High Court Punjab-Haryana High Court

Ashok Kumar vs Amrik Kaur on 25 November, 2008

Punjab-Haryana High Court
Ashok Kumar vs Amrik Kaur on 25 November, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                             AT CHANDIGARH


                      Civil Revision No.1778 of 2007
                   Date of decision: 25th November, 2008


Ashok Kumar

                                                                 ... Petitioner

                                   Versus

Amrik Kaur
                                                               ... Respondent


CORAM:       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:     Mr. Sarju Puri, Advocate for the petitioner.
             Mr. Malkeet Singh, Advocate for the respondent.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

This is a case, where leave to defend has been declined in a

mechanical manner by the Rent Controller. In the head note of the eviction

petition instituted by the landlady, Amrik Kaur, it has been stated that

ejectment of the tenant is sought from the shop in dispute, shown in red

colour in the site plan. In para 3 of the eviction petition, it has been stated

by the landlady that 15 years ago the father of the tenant took the shop on

rent from the petitioner @ Rs.500/- per month for one day less of a year.

Application for leave to defend was filed vide Annexure P-2. In para 3

Ground No. (viii), it was stated that the tenant had taken two shops on rent

from Piara Singh, father of the landlady @ Rs.90/- per month for each shop

and the rent for two shops is Rs.180/- per month.

Question to be answered was whether eviction has been

sought from one shop or two shops?

Civil Revision No. 1778 of 2007 2

To controvert, Mr. Malkeet Singh has stated that it was a mere

typographical error. However, there is no discussion by the Rent Controller,

whether the same was a typographical error or not.

Entire pleadings state, tenant is to be evicted from the shop.

I have seen the site plan attached with the plaint. It shows two

separate shops. Each shop has dimension of 14 feet x 12 feet. This

argument was not considered by the Rent Controller rather in para 4 of the

impugned order, it has been stated that the boundary of the site plan tally

with the sale deed produced on record by the landlady. In the concluding

portion of para 4, Rent Controller found the applicant has alleged himself to

be tenant in two shops. It further noticed that “it has been confirmed by the

Court of learned Additional District Judge and the possession of the

applicant on two shops was considered”. Having noticed so, it was

incumbent to consider whether tenant is to be evicted from a shop or two

shops?

To fortify argument, counsel for the petitioner has referred to

Annexure P-3, the order passed by the Additional District Judge,

Nawanshahar in an appeal under Order 39 Rule 2 CPC. Furthermore, in an

application for leave to defend, it was stated that the landlady had rented

other property at Banga to different tenants recently. This fact could only be

proved by the tenant after leading the evidence. Tenant has made

averments and for applying the test of prima facie in the interest of fair play,

adequate opportunity ought to have been given to the tenant to lead

evidence.

Therefore, in the interest of justice, fair play and to balance the

equities, impugned order is set aside and leave to defend is granted to the

tenant. Since in the present case, proceedings are pending since 2003 and

the beneficial provisions enacted in favour of the NRIs also demand that

matter should be resolved at the earliest, therefore, direction is given to the
Civil Revision No. 1778 of 2007 3

Rent Controller to decide the ejectment proceedings within six months.

Both parties shall be afforded three opportunities to conclude their

evidence.

With these observations, present revision petition is disposed

off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 25, 2008
rps