R.S.A.No. 1731 of 2009 (O&M) 1
In the High Court of Punjab and Haryana at Chandigarh
R.S.A.No. 1731 of 2009 (O&M)
Date of decision: 30.10.2009
Shyam Lal
......Appellant
Versus
Satyanarian and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr. Sanjay Mittal, Advocate,
for the appellant.
****
SABINA, J.
Plaintiffs (legal representatives of Pehlad) filed a suit for
permanent injunction, which was partly decreed by the Civil Judge
(Sr.Divn.), Narnaul vide judgment and decree dated 9.12.2005. In
appeal, the said judgment and decree were upheld by the Additional
District Judge, Narnaul vide judgment and decree dated 22.1.2009.
Hence, the present appeal by plaintiff No.2.
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. Plaintiff Pehlad Singh has brought suit for
R.S.A.No. 1731 of 2009 (O&M) 2permanent as well as mandatory injunction with the
averments that the plaintiff is tenant in a kothri (shop)
shown by ABCDEFGH in the site plan attached with the
plaint and he is doing the Halwai work in this premises.
In front of the kothri the plaintiff has constructed Bhatti for
preparing sweets etc. and he has put tin shed over it.
Earlier disputed site was taken by the plaintiff on lease
from defendant No.3 and now defendant No.1 has
purchased the disputed site along with other property
from defendant No.3 and now the defendants in collusion
with each other want to dispossess the plaintiff from the
suit property. Earlier also plaintiff Pehlad had filed a suit
against Municipal Committee and the same was
dismissed to the extent that the plaintiff has no concern
with site of the Bhatti. It is pleaded that disputed site is
not a part of the property purchased by defendant No.1
from defendant No.3 on 9.7.1986 but despite that
defendants want to oust for plaintiff forcibly. Hence, this
suit . During the pendency of suit, Pehlad died and his
legal representatives were brought on record.
3. The suit has been contested by defendant
No.1. It is pleaded by defendant No.1 that Pehlad had
taken a kothri beneath the stair of 9 ft. x 7 ft. on lease
from Municipal Committee for one ear but the vacant site
R.S.A.No. 1731 of 2009 (O&M) 3in front of kothri or Chabutra or tin shed was never let out
to Pehlad by the Municipal Committee and he had no
concern with the site in front of kothri and he has no right
to put tin shed over it and to construct his Bhatti. It is
pleaded that defendant No.1 has purchased the disputed
kothri along with other properties from Municipal
Committee vide sale deed No.917 dated 6.7.1986 for
Rs.1,80,000/-. Defendant No.1 requested the plaintiff to
vacant the kothri. It is pleaded that in front of kothri there
is site of defendant No.1 and after that there is common
passage and as such there is no question to put Bhatti in
from of kothri. Preliminary objections, with regard to
maintainability of suit in present form and cause of action
have also been taken . It is pleaded that suit be
dismissed.”
On the pleadings of the parties, following issues were
framed by the trial Court:-
“1. Whether plaintiff is tenant in possession on
the suit shop? OPP
2. Whether the defendants are intending to
forcibly eject plaintiff? OPP
3. Whether plaintiff is entitled to the injunction
prayed for? OPP
4. Whether suit is not maintainable in the present
R.S.A.No. 1731 of 2009 (O&M) 4form? OPD
5. Whether the plaintiff has no cause of action to
file the present suit? OPD
6. Relief. “
After hearing learned counsel for the appellant, I am of
the opinion that the present appeal is devoid of any merit and
deserves to be dismissed.
Suit of the plaintiffs was partly decreed by the trial Court
to the effect that the defendants were restrained from interfering in
the possession of the plaintiffs over the kothri shown in the site plan
except in due course of law. The plaintiffs were also entitled to use
the land situated between their kothri and the Municipal road,
towards its Eastern side, but they were held not entitled to cover the
said portion or to raise permanent construction thereon. The appeal
filed by the appellant-plaintiff No.2 against the said judgment and
decree was dismissed by the lower Appellate Court. Now plaintiff
No.2 has filed this regular second appeal.
There is no dispute that the kothri in question was let out
by Municipal Committee to Pehlad and further defendant No.1
purchased the same along with the other plots from the Municipal
Committee. Defendant No.1 is the owner of the kothri in dispute.
Civil suit No.636 of 1990 was filed by Pehlad against Municipal
Committee for permanent injunction regarding the property in
dispute. The said suit was decreed in favour of Pehlad regarding
R.S.A.No. 1731 of 2009 (O&M) 5
the kothri and the suit regarding tin shed and platform (Chabutra)
and Bhatti in front of the kothri was dismissed. Since the plaintiffs
are tenant under defendant No.1, the Courts below rightly held that
they were only entitled to use the land between the kothri and the
Municipal road but were not entitled to cover the said portion by a tin
shed as the said portion was owned by the Municipal Committee and
was part of public passage/road.
No substantial question of law arises in this regular
second appeal. Accordingly, the same is dismissed.
(SABINA)
JUDGE
October 30, 2009
anita