Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Poonam Chand vs Amra And Ors
2025 Latest Caselaw 13340 Raj

Citation : 2025 Latest Caselaw 13340 Raj
Judgement Date : 17 September, 2025

Rajasthan High Court - Jodhpur

Poonam Chand vs Amra And Ors on 17 September, 2025

[2025:RJ-JD:40788]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                 S.B. Civil Second Appeal No. 88/1996

Poonam Chand (deceased) through LR's
i.     Dauli Devi wife of poonam chand by caste Lakhara
ii.    Jitendra kumar s/o late Poonamchand
iii.   Kanhyaram s/o late poonam chand by caste lakhara of
Pithapura, Tehsil Revdar, District Sirohi.
                                                                    ----Appellant
                                    Versus
1. Amra s/o Dhanaji Kalbi, resident of Pithapura, Tehsil RevDar
District Sirohi (deceased)
i/i. Moolaram s/o amra
i/2. Rawtaram s/o amra
i/3. Dungarram s/o amraram (already on record as respondent
No 2)
i/4. Ratnaram s/o Amra
i/5- Motiram s/o amra
i/6. Valma D/o amra
by caste Kalbi all resdients of Peethapura, Tehsil Revdar, District
Sirohi
2. Doongra s/o amra Kalbi patel resdient of Pithapura Tehsil
Revdar, District sirohi.
                                                                 ----Respondents


For Appellant(s)           :    Mr. Jayant Jain
                                Ms. Urvashi Kalla
For Respondent(s)          :    None present


               HON'BLE MR. JUSTICE BIPIN GUPTA

Judgment

Reserved on : 04/09/2025 Pronounced on : 17/09/2025

1. The present second appeal has been filed against the

judgment and decree dated 15.02.1996 passed by the learned

Civil Judge (Senior Division) Sirohi in Civil Appeal No.11/91

(Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (2 of 9) [CSA-88/1996]

whereby the appeal of the defendants was allowed and the

judgment and decree dated 20.12.1990 passed by learned Munsif

& Judicial Magistrate, Sirohi in Civil Original Suit No.56/1983 has

been set aside.

2. Brief facts giving rise to this appeal are that the plaintiff-

appellant herein had filed an amended suit for mandatory

injunction and declaration stating therein that the plaintiff's plot

ad-measuring 11 feet x 9 feet total = 99 square feet is situated in

village Pithapura, Tehsil Reodar having sale deed dated

01.01.1969 from Gram Panchayat, Pithapura. The boundaries of

the plot were mentioned in para 1 of the plaint. Towards west side

of the plot of the plaintiff, there exist a Gali of 04 feet which has

been encroached upon by the defendants and on the wall of the

plaintiff towards western side which was existing of height of 2.5

feet, the defendants made construction by raising the same wall

and included in their house.

3. In the suit, it was prayed that the defendants may be

restrained from raising the wall towards western side of his plot

and they may also be directed not to make any construction in the

Gali.

4. The defendants filed the reply denying the averments made

in the plaint. It was contended that there exist a 04 feet Gali on

the eastern side of the defendant's house, however the said Gali

has been encroached upon by the plaintiff. The plaintiff had sought

permission to raise construction which was refused by the Gram

Panchayat in the year 1983 and it was also decided by the Gram

Panchayat that the Patta which has been issued in favour of the

plaintiff is illegal and for its cancellation, action may be taken. In

(Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (3 of 9) [CSA-88/1996]

additional plea, it was submitted by the defendants that the Gram

Panchayat has not been made party and therefore, the suit may

be dismissed.

5. On the basis of the pleadings of the parties, the learned trial

Court framed the following issues:

" 1- vk;k oknh ds oknxzLr ew[k.M ds igpku ckcr~ okni= esa i;kZIr fooj.k fn;k gqvk ugha gS] vr% ;g okn ifjiks'k.kh; ugha gSA

-----izfroknhx.k

2- vk;k izfroknhx.k }kjk Ø; fd;s gq, dycks geksjk jkek gjnk ds Hkq[k.M dh Hkwfe ds iB esa iwoZo fn"kk esa pkj QhV dh xyh NksM+dj vkxs Jh xzke iapk;r ihFkiqjk }kjk lEikfnr vkcknh Hkwfe ds foØ; foys[k la[;k 5 fnukad 1-1-69 dk oknh dk oknxzLr Hkq[k.M iwoZ if"pe 11 QhV ,oa mRrj nf{k.k 9 fQV dqy 99 oxZ QhV {ks=Qy dk vk;k gqvk gSaA

