High Court Punjab-Haryana High Court

Ganesh Dass And Sons vs Rajinder Kumar And Others on 14 September, 2011

Punjab-Haryana High Court
Ganesh Dass And Sons vs Rajinder Kumar And Others on 14 September, 2011
          CR No. 5603 of 2011                                   -1-



IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             CR No. 5603 of 2011 (O&M)
                             Date of decision : 14.9.2011

                             ...

    Ganesh Dass and sons
                                            ................Petitioner

                             vs.

    Rajinder Kumar and others
                                           .................Respondents



    Coram: Hon'ble Mr. Justice K.C. Puri



    Present: Sh. Vikas Mohan Gupta, Advocate
             for the petitioner
                 ...

    K.C. Puri, J.

Challenge in this case is to the order dated 30.8.2011 passed

by the Rent Controller, vide which the cross examination of AW-15

Daljit Singh was treated as nil, as counsel for the tenant has failed to

cross examine the witness.

Briefly stated, the landlord filed eviction petition in the year

1989 on various grounds and the same is pending for adjudication.

The landlord examined AW-15 Daljit Singh and the tenant filed

revision petition before this Court that said witness cannot be

examined in rebuttal. However, that revision petition was ultimately

dismissed by this Court on 5.9.2011. However, at the time of issuance

of notice of motion, on 16.5.2011 it was ordered that the Rent
CR No. 5603 of 2011 -2-

Controller will adjourn the case beyond the date fixed in the revision

petition. Notice of motion was issued for 11.7.2011. However, on

17.8.2011, the Rent Controller directed the tenant to produce the stay

order passed by this Court, failing which the cross examination of

AW-15 Daljit Singh would be deemed to be nil and the case was

adjourned to 30.8.2011. On the said date, counsel for the tenant

requested for adjournment for cross examination. However, the Rent

Controller ordered the case to be taken up after lunch. After lunch no

body appeared and the Rent Controller treated the cross examination

of AW-15 Daljit Singh as nil. The said order has been challenged in

the present revision petition.

Learned counsel for the revisionist has submitted that vide

order dated 16.5.2011 this Court directed the Rent Controller to

adjourn the case beyond the date fixed. The said revision petition was

ultimately dismissed only on 5.9.2011. So, in view of the authority

reported as Gram Panchayat, Majri vs. Joint Director Panchayats,

Punjab and others 1989 PLJ 604, the order of adjournment shall

remain operative till 5.9.2011.

I have carefully considered the said submission and have

also gone through the above said authority.

In the said authority the operation of the order was stayed

subject to furnishing of surety but the surety was tendered before the

wrong officer. There is no stay order in the present case. The case was

simply adjourned on 16.5.2011for 11.7.2011 with the observation that

Rent Controller shall adjourn the case beyond that date. There is no

order for adjournment of the case by the Rent Controller after
CR No. 5603 of 2011 -3-

11.7.2011, in the above said revision.

However, keeping in view that rights of the parties are

involved and tenant should not suffer on account of advice given by

the counsel and there may be serious prejudice to the case of the

respondent, so the impugned order dated 30.8.2011 stands set aside

without issuing any notice to the respondent as serving of notice

would further delay the proceedings of the case which are pending

since 1989. The petitioner shall be entitle to cross examine AW-15 on

payment of costs of ` 5,000/- to the landlord. The petitioner-tenant

shall get the service of AW-15 Daljit Singh effected, with the

assistance of the Court and shall be given only one opportunity to

examine that witness.

The revision petition stands disposed of, with above said

observations.


                                         ( K.C. Puri )
14.9.2011                                    Judge
chugh