High Court Punjab-Haryana High Court

Kishan Lal And Others vs Surya Kant Saini And Another on 12 August, 2009

Punjab-Haryana High Court
Kishan Lal And Others vs Surya Kant Saini And Another on 12 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
             AT CHANDIGARH


                                Civil Revision No. 4551 of 2009
                                  Date of Decision : August 12, 2009


Kishan Lal and others
                                                       .....Petitioners
                               Versus
Surya Kant Saini and another
                                                     .....Respondents

CORAM : HON'BLE MR JUSTICE T.P.S. MANN

Present :   Mr. N.S. Shekhawat, Advocate

T.P.S. MANN, J.

Order passed by Additional District Judge, Rewari on

18.7.2009 while dismissing the application of the petitioners for

appointment of Local Commissioner has been challenged by them by

filing the present revision under Article 227 of the Constitution of

India.

Ejectment petition filed by the respondents against Tej

Singh, predecessor-in-interest of the petitioners, from the demised

property was accepted by learned Rent Controller, Rewari on October

31, 2008 and the petitioners were directed to hand over its vacant

possession to the respondents. Aggrieved of the aforementioned

order, the petitioners filed an appeal and, during its pendency, they
Civil Revision No. 4551 of 2009 -2-

submitted an application for the appointment of a Local

Commissioner so as to find out as to whether any person was residing

above the demised property or not. It was pleaded that the facts were

essential to know the existing condition of the demised property as

the Rent Controller had ordered the ejectment on the ground that

demised property had become unfit and unsafe.

While the matter was pending before the learned Rent

Controller, both the parties had examined their respective experts

regarding the condition of the demised property. The petitioners had

examined DW4 Satpal, an Engineer by profession. After going

through the testimonies of both the parties as well as their respective

experts, learned Rent Controller had passed the order of ejectment.

The plea of the petitioners that the demised property was

fit and safe for habitation/use on the ground as someone was living

above it, was very well within their knowledge when the proceedings

were pending before the learned Rent Controller. However, they did

not produce the said evidence. When the petitioners had submitted an

application before the learned Rent Controller for appointment of the

Local Commissioner, the respondents submitted their reply stating

therein that the petitioners had not mentioned the correct facts as

according to them, the petitioners had got some repair work done

during the pendency of the ejectment petition. Even an application
Civil Revision No. 4551 of 2009 -3-

was submitted by the respondents before the learned Rent Controller

after the conclusion of the evidence which was allowed on 6.8.2008.

In rebuttal thereto, the petitioners were given an opportunity to lead

their evidence but they could not furnish any plausible explanation.

Learned lower appellate Court has rightly come to a

conclusion that by moving an application for appointment of a Local

Commissioner, the petitioners want to re-open the case and also to

create the evidence, which cannot be permitted.

The impugned order passed by the learned Additional

District Judge, Rewari while declining the application of the

petitioner for appointment of the Local Commissioner cannot be said

to be either perverse or suffering from any illegality or infirmity and,

thus, calls for no interference.

The revision is, accordingly, dismissed.





                                            ( T.P.S. MANN )
August 12, 2009                                  JUDGE
satish