High Court Punjab-Haryana High Court

Yunus vs Nasru And Others on 27 August, 2009

Punjab-Haryana High Court
Yunus vs Nasru And Others on 27 August, 2009
R.S.A.No.136 of 2005                                         1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               R.S.A.No.136 of 2005

                               Date of Decision : 27.08.2009

Yunus                                              ...Appellant

                               Versus

Nasru and others                                   ...Respondents

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 reported in the Digest?

Present: Mr. Sudhir Aggarwal, Advocate,
         for the appellant.

HEMANT GUPTA, J. (ORAL)

The legal heir of the plaintiff, is in second appeal aggrieved

against the judgment and decree passed by the Courts below, whereby the

plaintiff has claimed title over the suit property on account of failure of

the defendants to redeem the suit land within 30 years from the date of

mortgage.

The said claim of the plaintiff has been negated by both the

Courts below on the ground that the land measuring 4 Kanals is not

proved to be mortgaged in favour of the plaintiff and in fact defendant

no.27 is the mortgagee. In view of the said fact, the suit was dismissed

by the Courts below.

Both the Courts have recorded a concurrent finding of fact that

the plaintiff has failed to prove his possession as mortgagee. Such

finding is based upon proper appreciation of evidence. It could not be
R.S.A.No.136 of 2005 2

pointed that any evidence has been misread or not taken into

consideration. Findings of fact recorded by the Courts below cannot be

permitted to be disputed by reappreciation of evidence in second appeal.

Consequently, I do not find that any substantial question of law

arises for consideration by this Court.

Dismissed.

27.08.2009                                     (HEMANT GUPTA)
Vimal                                              JUDGE