High Court Punjab-Haryana High Court

Vijay Manohar And Another vs Jagdev Singh on 12 November, 2008

Punjab-Haryana High Court
Vijay Manohar And Another vs Jagdev Singh on 12 November, 2008
Civil Revision No. 4165 of 2007                                         1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Civil Revision No. 4165 of 2007

                     Date of Decision: 12.11.2008


Vijay Manohar and Another

                                                               ...Petitioners
                                     Versus


Jagdev Singh
                                                              ... Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Harsh Aggarwal, Advocate
         for the petitioners.

          Mr. Ajit Attri, Advocate
          for the respondent.

Kanwaljit Singh Ahluwalia, J. (Oral)

Darshan Singh had filed petition under Section 13 of the East

Punjab Urban Rent Restriction Act, 1949, seeking eviction of Vijay

Manohar and Rajinder Mohan, both sons of Lachhman Dass.

Eviction petition was filed on two grounds that the shop in

question is required by the landlord for personal necessity and the same

has been sublet by Vijay Manohar to Rajinder Mohan, his brother. Both

the Courts below have recorded concurrent findings of fact that the shop

is required for personal necessity and there is subletting.

It is not disputed that in pursuance of order of the two Courts

below i.e. learned Rent Controller and learned Appellate Authority, in
Civil Revision No. 4165 of 2007 2

execution proceedings, the landlord had obtained possession of the

premises. The case of the landlord was that Vijay Manohar was

inducted as tenant on rent at the rate of Rs.125/- per month on

30.8.1970. It was further stated that petitioner No.1 had sublet the shop

to petitioner No.2 without obtaining written consent of the landlord.

Landlord examined Jasbir Singh, Clerk from the office of

Labour Inspector Shops, as AW1, Rajesh Verma as AW2, Gurcharan

Singh as AW3, Balbir Singh as AW4, Gurpreet Singh as AW5, Jagdev

Singh, son of the landlord as AW6.

Tenant-petitioner also examined Maninder Kumar as RW1,

Dheeraj Kumar as RW2, petitioner Vijay Manohar had himself appeared

as RW3 and also examined Jagdish Verma, Tax Assistant as RW4.

Jagdev Singh AW6 stated that the shop was required for his

personal necessity. He further stated that Vijay Manohar had left the

shop in question and thereafter he started running his business in the

said shop under the name & style of M/s Herry Electricals, 30 Industrial

Estate, Patiala.

An argument was raised before learned Rent Controller that

from the income tax returns, it is evident that a very meager income has

been shown from the demised shop as Vijay Manohar is not doing

business of manufacturing generators at Industrial Area, Sirhind Road,

Patiala. Further argument raised that the landlord has been receiving

rent even after coming to know the fact of subletting, was not accepted.

The Court took into consideration that the landlord is running shop in

another rented premises, therefore, the premises are required for him for

his bonafide personal necessity and for his family which included his son
Civil Revision No. 4165 of 2007 3

also. These findings have been affirmed by learned lower Appellate

Court.

Mr. Harsh Aggarwal, Advocate, appearing for the tenant has

stated that it is a case of very old tenancy, therefore, it will cause great

hardship to the tenant in case he is evicted. He has further stated that

son of landlord has another premises, therefore, he can continue there

and personal necessity is not borne out. It was held after appreciating

the evidence by the two Courts below that the landlord required the

demised premises for his personal necessity.

No re-appraisal and re-appreciation of evidence can be done

while exercising revisional jurisdiction by this Court. However, taking into

consideration of the fact that the tenant has been already evicted and

possession has been taken over by the landlord, no interference is

warranted.

Hence, the present revision petition is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
November 12, 2008
“DK”