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 1]

Punjab-Haryana High Court

Sukhwinder Singh S/O Avtar Singh vs Jasbir Kaur And Others on 9 December, 2013

Author: K. Kannan

Bench: K. Kannan

             C.R. No.2108 of 2013                                    -1-

                  IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
                                         CHANDIGARH
                                                     C.R. No.2108 of 2013
                                                     Date of Decision.09.12.2013

             Sukhwinder Singh s/o Avtar Singh                         .......Petitioner

                                                   Versus

             Jasbir Kaur and others                                  ......Respondents

             Present:          Mr. K.S. Dadwal, Advocate
                               for the petitioner.

                               Mr. Karush Cheema, Advocate
                               for respondent Nos.1 and 2.

                               Mr. Deepak Arora, Advocate
                               for respondent No.3.

             CORAM:HON'BLE MR. JUSTICE K. KANNAN
              1.      Whether Reporters of local papers may be allowed to see the
                      judgment ? No
             2.       To be referred to the Reporters or not ? No
             3.       Whether the judgment should be reported in the Digest? No
                                                      -.-
             K. KANNAN J. (ORAL)

1. The revision petition is against the order dismissing an application for amendment for bringing an alternative prayer of recovery of possession. The suit was filed for declaration that he is owner in possession of property. The defendants have contended that they are in possession of the property and the plaintiff is not in possession of the property at all.

2. Under the circumstances, where the defendant claims that he is in possession of the property, the plaintiff has sought for an amendment to the plaint to incorporate a prayer that if the defendant dispossesses the plaintiff during the pendency of the suit, he shall be granted relief of recovery of possession. The prayer is purely incidental Kamboj Pankaj Kumar 2013.12.12 12:47 I attest to the accuracy and integrity of this document Chandigarh C.R. No.2108 of 2013 -2- and no prejudice could be caused. Learned counsel appearing for the respective respondents would contend that when the plea is that the defendants themselves are in possession, the plaintiff cannot now bring a relief that if the plaintiff is dispossessed he should be granted the prayer for recovery of possession. The contention is that such a prayer is self-contradictory. I reject such a plea and would hold that if it were to be brought out at the time of trial that the plaintiff is dispossessed during the pendency of suit and after its institution, the plaintiff cannot be left without an efficacious remedy. If the plaintiff is prepared to take a risk that he continued in possession till the date when he instituted the suit, it is for him to maintain the suit. It will be open for them to contend that the plaintiff had not established the averments as he has made in the plaint.

3. The alternative prayer that the plaintiff has asked is most appropriate and just which the Court below ought to have allowed. The impugned order is set aside and the civil revision is allowed.

(K. KANNAN) JUDGE December 09, 2013 Pankaj* Kamboj Pankaj Kumar 2013.12.12 12:47 I attest to the accuracy and integrity of this document Chandigarh