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 2, Cited by 0]

Punjab-Haryana High Court

Amar Singh vs Kamal Singh And Others on 8 August, 2011

Author: Ram Chand Gupta

Bench: Ram Chand Gupta

Civil Revision No.4779 of 2011(O&M)                                   -1-

IN THE HIGH COURT              OF PUNJAB           AND     HARYANA          AT
                              CHANDIGARH.

                                     Civil Revision No.4779 of 2011(O&M)
                                     Date of Decision: August 8, 2011

Amar Singh
                                                   .....Petitioner
                                v.

Kamal Singh and others
                                                   .....Respondents

CORAM: HON'BLE MR.JUSTICE RAM CHAND GUPTA

Present:     Mr.P.S.Jammu, Advocate
             for the petitioner.

                   .....

RAM CHAND GUPTA, J.(Oral)

C.M.No.18995-CII of 2011 Application is allowed subject to all just exceptions. Civil Revision No.4779 of 2011 The present revision petition has been filed under Article 227 of the Constitution of India for setting aside impugned order dated 23.5.2011 vide which learned trial Court has allowed application filed by respondent no.1-Kamal Singh for impleading him as a party being legal representative of deceased -Mohan Lal.

I have heard learned counsel for the petitioner and have gone through the whole record carefully including the impugned order passed by learned trial Court.

Facts relevant for the decision of present revision petition are that the suit for declaration was filed by present petitioner-plaintiff alongwith pro forma respondents-plaintiffs on the ground that that they have become owners in possession of the land in dispute in equal shares as they Civil Revision No.4779 of 2011(O&M) -2- have acquired rights of occupancy tenancy as their possession is continuing without any interruption and without paying any rent batai etc. Suit was filed against many persons including Mohan Lal. Brothers of Mohan Lal were also impleaded. Suit was filed on 6.12.2006. Present application was filed by respondent no.1-Kamal Singh stating that Mohan Lal had already expired on 19.8.2000 and the present suit has been filed against a dead person. It is not the case of petitioner-plaintiff that Mohan Lal was living on the date of filing of the suit or that Mohan Lal is still alive. Learned trial Court has observed that the fact that Mohan Lal has expired is not disputed. Respondent no.1 has stated that he is legal representative of Mohan Lal on the basis of a Will dated 26.7.1997 being his son. This fact has been denied by petitioner-plaintiff. However, the fact would be decided at the time of trial. The suit cannot be filed against a dead person and decree also cannot be passed against a dead person.

In view of the aforementioned facts, it cannot be said that any illegality or material irregularity has been committed by learned trial Court in permitting respondent no.1 to pursue this case as son and legal representative of Mohan Lal on the basis of alleged Will dated 26.7.1997 or that a grave injustice or gross failure of justice has occasioned thereby, warranting interference by this Court.

Moreover, law has been well settled by Hon'ble Apex Court in Surya Dev Rai v. Ram Chander Rai and others, 2003(6) SCC 675 : AIR 2003 SC 3044: 2004(1) RCR (Civil) 147, that supervisory jurisdiction is not available to be exercised for indulging in re-appreciation or evaluation of evidence or correcting the errors for drawing inference like a Court of appeal. It has been observed as under:-

Civil Revision No.4779 of 2011(O&M) -3-

"Be it a writ of certiorari or the exercise of supervisory jurisdiction, none is available to correct mere errors of fact or of law unless the following requirements are satisfied : (i) the error is manifest and apparent on the face of the proceedings such as when it is based on clear ignorance or utter disregard of the provisions of law, and (ii) a grave injustice or gross failure of justice has occasioned thereby."

Hence, the present revision petition is, hereby, dismissed being devoid of any merit.



8.8.2011                                          (Ram Chand Gupta)
meenu                                                  Judge