High Court Punjab-Haryana High Court

Surjit Singh vs Ujaggar Singh on 28 August, 2009

Punjab-Haryana High Court
Surjit Singh vs Ujaggar Singh on 28 August, 2009
RSA No. 3123 of 2006                                 (1)

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                        RSA No. 3123 of 2006
                                        Date of Decision: 28.8.2009


Surjit Singh                                         ......Appellant

               Versus

Ujaggar Singh                                        .......Respondent

CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA.

1. Whether Reporters of local papers 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?

Present: Shri S.S. Tiwana, Advocate, for the appellant.

Shri Arun Jindal, Advocate, for the respondents.

HEMANT GUPTA, J. (Oral).

The plaintiff is in second appeal aggrieved against the

judgment and decree passed by the Courts below, whereby his suit for

possession has been dismissed.

The plaintiff filed a suit for possession claiming 1/4th share in

the land measuring 31 bighas 4 biswas. The suit property was put to sale by

way of an auction on 21.8.1977 on account of non payment of arrears of

maintenance awarded to the wife of the appellant. The sale certificate in

pursuance of the sale confirmed in favour of the defendant was issued on

24.6.1988. It is, thus, contended that sale certificate issued on 24.6.1988

will not confer any title in favour of the defendant.

Both the Courts have dismissed the suit holding that the sale of
RSA No. 3123 of 2006 (2)

the property conducted in execution of an order granting maintenance

having been confirmed, cannot be disputed only for the reason that sale

certificate was issued after a long time.

It has been noticed that earlier in the proceedings, the High

Court has dismissed the revision petition on 5.10.1990 (Ex. D.15) against

the order passed by the learned trial Court by which application to cancel

the sale certificate was declined. In view of the said fact, the present suit for

possession was dismissed.

I do not find any patent illegality or material irregularity in the

finding recorded or that the finding recorded gives rise to any substantial

question of law in the present second appeal. Hence, the present appeal is

dismissed.

(HEMANT GUPTA)
JUDGE
28.8.2009
ds