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 3, Cited by 3]

Punjab-Haryana High Court

Diwan Chand vs Sardari Lal And Another on 25 March, 2009

Author: Rakesh Kumar Garg

Bench: Rakesh Kumar Garg

RSA No.1750 of 2007                             1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                    RSA No.1750 of 2007
                                    Date of decision: 25.3.2009

Diwan Chand                                     ......Appellant

                              Versus

Sardari Lal and another                         ......Respondents

CORAM:-     HON'BLE MR. JUSTICE RAKESH KUMAR GARG

                        * * *

Present:    Mr. Samir Rathaur, Advocate for the appellant.

            Mr. Vikas Chaudhary, Advocate for the respondents.

                     * * *
Rakesh Kumar Garg, J.

This is plaintiff's second appeal challenging the judgment and decree of the Lower Appellate whereby appeal filed by the respondent was accepted and the judgment and decree of the trial Court was set aside and suit of the plaintiff for possession of the property in dispute was ordered to be dismissed.

The appellant filed a suit for possession with consequential relief of permanent injunction against the respondents on the averments that he was owner of the suit property on the basis of a registered sale deed dated 10.7.1978 from its original owner and was also put into possession of the vacant plot at the time of execution and registration of the sale deed which was being used as Bara by him. It was further averred that the respondents taking undue advantage of the absence of the appellant encroached upon the plot in question. It was further contended that the appellant had filed a suit for possession against the respondents which was withdrawn by him as the respondents had handed over the possession to the appellant but subsequently, the respondents again RSA No.1750 of 2007 2 encroached upon the plot in question. Thus, the suit for possession of the suit property was filed.

Upon notice, the respondents contested the suit raising various preliminary objections including the one that the suit was not maintainable in view of the bar under the provisions of Order 23 CPC inasmuch as the appellant had earlier also filed a suit which was withdrawn by him on 12.1.1999 without seeking permission of the Court to file a fresh suit on the same cause of action. On merits, the ownership of the appellant over the plot in question was denied. The sale deed relied upon by the appellant was stated to be a sham transaction. As per the plea of the respondents, the appellant was never in possession of the plot and they (respondents) were in possession of the plot for the last many years. Remaining averments of the plaint were denied and prayer for dismissal of the suit was made.

The parties led oral as well as documentary evidence in support of their respective claim and after hearing learned counsel for the parties, the trial Court decreed the suit and concluded that the appellant had proved his ownership over the plot in question. It was also held that the suit was not barred under Order 23 CPC.

Aggrieved by the aforesaid judgment and decree of the trial Court, the respondents filed an appeal which was accepted by the Lower Appellate Court holding that the appellant had failed to prove the sale deed on the basis of which he was claiming the ownership of the plot in dispute as he had placed on record only an attested copy of the sale deed Ex.P-1 and had not led any evidence to prove the same in accordance with law. The Lower Appellate Court also held that the present suit filed by the appellant was barred under the provisions of Section 23 of the CPC.

Still not satisfied, the appellant has filed the present appeal. RSA No.1750 of 2007 3 I have heard learned counsel for the parties.

Undisputedly, the appellant had tendered into evidence an attested copy of the sale deed dated 10.7.1978 on the basis of which he is claiming ownership of the property in dispute. No witness to prove the sale deed was produced. It is also not in dispute that before tendering into evidence an attested copy of the sale deed dated 10.7.1978, no permission of the Court was sought for proving the aforesaid sale deed by way of secondary evidence. Simply because the document was exhibited, its mode of proof cannot be dispensed with and the same cannot be read into evidence in favour of the appellant as the same has not been legally proved.

It is also not in dispute that in the earlier suit, the appellant stated that he does not want to pursue the suit and withdrew the same without liberty to file fresh one. Order 23 CPC provides that where the plaintiff withdraws from a suit without seeking permission of the court to file a fresh suit on the same cause of action, the plaintiff shall be precluded from filing any fresh suit in respect of such subject matter or such part of the claim. The language used by the Legislature in Order 23 CPC clearly spells out that if a person as a plaintiff withdraws from suit without seeking permission of the court as stipulated there, then such a plaintiff shall be precluded from filing a fresh suit on the same subject matter. The words used by the Legislature in this provision of the law are "same subject matter" and not "same cause of action". The Hon'ble Supreme Court in the case of R.Rathinavel Chettiar and another v. V. Sivaraman and others 1999(2) Punjab Law Reporter 459 has laid down that the plaintiff can withdraw a suit or abandon a part of his claim unconditionally but once the suit is withdrawn unconditionally, the plaintiff cannot bring a fresh suit on the same cause of action unless the leave of the court is obtained as RSA No.1750 of 2007 4 provided by the Order 23 rule 1(3)(b). The ratio of this judgment is fully applicable to the facts of the case in hand. Thus, the suit of the plaintiff- respondent is clearly barred under Order 23 CPC.

For the reasons recorded above, I find no merit in this appeal. No substantial question of law arises.

Dismissed.

March 25, 2009                            (RAKESH KUMAR GARG)
ps                                               JUDGE