Civil Revision No.2094 of 1994 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.2094 of 1994
Date of decision: 13.01.2009
Malkiet Singh .............. Petitioner
Vs.
Nirmala Devi and others .............Respondents
Present: Mr. Raj Kumar Gupta, Advocate
for the petitioner.
Mr. Baldev Kapoor, Advocate
for the respondents.
CORAM: HON'BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
-.-
K.KANNAN, J.
1. The solitary ground that stands out before this Court is the ground
of alleged subletting by the tenant. Two other grounds having been found
against the landlord by both the Courts and therefore, the counsel was not
incline to address arguments on the other grounds.
2. Before the Rent Controller, the landlord was successful when the
Rent Controller observed that the plea by his tenant namely the respondent
that he had been associated in his business at the petition mentioned
premises with respondent Nos.2 to 4 by a partnership could not be true
having regard to the consideration of fact by the Rent Controller that the
first respondent was unable to give details of the profit and loss of the
partnership, the non-filing of partnership deed right from the period of
tenancy and the admission of the contention that respondent Nos.2 to 4 were
exclusively in possession of the shop. The Appellate Court reversed this
finding and specifically observed that there were two important instances
which clearly established that respondent Nos.2 to 4 had been associated in
Civil Revision No.2094 of 1994 -2-
the business along with the first respondent at all times and the documents
could not have been created only for the purpose of the case as wrongly
understood by the Rent Controller:-
(i) Telephone connection which had been enjoyed by the
second respondent had been later shifted as early as in
the year 1977 at the demised property and it stood in
the name of one of the partners at least 10 years prior
to filing of the petition.
(ii) The income tax returns which were furnished before
the Court related to the years between 1977-78 to
1985, all of which clearly established that the first
respondent had been shown to be one of the partners
along with other persons.
The lower Appellate Court, therefore, reasoned that the mere fact
that the first respondent was unable to recall in his evidence the details of
profit and loss, was irrelevant and the documents which had the stamp of
official credibility could not be doubted as having been created for the
purpose of the case. The reasoning of the Appellate Authority is well
considered and merits acceptance as appreciation on a pure question of fact
which cannot be assailed in revision unless there is a brazen wrong
approach the appreciation of evidence.
3. The revision petition is without merits and the landlord’s action
ought to fail. Dismissed.
(K. KANNAN)
JUDGE
January13, 2009
Pankaj*
Civil Revision No.2094 of 1994 -3-