Delhi High Court High Court

Wasu Ram vs Hari Chand Through Lrs. on 5 July, 2010

Delhi High Court
Wasu Ram vs Hari Chand Through Lrs. on 5 July, 2010
Author: Indermeet Kaur
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                              Date of Judgment: 05.07.2010

+            RSA No.141/2003 & C.M.Appl.No.417/2003


WASU RAM                                  ...........Appellant
                         Through:    Mr. Girish Aggarwal &
                                     Mr. Abhishek Aggarwal
                   Versus

HARI CHAND
Through LRs                                ..........Respondent
                         Through:    Ms.Kanchan Bala for
                                     Mr.Prasoon Kumar, Advocate
                                     for respondent no.1.

CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

     1. Whether the Reporters of local papers may be allowed to
        see the judgment?

     2. To be referred to the Reporter or not?        Yes

     3. Whether the judgment should be reported in the Digest?
                                                     Yes

INDERMEET KAUR, J. (Oral)

1. Substantial question of law formulated by this court reads as

follows:

“Whether in the absence of any evidence by the
respondents/defendants in support of their defence could
the courts below return a finding against the
appellant/plaintiff despite his un-rebutted evidence?”

2. This second appeal has been directed against the impugned

judgment dated 8.4.2003 whereby the appeal preferred by the

appellant/plaintiff namely Wasuram had been dismissed. The first

appellate court vide the aforenoted judgment had confirmed the

finding of the trial court dated 7.12.2002.

3. Wasu Ram had filed a suit for possession of property

no.1019, Ward No.7, Mehrauli, New Delhi wherein it had been

alleged that the defendant had illegally and unauthorisedly

RSA No.141/2003 Page 1 of 4
encroached upon a portion of his property i.e. about 50 sq.yds.

from which a Keekar tree along with other building material of the

plaintiff had also been removed. Decree of possession of 50 sq.yds

of this encroached portion of land along with Rs.6000/- as

damages for use and occupation as also a sum of Rs.2500/- on

account of the keekar tree had been claimed by the plaintiff.

4. The suit was contested by the defendant. The particulars of

the correctness of the suit property as also the defence of adverse

possession had been set up by the defendant. In para 2 of the

written statement the defendant while disputing the claim of the

plaintiff had averred that the plaintiff is in the habit of filing

frivolous suits and one such suit had been filed against Tirath

Dass. In the corresponding para of the replication no specific

denial of the same was made by the plaintiff.

5. One witness was examined by the plaintiff i.e. plaintiff

himself. Issue no.1 i.e. whether the defendant had unauthorisedly

trespassed and occupied the afornoted 50 sq.yds of property of the

plaintiff, was the crucial issue. It was decided against the

plaintiff. Testimony of PW-1 had been examined in detail by the

trial court wherein PW-1 had admitted that the house of the

defendant is about 50 steps away from his house and in-between,

the house of Tirath Dass and Smt.Champa is located; further that

none of the walls of the defendant are joined with the property of

the plaintiff.

6. It was in this background that the site plan Ex.PW-1/5 filed

by the plaintiff was examined and scrutinized by the trial court.

Trial court had held that it was for the plaintiff to have explained

as to how the house of Tirath Dass and Champa were constructed

RSA No.141/2003 Page 2 of 4
on the same plot falling in-between the property of the plaintiff

and the portion now claimed to be in illegal possession of the

defendant but no such evidence had been led by the plaintiff. Suit

of the plaintiff was dismissed on this count as also for non-joinder

of parties.

7. The first appellate court had also considered the

submissions which have now sought to be advanced before this

court. The submission of the counsel for the appellant that since

the defence of the defendant of adverse possession stood

disproved, the suit of the plaintiff should automatically have been

decreed has also been pleaded before this court. This plea had

been negatived by the appellate court. The evidence led before

the trial court had been re-appreciated and re-examined. It had

been held by the Additional District Judge that the plaintiff had

failed to prove his claim and the site plan filed by him had failed to

pinpoint the location of the house of Tirath Dass and Champa

which admittedly and undisputedly had fallen in-between the

property of the plaintiff and the property now claimed to be in the

illegal and unauthorized possession of the defendant. As such the

suit of the plaintiff had rightly been dismissed.

8. Both the fact-finding courts below had correctly appreciated

the oral and documentary evidence and which facts cannot now be

re-agitated before this court which is a court seized of jurisdiction

only if a substantial question of law arises. There is no rule of law

which states that merely because a party comes before the court

and files a claim, it has to be decreed. It was for the plaintiff to

have proved before the court that the defendant had

unauthorisedly and illegally occupied 50 sq.yds.of his property

RSA No.141/2003 Page 3 of 4
which he has failed to prove. Even though in the written

statement the defendant had taken a specific defence that the

plaintiff is in the habit of filing frivolous suits and one such suit

was filed against Tirath Dass, yet the plaintiff had not specifically

answered this either in his pleadings i.e. in his replication or in

evidence before the court below that Tirath Dass and Champa

were also in unauthorized and illegal possession of the property of

the plaintiff and he had filed suits for possession against them as

well which is now sought to be averred before this court. This

Court cannot go into questions of facts which were even otherwise

not pleaded before both the courts below.

9. The substantial question of law framed by this court has to

be answered in the negative and against the appellant.

10. This appeal is without any merit; it is dismissed.

INDERMEET KAUR, J.

JULY 05, 2010
rb

RSA No.141/2003 Page 4 of 4