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 4, Cited by 0]

Punjab-Haryana High Court

Jagdev Singh & Another vs Sukhwinder Singh on 2 January, 2012

Author: G.S. Sandhawalia

Bench: G.S. Sandhawalia

RSA No. 889 of 2011(O & M)                                        -1-

         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                           RSA No. 889 of 2011(O & M)
                           Date of Decision: 02.01.2012


Jagdev Singh & another                                   ...Appellants


                           Versus

Sukhwinder Singh                                       ....Respondent


CORAM:HON'BLE MR. JUSTICE G.S. SANDHAWALIA


Present: :-Mr. N.S. Wahniwal, Advocate
          for the appellants
          Mr. N.K. Manchanda, Advocate
          for the respondent.


G.S. SANDHAWALIA, J.(ORAL)

1. The defendants-appellants are in present appeal, aggrieved against the judgment and decree of the Courts below whereby suit for recovery of Rs. 44,450/- being the theka (lease amount) regarding the land measuring 23 kanals 3 marlas situated in village Kishanpura Kalan, along with pendentelite and future interest @ 6% per annum on the suit amount till realisation, was decreed.

2. The brief facts of the case are as under:-

The defendants-appellants who were co-sharers along with the plaintiff -respondent had sold their share of 24 kanals 4 marlas of land vide two registered sale deeds on 25.9.2000, however, they took the land in question bearing 23 kanals and 3 marlas from the plaintiff on lease for one year from 30.4.2001 to 30.4.2002 for valuable consideration of Rs.28,750/- and possession was delivered RSA No. 889 of 2011(O & M) -2- to them on 30.4.2001. In the said agreement the defendants also agreed to pay lease amount by 15.8.2001, and also the balance amount of Rs.15,700/- for the last year which was also due. On non- payment of the same the suit has been filed for recovery. The defendants-appellants took up various pleas that they were co- sharers in the land under the Punjab Land Revenue Act, 1887, and that the Civil Court had no jurisdiction. It is also pleaded that the mother of the parties had transferred entire share of the land to the defendants vide Court decree and the plaintiff had challenged the said decree and had filed the suit against the defendants in the Court of Sub Judge Zira, regarding the transfer of land by her in favour of the defendants. During the pendency of that suit parties had compromised and in lieu of the land got by the defendants from their mother they executed sale deeds regarding the land measuring 27 kanals 4 marla in favour of plaintiff. It is further stated that Jagdev Singh has his residential house in Khasra No. 136//12 out of the suit land and the defendants never agreed to pay any lease amount to the plaintiff. The trial Court after considering the pleadings on record rejected the bar of jurisdiction under Section 77 of the Punjab Tenancy Act, 1887, after placing reliance upon the Division Bench Judgment of this Court in Khazan Singh and another Vs.. Dalip Singh and another 1969 PLJ 459 since the relationship of landlord and tenant was denied by the defendants. It was further held that the Exhibit P-3 agreement dated 30.4.2001, was proved as the attesting witness PW-2 Balwinder Singh had been examined and accordingly it was held that plaintiff was entitiled to recover the said amount from RSA No. 889 of 2011(O & M) -3- the defendants, accordingly the decree of recovery of the said amount along with interest @ 6% on the suit amount was passed. The defendants-appellants filed appeal before the District Judge, and the lower Appellate Court came to the conclusion that the agreement dated 30 April, 2001 was executed wherein the amount of lease money was agreed between the parties and also it was mentioned in the aggrement that the balance amount of Rs.15,700/- for the last year was also due. The sale deeds in favour of the plaintiff executed by the defendants were also taken into consideration and accordingly the appeal was dismissed.

