High Court Rajasthan High Court - Jodhpur

Jagdish Lohariwala vs Chandra Prakash & Ors on 26 October, 2009

Rajasthan High Court – Jodhpur
Jagdish Lohariwala vs Chandra Prakash & Ors on 26 October, 2009
SBCWP NO.10152/2009- JAGDISH LOHARIWALA V/S CHANDRA PRAKASH AND ORS. :JUDGMENT DTD.26.10.2009



                                           1/3


      IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT

                                         JODHPUR.

     S.B. CIVIL WRIT PETITION NO.10152/2009

     Jagdish Lohariwala

                                            Versus

     Chandra Prakash and ors.

                                PRESENT
                  HON'BLE Dr.JUSTICE VINEET KOTHARI

     Mr.V.K.Agarwal, for the petitioner
     Mr. A.K.Khatri, for the respondents.

     DATE OF JUDGMENT                       : 26th October, 2009.

                                        JUDGMENT

1. This writ petition is directed against the order dtd.23.9.2009

whereby the learned trial Court has rejected the application of the

petitioner for re-determination of provisional rent under section 13(3)

of the Rent Control Act, 1950.

2. The petitioner was added as party defendant in the eviction suit

under the orders passed by this Court while deciding his writ petition

No.6876/2009 – Jagdish Lohariwala V/s Chandra Prakash on

20.7.2009. After this, the said defendant – petitioner appears to have

moved an application before the learned trial Court requesting for re-

determination of provisional rent as per Section 13(3) of the Act,

though it was earlier determined against the tenant Ramanand, with

whom the petitioner claimed joint tenancy in the suit premises.
SBCWP NO.10152/2009- JAGDISH LOHARIWALA V/S CHANDRA PRAKASH AND ORS. :JUDGMENT DTD.26.10.2009

2/3

3. The learned counsel for the petitioner submits that by refusal to

redetermine the provisional rent by the impugned order dated

23.9.2009, the defence of the present petitioner, later on added

defendant, is also bound to be struck off as per Section 13(5) of the

Rent Control Act, 1950, whereas earlier determination of provisional

rent was done qua the defendant Ramanand only and not against the

present petitioner – defendant who was later on added in the said suit

for eviction. He further submitted that the plaintiff – landlord has

moved an application under Section 13(5) of the Act for striking off

the defence of the present petitioner and same is coming up for

arguments before the learned trial Court tomorrow. He however,

submits that consequence of impugned order dtd.23.9.2009 shall be

that the defence of the present petitioner would also be struck off.

4. These submissions are controverted by the learned counsel for

the plaintiff – respondent.

5. Having heard the learned counsel and upon perusal of the

impugned order, this Court is satisfied that the same does not require

any interference by this Court under Article 227 of the Constitution of

India. The provisional rent once determined under Section 13(3) of

the Act need not be determined again and again for the defendant,

who was later on added as party in the suit. The same is determined in
SBCWP NO.10152/2009- JAGDISH LOHARIWALA V/S CHANDRA PRAKASH AND ORS. :JUDGMENT DTD.26.10.2009

3/3

respect of suit premises and not for each of the joint tenant separately.

Admittedly, the defence of the present petitioner, later on added as

party in the suit, admittedly, has not so far been struck off by the

learned trial Court in accordance with Section 13(5) of the Act.

Therefore, it is premature for this Court to pronounce upon this aspect

of the matter and say that whether the defendant of the present

petitioner shall be struck off or not. If any such order is passed, it

goes without saying that the present petitioner is at liberty to take

appropriate remedy in law against such order, but the impugned order

passed by the learned trial Court on 23.9.2009 whereby it has been

said that such provisional rent need not be determined again at the

instance of present petitioner, later on added as a defendant, does not

require any interference by this Court.

6. Accordingly this writ petition is dismissed. No order as to

costs.

(Dr.VINEET KOTHARI)J.

Item No.S-3.

Ss/-