Allahabad High Court High Court

Awanish Kumar Kansal vs Addl. District Judge Court No. 1 & … on 1 February, 2010

Allahabad High Court
Awanish Kumar Kansal vs Addl. District Judge Court No. 1 & … on 1 February, 2010
Court No. - 4

Case :- WRIT - C No. - 4084 of 2010

Petitioner :- Awanish Kumar Kansal
Respondent :- Addl. District Judge Court No. 1 & Ors.
Petitioner Counsel :- R.P. Shastri
Respondent Counsel :- Illegible

Hon'ble Krishna Murari,J.

Heard   learned   counsel   for   the   petitioner   and   Sri   A.K.Sachan 

appearing for respondent no. 3.

J.S.C.C.   Suit   was   filed   by   the   landlord­respondent   no.   3   seeking 

ejectment   and   arrears   of   rent   against   the   petitioner­tenant.   The 

matter was referred to Lok Adalat where the parties entered into a 

compromise   and   the   dispute   was   decided   on   the   basis   of   the 

compromise. According to the terms of the compromise, the rent was 

enhanced from Rs.400/­ to Rs.800/­ per month and in case of default, 

the plaintiff­landlord was entitled to recover the same and eject the 

tenant­petitioner. When the petitioner failed to comply with the terms 

of the compromise and did not make payment of the rent, landlord­

respondent no. 3 filed a execution case. An objection under Section 

47   of   the   Act   was   filed   by   the   petitioner,   which   was   rejected. 

Aggrieved,   the   petitioner   went   up   in   revision,   which   was   also 

dismissed. 

It has been urged by learned counsel for the petitioner that once the 

decree has been passed on the basis of the compromise as such the 

same could not have been put to execution and in case there is a 

default, it  is open to  the landlord­respondent to have  given  notice 

terminating the tenancy and filed a suit for ejectment. In support of 

the contention, reliance has been placed on a Apex Court decision in 

the case of  Bibekananda  Bhowal (dead) by L.R.s. vs. Satindra 

Mohan Deb (dead) by L.R.s., AIR 1996 SC 1985.

In reply, learned counsel for the landlord­respondent no. 3 has tried 
to justify the impugned order.

I have considered the argument advanced by learned counsel for the 

parties and perused the record.

Both the courts below have held that the petitioner has defaulted in 

making payment of the rent as agreed in the compromise. The court 

below has further held that in view of clause (3) of the compromise 

which gave a right to the respondent­landlord of recovery of arrears 

of rent and ejectment, it literally means that in case of default of the 

terms of the agreement, the decree was liable to be executed. The 

decision   of   the   Hon’ble   Apex   Court   relying   upon   by   the   learned 

counsel for the petitioner is not applicable in the facts of the present 

case inasmuch as  in  the said case,  the  terms  of the  compromise 

decree provided that the defendant would liable to be evicted after 

expiry of 10 years by appropriate action in a court of law and thus, 

the Hon’ble Apex Court interpreted that the compromise decree was 

not   liable   to   be   executed   and   the   plaintiff   could   exercise   right 

conferred   under   the   compromise   decree   by   bringing   appropriate 

action in a court of law. 

In the case in hand, the fact is entirely different. The petitioner­tenant 

has agreed in the compromise that he shall be liable to be ejected in 

case of default. The said decree was passed on 27.5.2007 and within 

a period of one year, he defaulted as such, the landlord­respondent 

no. 3 had to move execution application in August, 2008. 

The petitioner having wilfully defaulted and in view of clause (3) of 

the agreement between the parties, the execution proceedings were 

rightly initiated by the respondent­landlord and the objection filed by 

the  petitioner­tenant  under  Section  47  of   the  Act   has   rightly   been 

dismissed. 

In view of the aforesaid facts and discussion, the impugned order 

does not call for any interference by this Court.
The petition stands dismissed.

Order Date :- 1.2.2010
nd