High Court Punjab-Haryana High Court

Smt. Harpreet Kaur vs Tawinder Singh Alias Tawinder Bir … on 14 November, 2008

Punjab-Haryana High Court
Smt. Harpreet Kaur vs Tawinder Singh Alias Tawinder Bir … on 14 November, 2008
R.S.A. No. 3677 of 2008                                  -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      R.S.A. No. 3677 of 2008

                                      Date of Decision: 14.11.2008

Smt. Harpreet Kaur
                                                         ...Appellant.

            Versus

Tawinder Singh alias Tawinder Bir Singh
                                                         ...Respondent.



CORAM:-     HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.



PRESENT: Ms. Upinder Kaur Bedi, Advocate for the appellant.


AJAY KUMAR MITTAL, J.

Having lost before the courts below, the plaintiff has

approached this Court by way of present regular second appeal against

the judgment and decree dated 23.7.2008 passed by the Additional

District Judge, Ludhiana, affirming that of the Civil Judge (Junior

Division), Ludhiana dated 16.1.2007, whereby the suit of the plaintiff for

declaration and joint possession, was dismissed.

Sans unessentials, the facts of the case are that the plaintiff

was the owner of land measuring 10 marlas being 10/39th share of the

land measuring 9 kanals 17 marlas comprised in khewat No. 61,

khatauni No.84, rectangle No. 15, killa Nos. 13/2/2, 18/1, 23/1/1 as per

jamabandi for the year 1993-94 and also owner of land measuring 6

kanals 10 marlas comprised in khewat No.9, khatauni No.11, rectangle

No. 17, killa Nos. 19, 20, 21, 22, rectangle No.18, killa Nos.16 and 25,
R.S.A. No. 3677 of 2008 -2-

rectangle No.21, killa Nos.1 and 2 as per jamabandi for the year 1994-

95 situated within the revenue estates of villages Bagga Kalan and

Rajowal, respectively, (hereinafter referred to as the “suit land”). It was

pleaded that on 7.5.1999, when the plaintiff obtained the copies of

jamabandies, she came to know from the concerned Patwari that

proceedings for sanctioning of mutations in favour of the defendant in

respect of the suit land on the basis of sale deeds dated 11.12.1995

registered on 12.12.1995 were pending, whereas she had never

executed the aforesaid sale deeds in favour of the defendant and that

the signatures of the plaintiff thereon were forged as she signed in

English and her signature in Punjabi on the said sale deeds were

fabricated. According to the plaintiff, the defendant had no right, title

or interest in the suit land on the basis of alleged sale deeds which were

illegal, void and ineffective and not binding on the rights of the plaintiff

qua the suit land. Further, the defendant wrongly and illegally asserting

himself to be the owner of the suit land on the basis of the forged sale

deeds had got mutations No.1821 and 1847 sanctioned in his name

which were also illegal and inoperative. The plaintiff requested the

defendant to admit the claim of the plaintiff to be the owner and in

possession of the suit land but he flatly refused to accede to her request

which gave rise to the filing of the suit for declaration and joint

possession.

To controvert the suit of the plaintiff, the defendant filed a

written statement raising various preliminary objections. It was pleaded

that the plaintiff sold the suit land to the defendant for a total sale

consideration of Rs.66,000/- vide registered sale deeds dated
R.S.A. No. 3677 of 2008 -3-

11.12.1995 registered on 12.12.1995. Besides the suit land, the plaintiff

had also sold land measuring 3 kanals 6½ marlas out of khasra

No.33//9/2, khata No. 114/135 as per jamabandi for the year 1993-94 to

the defendant for a total sale consideration of Rs.63,000/- vide

registered sale deed dated 11.12.1995 registered on 12.12.1995 and

land measuring 4 kanals 9½ marlas out of khasra No. 11/22 khata

No.6/6 as per jamabandi for the year 1989-90 to the defendant for a

sale consideration of Rs.33,000/- vide registered sale deed dated

11.12.1995 registered on 14.12.1995 and handed over the possession

thereof to the defendant on receipt of the entire amount of the sale

consideration of Rs.1,62,000/- in cash on 29.11.1995. It was further

pleaded that the plaintiff had executed and got registered the sale

deeds with her own free will and signed the same after admitting and

understanding the contents thereof to be correct and presented the

same before the concerned Sub Registrar. The other averments made

in the plaint were denied and a prayer for dismissal of the suit was

made.

From the pleadings of the parties, the trial court framed

various issues and decided the same in favour of the defendant. On

appreciation of the evidence led by the parties, the trial court came to

the conclusion that the plaintiff had failed to prove that the sale deeds

relied upon and placed on record by the defendant were forged and

fabricated. Further, the suit of the plaintiff was held to be time barred

as the sale deeds pertaining to the year 1995 were in the knowledge of

the plaintiff whereas she filed the suit challenging the same in the year

2000. Accordingly, the trial court vide judgment and decree dated
R.S.A. No. 3677 of 2008 -4-

16.1.2007 dismissed the suit of the plaintiff for declaration and joint

possession. Feeling aggrieved, the plaintiff took the matter in appeal

and the lower appellate court vide judgment and decree dated

23.7.2008 dismissed the appeal.

I have heard the learned counsel for the appellant and have

perused the impugned judgments with his assistance.

Learned counsel for the appellants has made an attempt to

persuade this Court to reappreciate the evidence led by the parties

before the trial court which is not permissible under Section 100 of the

Code of Civil Procedure. The courts below had recorded a finding of

fact that in her cross-examination, the plaintiff had admitted her

photographs on the sale deeds Ex.D1 to Ex.D4. Further, the courts

below had relied upon the report of the handwriting expert who in his

report opined that the signatures on the impugned sale deeds were of

and by Harpreet Kaur and that the plaintiff failed to rebut that report by

examining any other Handwriting and Finger Print Expert. No

misreading of the evidence by the courts below has been shown by the

learned counsel for the appellant warranting interference by this Court

in the regular second appeal.

No question of law, much less a substantial question of law

arises in this appeal for consideration of this Court.

In view of the above, there is no merit in this appeal and

the same is hereby dismissed. There shall, however, be no order as to

costs.

November 14, 2008                                (AJAY KUMAR MITTAL)
gbs                                                    JUDGE
 R.S.A. No. 3677 of 2008                                  -5-

             C.M. No. 10911-C of 2008 IN
             RSA No. 3677 of 2008

                          ****

Present:     Ms. Upinder Kaur Bedi, Advocate for the appellant.

                          ****

This is an application under Order 41 Rule 27 read with

Section 151 of the Code of Civil Procedure seeking permission to place

on record mutation (Annexure A-1) as additional evidence.

After perusing the application, no ground to lead additional

evidence is made out as essential ingredients for leading additional

evidence are not fulfilled.

The application is accordingly dismissed.

November 14, 2008                              (AJAY KUMAR MITTAL)
gbs                                                  JUDGE