High Court Punjab-Haryana High Court

Khudas Ali vs Kuldeep Kaur And Others on 5 August, 2009

Punjab-Haryana High Court
Khudas Ali vs Kuldeep Kaur And Others on 5 August, 2009
C.R. No.5697 of 2008                                                   1


 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH


                                      Date of Decision : 05.08.2009


Khudas Ali                                               .....Petitioner
              versus
Kuldeep Kaur and others                                  .....Respondents


CORAM : HON'BLE MR.JUSTICE SURYA KANT.


Present : Mr.N.S.Bawa, Advocate, for the petitioner.
          Mr.S.S.Bawa, Advocate, for the respondents.
                      -.-


Surya Kant, J.

The petitioner-tenant is aggrieved at the order dated 2.8.2008

passed by the learned Rent Controller, Chandigarh, whereby his application

to recall the order dated 25.10.2007 of proceeding against him ex-parte, has

been dismissed.

Notice of motion was issued in this petition and in response

thereto, learned counsel for the parties have been heard at some length.

It appears that on 25.10.2007, learned counsel for the

petitioner-tenant could not appear for the bonafide reasons beyond his

control. It is not a case where sheer negligence can be attributed to the

petitioner.

For the reasons stated above, this revision petition is allowed

and the impugned order dated 2.8.2008 is set-aside. The petitioner-tenant’s

application to recall the ex-parte proceedings is accepted and the order

dated 25.10.2007, passed by the learned Rent Controller, is also set-aside.
C.R. No.5697 of 2008 2

Learned counsel for the respondents-landlady, however, points

out that the petitioner-tenant has neither tendered the arrears of rent nor is

paying the monthly rent.

In these circumstances, while directing the parties to appear

before the learned Rent Controller on 30.9.2009, the petitioner-tenant is

directed to tender the entire arrears of rent alongwith interest @ 9% per

annum, before the Rent Controller on the date fixed. He shall also keep on

paying the monthly rent by 10th of every calendar month. It is made clear

that in case the petitioner-tenant fails to tender the arrears of rent upto

30.9.2009, in that event, this revision petition shall be deemed to have been

dismissed.

Dasti.

05-08-2009                                            (SURYA KANT)
Mohinder                                                  JUDGE