High Court Punjab-Haryana High Court

Daya Wati And Another vs Kailash Rani And Another on 10 December, 2008

Punjab-Haryana High Court
Daya Wati And Another vs Kailash Rani And Another on 10 December, 2008
CR No.6686 of 2008                                            [1]

THE     HIGH     COURT OF PUNJAB                AND     HARYANA          AT
                     CHANDIGARH.



                              Civil Revision No.6686 of 2008

                              Date of Decision: 10 - 12 - 2008



Daya Wati and another                                  ....Petitioner

                              v.

Kailash Rani and another                               ....Respondents



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                              ***
Present:    Mr.Ashok Khubbar, Advocate
            for the petitioners.

                              ***

KANWALJIT SINGH AHLUWALIA (ORAL)

Case of petitioner No.1 is that her husband Sham Lal Gupta

was the tenant. After his death, she along with her daughter Anchla Rani

and son Ramesh Chand had inherited the tenancy. Sham Lal Gupta died on

23.1.2003 during the pendency of eviction petition. It has been contended

before me that son Ramesh Chand was brought on record as legal heir of

Sham Lal Gupta and petitioners Daya Wati and Anchla Rani were not

impleaded as legal representatives. Objection petition was filed before the

Executing Court. The Executing Court held that son Ramesh Chand had

vigorously followed the litigation against the landlord and acted on behalf

of the petitioners. The Executing Court after examining the entire record

also observed that the interest of the objectors were well looked after by
CR No.6686 of 2008 [2]

Ramesh Chand.

On the last date of hearing file of Civil Revision No.2923 of

2007 filed by son Ramesh Chand was summoned by this Court. That

revision petition was dismissed by a Co-ordinate Bench of this Court on

8.10.2007. All arguments which were possibly available have been raised

by Ramesh Chand. It cannot be said that there was any other argument

which was available and the same has not been raised to the detriment of the

petitioners.

At this stage, counsel for the petitioners state that petitioner No.

1 is 85 years old lady, whereas petitioner No.2 is divorcee dependent upon

petitioner No.1. Therefore, he state that he crave and submit himself to the

mercy of the Court that sufficient time be granted to the petitioners to make

alternative arrangement. Taking into consideration that petitioners are two

ladies, widow and divorcee respectively, therefore, six months time is

granted to the petitioners to vacate the demised premises. The Executing

Court may defer the execution proceedings for six months subject to filing

an undertaking on or before 1.1.2009 that petitioners shall hand over vacant

possession of the demised premises to the landlady on or before 30.6.2009

subject to depositing the entire arrears of rent, if any, and rent in advance.

The present revision petition is disposed off.

( KANWALJIT SINGH AHLUWALIA )
December 10, 2008. JUDGE

RC