CWP NO.3030 OF 1988 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP NO.3030 OF 1988
DATE OF DECISION: 19.11.2008
Girdhari Lal ..Petitioner
Versus
Punjab State Electricity Board and Ors ..Respondents
CORUM
HON'BLE MR.JUSTICE PERMOD KOHLI
Present: None for the petitioner
Mr.SS Sahu, AAG, Punjab
PERMOD KOHLI,J. (ORAL)
The petitioner has challenged the Collector’s order dated
12.5.87 whereby the petitioner has been ordered to be evicted and the
order dated 1.2.88 rejecting his appeal by the Appellate Authority.
The petitioner has been ordered to be evicted under the provisions of
the Punjab Public Premises and Land (Eviction and Rent Recovery)
Act, 1973.
CWP NO.3030 OF 1988 2
In the reply filed, the respondents have stated that during the
pendency of the eviction proceedings, the petitioner represented that
he should not be evicted and taking sympathetic view, the
respondents-Board decided to lease out the shop in dispute afresh in
favour of the petitioner. Accordingly, an offer was made to him for
reallotment of the shop on the monthly rent of Rs.750.00 p.m. w.e.f.
1.7.87. This offer has been accepted by the petitioner vide his letter
dated 3.3.1988 (Annexure R-1). During the pendency of this
petition, CM No.16238 of 1988, this court passed inter locutory order
dated 16.1.1989 which reads as under:-
“Same order as in CM No.16237 of 1988 in CWP
No.3029 of 1988.”
A perusal of the aforesaid order shows that CM No.16238 of
1988 was decided in terms of the order passed in CM No.16237 of
1988 in CWP No.3029 of 1988 which reads as under:-
“The counsel for the writ-petitioner contends that his
client is ready and willing to deposit double the amount
of rent which is being already paid.
The counsel for the applicant-Board states that rent at the
rate of Rs.750/- per month has been fixed only at the
CWP NO.3030 OF 1988 3asking and request of the petitioner by a high powered
committee constituted by the Board and he says that
dispossession be stayed only on payment of Rs.750/- per
month.
I have considered the facts and circumstances of the case
and am of the view that the writ petitioner shall deposit
double the amount of rent with arrears within two
months from today and shall continue paying by every
7th of the Calendar month and further files an
undertaking within one month that in case the writ
petition is dismissed, the balance amount of rent
calculated at the rate of Rs.750/- per month shall be paid
with 18% interest from the date the amount is due till
the date of payment. The payment of double the amount
of rent is subject to the result of the writ petition.
The petition may be heard within two years.”
Consequent upon the aforesaid order, the petitioner filed an
undertaking dated 25.1.1989 wherein the petitioner undertook to
abide by the order dated 16.1.1989 and also to pay the arrears of rent
with interest at the rate of 18% and also prayed for dismissal of the
CWP NO.3030 OF 1988 4
writ petition. It seems that thereafter the writ petition could not be
taken up for consideration.
In view of the above circumstances, no further directions are
required. Petition dismissed.
(PERMOD KOHLI)
JUDGE
19.11.2008
MFK