CR No. 6326 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CR No. 6326 of 2008
Decided on : 18-11-2008
Smt. Surinder Kataria and others
....Petitioners
VERSUS
Yash Pal
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Ashok Aneja, Advocate
for the petitioners.
MAHESH GROVER, J
This petition is directed against the order of the Appellate
Authority dated 17.72007.
The respondent-landlord preferred an eviction petition under the
provisions of Section 13 of the East Punjab Urban Rent Restriction Act,
1949. Three grounds of ejectment pleaded by him are as under:-
i) non-payment of rent w.e.f. 1995 ii) that he wants the premises for his own use and occupation. iii) that the building is unfit for human habitation.
The Rent Controller declined the petition but the Appellate
Authority reversed the findings of the learned Rent Controller which has
resulted in the filing of the present petition.
It was contended by the learned counsel for the petitioner that so
far as the rent was concerned, it has been paid, therefore, this ground was
CR No. 6326 of 2008 2
not available to the respondent. So far as other grounds are concerned, plea
of the respondent cannot be termed to be bona fide as initially when the
petition was filed his wife was yet to retire in 1 ½ year. During the
pendency of the petition she had retired and the respondent too has retired
but he has not shifted to the accommodation, the portion of which is in his
occupation. It was contended that four rooms are still available but the very
fact that the respondent has not shifted to this building implies that his need
is not bona fide. It was further contended that there was no evidence to
show that the building is unfit for human habitation.
I have heard learned counsel for the petitioner and have perused
the impugned order.
There is no denying the fact that the wife of the petitioner has
since retired from service. At the time when the petition was initiated she
was due to retire. It has not been denied that the respondent has retired and
is more than 60 years of age. It is also settled principle of law that the need
of the landlord is to be viewed from the perspective of the landlord and not
from that of the tenant. Hon’ble Supreme Court in case titled as ‘Sarla
Ahuja versus United India Insurance Company Ltd.’ 1998(2) RCR (Civil)
533 has observed as follows:-
“14. The crux of the ground envisaged in clause (e) of
Section 14(1) of the Act is that the requirement of the landlord for
occupation of the tenanted premises must be bona fide. When a
landlord asserts that he requires his building for his own
occupation the Rent Controller shall not proceed on the
presumption that the requirement is not bona fide. When other
conditions of the clause are satisfied and when the landlord
CR No. 6326 of 2008 3shows a prima facie case it is open to the Rent Controller to draw
a presumption that the requirement of the landlord is bona fide. It
is often said by courts that it is not for the tenant to dictate terms
of the landlord as to how else he can adjust himself without
getting possession of the tenanted premises. While deciding the
question of bona fides of the requirement of the landlord it is
quite unnecessary to make an endeavour as to how else the
landlord could have adjusted himself”
When the observations of the Hon’ble Apex Court are tested on
the facts of the present case, it becomes clear that the need of the landlord is
bona fide. In the evening of his life, he wants to settle down in his own
house which is not fit for human habitation which is reflected from
sufficient material on record.
In this view of the matter, revision petition being devoid of any
merit is hereby dismissed.
November 18, 2008 (Mahesh Grover) rekha Judge