R.S.A. No. 3056 of 2007                     -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH
                                  R.S.A. No. 3056 of 2007
                                  Date of Decision : 22.01.2009
Gurdial Singh
                                                  ....Appellant
              Versus
Manjit Kumar
                                                  ...Respondent
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....
Present : Mr. Naresh K.Manchanda, Advocate
          for the appellant.
                          .....
MAHESH GROVER, J.
This is defendant’s appeal against the judgments of the
learned trial Court dated 4.11.2006 and that of the first Appellate
Court dated 2.4.2007.
The respondent/plaintiff filed a suit alleging that the
appellant, who is tenant in the demised shop, is carrying out
construction which is detrimental to the structure of the shop and that
the shop has become unfit and unsafe for human habitation.
The appellant/defendant denied the same in his written
statement and stated that the shop is not unfit and unsafe for human
habitation and that he is not carrying out any structural changes in it.
The parties went to trial on the following issues :-
 1. Whether the plaintiff is entitled to permanent
 R.S.A. No. 3056 of 2007 -2-
injunction, as prayed for ? OPP
2. Whether the plaintiff has no locus standi to file the
present suit?OPD
3. Whether the suit is not maintainable ?OPD
4. Whether the suit has been filed without any cause of
action?OPD
5. Relief.
Both the Courts below restrained the appellant from
carrying out any construction and altering the structure.
Learned counsel for the appellant has contended that he
being a tenant had a right to carry out minor repairs, etc. for making
the premises usable.
After hearing the learned counsel for the appellant and
perusing the impugned judgments, I am of the opinion that there is no
merit in the appeal. Both the Courts have concluded that the building
is not in a good condition. The Local Commissioner appointed for
this purpose has also testified to that effect. In so far as his right to
carry out the minor changes is concerned, that has been protected by
observing that he has a right to approach the Rent Controller under
the provisions of Section 12 of the East Punjab Urban Rent
Restriction Act. Therefore, there is no infirmity in the findings
recorded by the Courts below. No substantial question of law is
shown to have arisen in the present appeal also.
Dismissed.
22.1.2009                                   (MAHESH GROVER)
                                               JUDGE
dss