High Court Punjab-Haryana High Court

Sohan Singh vs Mohinder Pal Etc on 12 August, 2009

Punjab-Haryana High Court
Sohan Singh vs Mohinder Pal Etc on 12 August, 2009
C.R. No.5445 of 2005 (O&M)                                    -1-

 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH


                              C.R. No.5445 of 2005 (O&M)
                              Date of Decision: 12.08.2009


Sohan Singh                                              .....Petitioner

                                Versus


Mohinder Pal etc.                                      ....Respondents

Present: Mr. S.S. Chandi, Advocate
for the petitioner.

Mr. Ramesh Sharma, Advocate
for the respondents.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ? No

2. To be referred to the Reporters or not ? No

3. Whether the judgment should be reported in the Digest?No

-.-

K. KANNAN J. (ORAL)

1. The petitioner is plaintiff, whose suit for permanent

injunction restraining the defendants from opening any door, window,

aperture, ventilator etc. towards the land of the plaintiff comprised in

khasra No.2/12/2(4-14) situate in the area of village Mallian Khurd,

Tehsil Nakodar, Distt. Jalandhar was dismissed as infructuous. The

order came to be passed when the defendant Nos.1, 2 and 4 made a

statement in Court that they would not open door, window or

ventilator towards the property in dispute except by leaving some

space in their own land. The 3rd respondent was already reported to

have admitted the claim of the petitioner by stating that he has no
C.R. No.5445 of 2005 (O&M) -2-

concern with the property in dispute nor would he open door,

window, ventilator etc. The dismissal of the suit as having become

infructuous, if the plaintiff had been aggrieved, he ought to have

preferred an appeal against the same for, a decree of dismissal is still

appealable under the provisions of Section 96 of CPC. The revision

has been directly before this Court as though the judgment was not

capable of being appealed.

2. Under the normal circumstances, I would have felt inclined

to dismiss the revision and accord permission to the plaintiff to prefer

an appeal against the decree of dismissal. However, since there is

literally no contest and the defendants had also stated that they were

not going to put up any construction or provide for any access into

the plaintiff’s property, I propose to dispose of the civl revision.

3. There cannot be any injunction to restrain a defendant from

putting up any construction in his own property except when the

activity in his own property may constitute nuisance that may impair

the plaintiff’s right of enjoyment. Any doorway, window, ventilator

etc. in the property of the defendant cannot be a point of dispute by

the plaintiff. It is not very clear from the plaint as to what he is

apprehensive of and more so, when the defendants had affirmed that

they had no plans or concern with the plaintiff’s property. The relief

of injunction shall, therefore, be that the defendant shall not put up

any construction in the plaintiff’s property or cast any aerial

infringement into the plaintiff’s property by any windows or

ventilators over the plaintiff’s property. The defendants’ right to put

up construction in his own property shall not, in any way, be fettered.
C.R. No.5445 of 2005 (O&M) -3-

The dismissal of the suit by the trial Court and at the same time

observing that the parties shall be bound by their statements were

erroneous. The plaintiff shall be entitled to the relief of injunction as

referred to above.

4. The civil revision petition is disposed of in the above terms.

No costs.

(K. KANNAN)
JUDGE
August 12, 2009
Pankaj*