High Court Punjab-Haryana High Court

Raj Kumar vs Satish Goel And Others Others on 12 November, 2008

Punjab-Haryana High Court
Raj Kumar vs Satish Goel And Others Others on 12 November, 2008
Crl. OCP No. 17 of 2003                                           1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                        Crl. OCP No. 17 of 2003
                        Date of decision: November 12, 2008



Raj Kumar                                       ...Petitioner
                        Versus

Satish Goel and others others                   ...Respondents.




CORAM:- HON'BLE MR. JUSTICE K.S. GAREWAL
        HON'BLE MR. JUSTICE JITENDRA CHAUHAN



Present:    Mr. R.C. Dogra, Senior Advocate with
            Mr. C.L. Panwar, Advocate,
            for the petitioner.

            Mr. Amar Vivek, Advocate with
            Ms. Rachna Arora, Advocate, for the contemners.

            Mr. S.S. Randhawa, Additional Advocate General, Haryana.


K.S.GAREWAL, J.

Raj Kumar, petitioner herein, was in occupation of a shop

measuring 6 ft x 8 ft 353, Royal Artillery Bazar, Ambala Cantt. at monthly

rent of Rs. 20/- under Kamla Devi.

Raj Kumar was evicted from the premises on the basis of an ex-

parte eviction order passed by the Rent Controller, Ambala on May 9, 2001.

Possession was taken on June 5, 2002. Proceedings had been initiated not

against Raj Kumar but against Sat Pal by Kamla Devi on December 8, 1997

(ejectment application 477/1997) Therefore, how was it that Raj Kumar
Crl. OCP No. 17 of 2003 2

was evicted, when no proceedings were filed against him.

This is the somewhat confusing issue in this case which has led

to the initiation of criminal proceedings against Kamla Devi’s sons Satish

Goel, Naresh Goel and Jatinder Goel.

Raj Kumar had filed an application to the Advocate General,

Haryana under Section 15 of the Contempt of Courts Act for initiating

criminal contempt proceedings against the three brothers. The Advocate

General accorded his consent on July 2, 2003. Thereafter, a Division Bench

on July 28, 2003 issued contempt notice to the respondents.

We have heard the learned counsel for the parties and have

gone through the record. We find that even though Raj Kumar was the

tenant, Kamla Devi had in 1977 filed an ejectment petition against Sat Pal,

treating Raj Kumar as a sub-tenant under Sat Pal. The petition was allowed

by the Rent Controller but the Appellate Authority dismissed the petition

holding that Raj Kumar was the tenant not Sat Pal. This order is dated

December 13, 1985 and is Annexure P/1. Therefore, necessarily Raj Kumar

was the tenant and Sat Pal was a non-entity.

A second ejectment application was filed against Raj Kumar on

the ground of him being in arrears of rent and for material impairment of the

utility of the property. This was dismissed and appeal too was dismissed.

Kamla Devi elected to employe subterfuge. She filed a third

ejectment petition on December 8, 1997, but not against Raj Kumar, it was

again against Sat Pal. As the respondent did not appear he was proceeded

ex-parte. However, Kamla Devi died on July 7, 2000 and her sons were

impleaded as petitioners in her place. Therefore, the ex-parte order passed

against Sat Pal, which were executed against Raj Kumar were in
Crl. OCP No. 17 of 2003 3

proceedings initiated by Kamla Devi and not by the respondents.

Nevertheless, the respondents benefited from this order and are now facing

serious contempt charges. The ex-parte ejectment order is dated May 9,

2001 (Annexure P/5), order delivering possession is dated June 5, 2002

(Annexure P/6), and Advocate General Haryana’s consent is dated July 2,

2003 (Annexure P/7).

At the outset, the respondents apologized. They furthermore

pleaded that the proceedings launched by Kamla Devi were in fact

conducted by their father Om Parkash. It was Om Parkash who led

evidence but he too died on June 10, 2003. Furthermore, Raj Kumar had

been restored possession of the shop. Pleading all these mitigating

circumstances, the respondents profusely apologized and sought pardon.

In the above stated facts of the case, we find sufficient

mitigation and remorse. The respondents have purged the contempt by

handing back possession to the petitioner. We accept the apology tendered

by the respondents and impose Rs. 10,000/- as costs to be paid to the

petitioner within two months from today, failing which the petitioner shall

have the right to execute the order to recover the costs.




                                           (K.S. GAREWAL)
                                                  JUDGE



November 12, 2008                      (JITENDRA CHAUHAN)
prem                                              JUDGE



Note:-       Whether refer to reporter              Yes