High Court Punjab-Haryana High Court

Kapoor Singh Dalal vs Union Territory Of Chandigarh And … on 23 January, 2009

Punjab-Haryana High Court
Kapoor Singh Dalal vs Union Territory Of Chandigarh And … on 23 January, 2009
R.S.A. No. 752 of 2007                                      -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                        R.S.A. No. 752 of 2007

                                        Date of Decision: 23.1.2009

Kapoor Singh Dalal

                                                             ....Appellant

                                  versus

Union Territory of Chandigarh and others
                                                            ....Respondents


CORAM:       HON'BLE MR.JUSTICE AJAY KUMAR MITTAL.


Present:     Mr. Gorakh Nath, Advocate for the appellant.

                           ****

AJAY KUMAR MITTAL, J.

Having lost before the Courts below, the plaintiff has

approached this Court by way of present regular second appeal against

the judgment and decree dated 1.2.2006 passed by the Additional

District Judge, Chandigarh, affirming that of the Civil Judge (Junior

Division) dated 10.1.2005 whereby the suit of the plaintiff for declaration

and injunction under Order 7 Rule 1 of the Code of Civil Procedure, was

dismissed.

Shorn off the unnecessary details, the facts of the case are

that the plaintiff filed a suit for declaration to the effect that the order of

cancellation of the allotment of Govt. accommodation to him was illegal

and null and void and also for permanent injunction restraining the

defendants to dispossess him from the same forcibly, on the averments

that the plaintiff who was working as Assistant in the office of defendant
R.S.A. No. 752 of 2007 -2-

No.5, was allotted XII Type Government House bearing No. 2342-A,

Sector 20-C, Chandigarh vide allotment order dated 18.2.1999. It was

pleaded that on a false complaint and report of the Work Inspector

dated 10.6.1999 to the effect that the plaintiff had sub-let the Govt.

accommodation, a show cause notice dated 18.6.1999 was issued to

him for cancellation of the allotment of the house in question. The said

notice was duly replied by the plaintiff stating therein that he was

residing in the said house along with his family members. Thereafter,

defendant No.2 issued another letter dated 5.8.1999 to the plaintiff

requisitioning more documents and the said letter was also replied by

the plaintiff on 10.8.1999. It was further pleaded that thereafter the

plaintiff neither received any response from defendant No.2 nor was

given any opportunity to lead evidence in support of his contentions that

the house in question was not sub-let by him at any point of time. Vide

memo dated 25.7.2000, defendant No.2 had cancelled the allotment of

the said house mentioning therein that the said house had been sub-let

to one Rajinder Mittal on rent @ Rs.1500/- per month. It was also

pleaded that the plaintiff was asked to submit the statement of

neighbours to the effect that he had not sub-let the house vide letter

dated 30.8.1999 and thereafter reminder dated 1.12.1999 was also sent

to him but he failed to furnish any reply. According to plaintiff, he had

not violated any of the rules of the allotment including Rule 19 (2),

reproduced in the cancellation of allotment order.

Notice of the suit was issued. Defendants No.1 to 3 in their

joint written statement raised various preliminary objections. It was

pleaded that the plaintiff had violated Rule 20 of the (Govt. Residences
R.S.A. No. 752 of 2007 -3-

Chandigarh Administration General Pool) Allotment Rules, 1996 by sub-

letting the house in dispute to one Rajesh Mittal. The factum of sub-

letting was corroborated by complaint of Mohalla Sudhar Association,

Sector-20, Chandigarh as well as from the report of the Work Inspector.

It was further pleaded that the plaintiff was asked to submit the

statement to the effect that he had not sub-let the house through letters

and reminders but he failed to furnish the same and was also offered an

opportunity of hearing on 16.5.2000 but he failed to produce any

documentary evidence to prove that he had not sub-let the house in

question.

Defendants No.4 and 5 also filed a separate joint written

statement raising various preliminary objections. They while supporting

the cancellation order and the factum of affording of an opportunity of

hearing to the plaintiff by defendants No.1 to 3 prayed for dismissal of

the suit.

The trial Court framed various issues and on appreciation

of the oral as well as the documentary evidence dismissed the suit of

the plaintiff vide judgment and decree dated 10.1.2005. Feeling

aggrieved, the plaintiff approached the lower appellate Court which,

vide judgment and decree dated 1.2.2006 dismissed the appeal holding

the same to be without any merit. Hence, the present regular second

appeal.

I have heard learned counsel for the appellant.

Learned counsel for the appellant has made valiant efforts

to persuade this Court to re-appreciate the evidence available on record

so as to differ with the concurrent findings of fact recorded by the courts
R.S.A. No. 752 of 2007 -4-

below, but he failed to show any illegality or perversity therein

warranting interference by this Court in the regular second appeal. The

courts below on the basis of the evidence adduced by the parties, had

recorded a finding of fact that plaintiff who was allotted the house in

question, had sub-let the same to one Rajesh Mittal. Further, it was

recorded that the plaintiff had violated the conditions mentioned in the

allotment letter.

No question of law much less the substantial question of

law arises in this appeal for consideration of this Court.

In view of what has been stated above, the present appeal

fails and the same is hereby dismissed with no order as to costs.

January 23, 2009                             (AJAY KUMAR MITTAL)
gbs                                                JUDGE
 R.S.A. No. 752 of 2007                                     -5-

             C.M. Nos. 2033-34-C of 2007 and
             RSA No. 752 of 2007



Present:     Mr. Gorakh Nath, Advocate for the applicant-appellant.

                          ****

C.M. No. 2033-C of 2007

This is an application under Section 151 of the Code of

Civil Procedure for permission to affix the court fee.

Learned counsel for the applicant-appellant states that

since the required additional court fee has been affixed, the delay, if any

in affixing the court fee, may be condoned.

After hearing the learned counsel and perusing the

application, the delay, if any, in affixing the court fee is condoned.

CM stands disposed of accordingly.

C.M. No. 2034-C of 2007

This is an application under Section 151 of the Code of

Civil Procedure for condonation of 174 days’ delay in refiling the appeal.

After hearing the learned counsel and perusing the

application which is supported by an affidavit, the delay in refiling the

appeal is condoned.

CM stands disposed of accordingly.

January 23, 2009                              (AJAY KUMAR MITTAL)
gbs                                                 JUDGE