High Court Punjab-Haryana High Court

Raju And Others vs Chowdhary Ram on 16 October, 2008

Punjab-Haryana High Court
Raju And Others vs Chowdhary Ram on 16 October, 2008
Civil Revision No. 5538 of 2008                                         1




      In the High Court of Punjab and Haryana, at Chandigarh.


                    Civil Revision No. 5538 of 2008

                        Date of Decision: 16.10.2008


Raju and Others

                                                             ...Petitioners
                                    Versus
Chowdhary Ram
                                                           ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. H.S.Dhillon, Advocate
         for the Petitioners.

          Mr. Rahul Sharma, Advocate
          for the Caveator-Respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

Chowdhary Ram, aged 92 years, had filed an ejectment

petition to evict the petitioners-tenants from the shop situated at Sutehri

Road, within the municipal limits of Hoshiarpur. The shop was rented out

to one Prem Singh at the rate of Rs.420/- per month. Prem Singh died

in the month of October 2001. The petitioners-tenants are the legal heirs

of Prem Singh. Chowdhary Ram had two sons, namely Sudarshan

Kumar and Ashok Kumar. The family of both his sons is residing in the

house of Chowdhary Ram. It has been stated that Ashok Kumar had

started various businesses to earn his livelihood and ultimately he

started running a business of Guest House at Dharamshala
Civil Revision No. 5538 of 2008 2

(McLeodganj) Himachal Pradesh in partnership with some other person.

It has come in evidence that two children of Ashok Kumar along with his

wife are residing with the landlord-respondent and he is looking after

them and paying their school fee. In the ejectment -petition, a ground

was taken that shop is required for running a Beauty Parlour by the wife

of Ashok Kumar.

Notice was issued and the written statement was filed by the

petitioners-respondents wherein they denied the averments made in the

ejectment petition and stated that the landlord demanded Rs.800/- as

rent of the shop w.e.f. 1.11.2001 but the petitioners only agreed to pay

Rs.500/- per month. This infuriated the landlord and he had filed the

ejectment petition. It has been further stated that the landlord has

various other shops and he cannot opt for this particular shop. Both the

Courts below found merit in the ejectment petition and ordered

ejectment of the petitioners.

Mr. Dhillon appearing for the petitioners (tenants) has stated

that it has come in evidence of landlord Chowdhary Ram that a shop

was lying vacant and yet the ejectment petition has been filed. This

submission was also made before learned Rent Controller. Learned

Rent Controller, after analyzing the evidence, found that the shop which

was vacated, the internal wall of that shop was removed and two shops

were joined into one shop by another son of landlord namely Sudarshan

Kumar.

Learned Rent Controller relied upon judgment rendered in

Joginder Pal v. Naval Kishore Bahal 2002 (2) Punjab Law Reporter

625 wherein the word “own use” has been defined to include not only
Civil Revision No. 5538 of 2008 3

dependents of the landlord but also the persons upon whom the landlord

is dependent.

Both the Courts below further found that the premises are

required for running a Beauty Parlour by wife of Ashok Kumar.

Aggrieved against the order passed by learned Rent Controller, an

appeal was filed. Learned Appellate Court below also placed reliance

upon Joginder Pal’s case (supra) and subsequent judgments to hold

that it is the need of the landlord which is to be appreciated and held that

the landlord has a bonafide requirement and thereby upheld the order

passed by learned Rent Controller.

Mr. Dhillon, during the course of arguments has further stated

that Mrs. Prem is a Post Graduate (M.A.) and she does not require the

premises for running the Beauty Parlour. He has further stated that the

family is join and, therefore, it cannot be said that the landlord is

dependent upon Mrs. Prem. This Court is conscious that while

exercising revisional jurisdiction it cannot substitute its own opinion with

the opinion of learned Appellate Court below. While exercising revisional

jurisdiction, this Court cannot act as second Appellate Court. The

findings returned by the two Courts below are neither perverse nor

perfunctory. The opinion formulated by the two Courts below is one

opinion which can be formulated from the facts and circumstances of the

case. It has been stated by Hon’ble the Apex Court that bonafide

requirement (for own use) is to be construed liberally and the demised

premises cant be got vacated by the landlord not only for his own

dependents but also for the persons on whom he is dependent.

Undisputedly, the landlord is 92 years old. It can be safely inferred that
Civil Revision No. 5538 of 2008 4

day-to-day needs of the landlord are being looked after by Mrs. Prem,

wife of his son Ashok Kumar. Therefore, I find no justification to

interfere in the findings returned by both the Courts below. Hence, this

Court has no option left but to dismiss the present revision petition.

At this stage, Mr. Dhillon has stated that the petitioners have

no other source of livelihood except the shop which is under their

tenancy and after the death of Prem Singh, his family may be provided

some solace to find some alternative place.

At this stage, Mr. Rahul Sharma, Advocate, appearing for the

Caveator, has stated that no rent has been paid by the petitioners,

therefore, no time be granted to them to make alternative arrangement.

Taking into consideration that entire family of deceased Prem

Singh is dependent upon the business run by him, I am of the view that

sufficient time be provided to the tenants to make alternative

arrangement.

Mr. Dhillon has stated that entire arrears of the rent shall be

tendered within one month before learned Rent Controller, Hoshiarpur.

On furnishing an undertaking that the shops shall be vacated within the

period of nine months and the rent shall be paid on or before 7th of each

month and on tendering entire arrears of rent, the petitioners shall not be

evicted for nine months.

(Kanwaljit Singh Ahluwalia)
Judge
October 16, 2008
“DK”