Civil Revision No. 6058 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Revision No. 6058 of 2008
Date of Decision: 5.11.2008
Adarsh Aggarwal
...Petitioner
Versus
Vishnu Dutt
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Ms. Puja Chopra, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Learned counsel for the petitioner contends that learned Rent
Controller, Jalandhar, has specifically held as under:-
“…Thus, in view of Ex.R.1 and Ex.R.2 and in view of
the absence of cross-examination on this aspect by
the counsel for the petitioner, in my considered view,
respondent has successfully proved the due rent
which was to be paid by him to the petitioner was
from 1.9.2002 till 31.7.2005 @ Rs.400/- per month
and not w.e.f. 1.8.2002 till 31.7.2005. Moreover,
respondent in his written statement has also
indirectly admitted his liability to pay arrears of rent
from 1.9.2002 till the date of filing of petition. Even,
Civil Revision No. 6058 of 2008 2as per the provisional assessment of rent the
respondent has already tendered the rent from
1.9.2002 till 31.7.2005 @ Rs.400/- per month.
Therefore, though it has been established that
respondent was in arrears of rent from 1.9.2002 till
the date of filing of present petition @ Rs.400/- per
month and not from 1.8.2002, but he paid the same
in the Court. Therefore, it cannot be termed that
tender of the rent made by the respondent to the
petitioner was short and invalid. Accordingly, issue
No.1 is decided partly in favour of petitioner and in
favour of respondent and issue No.2 is decided
against the petitioner and in favour of respondent.
Since arrears of rent have already been cleared by
the respondent, therefore, now this ground is not
available with the petitioner to seek the ejectment of
the respondent”.
Learned counsel further states that by ordering that the
appellant should deposit Rs.3,00,000/- as a surety bonds, onerous
condition has been imposed, to defeat the very right of the appeal.
Order of learned Appellate Authority passed on 9.9.2008 is
modified to the extent that the petitioner-tenant shall deposit Rs.2,500/-
per month before learned Appellate Authority in lieu of the rent to be
paid to the landlord. It has been held in M/s Atma Ram Properties (P)
Ltd. v. M/s Federal Motors Pvt. Ltd. (2005)1 Supreme Court Cases
705 that learned Appellate Court or Revisional Court can compensate
Civil Revision No. 6058 of 2008 3
the landlord once the tenancy has come to an end. Learned Appellate
Authority is also directed to dispose off the appeal expeditiously
preferably within three months.
Amount of Rs.2,500/- shall be paid from the date of passing of
the order by learned Rent Controller.
Revision petition is disposed off.
(Kanwaljit Singh Ahluwalia)
Judge
November 5, 2008
“DK”