High Court Punjab-Haryana High Court

Dharam Dev Verma vs Sukhdev Kumar on 30 July, 2009

Punjab-Haryana High Court
Dharam Dev Verma vs Sukhdev Kumar on 30 July, 2009
COCP No.1061 of 2008                               1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      COCP No.1061 of 2008
                                      Date of decision: 30.7.2009


Dharam Dev Verma                                   ......Petitioner(s)

                               Versus


Sukhdev Kumar                                      ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Pardeep Rajput, Advocate for the petitioner.

Mr. A.S. Syan, Advocate for the respondent.

Rakesh Kumar Garg, J.(Oral)

CM No.13554-CII of 2008

Application is allowed subject to all just exceptions.

COCP No.1061 of 2008

As per averments made in this petition, the petitioner filed an

ejectment application against the respondent for his eviction from the

shop owned by him. The said application was accepted by the Rent

Controller, Fatehgarh Sahib vide his order dated 18.3.1986. Appeal

against the aforesaid eviction order was dismissed by the Appellate

Authority on 28.11.1986. Civil Revision No. 659 of 1987 was disposed of

by this Court on 23.3.2005. The order reads as under;

“Mr. J.S. Chaudhary, the learned senior counsel

appearing for the tenant-petitioner states at the

outset that both the authorities below have

concurrently held that the shop in question had

been let out for running the business and that the
COCP No.1061 of 2008 2

same was being used as a godown. The learned

senior counsel, in view of the aforesaid finding

very fairly states that the present Revision Petition

may be dismissed as not pressed but a

reasonable time be given to the tenant-petitioner

to make alternative arrangement.

Mr. J.P.S. Chadha, learned counsel appearing for

the landlord, accepts the offer of the tenant-

petitioner and has very fairly stated that the

landlords would have no objection if one year

time is granted to the tenant-petitioner to vacate

the premises.

In view of the agreement of the parties as

aforesaid, the present Revision Petition is

dismissed as not pressed. However, the tenant-

petitioner shall hand over the possession of the

tenanted premises on or before May 31, 2006.

The tenant-petitioner shall also file an undertaking

before the learned Rent Controller within a period

of one month from today to the effect that he will

hand over the possession of the demised

premises to the landlord-respondents within the

aforesaid period i.e upto May 31, 2006. The

tenant-petitioner shall also deposit all the arrears

of rent. If any, and the future rent upto May 31,

2006 before the learned Rent Controller within the

aforesaid period of one month.

The present petition is disposed of accordingly.”

COCP No.1061 of 2008 3

It is the case of the petitioner that the respondent has failed to

hand over the possession of the tenanted premises to him on or before 31st

May, 2006 as per aforesaid order and thus, has committed the contempt as

defined under the provisions of Contempt of Courts Act, 1971.

In response to the show cause notice issued by this Court , the

respondent is present in person and is duly represented by his counsel.

I have heard learned counsel for the parties and perused the

record of this contempt petition.

Undisputedly, the respondent had not filed any undertaking

before the Rent Controller to the effect that he will hand over the vacant

possession of the demised premises to the landlord on or before

31.5.2006. It is also not in dispute that the petitioner had already filed

execution of the aforesaid eviction order against the respondent.

In view of the fact that the petitioner has already filed an

execution application for execution of the eviction order against the

respondent, I am not inclined to proceed further in this contempt petition.

Even otherwise, there is no undertaking given by the respondent as per the

order dated 23.3.2005 which was breached by the respondent.

No merit. Dismissed.

Rule discharged.

July 30, 2009                             (RAKESH KUMAR GARG)
ps                                                JUDGE