---------oknh

3- vk;k izfroknhx.k us oknh ds oknxzLr Hkq[k.M ds if"pe nhokj esa fufeZr nks QhV pkSM+h ,oa 11 QhV yEch ,oa <kbZ QhV šph nhokj dks šph mBkdj vius uofufeZr edku ds iB dks iwohZ fnoky esa feyk fy;k gSaA

------oknh

4- vk;k izfroknhx.k fuoknksa ds oknxzLr Hkq&[k.M dks if"peh nhokj esa ydM+h dh ?kksfM;sa Qalkdj mlds lgkjs vius uo&fufeZr edku dh dsyiks"k Nr dks oknh ds Hkw&[k.M dks Hkwfe dh rjQ 1 fQV rd vkxs fudky dj oknh ds vpy lEifr ij lnks'k vfrØe.k fd;k gSaA

--------oknh

5- vk;k izfroknhx.k us viuk edku fuekZ.k djus esa oknh ds Hkq[k.M ds if"pe esa vkbZ gqbZ 4 fQV dh xyh dh [kkylkbZ Hkwfe dks vius edku esa feyk fn;k gSA

-------oknh

6- vk;k oknh izfroknhx.k ds fo:) mlds if"peh fnokj ij ,oa 5 fQV dh xyh dh Hkwfe ij fd;s x;s vfrØe.k dks gVok dj mls iwoZor fLFkfr esa yk;s tkus gsrq vkns"kkRed O;kns"k izkIr djus dk vf/kdkjh gSa

----------oknh

7- vk;k oknh dk;g okn izfroknhx.k ds izfrokn i= ds fo"ks'k dFku ds in la- 1 rk 7 esa of.kZr vkifr;ksa ds dkj.k ifjiks'kuh; ugha gSA

------izfroknhx.k (Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (4 of 9) [CSA-88/1996]

8- vk;k izfroknhx.k oknh ls fo"ks'k [kpkZ ikus dk vf/kdkjh gSaA

------izfroknhx.k 9- vuqrks'k D;k gksA"

6. The learned trial Court decided issue No.1 against defendant.

Issue No.2 was decided against the defendant. Issue No.3 was

decided in favour of the plaintiff. Issue No.4 was decided in favour

of the plaintiff. Issue No.5 was decided in favour of the

defendants. Issue No.6 was decided against the plaintiff. Issue

No.7 was decided against the defendants. On the basis of the

findings on the above issues, issue No.8 and 9 were decided vide

judgment and decree dated 20.12.1990 in the manner that a

decree of permanent as well as mandatory injunction was issued

directing that the western wall of the plaintiff which was existing

in the height of 2.5 feet, on which the defendant had raised

construction may be brought into the same position and the

defendants were directed to remove the construction made on

western wall of the plaintiff.

7. Being aggrieved by the judgment and decree dated

20.12.1990, the defendants filed the first appeal. The appellate

court upheld the finding on issue No. 1. However, the finding on

issue No. 2, which was based on the plaintiff's cross objection,

was reversed. The findings on issues No. 3 and No. 4 were also

reversed by the learned appellate court. The findings on issues No.

5, 6, and 7 were upheld. Based on these findings, the defendants'

appeal was allowed, and the suit was dismissed. The cross

objection was allowed to the extent of issue No. 3, and thus,

ultimately, the suit was dismissed.

(Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (5 of 9) [CSA-88/1996]

8. Being aggrieved, the plaintiff-appellant preferred the present

second appeal in which following substantial questions of law were

framed by this Court vide order dated 27.01.1997 which are as

under:-

"1. Whether the learned lower appellate court has reversed the findings recorded by the learned trial court without meeting the reasons given by the learned trial court ?

2. Whether the learned lower appellate has committed serious error of procedure in ignoring the Commissioner report, which has resulted into mis-carriage of justice in the present case, if so, what its effect ?"

9. Counsel for the plaintiff-appellant argued that the well

reasoned findings recorded by the learned trial Court has been

interfered with by the learned first appellate Court without

recording any cogent reasons. The learned trial Court relying upon

the evidence available on record had correctly passed a decree in

faovur of the plaintiff whereas the learned first appellate Court

while ignoring the material evidence i.e. the report of the

Commissioner has wrongly reversed the well reasoned finding of

the learned trial Court and therefore, the substantial questions of

law may be decided in their favour and the judgment and decree

dated 15.02.1996 passed by the learned first appellate Court may

be set aside and the judgment and decree dated 20.12.1990 of

the trial Court may be restored.

10. Heard learned counsel for the appellant and perused the

record. None was present on behalf of the respondents to oppose

the arguments as advanced by the counsel for the appellant.

(Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (6 of 9) [CSA-88/1996]

11. Question No.1 which has been raised to the effect that the

Appellate Court has reversed the well reasoned finding of the Trial

Court. However, this Court finds that the learned trial court,

without correctly appreciating the documents on record, decided

issue No. 2 against the plaintiff. On that premise, the learned trial

court concluded that the boundary on western side of the

plaintiff's house belongs to plaintiff. The learned first appellate

Court on the cross objection of the plaintiff had reversed the

finding on issue No.2 and has found that there exist a Gali of 04

feet between the house of the plaintiff and the defendant. Once it

is established that a 4-feet wide Gali exists between the plaintiff's

and defendant's houses, the boundary wall on the western side

cannot be regarded as plaintiff's.

12. The learned first appellate court has categorically recorded a

finding of fact that there exists a 4-feet wide Gali between the

houses of the plaintiff and the defendants and this finding was

recorded by the first appellate court on the basis of the plaintiff's

own case. The learned trial Court on the basis of misreading Patta

Exhibit-1 had found that there is no Gali on the western side of

the plaintiff's plot which was cross objected by the plaintiff himself

by filing the cross objection. It was categorically recorded by First

Appellate Court that there exists a Gali between the houses of the

plaintiff and defendant. In Exhibit-1, which is the alleged Patta of

the plaintiff and was produced by the plaintiff himself, a Gali exists

on the western side. The trial court, therefore, recorded a wrong

finding, which was corrected by the learned first appellate court by

reversing the finding on Issue No. 2.

(Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (7 of 9) [CSA-88/1996]

13. The learned first appellate court, while reversing the finding

on Issue No. 3, after a categorical reading of the Commissioner's

report, found that the western wall, which the plaintiff claims as

his own, is 9 feet in height when viewed from the defendant's

side. The plinth level of the plaintiff's land is higher than that of

the defendants. The defendant's possession since the time of

Hamira and Rama, and has long been below the plinth level of the

plaintiff's land. Since there is a difference in the plinth levels which

was not indicated by the plaintiff in his plaint, therefore only the

boundary wall belonging to the defendant was found to be of that

height. The learned first appellate court, on that basis, found that

it is the plaintiff who, after encroaching upon the 4-feet Gali

existing between the two houses, is alleging that the eastern wall

of the defendants is his own wall. Such finding was recorded by

the learned first appellate court after considering the

Commissioner's report as well as Exhibit A/7 rejection of

permission for construction of plaintiff. Being a finding of fact, no

perversity is found by this Court in order of reversal findings

recorded by the learned appellate court.

14. Since the findings on Issue Nos. 2 and 3 were correctly

reversed by the learned first appellate court, the findings on the

other issues necessarily had to be decided accordingly, based on

issues Nos. 2 and 3. This Court finds that the finding as recorded

by the first appellate Court is based on the evidence available on

record and the same is not perverse in any manner. The learned

first appellate court, after considering all the documents on record

including the Commissioner's report, has recorded a finding of fact

based on the evidence available on record, which requires no

(Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (8 of 9) [CSA-88/1996]

interference by this Court. This Court finds that the finding of fact

recorded by the learned first appellate court, in reversing the

finding of the trial court, is based on material available on record.

This Court also finds that the first appellate court correctly

appreciated the evidence on record, which was wrongly

appreciated by the trial court. The learned first appellate court has

recorded reasons based on the material evidence, which is not

found to be perverse. Therefore, Question No. 1, as framed

above, is answered in the negative.

15. Question No.2 which has been raised is to the effect that

the learned lower appellate Court has ignored the Commissioner's

report, which has resulted into mis-carriage of justice. However,

this Court finds that the learned first appellate court, after

considering the Commissioner's report, recorded a finding on

Issue No. 3 and noted that there is a difference in the plinth levels

of the plaintiff's and defendant's plots. Thereafter, upon

considering the other material available on record, the Court

reversed the finding on Issue No. 3. Since the learned first

appellate court considered the Commissioner's report, it cannot be

said that it was ignored. Therefore, Substantial Question of Law

No. 2 is also answered in the negative.

16. Based on the answers to the substantial questions of law,

this Court finds that the judgment passed by the learned first

appellate court is based on the material evidence available on

record. The judgment has been rendered with the correct

perspective and upon proper appreciation of the evidence.

Therefore, the present second appeal is liable to be dismissed.

(Uploaded on 18/09/2025 at 12:30:00 PM)

[2025:RJ-JD:40788] (9 of 9) [CSA-88/1996]

17. Accordingly, the present second appeal is dismissed. No

order as to costs.

18. Stay petition and pending applications, if any, stand

disposed of.

(BIPIN GUPTA),J 7-praveen/-

(Uploaded on 18/09/2025 at 12:30:00 PM)

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter