JUDGMENT
G.C. Jain, J.
(1) This petition 13 directed against the order dated April 29, 1983 whereby the learned Rent Controller dismissed the application of the petitioner-landlady for eviction of the respondent from the premises in dispute on the ground of personal bonafide requirement. The finding recorded was that there was no satisfactory evidence that the petitioner could not comfortably reside on the first floor. The other finding recorded was that the need of married sons and married daughters of the petitioner could not be looked into. Both these findings have been strenuously assailed before me on behalf of the petitioner.
(2) The respondent filed an application (CM. 3380/83) under Order 41 rule 27, Civil Procedure Code . for permission to lead additional evidence. He wants now to set up a case that during the pendency of this revision petition a settlement was arrived at between the parties whereby the petitioner changed the purpose of letting by enhancing the rent.
(3) The petitioner thereafter filed an application (C.M. 972/85) under Order 6 Rule 17, Civil Procedure Code . for permission to amend the eviction petition and raise the plea that the respondent had acquired a residential flat bearing No. 82-B, Shalimar Bagh, Delhi of Delhi Development Authority. This application was opposed.
(4) I have heard learned counsel for the parties. The amendment has to be allowed because of the decision of the Supreme Court in Prem Chand & Anr. vs. Sher Singh, 1981 (2) Drj 287. As the respondent is now challenging the letting purpose by way of subsequent events, I think it would be proper if the impugned order was set aside and the Controller was directed to decide the entire case afresh. I, accordingly set aside the impugned order, allow the petitioner to amend the eviction petition and raise the additional ground of eviction under clause (h) of the proviso to sub-Section (1) of Section 14 of the Delhi Rent Control Act and remit the case to the learned Additional Rent Controller for deciding the case afresh. The parties are directed to appear before the Controller on April 25, 1985 on which date the petitioner would file the amended eviction petition. Thereafter a short date would be given to the respondent for filing the written statement. Then the case would be decided expeditiously and in any case within six months of the first date. No order as to costs. Trial court record be sent back through special messenger so as to reach before the next date.