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 3]

Punjab-Haryana High Court

Hans Raj And Ors. vs Banta Ram And Ors. on 10 August, 2007

Equivalent citations: (2008)149PLR51

Author: Hemant Gupta

Bench: Hemant Gupta

JUDGMENT
 

 Hemant Gupta, J.
 

1. The defendants are in second appeal aggrieved against the judgment and decree passed by the learned first Appellate Court, whereby the suit for permanent injunction on the basis of agreement to sell Exhibit P-3 and P-5 dated 18.8.1995, was decreed.

2. It is the case of the plaintiff that he has entered into an agreement of sale, for purchase of the suit land with one Gian Chand and one Munshi Ram on the aforesaid date. Gian Chand and Munshi Ram have been conveyed the suit property on 5.1.1976 vide Exhibits P-2 and P-4 respectively by the Naib Tehsildar (Sales). The site plan has been drawn on the second page of the conveyance deed. On the basis of the aforesaid conveyance deed and the agreements to sell, the learned first Appellate Court has returned a ' finding that the possession has been delivered to the plaintiff and that the plaintiff is entitled to protect his possession.

3. Learned Counsel for the appellants has vehemently argued that there is no revenue record in respect of delivery of possession in favour of the plaintiff and that the agreement of sale is not a document of title which can be relied upon by the plaintiff in support of his plea of possession.

4. However, I do not find any merit in the said argument raised by the learned Counsel for the appellants. It is no doubt correct that the agreement of sale is not a document of title, but the fact remains that the prospective vendee is entitled to protect his possession in part performance of the agreement to sell, therefore, no fault can be found with the findings returned by the learned first Appellate Court. It is also well settled that presumption is that possession follows ownership. The defendants have not rebutted such preemption which may lead to inference of possession of the defendants.

5. Consequently, I do not find any patent illegality or irregularity in the findings recorded by the learned first Appellate Court, which may give rise to any substantial question of law in the present appeal.

Hence, the present appeal is dismissed.