Allahabad High Court High Court

Mohd. Gayyur vs Lala Mangal Sen And Others on 16 July, 2010

Allahabad High Court
Mohd. Gayyur vs Lala Mangal Sen And Others on 16 July, 2010
Court No. ­ 7


Case :­ WRIT ­ A No. ­ 40341 of 2010


Petitioner :­ Mohd. Gayyur
Respondent :­ Lala Mangal Sen And Others
Petitioner Counsel :­ Brijesh Chandra Tripathi,Chaman Ara
Respondent Counsel :­ Anurag Pathak,Chandra Bhushan Tiwari


Hon'ble Devendra Pratap Singh,J.

Heard   learned   counsel   for   the   petitioner   and   for   the 
respondent caveator. 

This   petition   is   directed   against   concurrent   orders   dated 
15.3.2004   and   8.6.2010   by   which   the   release   application   of   the 
respondent landlord   under Section 21 (1)(a) of U.P. Act No. 13 of 
1972 has been allowed by both the courts below.

The respondent landlord filed a P.A. Case No.30 of 1997 inter  
alia  with   the   allegation   that   the   petitioner   was   a   tenant   of   the 
disputed premises but the family of the landlord consisted of about 
twenty   five   members   and   they   were   finding   it   very   hard   to 
accommodate in the residential building no.81­82 Mohalla Parasnath 
in Muzaffarnagar where only ten rooms were available and therefore 
one of his sons Devendra Kumar alongwith three sons were staying in 
a   rented   accommodation   and  therefore  the   disputed  premises  was 
required   for   personal   need.   The   petitioner   contested   the   said   suit 
stating   that   the   landlord   had   other   accommodation   available   but 
both   the   courts   below   found   that   no   appropriate   residential 
accommodation was available to the landlord and therefore allowed 
the release application. 

It is urged that the respondent landlord had premises no.76 
available  and therefore  the courts  below  had  erred  in  holding the 
need to be genuine and bonafide. Perusal of the record shows that 
plot no.76 was only two piece of land where a cow shed has been 
2

erected.   Further   the   courts   have   found   that   the   entire   family   was 
staying in house no.81­82 Mohalla Parasnath in Muzaffarnagar and 
the  only  son  Devendra  Kumar  alongwith  his  three sons  had  to  be 
readjusted in the same building. This finding of fact has not been 
shown to be perverse.

No other point has been urged.

For the reasons aforesaid, this is not a fit case for interference 
under Article 226 of the Constitution of India. Rejected. 

After   the   petition   was   dismissed,   learned   counsel   for   the 
petitioner upon instructions of his client, has   given an undertaking 
to vacate the premises in case a reasonable time is granted to him.

Accordingly, the petitioner shall hand over vacant possession of 
the   disputed   accommodation   to   the   respondent   landlord   without 
creating any third party rights on or before 29.10.2010. He will also 
deposit the rent uptill that date within a period of four weeks from 
today failing which he would be liable for eviction forthwith. 

Order Date :­ 16.7.2010
PKG/AK