is absolute owner in possession of a

plot measuring 268.9 sq.yards forming part of Rect/Khsra

No.19/19/1 (3-13) (described in detail in para No.1 of the

plaint) which was purchased by him vide sale-deed

No.2008 dated 4.9.1986 and Sale Deed No.5686 dated

9.11.1990. He has constructed two rooms in the said plot

and planted two trees and also constructed khor etc. He

has only one rasta (passage) to his plot which is shown in

red colour in the site plan and is marked by letters A B F

G. However, the said plot is marked by letters C D E F

and is shown in blue colour. He was given 7′ wide and

27′.6″ in length rasta by the vendors and he also

purchased the rakba of rasta adjoining to the rasta of 7′

wide i.e. 1′ x 27′.6″ from the vendors. As such the rasta

shown in the enclosed site plan in red colour and marked

by letters A B F G is now 8′ x 27′.6”. This rasta leads to

the aforesaid plot of plaintiff and he is using the same

since the purchase without any interruption from any

person. The defendants or any other person have no

concern with this rasta. However, the defendants being

strong headed persons are now bent upon to grab the
R.S.A.No. 2610 of 2006 3

said rasta marked by letters A B F G by closing/blocking

the same illegally and have threatened to raise

construction thereon. They have also collected building

material for this purpose.

3. Plaintiff further averred that there is no other

rasta for egress and ingress to his house and he has

an easementary right over it for proper use and

enjoyment of the same. As such plaintiff sought a

decree of permanent injunction against the defendants.

A decree of mandatory injunction was also sought by

the plaintiff pleading that since defendants have

encroached upon the rasta in question during

pendency of the suit after vacation of stay orders,

therefore, they be directed to remove all the

constructions and obstruction from the said rasta.

4. Defendants contested the suit. In the joint

written statement filed by defendants no. 1 to 3, it is

pleaded that they are absolute owners in possession of

a plot measuring 212 sq. yards which is forming part of

Killa No.19/19/1 about 7 marlas situated within the

revenue estate of Mauja Garkhera Tehsil Ballabhgarh,

District Faridabad which was purchased by their father

Bhajni from Harbans vide registered sale deed No.2878

dated 10.6.1982 which is bounded in East by fields plot
R.S.A.No. 2610 of 2006 4

of Brahm s/o Hari Lal, West by house of Rajender and

plot of Shri Chand, North by 11′ wide rasta and South

by plot of Siri Chand son of Bhanwar Singh. The said

plot is marked by letters A B C D E F and is shown in

green colour in the enclosed site plain. They have also

constructed a Tin shed khors, Bitore-Bonga etc. and

building material is also lying on the suit property for

the purpose of further construction by them. There is

no rasta in the plot which is shown in green colour in

the enclosed plan and the said plot is marked by letters

AB C D E F. Plaintiff has no right, title or interest

whatsoever with the rasta over the plot of defendants.

The defendants are absolute owner in possession of

the said plot which is shown by plaintiff in red colour in

his site plan marked by letters GHIJKL. It is denied that

plaintiff has only one rasta shown in red colour.

Defendants No.1 to 3 pleaded that there is a separate

rasta measuring 7′ wide which is adjacent to the plots

of plaintiff towards the Western side. It is denied that

plaintiff was given 7′ wide and 27′.6″ in length rasta by

the vendors or that plaintiff purchased the rakba of said

rasta from the vendors. It is pleaded that vendors have

no right to sell the property belonging to defendants as

there is no rasta over the suit property. There is a plot
R.S.A.No. 2610 of 2006 5

belonging to defendants and is in their use and

occupation. Other material obligations of the plaintiff

have also been denied with the prayer for the dismissal

of the suit.

5. Defendants No. 4 to 7 also filed their joint

written statement with the preliminary objection that the

suit is not maintainable against them because neither

the amended plaint discloses any proper cause of

action against them nor any relief has been sought

against them. Hence, they are unnecessary and

improper parties in this case. On merits the site plan of

the plaintiff has been disputed. However, it is admitted

that on the West of the alleged suit property, there is

house of Rajender and his brothers i.e. answering

defendants and on the North there exists a house of

Rajender etc. and rasta 27.6″x8″ which leads to the plot

of plaintiff and next rasta 11′ wide and on the South

there is land of Dharma. Other material allegations

have been denied by the defendants No. 4 to 7 and

claimed compensatory costs under Section 35-A of

CPC against the plaintiff.”

On the pleadings of the parties, following issues were

framed by the trial Court:-

“1. Whether there is any rasta to the house of the
R.S.A.No. 2610 of 2006 6

plaintiff as alleged and shown by letters A B F G in the

site plan? OPP

2. Whether the plaintiff has a right of easement

of necessity, if so, to what effect? OPP

3. Whether the suit is not maintainable in the

present form? OPD

4. Whether the suit is bad for non-joinder and

misjoinder of parties OPD

5. Whether the plaintiff has no locus standi and

cause of action to file the present suit? OPD

6. Whether the plaintiff is estopped from filing the

present suit? OPD

7. Relief. “

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

opinion that the present appeal deserves to be dismissed.

The plaintiff had filed a suit for permanent injunction

restraining the defendants from interfering in his peaceful possession

of the suit property/passage marked A B F G in the site plan. The

case of the plaintiff was that he was owner of the passage in dispute

as the said passage was mentioned in the sale deed, vide which he

had purchased the house owned by him. The passage in dispute led

to the main road, which was 11′ wide. The defendants had no

concern with the passage in dispute and could not block the same.

The plaintiff claimed right of easement with regard to the passage in
R.S.A.No. 2610 of 2006 7

dispute.

The case of the defendants, on the other hand, is that no

such passage existed at the spot. In fact, the plaintiff had a passage

on the Western side of his house which led to the main road.

During the course of arguments, learned counsel for the

appellant has drawn my attention to the site plan Ex.P-3. A perusal

of the same reveals that although the passage A B F G in dispute

has been shown on the Northern side of the house of the plaintiff,

which is bounded by house of Rajender and Data Ram leading to the

main road, however, on the Western side, 7′ wide passage has

been shown, which leads to the main road, which is 11′ wide.

Learned counsel for the respondents have relied upon

site plan Ex.DW-5/A. A perusal of the same reveals that there is a 7′

wide passage on the Western side of the house of the plaintiff, which

leads to the main road.

A perusal of both the site plans shows that there is a

passage leading from the house of the plaintiff to the main road on

the Western side and hence, it cannot be said that the plaintiff has no

passage to reach the main road. Both the Courts below, after

appreciating the evidence led by the parties have given a finding of

fact that no passage in dispute A B F G exists at the spot, which was

being used by the plaintiff. The said finding of fact cannot be

interfered with by this Court in appeal. Learned counsel for the

appellant has failed to establish that plaintiff was the owner of the
R.S.A.No. 2610 of 2006 8

passage in dispute. The Courts below rejected the report of the

Local Commissioner on the ground that the same had been prepared

without taking into account the revenue record or any sale deed. The

plaintiff had also failed to establish that he had been using the

passage in dispute for the last more than twenty years as he had

purchased the suit property only in the year 1986 and 1990, whereas,

the suit was filed by the plaintiff in the year 2000.

In these circumstances, the Courts below had rightly

dismissed the suit of the plaintiff.

No substantial question of law arises in this regular

second appeal. Accordingly, the same is dismissed.

(SABINA)
JUDGE

July 31, 2009
anita