Rajasthan High Court – Jodhpur
Tola Ram & Ors vs Pirag Chand & Anr on 11 November, 2009
!! 1 !!
S.B. CIVIL MISC. APPEAL NO.1394/2009
(Tola Ram & Ors. Vs. Pirag Chand & Anr.)
Date of order :: 11.11.2009
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.Anil Upadhyay, for the appellants.
Heard learned counsel for the appellants
and perused the memo of appeal as well as order
impugned.
In my opinion, prima facie finding given
by the learned trial court for rejection of
application filed under Order 39 Rule 1 and 2 read
with Section 151 CPC does not require any
interference because appellants have miserably
failed to make out prima face case because except
agreement to sale of their share of property, no
documentary evidence was produced by the
appellants before the trial court with regard to
their possession over the land. Further, there is
finding of learned trial court that the land in
question is still undivided property of the family
because no partition took place till today.
In my opinion, when appellants have
failed to make out any prima facie case, so also,
when balance of convenience also does not lie in
favour appellants, then obviously, no temporary
!! 2 !!
injunction can be granted.
In this view of the matter, there is no
force in the appeal. Hence, the misc. appeal is
dismissed.
(GOPAL KRISHAN VYAS),J.
A.K. Chouhan/-