Delhi High Court High Court

Surinder Mohan Singh vs Balmukund on 1 April, 2011

Delhi High Court
Surinder Mohan Singh vs Balmukund on 1 April, 2011
Author: S.L.Bhayana
            IN THE HIGH COURT OF DELHI AT NEW DELHI

                        RC.REV. No. 21/2010

                              Date of Decision: 01.04.2011

Shri Surinder Mohan Singh                 ...     Petitioner

                              Through: Mr. APS Ahluwalia, Sr.
                                   Adv. with Mr. S.S. Ahluwalia, Adv.

                        Versus

Shri Balmukund                            ...     Respondent

                              Through; Respondent in person.

CORAM:

HON'BLE MR. JUSTICE S.L. BHAYANA

1.    Whether reporters of local paper may be allowed to see the
      judgment?                                                  Yes

2.    To be referred to the reporter or not?                      Yes

3.    Whether the judgment should be referred in the Digest?      Yes

S.L. BHAYANA, J.

This petition has been filed by the petitioner (respondent before

learned trial Court) under Section 25-B (8) of Delhi Rent Control Act,

1958 challenging the eviction order dated 19.09.2009 passed by

learned SCJ-cum-RC (Central) Delhi whereby the application of leave to

defend the eviction petition filed by the petitioner was rejected by

learned trial Court and eviction order was passed in favour of the

respondent/landlord.

2. Brief facts of the case are that respondent (petitioner before

learned trial Court) is the co-owner of the shop no. 7783, Ground Floor,

Arakashan Road, Gali No.3, Ramnagar, Paharganj, New Delhi and his

brother Yudhveer Prashad is the other co-owner. The said shop was

given on rent to the petitioner in the year 1980 at a rent of Rs. 200/-

per month. The respondent submits that the premises in question is

required by him for his bonafide need as well as need of his family

RC.REV. No. 21/2010 Page No. 1 of 5
members dependent upon him as he does not have any other

reasonably suitable accommodation for his work. Respondent further

submits that he and his brother have no shop for earning their

livelihood and their only source of income is rent from their properties

which is very meager and is not sufficient for their livelihood as rent

received by them is not more than Rs. 1000/- per month and they are

facing very difficult time. Respondent further submits that he and his

brother are not able to maintain their health due to poor income and

even their parents did not get proper medical treatment in time and

they expired due to paucity of funds. Respondent further states that

he and his brother are unmarried as they do not have any source of

income and unless there is source of income they cannot afford to get

married and if this shop is made available to them they will be able to

earn their livelihood and enable them to get married and live a good

married life. Respondent further submit that he requires the premises

in question for his bonafide use.

3. The petitioner (respondent before learned trial Court) appeared

before the trial Court and filed an application for leave to defend the

eviction petition. Learned counsel for the petitioner submitted that the

respondent and his brother Yudhvir Prasad are not the owners of the

property in question and they have already having sufficient

accommodation. They already have two shops in which they are

running the business of grinding spices and are earning lucrative

income from the said business. He further submitted that respondent

and his brother are having another premises bearing municipal no.

4217, Tail Mandi Chowk, Paharganj from where also they are running

the business of imparting coaching and are earning good income. Rate

of rent is also disputed and it is stated the same is Rs. 50/- per month

and not Rs. 200/- per month. It was mentioned in the leave to defend

RC.REV. No. 21/2010 Page No. 2 of 5
petition that respondent has also filed various petitions u/s 14 (1) (b)

and 14 (1) (c) of DRC Act against other tenants also. It is also

submitted that the respondent wants to evict the petitioner from the

shop and he wants to re-let the shop at a higher rate of rent. It is

further submitted by the petitioner that the respondent is earning very

good income from the business of grinding spices and imparting of

coaching. It is also submitted that the respondent has no bonafide

requirement of the tenanted property and has already got alternative

accommodation available with him and prayed that instant petition be

dismissed.

