High Court Patna High Court - Orders

Ayodhya Sah vs Baiju Sah &Amp; Anr. on 26 August, 2010

Patna High Court – Orders
Ayodhya Sah vs Baiju Sah &Amp; Anr. on 26 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                              C.R. No.699 of 2010
              AYODHYA SAH, SON OF LATE SHAMBHU SAH,
              RESIDENT OF MAUZA AHIRPURWA, P.S. ARRAH
              TOWN, P.O. ARRAH, DISTRICT-BHOJPUR.
              .......................................PLAINTIFF...PETITIONER.

                                               Versus

              1. BAIJU SAH.
              2. BAIJNATH SAH, BOTH SONS OF LATE SHIVRAJ
                 SAH, RESIDENT OF MAUZA LALGANJ, P.S.
                 CHARPOKHARI, DISTRICT-BHOJPUR, AT PRESENT,
                 RESIDING AT MOHALLA-AHIRPURWA, P.S. ARRAH
                 TOWN, P.O. ARRAH, DISTRICT-BHOJPUR.
                 ........................DEFENDANTS-OPPOSITE PARTIES.

                                              -----------

For the Petitioner : Mr. Rama Kant Singh, Advocate.

———–

4. 26.8.2010. The office has forwarded a report that this Civil

Revision filed under Section 14(8) of the Bihar Buildings

(Lease, Rent & Eviction), Control Act, 1982 (hereinafter

referred to as “the Act”) does not appear to be maintainable in

view of the fact that the suit filed by the landlord for eviction

of the tenant has been dismissed.

A Full Bench of this Court in Mostt. Sarswati Devi

and Others Vs. Kunti Devi and another, reported in 1991(2)

Bihar Law Judgments 216 as well as another Full Bench of

this Court in Md. Jainul Ansari and Others Vs. Md. Khalil,
-2-

reported in 1990(2) P.L.J.R. 378, has held that the provisions

as contained in sub Section 8 of Section 14 of the Act does not

impose bar on preferring an appeal from a decision of court

dismissing the plaintiff’s suit for eviction. The bar is only

operative against the order of eviction of the tenant passed in

favour of the plaintiff.

In the above view of the matter, an appeal under

Section 96 of the Code of Civil Procedure before an

appropriate forum would be maintainable. From bare reading

of Section 115 of the Code of Civil Procedure, it would be

manifest that a revision under Section 115 of the Code of Civil

Procedure would not be maintainable in this case for the

reason that the same would only be maintainable if there is no

provision of preferring any appeal against the order impugned.

In the above view of the matter, it is quite clear that if

the suit of plaintiff filed for eviction of the tenant even on the

ground of personal necessity is dismissed then the only course

open for challenging the aforesaid order would be by

preferring an appeal under Section 96 of the Code of Civil

Procedure.

Learned counsel for the petitioner does not contest
-3-

the stamp report and seeks permission to withdraw this Civil

Revision to file an appeal before the appropriate forum.

Permission is accorded.

This Civil Revision is dismissed as withdrawn with a

liberty to the petitioner to avail a remedy against the impugned

order by preferring an appeal before the appropriate forum. If

such appeal is preferred before the appropriate forum within

six weeks from the date of this order alongwith a petition for

condoning the delay taking a ground that this revision was

preferred bonafide against the impugned order, the court

concerned shall dispose of the same in accordance with law

after consideration of such averments made on behalf of the

petitioner.

(Dr. Ravi Ranjan,J)

P.S.