High Court Punjab-Haryana High Court

Yadwinder Kumar vs Manohar Lal & Ors on 27 November, 2009

Punjab-Haryana High Court
Yadwinder Kumar vs Manohar Lal & Ors on 27 November, 2009
Crl. Misc. No. 219-MA of 2008                              (1)

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        Crl. Misc. No. 219-MA of 2008

                                        DATE OF DECISION: 27.11.2009


Yadwinder Kumar                                     ..........Applicant

                          Versus

Manohar Lal & Ors.                                  ..........Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
        HON'BLE MRS. JUSTICE DAYA CHAUDHARY

Present:-   Mrs. Baljit Kaur Mann, Advocate
            for the applicant.

            Mr. Sudeep Mahajan, Advocate
            for respondents No.1 and 3.

                          ****


JASBIR SINGH, J.

This order shall dispose of Crl. Misc. No. 219-MA of 2008 and

R.S.A. No. 577 of 2004.

Applicant-appellant and respondents No.1 and 3 are the real

brothers. On 11.11.2009, following order was passed by this Court:-

Applicant and respondents No.1 and 3 are the real

brothers. It is very unfortunate that they are fighting

amongst themselves. It was brought to our notice that

cause of litigation between the parties is a piece of land

measuring about 27 biswas, left by their father, which is

subject matter of litigation in Regular Second Appeal No.

577 of 2004 titled as Yadwinder Kumar Vs. Satpal and

others.

With the intervention of counsel for the parties,

better sense has prevailed and the matter has been
Crl. Misc. No. 219-MA of 2008 (2)

settled. Respondents, mentioned above, have made an

offer that they shall pay an amount of Rs. 5.50 lacs

towards full and final settlement towards claim, in this

case and also in the Regular Second Appeal, mentioned

above. Respondent No.3, who is present in Court, has

further stated that some amount is lying in National

Savings Certificates and PPF account, in the name of

their father Balaki Ram. Documents, mentioned above,

shall be produced in Court on the next date of hearing.

Respondents have further agreed that they shall bring

the amount, in the shape of demand draft/cash on the

next date of hearing.

In view of the facts mentioned above, case is

adjourned to 23.11.2009.

Registry is directed to put up Regular Second

Appeal No. 577 of 2004 with this application, on the next

date of hearing, after obtaining appropriate orders from

Hon’ble the Chief Justice, so that matter can be finally

settled between the parties.”

In consequence to the order mentioned above, RSA No. 577

of 2004 is also fixed for hearing along with this application. As per

compromise arrived at between the parties, respondents No.1 and 3 have

brought two drafts in the sum of Rs. 1,50,000/- each, in the name of

Yadwinder Kumar, the applicant. Both the drafts have been handed over

to the applicant. Respondents No.1 and 3, who are present in person have

also paid an amount of Rs. 3,52,000/- in cash to Sh. Yadwinder Kumar,

applicant, who is also present in Court. Sh. Yadwinder Kumar states that

the abovesaid amount has been accepted towards full and final settlement

of all disputes which are pending today, in any court, between the parties.

Crl. Misc. No. 219-MA of 2008 (3)

He further states that he has no objection in case Criminal Misc.

Application No. 219-MA of 2008 (the present application) and RSA No. 577

of 2004 (titled as Yadwinder Kumar Vs. Satpal & Ors.) be dismissed as

withdrawn. He further states that he has no objection in case amount lying

in the account of Balaki Ram, father of the applicant and the respondents,

in post office at Barnala (National Savings Certificates) and PPF in the

State Bank of Patiala, Barnala be withdrawn by respondents, namely,

Satpal and Manohar Lal sons of Balaki Ram. Applicant has also put on

record his affidavit stating as mentioned above.

In view of facts mentioned above, as per terms of the

compromise, Criminal Misc. No. 219-MA of 2008 and R.S.A. No. 577 of

2004, both filed by applicant-Yadwinder Kumar are ordered to be

dismissed as withdrawn.

It is further ordered that Sh. Yadwinder Kumar shall have no

claim so far as the amount detailed in para 8 of the affidavit, which is lying

deposited in the name of Sh. Balaki Ram-deceased. It is also ordered that

respondents No.1 and 3, namely, Manohar Lal and Satpal shall have the

right to withdraw that amount from the account mentioned in para 8 of the

affidavit, which is reproduced as under:-


No.                Amount              Registration No.    Date of Issue
127124             5000                7555                24.3.87


081200             1000                7555                24.3.87


081201             1000                7555                24.3.87


081202             1000                7555                24.3.87


618104             10000               9377                15.3.88


1515666            5000                11396               25.3.89
 Crl. Misc. No. 219-MA of 2008                             (4)

820805               1000               11396              25.3.89


820806               1000               11396              25.3.89


820807               1000               11396              25.3.89

Amount lying in account No. 55030482445 in the name of Balaki Ram in

State Bank of Patiala, Main Branch, Barnala under PPF Scheme 1968 till

today; and”

Respondents No.1 and 3 shall be entitled to withdraw the

abovesaid amount as per law and for that purpose if any further document

is needed, Sh. Yadwinder Kumar shall execute the same without any

objection.

In view of above, both Crl. Misc. No. 219-MA of 2008 and

R.S.A. No. 577 of 2004 are disposed of accordingly.

Copy of the order along with copy of the affidavit be supplied to

counsel for respondents No.1 and 3 on payment of dasti charges.




                                             (JASBIR SINGH)
                                                 JUDGE




November 27, 2009                           (DAYA CHAUDHARY)
pooja                                            JUDGE



Note:-Whether this case is to be referred to the Reporter …….Yes/No