High Court Punjab-Haryana High Court

Raj Kumar vs Kewal Garg And Others on 28 August, 2009

Punjab-Haryana High Court
Raj Kumar vs Kewal Garg And Others on 28 August, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH


                                Civil Revision No.4537 of 2009 (O&M)

                                Date of Decision : 28.08.2009


Raj Kumar                                               .....Petitioner
      versus
Kewal Garg and others                                   .....Respondents


CORAM : HON'BLE MR.JUSTICE SURYA KANT.


Present : Mr.Pankaj Jain, Advocate, for the petitioner.
          Mr.Vishal Garg, Advocate, for the respondents.
                       -.-

1. Whether Reporters of Local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

                         ---

                         ORDER

Surya Kant, J. (Oral)

This revision petition is directed by the tenant against the

order dated 28.7.2009 passed by the Rent Controller, Chandigarh,

dismissing his application for additional evidence.

The petitioner-tenant wants to produce the additional evidence

comprising some official record of the Income Tax Department in order to

show that Mr.Sumit Garg, for whose personal necessity the respondent-

landlord is seeking ejectment of the petitioner-tenant, is already well

established allegedly in business and is an income tax assessee.
C.R. No.4537 of 2009 (O&M) 2

Pursuant to the notice of motion, learned counsel for the

parties have been heard. The impugned order dated 28.7.2009 as well as

the additional evidence sought to be produced by the petitioner-tenant,

have also been perused.

It appears that the additional evidence sought to be brought on

record would assist the Rent Controller in formation of definite opinion on

merits of the case and it would be in the interest of justice if the petitioner

is permitted to produce the same, moreso, when the respondent-landlord

can be suitably compensated with the costs for the delay likely to be

caused in final disposal of the case.

Learned counsel for the respondent-landlord appears to be

right in contending that the petitioner-tenant is moving one after other

applications to prolong the decision by adopting delaying tactics.

In my considered view, though the petitioner is entitled to lead

the additional evidence, nevertheless he cannot adopt one or the other

prolonging tactics to delay the final decision. The revision petition is

accordingly allowed; the impugned order dated 28.7.2009 is set-aside and

the petitioner is permitted to lead the additional evidence. The petitioner

shall be entitled to summon the official witness from the Income Tax

Department through court process but shall produce the witness at his own

responsibility. This opportunity is, however, granted to the petitioner-

tenant subject to payment of costs of Rs.15,000/- to the respondent-

landlord. It is further made clear that if the Rent Controller is satisfied that

one after the other applications moved by the petitioner-tenant are guided
C.R. No.4537 of 2009 (O&M) 3

by the motive to delay the proceedings, he shall be at liberty to dismiss the

applications with exemplary costs. However, in the interest of justice, one

opportunity shall be granted to the petitioner-tenant to withdraw such

applications. The Rent Controller shall make an endeavour to decide the

eviction petition as early as possible and preferably before 31.10.2009.

Dasti.

28-08-2009                                            (SURYA KANT)
  Mohinder                                                JUDGE