Rajasthan High Court – Jodhpur
Dilip Kumar vs Ganpat Lal on 9 March, 2009
CSA - 64/2009 -Dilip Kumar Vs. Ganpat Lal Judgment dt.9.3.09
1/2
S.B. CIVIL SECOND APPEAL NO.64/2009
Dilip Kumar Vs. Ganpat Lal
Date of order : 9th March, 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Shambhoo Singh Rathore for the appellant.
Mr. K.K. Shah for the respondent.
---------
1. This appeal is disposed of as not pressed in view of
undertaking of defendant-tenant to hand over the peaceful & vacant
possession of the suit premises to the plaintiff on or before
30.06.2010 with conditions given below.
2. Both the parties are agree to dispose of this second
appeal on the following terms and conditions:-
(i) The appellant undertakes to hand-over the vacant
and peaceful possession of the suit premises, in
dispute to the respondent on or before 30.06.2010.
The respondent shall not execute the impugned
decree till 30.06.2010.
(ii) The appellant undertakes to pay or deposit the
mesne profit at the rate of Rs.1,000/- per month
w.e.f. April, 2009 and will further continue to pay
the mesne profit each month by 15th day of the
next succeeding month or in advance to the
respondent.
(iii) The appellant further undertakes that he shall not
sub-let, assign or part with the possession of the
suit premises or any part thereof in favour of any
CSA - 64/2009 -Dilip Kumar Vs. Ganpat Lal Judgment dt.9.3.09
2/2
one else and would not create any third party
interest in the same during the aforesaid period.
(iv) The appellant shall furnish a written undertaking
incorporating the aforesaid conditions in the
Lower Court by 30th April, 2009 and one copy
thereof along with affidavit in this Court.
(v) Learned counsel for respondent-landlord will give
the details of his bank account number in which
the arrears or rent or mesne profit, if any, will be
deposited, within the period of four weeks from
today.
3. It is made clear that in case, the appellant-tenant does not
comply with any of the aforesaid conditions, then it will be open for
the respondents landlord to get decree passed in his favour executed
even before the aforesaid date and to initiate contempt proceedings in
this Court.
4. With the aforesaid terms, conditions and directions, the
appeal is accordingly dismissed as not pressed.
[ DR. VINEET KOTHARI ], J.
item No.10
babulal/-