High Court Punjab-Haryana High Court

Sunita Rani vs Smt.Nirmala Devi And Others on 3 September, 2009

Punjab-Haryana High Court
Sunita Rani vs Smt.Nirmala Devi And Others on 3 September, 2009
RSA No.2069 of 2009 (O&M)                                                   1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                R.S.A. No. 2069 of 2009 (O&M)
                                Date of Decision: September 03, 2009

Sunita Rani                                        ...........Appellant

                               Versus

Smt.Nirmala Devi and others                         ..........Respondents



Coram:       Hon'ble Mrs. Justice Sabina

Present: Mr.Gauravjit Singh, Advocate for
         Mr.R.S.Bajaj, Advocate for the appellant.

                               **

Sabina, J.

Plaintiffs filed a suit for permanent injunction restraining

the defendants from interfering in the peaceful possession of the plaintiffs

over the shop comprising two rooms, a verandah and stair case, situated in

Arya Bazar, Kartarpur shown red in the plan attached and taking forcible

possession thereof except in due course of law. The suit of the plaintiffs was

partly decreed by the Civil Judge (Junior Division) Jalandhar vide

judgment and decree dated 16.3.006 and defendants No. 2 and 3 were

restrained from interfering in the peaceful possession of the plaintiffs and

from taking forcible possession of the shop in dispute except the stair case,

except in due course of law. Aggrieved by the same, the defendant No.2

filed an appeal which was dismissed by the Additional District Judge,

Jalandhar vide judgment and decree dated 3.3.2009. Hence, the present

appeal by the defendant-Sunita Rani.

The facts of the case, as noticed by the Additional District

Judge in paras 2 to 4 of its judgment, read as under:-

” 2. In brief, the facts of the suit of respondents No. 1 & 2
RSA No.2069 of 2009 (O&M) 2

(hereinafter called the plaintiffs) as set up by them in the plaint

before the ld.lower court are that the shop in dispute is comprising

two rooms, verandah and stair case at Arya Bazar, Kartarpur,

shown red in the site plan and mentioned in detail in the head note

of the plaint. Previously, this property was owned by Labhu Ram

who gave it on rent to Asa Ram. After the death of Asa Ram,

Mahesh Lal alias Ramesh Lal inherited the tenancy rights.

Mahesh Pal died on 15.8.90 and plaintiffs became tenants in the

demised premises. Appellant Sunita Rani alongwith Hira Lal

(hereinafter called the defendants) claim themselves to be owners

of the property in dispute having purchased by them from

defendant Brij Bhushan. Previously, the rate of rent of the

demised premises was Rs.1.50 per month, then it was enhanced to

Rs.20/- per month. Thereafter, defendants started threatening the

plaintiffs to enhance the rent to Rs.300/- per month. Ultimately,

on 27.8.96, defendants along with some police officials and others

threatened the plaintiff to dispossess them from the suit property

illegally and forcibly. Plaintiffs requested them to desist from

their evil designs but they refused which compelled the plaintiffs

to file the present suit. It is, therefore, prayed that defendants be

restrained from dispossessing the plaintiffs from the disputed

property illegally and forcibly except in due course of law.

3. Suit against defendant No.1 was dismissed as

withdrawn on 13.3.06. Defendant No.3 was exparte at the time of

passing the judgment and decree under appeal.

4. Defendant No.2 in her written statement took preliminary
RSA No.2069 of 2009 (O&M) 3

objections such as plaintiff No.1 has no locus standi and cause of

action to file this suit by her act and conduct; it is bad for mis

joinder of parties. Description of the property has been wrongly

mentioned in the site plan. Neither the stair case was rented out to

the tenant nor it is in possession of the tenant. This suit has been

filed with malafide intention.

5. On merits, it is submitted that it is wrong that shop comprises

of two rooms. However, there is only one verandah and stair case

which is not part of the tenanted premises nor the stair case is in

possession of the plaintiffs. It is wrong that Mahesh Pal inherited

the tenancy. It is denied that Mahesh Pal died on 15.8.90. It is

incorrect that plaintiffs became tenants in the demised premises

by inheritance. Only plaintiff No.2 Raj Kumar took the shop in

dispute on rent @ Rs.300/- per month vide rent note dated

27.8.90. Plaintiff No.1 has no concern with the premises in

dispute. All other parawise contents f the plaint were denied and

prayed for dismissal of the suit with costs.

6. Plaintiff filed replication to the written statement of defendant

No.2 reiterating the facts pleaded in the plaint and controverted

those of the written statement.

On the pleadings of the parties, the following issues were

framed by the trial Court:-

“1. Whether the plaintiff is entitled to the injunction prayed for ?

OPP

2. Relief.”

RSA No.2069 of 2009 (O&M) 4

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

the opinion that the present appeal deserves to be dismissed.

Plaintiffs had filed a suit for permanent injunction restraining

the defendant from interfering in their peaceful possession. Plaintiffs led

oral evidence. In the written statement, defendant No.2 admitted that the

plaintiff No.2 was in possession of the suit property as a tenant. The said

fact was also admitted by defendant No.2, while appearing in the witness

box as DW1. The case of defendant No.2 was that plaintiff No. 1 Nirmala

Devi had no locus standi to seek injunction against defendant No.2.

However, Nirmala Devi is the mother of plaintiff No.2-Raj Kumar and both

of them are apparently in possession of the property in dispute after the

death of Mahesh Pal. Since the possession of plaintiff No. 2 has been

categorically admitted by defendant No.2, both the Courts below rightly

held that the plaintiffs could not be dispossessed from the property in

dispute except in due course of law.

No substantial question of law arises in this regular second

appeal which would warrant interference by this Court. Accordingly, this

appeal is dismissed.

( Sabina )
Judge
September 03, 2009
arya