IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 910 of 2004
Date of Decision: July 30, 2009
Swaranjit Singh and others ...... Appellants
Versus
Gurinder Singh and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. K.S.Rekhi, Advocate
for the appellants.
Mr. Praveen K.Kataria, Advocate
for the respondents.
****
Ajay Tewari, J.
This appeal has been filed against the concurrent judgments of
the Court below decreeing the suit of the respondents for possession of half
share of land measuring 5 kanals 16 marlas.
Learned counsel for the respondents is not in a position to deny
this fact.
Consequently this appeal is allowed and the judgments and
decrees of the courts below with regard to the land mentioned in sale deed
Ex.DW28/1 and Jamabandi for the year 1990-91 Ex.DW28/3 are set aside.
Since the main case has been decided, all the pending Civil
Misc. Applications are disposed of.
(AJAY TEWARI)
JUDGE
July 30, 2009
sunita