ORDER
S.U. Khan, J.
1. This is tenant’s writ petition arising out of eviction/release proceedings initiated by landlord/respondent under Section 21 of U.P. Act No. 13 of 1972. The main point argued and required to be decided in this writ petition is as to whether a shop may be released for converting the same into open piece of land by demolition, in order to use the open land as Rasta for ingress and outgress to another property of the landlord (petrol pump in the instant writ petition) for more beneficial enjoyment of the latter property. Landlord filed a release application against tenant/petitioner being U. B. Case No. 13 of 1993 with the allegation that his petrol pump is adjacent to the shop in dispute. Landlord was running a petrol pump and for ingress and outgress to and from the said petrol pump, there was a very narrow path, hence the vehicles coming there for taking petrol faced grate difficulty. The landlord further pleaded that he required the shop in dispute in order to demolish the same and make the land beneath the constructed portion of the shop to be part of aforesaid Rasta so that vehicles could come and go easily. According to the landlord this arrangement would enhance the business of petrol pump enormously. Landlord is dealer of Indian Oil and his petrol pump is situate towards north and west of the shop in dispute adjoining the G.T. road. The prescribed authority/Civil Judge (Jr. Division), Khurja allowed the release application by order dated 31.3.1997. Tenant/petitioner filed an appeal against the same under Section 22 of the Act numbered as R. C. Appeal No. 16 of 1997, Additional District Judge/Special Judge (S.C. and S.T. Act), Bulandshahr dismissed the appeal by judgment and order dated 20.7.2001. The lower appellate court held that there was some correspondence between the landlord and the officers of the Indian Oil with regard to widening of the drive way. hence the need of the landlord for the shop was bona fide, landlord was entitled to demolish the shop and thereby widen the drive way towards his petrol pump.
2. Section 21 (1) (a) and (b) of the Act are quoted below :
(a) That the building is bona fide required either in its existing form or after demolition and new construction by the landlord for occupation by himself or any member of his family, or any person for whose benefit it is held by him, either for residential purposes or for purposes of any profession, trade or calling, or where the landlord is the trustee of a public charitable trust, for the objects of the trust ;
(b) That the building is in a dilapidated condition and is required for purposes of demolition and new construction :
3. Under Section 21 (2) it is provided that surplus land appurtenant to the building under tenancy may also be released for constructing new building. Under both the Sub-clauses (a) and (b) of Section 21 (1) building may be released when it is required either in existing form or after demolition and new construction. There is no provision under which building may be released only for demolition. If the building is not required in the existing form, then it must be required for both purposes demolition as well as new construction. If there is no proposal for new construction, building cannot be released just for demolition and converting the same into open piece of land.
4. In my opinion, the release application for the need set up therein was not maintainable and not covered by any provision of Section 21 of the Act.
5. Learned counsel for the landlord/respondent has cited the following authorities :
(i) 1978 (UP) RCC 272 ;
(ii) 1978 (UP) RCC 430 ;
(iii) AIR 1975 SC 1750 ;
(iv) AIR 1979 SC 272 ;
(v) JT 1999 (3) SC 27 ;
(vi) 2000 ACJ 36 ; and
(vii) AIR 1966 All 156.
In none of these authorities, point involved in the instant petition was involved.
6. Accordingly writ petition is allowed. Both the judgments and orders passed by lower appellate court as well as prescribed authority are set aside. Release application filed by the landlord is dismissed.