IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 111 of 2007(O&M)
Date of Decision:18.11. 2008
The Kartarpur Cooperative Agricultural .........Appellant
Service Society Ltd. Kartarpur
Versus
Gulzara and another ......... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
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: Mr.H.S.Baath, Advocate
for the appellant.
Mr. Rakesh Verma, Advocate
for the respondent.
****
Ajay Tewari, J.
This appeal has been filed against the concurrent judgments of
the Courts below decreeing the suit of the respondent for declaration to the
effect that no amount is due to be paid by him to the appellant society and
that the attachment of land and order regarding its sale by the appellant
No.2 is illegal, arbitrary, void etc. with consequential relief of permanent
injunction restraining the appellant from selling the said land.
On merits both the Courts have found that the surety bond
executed by the respondent was with regard to the Jatpur Cooperative
Agricultural Service Society and that he had not executed any surety bond
with regard to the Kartarpur Cooperative Agricultural Service Society.
RSA No. 111 of 2007(O&M) -2-
Both the Courts have also found that the respondent not being covered by
the different categories of persons mentioned in Section 55 of the
Cooperative Societies Act,1961 (hereinafter referred to as ‘the Act’) this
civil suit at his instance was maintainable.
Learned counsel for the appellant has argued that the
respondent stood as surety for his son who, being an employee of the
Kartarpur Cooperative Agricultural Service Society, was liable to pay
money to the appellant and valid awards had been passed against the said
person. He is, however, not in a position to deny that those proceedings
were initiated after the death of the son of the respondent. Learned counsel
has not been able to persuade me that the finding of fact regarding the
respondent having never stood surety for his son during his employment
with the Kartarpur Cooperative Agricultural Service Society is perverse or
can be held to be not arising from the record. Even as regards the
interpretation given to the ambit of Section 55 of the Act learned counsel
has not been able to show me how the respondent was covered by the
category of persons mentioned in that Section.
Consequently I hold that the questions of law proposed do not
arise in this appeal and the same is dismissed. No costs.
(AJAY TEWARI)
JUDGE
November 18, 2008
sunita