3. Dissatisfied with the above orders, the present Regular Second Appeal has been filed by placing reliance upon the fact that the Civil Court had no jurisdiction and it was only the Revenue Court which has to decide the said issue regarding the recovery of the rent due from aggricultural land. It is also argued that since the agreement in question was not registered and it was for more than one year, therefore, it cannot be taken into consideration by the Courts below. Learned counsel for the respondents has supported the reasoning given by the Courts below and placed reliance upon the Division Bench judgment of this Court in Khajan Singh (supra) and also the judgment passed in case titled as Anguri Devi Vs.. Jasmer Singh 2006 (4) R.C.R. (Civil) 707. Both the Courts below concurrently have found that there was agreement between the parties whereby the defendants-appellants had agreed to pay the lease amount to the plaintiff-respondent, merely because the agreement has not been registered it cannot be contended that it cannot be taken into account because this specifc objection had RSA No. 889 of 2011(O & M) -4- admittedly not been pleaded by the defendants-appellants in their written statement and neither any issue had been framed on this point and that in Regular Second Appeal question of law which has not been specifically pleaded and raised cannot be allowed to be raised for the first time as has been held by the Hon'ble Supreme Court in case of Bachhaaj Nahar Vs.. Nilima Mandal & another AIR 2009 SC 1103. In the said judgment it has been held that the High Court cannot take into consideration and decide an issue which was never pleaded and proved by the parties and in Regular second appeal specially the parties cannot be permitted to plead a new case altogether which it had never pleaded before the Courts below. The relevant observations are reproduced below:-

12.it is thus clear that a case not specifically pleaded can be considered by the Court only where the pleadings in substance, though not in specific terms, contains the necessary averments to make out a particular case and the issues framed also generally cover the question involved and the parties proceed on the basis that such case was at issue and had led evidence thereon. As the very requirements indicate, this should be only in exceptional cases where the Court is fully satisfied that the pleadings and issues generally cover the case subsequently put forward and that the parties being conscious of the issue, had led evidence on such issue.

But where the Court is not satisfied that such case was at issue, the question of resorting to the exception to the general rule does not arise. The principles laid down in RSA No. 889 of 2011(O & M) -5- Bhagwati Parsad and Ram Sarup (supra) referred to above and several other decisions of this Court following the same cannot be construed as diluting the well settled principle that without pleadings and issues, evidence cannot be considered to make out a new case which is not pleaded. Another aspect to be noticed, is that the Court can consider such a case not specifically pleaded, only when one of the parties raises the same at the stage of arguments by contending that the pleadings and issues are sufficient to make out a particular case and that the parties proceeded on that basis and had led evidence on that case. Where neither party puts forth such a contention, the Court cannot obviously make out such a case not pleaded, suo motu.

4. Accordingly, once there is no mention of the issue in the pleadings then the said issue cannot be raised for the first time in Regular Second Appeal. Regarding the second issue of the bar of jurisdiction of the Civil Court the Division Bench of this Court categorically laid down that once a relationship of landlord-tenant is disputed then it would be for the Civil Court to decide the issue under Section 77. Relevant paragraph of the said judgment reads as under:-

Section 77 of the Punjab Tenancy Act gives exclusive jurisdiction to the Revenue Courts in relation to the various disputes between the landlord and the tenant, but it is now well-settled that once the relationship of RSA No. 889 of 2011(O & M) -6- landlord and tenant is disputed then the Revenue Court as such has no jurisdiction to deal with the matter. The dispute can be settled only by a Civil Court.In Shri Raja Durga Singh of Solon V. Tholu and others (1962 P.L.R. 837-1962 P.L.J. 88), the Supreme Court held as follows:-
"Every item in all the three groups of sub-section (3) of Section 77 of the Punjab Tenancy Act relates to a dispute between tenants on the one hand and the landlord on the other. There is no entry or item relating to a suit by or against a person claiming to be a tenant and whose status as a tenant is not admitted by the landlord. It would, therefore, be reasonable to infer that the legislature barred only those suits from the cognizance of a Civil Court where there was no dispute between the parties that a person cultivating land or who was in possession of land was a tenant. It was argued on the same lines that if the relationship is disputed, as it is in the present case in view of the ejectment order, the only Court which can have jurisdiction finally to decide the matter is the Civil Court.

5. The defendants-appellants once having raised the dispute of relationship of landlord and tenant themselves now cannot turn around and say that the Civil Court has no jurisdiction. The defendants-appellants were the co-sharers of the land and admittedly the defendants-appellants sold their share of land and are in possession of the land taken from the plaintiff-respondent on lease and therefore now cannot turn around and say that they are co- RSA No. 889 of 2011(O & M) -7- sharers in the land in dispute.

6. In view of the above facts, no question of law much less substantial question of law arises for consideration before this Court accordingly the present appeal is dismissed.





02.01.2012                                     (G.S. SANDHAWALIA)
aarti                                                  JUDGE