High Court Punjab-Haryana High Court

Ramesh Chand vs Janta Pustkalya on 13 January, 2009

Punjab-Haryana High Court
Ramesh Chand vs Janta Pustkalya on 13 January, 2009
Civil Revision No.56 of 2009 (O&M)                                     -1-

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH

                                  Civil Revision No.56 of 2009 (O&M)
                                  Date of decision: 13.01.2009

Ramesh Chand                                             .............. Petitioner

                                      Vs.

Janta Pustkalya                                          .............Respondent

Present: Mr.Adarsh Jain, Advocate
for the petitioner.

CORAM: HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see the
judgment ? Yes

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

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

-.-

K.KANNAN, J

1. The landlord which was a society applied for eviction of the

premises on the ground of requirement of the tenanted property for further

accommodation of the library needs. The Rent Controller and the Appellate

Authority upheld the claim of the landlord and the tenant is in revision

petition before this Court.

2. The first contention of the tenant was that the resolution that

authorized the filing of the petition was only to file a petition for ejectment

on the ground of recovery of rent and the need spelt out in the petition was

not brought out in the resolution. This objection, in my view, cannot be

sustained. It is wholly an internal matter on how the trustees viewed the

issue for authorising a particular person to represent the Trust. So long as

there was a valid resolution empowering one of the members in the Trust to

institute an action for eviction, it is wholly necessary that the resolution must

also spell out the grounds of eviction correctly.

3. The other contention of the tenant is that the landlord had not

brought out clearly that he had other portions of the property available and
Civil Revision No.56 of 2009 (O&M) -2-

that such other portions were not sufficient for the requirement. In the

absence of pleadings, the landlord was not entitled to lead evidence in that

regard and the consideration of the same by Rent Controller and the

Appellate Authority permitting the landlord to give evidence was vitiated.

He relies on the decision of this Court in Joginder Singh Sawhney Vs.

Harbans Lal 2003 (2) PLR 242 that the landlord if he failed to plead the

basic ingredients of Section 13(3)(a)(i) of the Act making averments in the

application that he was not occupying another residential building in the

concerned urban area and has not vacated such residential building, the

petition deserved dismissal. The requirement of pleading must be

understood in the context of what the statute spells out. The statute requires

that the landlord cannot obtain eviction for his own requirement, if he had

any other property available. So long as there is evidence and there is

pleading of one or the other parties in that regard and parties had joined

issues on that aspect, in my view, a petition cannot fail by the only fact that

the landlord had not spelt out in his petition that there were other properties

available. In this case, there is no definite evidence that the other portions

of building which the landlord had in his occupation was sufficient. The

Appellate Authority has particularly referred to the evidence of AW-2

Mahabir Parsad and AW1 Hardawari Lal to say that the existing building

was not sufficient to accommodate the readers visiting the library and they

required the premises for expanding the reading room. The Appellate

Authority has also adopted a reasoning consistent with law that the tenant

himself was pleading that there was a scope for expansion of the space for

the reading room in some other fashion than expanding it by increasing the

property that had been demised in favour of the tenant. The Appellate

Authority had referred to a decision in M/s British Motor Car Company

Pvt. Ltd. Vs. Sewak Sabha Charitable Trust 2003(2) RCR 606 where this
Civil Revision No.56 of 2009 (O&M) -3-

Court laid down that where an ejectment petition had been filed by the Trust

in its own name and not by the trustees, then there was no illegality and also

several other decisions of this Court and the Hon’ble Supreme Court which

spelt out the fundamental proposition and that if the landlord had explained

the reasons for the suitability of the premises for his bona fide requirement

then the tenant was liable to be ejected. There is nothing amiss in the

reasoning of the Rent Controller and the Appellate Authority which calls for

an interference in revision petition before me. The revision petition is

accordingly dismissed.

(K. KANNAN)
JUDGE
January 13, 2009
Pankaj*