High Court Punjab-Haryana High Court

Gurbachan Singh vs Mani Ram Jhorar And Others on 28 August, 2009

Punjab-Haryana High Court
Gurbachan Singh vs Mani Ram Jhorar And Others on 28 August, 2009
Civil Revision No. 531 of 2009
                                                                       -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                               Civil Revision No. 531 of 2009
                               Date of decision: 28.08.2009


Gurbachan Singh
                                                             ....Petitioner

                    Versus


Mani Ram Jhorar and others
                                                          ....Respondents


CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA

Present: - Mr. Sanjiv Gupta, Advocate,
           for the petitioner.

          Mr. Rajiv Godara, Advocate,
          for respondents No. 1 and 2.

                    *****

VINOD K. SHARMA, J (ORAL)

This revision petition is directed against the order dated

24.11.2008, passed by the learned Civil Judge (Junior Division), Sirsa,

on an application moved under Order 15 Rule 5 read with Section 151 of

the Code of Civil Procedure.

The plaintiff/petitioner filed a suit for permanent injunction,

restraining the defendant/respondents from dispossessing the petitioner,

except with due process of law. The petitioner claimed himself to be the

tenant in the property.

The suit was contested. The defendant/respondents moved

application under Order 15 Rule 5 of the Code of Civil Procedure for

striking off the defence of the petitioner. It was pleaded that petitioner
Civil Revision No. 531 of 2009
-2-

had failed to pay the admitted rent and further failed to pay the rent

regularly.

The learned trial Court held that, provisions of Order 15 Rule

5 of the Code of Civil Procedure, could not be applied to the facts of the

case. The defence of the plaintiff/petitioner could not be ordered to be

struck off, as the suit was not by lessor against the lessee for eviction.

The learned trial Court, by exercising powers under Section

151 of the Code of Civil Procedure issued directions to the petitioner to

clear the arrears of rent, and pay future rent by 7th of each month.

This equitable order is challenged by the petitioner in this

Court, by invoking jurisdiction under Article 227 of the Constitution of

India.

The learned counsel for the petitioner reiterated his stand, that

the impugned order cannot be sustained, as under Order 15 Rule 5 of the

Code of Civil Procedure, it is only in a suit for eviction, that non-

payment of admitted rent or future rent entailes the penalty of striking of

defence and eviction.

There is no reason to consider, the contention of the learned

counsel for the petitioner, as the learned trial Court itself held that

provisions of Order 15 Rule 5 of the Code of Civil Procedure were not

applicable. In order to settle equities between the parties, and in view of

the stand taken by the petitioner, that he was tenant of the property in

dispute, the learned Court directed the petitioner to pay admitted rent

and also the future rent.

It cannot be disputed, that the right of tenancy can continue,

subject to fulfilling the terms of tenancy, basic being payment of rent
Civil Revision No. 531 of 2009
-3-

regularly.

The learned Court has passed equitable order in exercise of

jurisdiction under Section 151 of the Code of Civil Procedure. No

ground is made out for interference by this Court, in exercise of

supervisory jurisdiction under Article 227 of the Constitution of India.

No merit.

Dismissed.

(Vinod K. Sharma)
Judge
August 28, 2009
R.S.