Rajasthan High Court – Jodhpur
Kamal Kishore vs Balu Ram on 22 July, 2010
1
SBCivil Writ Petition No.5295/2010
Kamal Kishore
v.
Balu Ram
Date of Order :: 22nd July, 2010
HON'BLE MR.JUSTICE GOVIND MATHUR
Dr. Sachin Acharya, for the petitioner.
Mr. KC Samdariya, for the respondents.
....
To challenge validity, correctness and
propriety of the judgment and decree dated 4.5.2010
passed by learned Appellant Rent Tribunal, Bhilwara in
Rent Appeal No.76/2006, this petition for writ is
preferred. By the judgment aforesaid learned appellate
tribunal affirmed the judgment and decree dated
28.3.2006 passed by learned Rent Tribunal, Bhilwara.
The rent tribunal while accepting the application
preferred by respondent Balu Ram for eviction of the
premises and recovery of rent found his bonafide
necessity genuine.
Learned appellate tribunal accepted the finding
and also reached at the conclusion that adequate
alternative premises is available with the tenant to
shift his business. Learned appellate tribunal also
dealt with the argument advanced at the instance of
the tenant petitioner that other appropriate place is
available with the landlord to start business for his
2
son and held that the choice of place for business is
within the domain of the landlord, the will of any
other person cannot be imposed upon him.
In this petition for writ, it is urged that
the tribunals below erred while examining the issue
relating to bonafide necessity and also the
comparative hardship. As per learned counsel for the
petitioner the adopted son of the petitioner is
already working with his father and, therefore, the
entire issue of bonafide necessity is concocted one
only with a view to get the premises evicted. It is
also urged that some other shops are available with
the landlord and by utilising those he can expand his
business.
On examination of record I found that the
concurrent findings given by the courts below are
based on sound appreciation of evidence. The adopted
son of the petitioner is in his ripe age and the
requirement of his separate business is quite obvious,
and for that the need of premises has been rightly
found bonafide one. It is also pertinent to note that
the courts below on basis of the admission made by the
petitioner himself reached at the conclusion that he
is having adequate alternative premises in his own
building and as such no hardship will be caused on his
eviction from the rented premises. The findings given
by the courts below being based on sound principles of
3
law and also being a reasonable, does not require any
disturbance by this Court while exercising supervisory
jurisdiction.
Accordingly, the petition for writ is
dismissed.
( GOVIND MATHUR ),J.
kkm/ps.