4. Reply to leave to defend was filed by the respondent in which

contents of leave to defend were denied and those of the eviction

petition were reiterated. It is submitted in the reply that the property

bearing No. 4217, Mandi Chowk Pahar Ganj, New Delhi is for residential

use where respondent and his brother are living. It is further

submitted in the reply that property bearing No. 7780, 7781, 7782,

7783, 1/3rd of 7784 and ½ of 7786 situated at Arakashan Road, Gali No.

3, Ram Nagar, Pahar Ganj, are in joint ownership of the respondent and

his brother which properties are in possession of tenants and they

receive only Rs. 1000/- as rent for these properties which is insufficient

for their livelihood. It is further denied in the reply that respondent was

in possession of any shop and it is stated that respondent and his

brother are only in possession of one store room which is not sufficient

to run business and also denied other averments raised in the leave to

defend petition filed by the petitioner. After hearing learned counsel

for the parties, learned trial Court vide order dated 19.09.2009

dismissed the leave to defend application filed by the petitioner and

passed eviction order against the petitioner.

5. Arguments heard.

RC.REV. No. 21/2010 Page No. 3 of 5

6. Counsel for the petitioner has submitted that the respondent has

alternate accommodation available to the respondent for which he has

referred to the written statement of one Dr. Kartar Singh to the

eviction petition filed by the respondent. I have gone through written

statement filed on behalf of Dr. Kartar Singh in which it is mentioned

that the shop was vacated by Dr. Kartar Singh way back in the year

1994 and since then he has no concern with the premises in question.

This is refuted by the respondent who is present in person and he

states that the averment made in the written statement by Dr. Kartar

Singh that he has vacated the premises way back in the year 1994 is

absolutely false as the proceedings against Dr. Kartar Singh are still

pending before learned trial Court. Dr. Kartar singh never handed

over possession of the shop to them and eviction proceedings are still

pending against him. Learned counsel for the petitioner has not filed

any judgment passed by learned trial Court in this case. Learned

counsel for the petitioner has also not placed on record copy of

eviction petition filed by the respondent against Dr. Kartar Singh.

7. The respondent was asked to bring his counsel but he submits

that he and his brother are very poor persons and they are not in a

position to engage a counsel to argue the matter. He has further

submitted that they are getting only Rs. 1000/- as rent in respect of

other properties which have been let out to the various tenants and

those shops were let out to them several years back. Rs. 1000/- is not

sufficient to meet the day to day needs of both the brothers. He has

further submitted that they are not even medically fit and if they fall

sick Rs. 1000/- is not sufficient even to meet their medical expenses.

He further submits that if the shop is given to them they will start

some business and will be able to earn their livelihood. He further

submits that both the brothers are unmarried. They could not get

RC.REV. No. 21/2010 Page No. 4 of 5
married as they do not have any regular source of income as the shops

are in possession of the tenants and if they get this shop they will be

able to start some business and earn their livelihood and they will also

get married. He further submits that due to poor income their parents

did not get proper medical treatment in time and they expired as they

had no source of income at all.

8. Arguments heard.

9 Learned counsel for the petitioner has relied upon the judgment

titled Rachpal Singh & Ors. Vs. Gurmit Kaur & Ors (V (2009) SLT

1420. The facts of the above said case are not applicable to the facts

of the present case.

10. I agree with the reasoning given by learned trial Court that the

petitioner has not been able to raise any triable issue in the application

for leave to defend filed by him. The respondent has been able to show

that his need is bonafide and genuine. I agree with the findings given

by learned trial Court wherein learned trial Court has passed the

eviction order against the petitioner on account of bonafide

requirement of the respondent.

11. I do not find any infirmity in the judgment passed by the learned

trial Court.

12. The petition is without any merit, the same is therefore

dismissed.

April 01, 2011                                       S.L. BHAYANA, J.
kb




RC.REV. No. 21/2010                                    Page No. 5 of 5