IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 2899 of 2006(O&M)
Date of Decision: 21.10. 2008
Shri Chand ........Appellant
Versus
Radhey Lal and others ...... 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.Raj Mohan Singh, Advocate
for the appellant.
Mr.Ashok Kaushik, Advocate
for the respondents.
****
Ajay Tewari, J.
This is an appeal against the concurrent findings of fact.
The plaintiff filed a suit for permanent injunction on the ground
that site BCDE was part of his residential house ABCDEFG. Both the
Courts below on appreciation of evidence found that site BCDE was in fact
a public place left for the benefit of the villagers.
In view of these findings of fact the questions of law proposed
do not arise in the present appeal and thus the same is dismissed with no
order as to costs.
(AJAY TEWARI)
JUDGE
October 21, 2008
sunita