CR No.4564 of 2009 (O&M) 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
CR No.4564 of 2009(O&M)
Date of Decision:-August 17,2009
Rani ....Petitioner
Versus
Kamla Devi ....Respondent
CORAM: HON'BLE MR.JUSTICE SURYA KANT
1. Whether Reporters of local papers may be allowed to see the
judgment?
2. Whether to be referred to the Reports or not?
3. Whether the judgment should be reported to the Digest?
Present: Shri Sandeep Arora, Advocate for the petitioner.
ORDER
Surya Kant, J. (Oral):
This revision petition is directed at the instance of the
tenant, who has been ordered to be evicted by the Rent Controller,
Jalandhar, vide order dater 20.11.2007 from the demised premises
comprising one room of House No.13, backside Industrial Estate,
Jalandhar. The petitioner-tenant preferred an appeal against the said
eviction order and the same has also been dismissed by the
appellate authority, Jalandhar vide his judgment dated 4.6.2009.
The case of the respondent-landlady appears to be that
the petitioner approached her to let out one room accommodation for
a short duration as she was already looking for some residential
accommodation in some good locality. It appears that the demised
premises is small tenement in the Industrial Area owned and
possessed by the respondent-landlady. It may also be noticed that
the respondent-landlady is living in another room of the premises
alongwith her family.
The respondent-landlady filed an eviction petition under
CR No.4564 of 2009 (O&M) 2
Section 13 of the East Punjab Urban Rent Restriction Act, 1949 (for
short “the Act”), inter-alia, on the ground that the petitioner-tenant
has failed to pay the rent at the agreed rate of Rs.1500/- per month
and that the petitioner-tenant used to come to the room in the late
evening alongwith different companions and used to bolt the room
from inside for a long time due to which the respondent-landlady and
other residents of the locality had a bonafide suspicion regarding the
immoral activities taking place in the demised premises. The
respondent-landlady further averred that since she is living in jointly
alongwith other family members, the room in question is required by
her for personal use and occupation of the family.
The facts on record would reveal that the Rent Controller,
Jalandhar vide order dated 17.10.2007 assessed the provisional rent
with effect from January 2007 onwards at the rate of Rs.750/- per
month alongwith interest at the rate of 6% per annum with costs of
Rs.1000/- and directed the petitioner-tenant to tender the same on or
before 20.11.2007.
Since neither the petitioner turned up nor tendered the
arrears of rent on the date fixed, the Rent Controller passed the
following order on 20.11.2007:-
“Counsel for petitioner made a statement that despite
the fact that the provisional rent was assessed,
respondent has not come present in the court nor the
rent which has been assessed paid or deposited and
information regarding depositing of rent also not
received. Case called several times since the
CR No.4564 of 2009 (O&M) 3morning. It is 3.55 p.m. Respondent is proceeded
against ex-parte and non payment of assessed rent,
ejectment order is passed. I have also perused the
written reply. Relationship of landlord and tenant was
not disputed. Rate of rent of Rs.500/- was claimed by
the tenant though the landlord demanded Rs.1500/-
as rent. Rent as assessed at Rs.750/- per month
which has not been paid. Ejectment order is passed.
Petition is allowed.”
The petitioner preferred an appeal before the Appellate
Authority taking a plea that she was suffering from Asthmatic
Bronchitis from 18.11.2007 to 23.11.2007 and was advised complete
bed rest, therefore, could not appear and tender the rent on the date
fixed.
The aforesaid plea of the petitioner has been turned
down by the Appellate Authority and rightly so after observing that
the petitioner-tenant need not to have been present in person to
tender the rent as she had already engaged a counsel who could
tender the rent on her behalf. The Appellate Authority appears to be
right in observing that the plea taken by the petitioner regarding her
ailment is an after thought and far from convincing.
No ground to interfere with the impugned orders is made
out.
Dismissed.
(Surya Kant)
Judge
17.8.2009
AS