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 5, Cited by 2]

Punjab-Haryana High Court

Vijay Pal vs Rohtash Singh on 18 January, 2006

Equivalent citations: (2006)144PLR842

Author: Viney Mittal

Bench: Viney Mittal

JUDGMENT
 

Viney Mittal, J.
 

1. This order shall dispose of two appeals being R.S.A. Nos. 2864 of 1994 and 2865 of 1994 as common questions of law and facts are involved in both the appeals.

2. For the sake of convenience, the facts are taken from R.S.A. No. 2864 of 1994.

3. The vendee-defendants have approached this Court through the present Regular Second Appeal.

4. A suit for pre-emption was filed by Rohtash Singh, plaintiff. It was claimed by him that he had purchased the land in Khewat No. 69, Killa Nos. 17/1, 17/2 and 11/18 through two sale-deeds dated February 10, 1987 and June 20, 1987 and, therefore, was a co-sharer in the Khewat. On January 7, 1992 another co-sharer Sunheri sold 13 kanals 18 marlas of land to defendant-appellants. The said sale was sought to be pre-empted by pre-emptor Rohtash Singh by filing the present suit.

5. The suit was contested by the defendants. It was claimed that the plaintiff had no preferential right to purchase, inasmuch as, the defendants were also co-sharers in the suit land. Another objection was raised with regard to partial pre-emption.

6. The learned trial Court, on the basis of material available on record, held that the suit filed by the plaintiff was bad for partial pre-emption and that he had no preferential right to purchase the suit property, inasmuch as, the defendant-vendees were also co-sharers in the suit land. Consequently, the suit filed by the plaintiff was dismissed.

7. The matter was taken up in appeal. The learned First Appellate court re-appraised the entire evidence. It was held by the learned First Appellate Court that the defendants were not co-sharers in the land along with the pre-emptor Rohtash Singh, inasmuch as, they were not having share in Khewat and had merely purchased the land in rectangle No. 11. Objection with regard to partial pre-emption was also rejected by the learned First Appellate court. It was held that the suit was not required to be field with regard to rectangle No. 11 Killa No. 5/2 because the pre-emptor was not a co-sharer with respect to the aforesaid suit land. Consequently, the appeal field by the pre-emptor was allowed and his suit was decreed.

8. The vendees have now approached this Court through the present Regular Second Appeal.

9. At this stage, it may be noticed that the present regular second appeal had been filed in the year 1994. A Full Bench of this Court in the case of Ghanpat v. Ram Devi (1978) 80 P.L.R. 1 (F.B.) had taken a view that in view of the aforesaid local law (Punjab Courts Act), the amended provisions of Section 100 of the Code of Civil Procedure, as amended in 1976, were not applicable to the second appeals filed in this Court. Accordingly, no substantial questions of law were framed nor the aforesaid regular second appeal was admitted on any such substantial questions of law. However, the Hon'ble Supreme Court of India in the case of Kulwant Kaur and Ors. v. Gurdial Singh Mann (dead) by L.Rs. and Ors. (2001-2) 128 P.L.R. 492 (S.C.) has held that after the amendment of the Code of Civil Procedure in the year 1976, thereby amending Section 100, Section 41' of the Punjab Courts Act had become redundant and repugnant to the Central Act i.e. Code of Civil Procedure and, therefore, was to be ignored and, therefore, the second appeal shall only lie to this Court under Section 100 of the amended Code of Civil Procedure on a substantial question of law.

10. In view of the law laid down by the Apex Court in Kulwant Kaur's case (supra), during the course of arguments, the following substantial questions of law were found to have arisen in the present regular second appeal:

(a) As to whether the learned First Appellate Court has mis-read the evidence available on the record to come to the conclusion that the defendant-appellants were not co-sharers in the land along with the pre-emptor?
(b) As to whether the suit filed by the plaintiff could be treated to be bad for partial pre-emption?

No one has chosen to appear on behalf of the respondents, despite service.

11. I have heard Shri C.B. Goel, the learned Counsel appearing for the appellants and with his assistance have also gone through the record of the case.

12. The facts are not in dispute.

13. It has been clearly noticed by both the Courts below that the defendant-appellants had purchased the suit land vide sale-deed dated January 7, 1992 executed by Sunheri in their favour whereby they had purchased 13 kanals 18 marlas of land. The learned trial court had noticed that the defendants had acquired co-sharership in the khewat No. 85/69. On account of aforesaid fact, it has been noticed that plaintiff Rohtash Singh had no superior right of pre-emption. However, the finding of fact has been upset by the learned First Appellate Court by holding that the defendants could not be treated to be co-sharers. Ex. P-1 is the copy of jamabandi for the year 1986-87 which shows that rectangle No. 69 is a part of Khewat No. 85. In view of the aforesaid fact and in view of the law laid down by a Full Bench judgment of this Court in Bhartu v. Ram Sarup 1981 P.L.J. 204, it has to be held that the defendants had become the co-sharers in the khewat along with other co-shaers even if they had purchased specific khasra numbers. The learned Fist Appellate court has misread jamabandi Ex. P. 01 and recorded such findings which are liable to be set aside. Further, it has to be noticed that Killa No. 5/2 of rectangle No. 37 was also purchased by the defendants. The aforesaid killa number is also a part of khewat No. 85/69. Since Rohtash Singh was a co-sharer in the entire khewat, then he was bound in law to preempt the aforesaid sale also.

14. Consequently, both the aforesaid substantial questions (a) and (b) are answered in favour of the appellants. As a result of the aforesaid discussion, the present appeal is allowed. The judgment and decree of the learned First Appellate Court are set aside and the suit of the plaintiff-respondent is dismissed. No costs.