Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Punjab-Haryana High Court

Santa Singh vs Gurdial Singh And Ors. on 15 October, 2001

Author: Adarsh Kumar Goel

Bench: A.K. Goel

JUDGMENT


 

 Adarsh Kumar Goel, J.  
 

1. The appellant-plaintiff filed suit for possession of site shown in red colour as ABCD in the site plan annexed with the plaint on the ground that the said site belonged to the plaintiff and the defendant had illegally made construction of a room on the said site. The defendant-respondent contested the suit.

2. The trial court held that the site in question belonged to the plaintiff and granted a decree for mandatory injunction for removal of the room constructed at ABCD. The appellate Court reversed the decree of the trial court holding as under:-

"From the perusal of the site plan Ex.PW/6/B, it is evident that the plaintiff respondent has got two doors, which provide passage to his house from the common property lying in front of the house of the parties and one Jaswant Singh and even though according to the site plan some mangers have been constructed at the common place. The construction of the Kotha ABCD, which is the common property of the thuladars of the village and which has not been partitioned by them, it is evident that by the construction of the kotha by the defendant does not in any way cause any hindrance for the ingress and outgress to the house of the plaintiff, because he has got two doors which open towards the common land towards the east of his house. Accordingly, I am of the view that the plaintiff respondent is not entitled to the relief claimed by him."

3. Counsel for the appellant submitted that the view of the appellant Court is perverse and it should have been held that the plaintiffs passage has been obstructed by the construction of room, which had been rightly ordered to be removed by the trial court. Counsel for the appellant referred to statements of DW-1 Gurdial Singh and DWs Harnek Singh and Kirpal Singh.

4. The question raised in this appeal is neither a substantial question of law, nor the view of the appellate Court can be said to be perverse. The construction of the room in question had been in existence now since prior to the filing of the suit (i.e.. 31.1.1977).

There is no ground for interference in the second appeal. Accordingly, the appeal is dismissed.