IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
C.R. No.7220 of 2008 (O&M)
Date of Decision: 6.1.2009.
Surender
....Petitioner
Versus
Smt. Uma Devi and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.Tara Chand Dhanwal, Advocate
for the petitioner.
RAJESH BINDAL, J.
****
The present petition has been filed by the defendant No.1
against the order passed by the Courts below whereby in an
application filed under Order 39 Rules 1 and 2 CPC for stay, he has
been restrained from interfering in possession of the respondent
No.1/plaintiff over the suit land or demolishing the same in any
manner till the decision of the case.
The stand of the petitioner is that infact he is in
possession of the suit property for the last more than 12 years. The
possession is hostile to knowledge of general public and also to the
knowledge of the owners of the property. Respondent No.1-plaintiff
has purchased the property from Om Parkash who according to the
petitioner was not owner thereof. It was further submitted that the
property in dispute was being used by him as a nora. Both the
Courts below did not find any merit in the submission made by the
petitioner. As far as validity of the sale deed is concerned, the same
C.R. No.7220 of 2008 (O&M) -2-
is yet to be gone into after the parties lead their evidence. Local
Commissioner was appointed who submitted his report stating that it
is the gate of the house of the respondent No.1/plaintiff, which
opened towards the plot in dispute and no gate of the house of the
petitioner/defendant was opening towards plot in dispute.
At this stage of consideration of prayer for interim stay,
the Court has to see the prima-facie case and the balance of
convenience. In the present case, the respondent No.1/ plaintiff has
made out prima-facie case on the basis of a registered sale deed the
challenge thereto by the petitioner claiming that to be fictitious is yet
to be gone into by the Courts below. As against this there is no
document on record to show possession of the petitioner on the
property in dispute. Accordingly, I do not find any merit in the present
case and the same is dismissed.
(RAJESH BINDAL)
6.1.2009 JUDGE
Reema