JUDGMENT
A.D. Mane, J.
1. These civil revision applications raise a common question of facts and law and therefore, they are disposed of by common judgment.
2. In the proceedings for eviction under the Hyderabad Houses (Rent, Eviction and Lease) Control Act, 1954 (for short, the Act), the Rent Controller passed final order on 31-1-1993. It is the case of both the petitioners that they were not aware about passing of the said order. They came to know about it immediately before they applied for certified copy of the order. They filed the appeal before the District Court accompanied with the applications for condonation of delay in filing the appeals. Their applications were registered as MRJI Nos. 316 and 593 of 1993. The learned District Judge dismissed those applications. It is against these orders that these revision have been filed.
3. Each of the applications came to be rejected on a two-fold grounds, firstly; the official record shows that the final order in each rent case has been duly communicated to the parties; and secondly, there was negligence on the part of the applicants in not inquiring into the matters which were pending against them and which were ordered to be proceeded against them ex parte.
4. At the out-set it may be stated that the learned District Judge was influenced by the fact that in each case the final order passed by the Rent Controller was communicated in writing to the parties in compliance with the provisions contained in the Act. The learned District Judge observed that the statute provides for giving written intimation of the final order passed by the Rent Controller and as such there was due compliance of the said provisions of the Act.
5. The aforesaid view taken by the learned District Judge does not appear to be correct. In this context, regard may be had to the provisions contained in section 19 of the Act. Section 19 of the Act reads as under :
“Every order passed by a Controller under this Act shall be pronounced in open Court on the day on which the case is finally heard, or on some future day of which due notice shall be given to the parties.”
On reading section 19, it is clear that this provision appears to be mandatory. It is therefore, obligatory on the part of the Rent Contoller to give due notice of the future date on which the order is to be passed in the case which was finally heard. There is no quarrel that no order was pronounced in open Court on the date on which the case was finally heard. In these cases the orders came to be passed on future date of which due notice has not been given to the parties. This position is fairly conceded by the learned Counsel appearing for the Respondent. The learned Counsel for the respondent, however, submitted that the practice which is followed by the office of the Rent Controller is that the final order is communicated in writing to the parties and in a case of the order which is to be passed on future day in the case which is finally heard due notice of the said future day is not given to the parties. There is therefore clear contravention of section 19 of the Act in the present case.
6. Failure to give due notice of the date on which the order was to be passed in the case finally heard clearly lends assurance to the version of each of the petitioners that they were not aware of the date of passing of the order and that they came to know about the order later on immediately before filing of the application for condonation of delay in filing the appeal before the District Judge. Merely because the order passed in each case was communicated to the parties, that by itself will not deprive each of the learned District Judge while considering the question of condonation of delay has fallen into an error of law.
7. In the result, both the civil revision applications are allowed. The delay in filing the appeal in each case is condoned. It is directed that the appeals be registered and disposed of in accordance with law as expeditiously as possible. Rule is accordingly made absolute. There shall be no order as to costs.