Allahabad High Court High Court

Chandra Prakash Arora vs District Judge, Saharanpur And … on 7 February, 1998

Allahabad High Court
Chandra Prakash Arora vs District Judge, Saharanpur And … on 7 February, 1998
Equivalent citations: 1998 (2) AWC 918, 1998 CriLJ 2846
Author: G Tripathi


JUDGMENT

G.S.N. Tripathi, J.

1. This writ petition has been filed by the admitted tenant of the property with several prayers including for (i) the quashing of the order dated 30.4.1997 passed by respondent No. 1 (Annexure-9 to the writ petition) ; (ii) for quashing of the order dated 17.4.1997 passed by Sub-Divisional Magistrate, Saharanpur (Annexure-8 to the writ petition (iii) for quashing of the attachment order dated 20.1.1997 passed by the City Magistrate, Saharanpur (Annexure-6 to the writ petition) and (iv) for quashing of the criminal proceeding under Section 145/146. Cr. P.C. registered as case No. 1 of 1997.

2. The main dispute between the parties is of a civil nature and that too with regard to immovable property (right of carrying of business in the undisputed premises).

3. Admittedly the petitioner Chandra Prakash Arora is the tenant of the premises from the owner of the same, namely, Khurana State Agency Private Limited since very long time and has been carrying business in the same. At a later stage, the respondent No. 4 Sardar Satpal Singh Chhabra was admitted as a partner in business only in the shop in which the petitioner is admittedly a tenant. But later on, it seems that the intention of Sri Chhabra polluted into an evil desire and instead of confiding his interest to the business of the petitioner’s firm in Cambridge Book Depot being sole co-tenant with the petitioner, he wanted to such the shop also, therefore, dispute arises and the proceeding under Sections 145 and 146, Cr. P.C. were initiated. The case has been pending for a long time and several times, the parties have approached to this Court and sought some direction but the matter in dispute could not be settled. The petitioner has felt aggrieved against the order dated 30.4.1997 passed by the revisional court in Criminal Revisian No. 27 of 1997. Chandra Prakash Arora v. State of U. P. The learned, 1st Revisional court by the impugned order has observed that the order of attachment of the disputed property is an intertocutory order, therefore, this petttion under Section 482, Cr. P.C. has been moved.

4. I am of the view that this dispute with regard to the movable property cannot be subject-matter of proceeding under Section 145. Cr. P.C. Therefore, I am not going to make any observation which may be pending for trial before the civil court later on. Hence, I am simply making reference to certain documents relied upon by the parties. These relevant documents have been filed by the respondent himself along with counter-affidavit (C.A.-1). An application was filed before the Rent Control and Eviction Officer, Saharanpur in which both the parties jointly made an application against the landlord under Section 10(6)(a) of U. P. Act No. 1352. Sri B. D. Mandhyan, learned counsel for the respondent

states that the petitioner who was already sole tenant of the shop in dispute has accepted Sri Chhabra as a co-tenant with him with the concurrence of the landlord. But it does not appear to be a real fact. An effective scrutiny of this document (C.A. 1), dated 2.6.1995 reveals that the petitioner fell in short of funds and also physical and mental capacity to run his business. Therefore, he sought to introduce the respondent Sri Chhabra as a partner in his business only and not allowing him in his exclusively held tenancy of the business as shown in petition. For that, reference may be made in paras 1, 3 to 12 of the documents (C.A. 1). Everywhere the word used are Business me Bhagidari, i.e., jointness in business as totally distinct from jointly in the tenancy of the shop also. Similar set of allegations here made in the affidavit (C.A.-2) C.A.-2 is the concurrence given by the landlord (Annexure C.A.-3). In Para 1 of it has been submitted that the petitioner is the tenant of the shop for the last two years at monthly rent of Rs. 12 only and carrying on business In the same. But as he fell short of fund, he was introducing the respondent Sri Chhabra with the concurrence of the landlord as a partner to his business Business me Bhagidari. The landlord has no objection if Sri Chhabra is made a partner in business being carried on in the shop in question and not in the tenancy which exclusively belonged to the petitioner. The Rent Control and Eviction Officer by order, dated 2.5.1995 gave a “no objection certificate.

5. The firm of the petitioner was dissolved through it by dissolution of the partnership (C.A.-5). This document also reveals the same allegation as noted above, which clearly indicates that agreement between the parties was simply for the running of the business. It did not attach to the tenancy rights over the shop. Sri B. D. Mandhyan on the other hand states that the petitioner had agreed to make Sri Chhabra as a co-tenant with him or the landlord even gets any concurrence to the introduction of Sri Chhabra as a co-tenant with the petitioner. This is not proved, hence, it is rejected.

6. In these circumstances, it is clearly stated that dispute between the parties is of a civil nature and that too with regard to immovable property only in business as distinct from tenancy of the shop in question. Under these circumstances, the criminal court should keep their hands off from the dispute in question, i.e., partnership in business only. Let the matter be decided by the competent civil court only.

7. The petition is allowed. The impugned orders passed by the courts below are set aside with an observation that the petitioner-respondent Sri Chhabra may move the appropriate civil court for adjudication of the dispute and may make a prayer for an interim order under Order XXXIX. Rule 1, C.P.C. after the expiry of a period of two months only. After the expiry of two months, all the criminal proceedings shall stand dropped and the orders passed by the courts below will lose their legal significance and treated as non est; the parties shall maintain status quo as it is today for a period of two months and after the expiry of two months, the matter shall be decided by the competent civil court only if any observation made in the body of this Judgment shall in no way be binding on the competent civil court in any manner whatsoever while deciding the civil suit.