IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
R.S.A No. 2325 of 2006
Date of decision : November 25, 2008
Surajbhan,
...... Appellant.
through Mr.S.K.Yadav, Advocate for
Mr.R.D.Yadav, Advocate
v.
Smt. Chotti Devi & others,
...... Respondents
CORAM : HON'BLE MR.JUSTICE AJAY TEWARI
***
1. Whether Reporters of Local Newspapers 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 ?
***
AJAY TEWARI, J (Oral)
This appeal has been filed against concurrent judgments of the
Courts below decreeing the suit of respondents No.1 to 4 for restraining the
appellant and respondent No.5 from encroaching upon the land, owned by
respondents No.1 to 4. Both Courts have arrived at a finding of fact, on the
basis of the report of the Local Commissioner (Field Kanungo) Ex.PW1/D,
which they have preferred to the report Ex.DW4/A, filed by the appellant,
since the author of that report admitted that he did not demarcate the
neighbouring plots but only demarcated the plot owned by the appellant
and that he did not associate any body else with the preparation of that
report.
In my opinion, no infirmity can be found by the reliance placed
by the Courts below on the report of the Local Commissioner, who was
RSA No.2325 of 2006 :2:
appointed without objection from the appellant. In view of these findings
of fact, the questions of law proposed in this appeal do not arise for
consideration. The appeal is consequently dismissed with no order as to
costs.
( AJAY TEWARI ) November 25 , 2008. JUDGE `kk'