Allahabad High Court High Court

A.K. Tandon vs S.P. Rastogi & Others on 5 January, 2010

Allahabad High Court
A.K. Tandon vs S.P. Rastogi & Others on 5 January, 2010
Court No. - 27

Case :- WRIT - A No. - 23274 of 2008

Petitioner :- A.K. Tandon
Respondent :- S.P. Rastogi & Others
Petitioner Counsel :- K.K. Arora
Respondent Counsel :- Rajesh Gupta

Hon'ble Sibghat Ullah Khan,J.

This case has come up before me as an application for modification of my

interim order dated 28.8.2008 has been filed. However, learned counsel for

both the parties state that inspite of wasting time on the modification

application the entire writ petition may be heard on merit. Accordingly,

learned counsel for both the parties have been heard on the merit of the writ

petition.

Landlords-respondents initiated release proceedings against the tenant-

petitioner on the ground of bonafide need under Section 21 of U.P. Urban

Buildings (Regulation of Letting, Rent and Eviction) Act, 1972. The release

application was dismissed on 16.8.2003 by Prescribed authority/JSCC,

Meerut (P.A. case no.56 of 1999). Against the said order landlords-

respondents have filed misc. appeal no.150 of 2003 which at the relevant time

was pending before Additional District Judge, Court No.10, Meerut. In the

appeal petitioner tenant (who is respondent therein) filed an affidavit as

additional evidence stating therein two accommodations suitable for the

purposes for which release was sought had come in the possession of the

landlords in vacant state during pendency of appeal. Affidavit in rebuttal was

filed by the landlords. Thereafter tenant-petitioner filed an application before

the appellate court seeking amendment in the written statement to incorporate

the said plea. Through order dated 23.4.2008 appellate court rejected the

amendment application on the ground that said facts had already been stated
by the petitioner through affidavit filed in appeal which had formally been

taken on record. Said order has been challenged through this writ petition.

Learned counsel for the tenant-petitioner states that the amendment

application was filed by way of abundant precaution.

Firstly, strict principles of pleadings as provided under Order 6 to 8 of C.P.C.

do not apply to release proceedings under Section 21 of the Act. Secondly,

learned counsel for landlords-respondents categorically states that no such

technical plea would ever be raised by the landlords either before the

appellate court or in writ petition which may subsequently be filed by the

loosing party. In view of this writ petition is disposed of with the direction to

appellate court to decide the appeal very expeditiously. It is further directed

that the averments made by the tenant-petitioner and landlord respondent

through affidavit and counter affidavit filed in the appeal shall be considered

by the lower appellate court and in case lower appellate court finds that the

assertions are correct then their impact upon the need of the landlord should

also be considered. Learned counsel for the landlords-respondents has himself

stated that the technical plea of absence of pleading in that regard will not be

taken by the landlord. It is also ordered accordingly. It is further directed that

lower appellate court shall not grant any un-necessary adjournment to any of

the parties. If the Appellate court is inclined to grant any adjournment in any

form to any of the parties, then it shall be on very heavy cost which shall not

be less than Rs.500/- per adjournment. All efforts must be made to decide the

appeal within six months. Both the parties are directed to appear before the

appellate court alongwith certified copy of this judgment on 28.1.2010.

Writ petition is accordingly, disposed of.

Order Date :- 5.1.2010
RS