High Court Rajasthan High Court

Diwakar Sharma vs The Rent Tribunal Jaipur And Anr on 29 March, 2010

Rajasthan High Court
Diwakar Sharma vs The Rent Tribunal Jaipur And Anr on 29 March, 2010
    

 
 
 

 	         In the High Court of Judicature for Rajasthan 
				              Jaipur Bench 
					             **         

Civil Writ Petition No.4318/2010
Diwakar Sharma Versus
Rent Tribunal Jaipur & Ors.

		                      Date of Order     :       29/03/10

			           Hon'ble Mr. Justice Ajay Rastogi 
  
Mr. Raj Kamal Gaur, for petitioner		

Instant petition has been filed by petitioner (landlord) assailing order dt. 17/02/2010 of the Rent Tribunal whereby application filed by him U/s 21(3) of Rajasthan Rent Control Act, 2001 for taking documents on record was rejected.

Application was filed by respondent (tenant) U/s 23 of the Act seeking restraint order against the landlord not to discontinue or withhold amenities enjoyed by tenant. After the notice was served, the petitioner (landlord) filed written statement and the matter has now been ripen for hearing. At this stage, petitioner has filed application U/s 21 read with O.8 R.1(3) CPC, for taking documents on record, which relates to suit for permanent injunction filed by respondent alongwith temporary injunction pending before Civil Judge (Jr.Dn.) Jaipur copy of which has been filed herein as Annexure 4.

Counsel submits that suit for permanent injunction filed by respondent is pending adjudication and if the document is not taken note of and considered while examining application filed U/s 21 of the Act, certainly it would cause prejudice to the petitioner and denial whereof is in violation of principles of natural justice.

Submission made is without substance for the reason that at the time when notice was served of application U/s 23 of the Act, petitioner being defendant in pending suit alleged having been filed by respondents for permanent injunction alongwith temporary injunction, despite it being within his knowledge, it was not brought to the notice before the rent Tribunal and only at the stage when matter has ripen, application U/s 21 (3) of the Act has been filed and was rejected by the Tribunal vide order impugned.

However, since the matter relates to the amenities being enjoyed by tenant U/s 23 of the Act, it is expected to be expeditiously disposed of since if amenities being enjoyed are withheld or discontinued,, that could certainly and indirectly dislodge the tenant from suit premises.

What has been urged by Counsel about the suit being filed by respondent for permanent injunction, after the Act, 2001 having come into force, the remedy in a situation like present one is available to the parties to invoke S.23 of the Act which is a special legislation having been enacted by the legislature. This Court finds no justification to entertain this petition.

Consequently, writ petition fails and is hereby dismissed.

(Ajay Rastogi), J.

K.Khatri/p3/
4318CW2010Mar29DspRent.do