1
S/4 S.B. CIVIL SECOND APPEAL NO.153/2008.
LRs of Champalal Vs. Thakur Shri Gopalji
Date of Order :: 29th May 2008.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. R.R. Nagori, for the appellants.
Mr. J.P. Chhangani, for the respondent.
..
BY THE COURT:
Yesterday i.e., 28.05.2008, after attempting to argue the
matter for some time, learned counsel for the appellants
submitted that even if the appellants are not in a position to
make out a case for formulating substantial question of law in
this appeal, having regard to the circumstances that the
appellants are residing in the suit premises for quite long and
at present are in the process of constructing their house, they
may be granted some extra time to vacate beyond the
statutory period. Learned for the respondents while not putting
much dispute on the proposition for granting some extra time
to the appellants, however, prayed for putting the appellants to
specific terms and for enhancement of the amount of mesne
profits that stands at present at Rs. 15/- per month only. The
appellant No.1/6 has submitted an undertaking while stating,-
“1. I undertake to abide by the final order
passed by this court in this appeal and the
terms and conditions imposed on the
2appellants while granting time for vacation
of the house in question.
2. I further undertake that the appellants shall
give vacant possession of the shop in
question to the respondent in compliance
with the order of this court after the expiry
of the period granted to them for the
vacation of the house.”
Learned counsel for the appellants has prayed for
granting of time of about two years for the appellants to vacate
the suit premises. Learned counsel for the respondent submits
that such a request is asking for rather longer time than as
might reasonably be required by the appellants and submits
that some reasonable time may be granted to the appellants
but with enhancement of the rate of mesne profits. Learned
counsel for the appellants further submits that the contention
of the appellants had been that the suit property was the
property of public trust, and therefore, it may be clarified that
the present judgment and decree for eviction and mesne
profits may not have bearing on any other proceeding relating
to the suit property under or in reference to the Public Trust
Act. Learned counsel for the respondent would urge in this
regard that such issue raised by the appellants has been
decided against them by the subordinate Courts and the
appellants are not entitled to raise such question in this appeal
while seeking time to vacate.
3
Having regard to the facts and circumstances of the
case, it appears appropriate to allow time to the appellants to
vacate the suit premises by 31st December 2009. Learned
counsel for the respondent has rightly prayed for enhancement
of the amount towards damages for use and occupation of the
suit premises, particularly during the extra period to vacate as
being allowed in this appeal. The learned Trial Court has
allowed mesne profits @ Rs.15/- per month and having regard
to the overall facts and circumstances of the case, it appears
appropriate to allow mesne profits to the respondents from 1st
June 2008 until the appellants vacate the suit premises @
Rs.175/- per month.
So far the nature and character of the property is
concerned, the submissions of the appellants in that regard
have been rejected by the learned subordinate Courts; and the
capacity of the appellants remains that of tenant against whom
decree for eviction and mesne profits is being affirmed by this
Court. Thus, so far the appellants are concerned, the issue
regarding character of the property remains final. However, it
goes without saying that any other proceeding relating to the
suit property under or in reference to the Public Trust Act shall
obviously be dealt with by the Courts/Authorities in accordance
with law.
4
Of course, for no substantial question of law being
involved, this second appeal is required to be, and is,
dismissed; however, the appellants are granted time to vacate
the suit premises by 31st December 2009 on the following
conditions:-
(i) The appellants shall personally submit an
undertaking supported by affidavit before the Trial
Court by 30th June 2008 to the effect that on or
before 31st December 2009, they shall hand over
peaceful and vacant possession of the suit
premises to the plaintiffs-respondents. They shall
also undertake not to cause any damage to the
suit premises nor to make any alteration and not
to assign, sublet or in any manner part with
possession to any other person and not to put the
premises to any use other than the present use
and not to cause any nuisance.
(ii) The appellants shall deposit by 30th June 2008 the
arrears, if any, of the rent/mesne profits and of the
decreetal amount and shall further pay to the
landlord the amount for use and occupation of the
suit premises at the rate of Rs. 175/- (One
hundred and seventy five) per month with effect
from 1st June 2008 or deposit this amount in the
5Trial Court month by month on or before 15th day
of the next month.
It is made clear that upon the appellants’ failure to
comply with any of the conditions aforesaid or violating any
terms of the undertaking, the plaintiff-respondent shall be
entitled to execute the decree forthwith in accordance with law.
No costs.
(DINESH MAHESHWARI),J.
Mohan/