High Court Punjab-Haryana High Court

Smt. Kiran Bala And Others vs Sumitra Devi And Others on 24 December, 2008

Punjab-Haryana High Court
Smt. Kiran Bala And Others vs Sumitra Devi And Others on 24 December, 2008
CR No. 7214 of 2008                   1

        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                           CR No.7214 of 2008
                          Decided on : 24-12-2008

Smt. Kiran Bala and others
                               .                         ...Petitioners

                      VERSUS

Sumitra Devi and others

                                                         ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. Surabh Bajaj, Advocate for the petitioners

MAHESH GROVER, J

The petitioners who are the tenants were proceeded against by

the respondent in a civil suit seeking their eviction. The petitioners are the

tenants on the suit land. The suit was preferred because the provisions of

the Rent Act were not applicable, the building being less than 10 years of

age. The respondent-landlord succeeded in the civil suit and the appeal

preferred by the petitioners against the order of the learned Trial Court was

also dismissed by the Additional District Judge, Kurukshetra vide orders

dated 19.2.2004. The respondent thereafter preferred the execution petition

in which an objection was raised by the petitioners primarily saying that in

another suit against the respondent-landlord preferred by Lal Chand, he was

not declared to be the owner and the subject matter of that litigation is

pending in a Regular Second Appeal before this Court. The Executing

Court dismissed the objection by observing that a valid decree exists in

favour of the respondent and the Executing Court cannot look beyond the
CR No. 7214 of 2008 2

decree which has attained finality.

Learned counsel for the petitioner contended that since the

question of ownership is still to be determined, the executing proceedings

should have been kept in abeyance till the matter in Regular Second Appeal

is decided.

After hearing learned counsel for the petitioner, I am of the

considered opinion that the revision petition is without any merit.

Concededly, suit of the respondent-landlord was decreed in his favour after

directing the petitioners to be evicted from the premises in question, the

question of ownership which was raised in this very suit has been left open

as it was determined that the respondent is the landlord even though he may

not be the owner. The petitioners have not denied that they were inducted

as tenants by the respondent. Besides, the appeal preferred by the

petitioners against the judgement and decree of the learned Trial Court

dated 23.2.2001 was also dismissed, implying thereby that the findings have

been affirmed.

In this view of the matter, the impugned order cannot be termed

to be erroneous and the revision petition being devoid of any merit is hereby

dismissed.

At this stage, learned counsel for the petitioners contended that

some time be granted to the petitioners to make alternate arrangements as

they are in possession of the property since long.

I have considered the prayer made by the learned counsel for

the petitioner and considering the fact that the petitioners are in possession

of the property since long, I deem it appropriate to direct that in the event of

the petitioners submitting an undertaking before the Executing Court within
CR No. 7214 of 2008 3

a period of three weeks from today to the effect that they shall hand over

vacant physical possession of the suit property to the respondent-landlord

on or before 30.6.2009, the execution proceedings shall remain in abeyance.

The petitioners shall continue to pay the rent as they have been paying till

now including the arrears of rent, if any, which they shall pay alongwith

undertaking. Failure to furnish the undertaking within the stipulated period

shall result in automatic denial of the benefit of this order to the petitioners.

December 24 , 2008                               (Mahesh Grover)
rekha                                               Judge