Civil Revision No.6441 of 2008 -1-
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Civil Revision No.6441 of 2008
Date of Decision: 29.10.2009
Ved Singh & Another ...... Petitioners
Versus
Mehinder 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 report in the Digest?
Present: None for the petitioners.
Mr.Sandeep Chhabra, Advocate for the respondent.
***
HEMANT GUPTA J. (ORAL)
The plaintiff is in revision aggrieved against the order passed by
the Court below, whereby an application under order 39 rules 1 and 2 of the
Code of Civil Procedure has been dismissed. The plaintiff claims to be
lessee on the land measuring 35 kanals and 8 marlas on yearly basis. Thus,
the petitioner has sought protection of his possession as a lessee over the
suit land.
On behalf of defendant Mehinder, it has been asserted that in fact,
he has filed a suit for permanent injunction in the year 2002 which has been
decreed on 06.12.2004. It is thus, sought to be contended that the lease in
favour of the plaintiff by the Gram-Panchayat is during the pendency of the
said suit for injunction. Therefore, such lease is ineffective qua the rights of
the defendant.
Civil Revision No.6441 of 2008 -2-
This Court has passed an order of status quo on 20.11.2008 on the
basis of revenue record in respect of the possession of the plaintiff over the
land.
I have heard learned counsel for the respondent and of the opinion
that the dispute between the parties is in respect of right of the Panchayat
over the suit property and its right to lease out the same to the plaintiff or
the defendant is the question in suit. The said question cannot be decided
without recording the evidence in respect of the title of Panchayat over the
suit property.
Since the plaintiff claims to be in possession on the basis of lease
granted by the Panchayat which is supported by revenue record, I deem just
and proper that order of status quo granted by this Court should continue
during the pendency of the suit. Such order will protect the rights of the
parties in fair and equitable manner.
Consequently, the revision petition is disposed of with a direction
to the parties to maintain status quo regarding the possession during the
pendency of the suit.
29.10.2009 (HEMANT GUPTA) shamsher JUDGE