High Court Punjab-Haryana High Court

Shadi Lal vs Panchayat Samiti Mukerian And … on 23 December, 2008

Punjab-Haryana High Court
Shadi Lal vs Panchayat Samiti Mukerian And … on 23 December, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 15264 of 2007
                                         DATE OF DECISION : 23.12.2008

Shadi Lal
                                                            .... PETITIONER

                                   Versus

Panchayat Samiti Mukerian and others
                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. S.K. Sharma, Advocate,
            for the petitioner.

            Mr. K.S. Dadwal, Advocate,
            for the respondents.

                         ***

SATISH KUMAR MITTAL , J.

The petitioner, who was a tenant of Panchayat Samiti,

Mukerian – respondent No.1, has filed this petition under Articles 226 and

227 of the Constitution of India for quashing the order dated 19.5.2004,

passed by the Sub Divisional Magistrate, Mukerian, exercising the powers

of the Collector under the Punjab Public Premises and Land (Eviction and

Rent Recovery) Act, 1973 (hereinafter referred to as `the Act’), ordering the

eviction of the petitioner from the shop in dispute, and recovery of amount

of due rent, amounting to Rs.2,20,548/- from the petitioner as arrears of land

revenue; as well as the order dated 15.2.2005, passed by the Deputy

Commissioner, Hoshiarpur, exercising the powers of the Commissioner
CWP No. 15264 of 2007 -2-

under the Act, dismissing the appeal of the petitioner against the aforesaid

order.

The brief facts of this case will show how a tenant of a local

body, by mis-using the provisions of law, remained in possession of a shop

let out to him in a public auction for 16 years without payment of a even a

single penny as rent.

In the present case, in an open auction, the petitioner took shop

No. 13 on rent from respondent No.1 Samiti at the monthly rent of Rs. 825/-

being a highest bidder. He took possession of the shop on 1.1.1988. As per

the terms and conditions of the auction, the rent was to be paid by the tenant

by 10th of every month. The rent was also to be increased by 10% every

year. The petitioner did not pay any rent after taking possession of the shop,

in spite of the notices issued to him in this regard. Ultimately, respondent

No.1 Samiti was constrained to file an application for ejectment under the

provisions of the Act in April, 1993 and for recovery of the rent due,

amounting to Rs. 62,557/- at the rate of Rs. 825/- per month, including 10%

annual increase for each year, in the rent as per the agreement between the

parties. In the said ejectment application, the petitioner was duly served. He

appeared before the Collector and contested the application. Both the parties

were directed to lead evidence in support of their respective version.

Respondent No.1 Samiti examined two witnesses and produced several

documents. The petitioner was afforded many opportunities to cross

examine the witnesses and lead evidence, but on three consecutive dates i.e.
CWP No. 15264 of 2007 -3-

on 15.3.1994, 18.3.1994 and 21.3.1994, neither the petitioner nor his

counsel came present. Ultimately, the Collector proceeded the ex-parte

proceedings against the petitioner and decided the ejectment application

vide order dated 29.3.1994, ordering the eviction of the petitioner and

further ordering the recovery of the rent upto 31.3.1993, amounting to Rs.

62,557/- as arrears of land revenue.

Against the abovesaid order, the appeal was filed by the

petitioner in June, 1994. The said appeal remained pending for four years

because of non-availability of the record of the Collector. Ultimately, vide

order dated 21.1.1998, the case was remanded to the Collector, Mukerian, to

decide the case after affording one more opportunity to the petitioner to

rebut the evidence led by respondent No.1-Samiti. After the remand, the file

could not be re-constructed due to non-cooperative attitude of the counsel

for the parties and the original file was not available, as the record of the

case was destroyed in a fire incident at Record Room, Hoshiarpur.

Therefore, the Collector, Mukerian, vide letter No. 2369 dated 29.7.1988

directed respondent No.1-Samiti to file a fresh case. Accordingly,

respondent No.1-Samiti, after serving notice to the petitioner for payment of

arrears of rent of Rs. 2,20,548/- from 1.1.1988 to 30.4.2000, filed a fresh

eviction application under the provisions of the Act, before the Sub

Divisional Magistrate, Mukerian, exercising the powers of the Collector. In

the said ejectment application, after the evidence led by respondent No.1

Samiti, the petitioner was afforded opportunity to adduce evidence, but in
CWP No. 15264 of 2007 -4-

spite of availing several opportunities, the petitioner, yet again, did not lead

any evidence in support of his claim. When the case was fixed for

arguments, the petitioner only filed written arguments. The Collector, after

hearing both the parties, ordered the ejectment of the petitioner, vide

impugned order dated 19.5.2004, while observing as under :

“I have perused the evidence brought on the file and also

carefully gone through the written arguments submitted by the

counsel for the petitioner. From the documentary evidence it is

clear that the Panchayat Samiti Mukerian is the owner of the

shop no. 13. The respondent in his written statement admitted

that he is in possession of the shop in dispute. The counsel for

the petitioner argued that shop no. 13 was leased to the

respondent on a monthly rent of Rs. 825/- per month with a

stipulation of 10% increase in rent every year and respondent

defaulted in making payment of Rs. 2,20,548/- upto 30.4.2000.

The respondent has failed to comply with the terms and

conditions of the agreement executed between the parties. No

evidence was produced by the respondent to controvert this

issue. I am fully agree with the argument of the petitioner’s

counsel that the respondent also breached the terms and

conditions laid down in the agreement. The respondent is in the

arrears of rent amounting to Rs. 2,20,548/- and he is liable to

pay the same.”

CWP No. 15264 of 2007 -5-

Against the aforesaid order, an appeal was filed by the petitioner before the

Commissioner. On 4.10.2004, during the pendency of the appeal, possession

of the shop in question was taken by respondent No.4. The Commissioner,

vide his order dated 15.2.2005, dismissed the appeal. Hence, this writ

petition.

After hearing counsel for the parties and going through the

impugned orders, we do not find any ground to interfere in the impugned

orders, in exercise of the writ jurisdiction of this Court. Undisputedly, in a

public auction, the petitioner had taken the shop in question on rent from

respondent No.1 Samiti at the monthly rent of Rs. 825/-. Though the

petitioner has denied that there was no stipulation of 10% yearly increase in

the rent, but a perusal of the terms and conditions of the auction (Annexure

P-10) shows that there was a clause providing 10% yearly increase in the

rent. Admittedly, possession of the disputed shop was taken by the petitioner

on 1.1.1988. Thereafter, from the said date till 4.10.2004, when possession

of the shop was taken by respondent No.4, not even a single penny was paid

by the petitioner towards the rent. Neither during the course of arguments

nor in the petition itself, any sufficient reason has been given by the

petitioner for non-payment of rent for such a long period. The petitioner was

taking frivolous plea that there was no provision for increase of rent and

because of that, he was not paying the rent, as respondent No.1 Samiti was

demanding the rent after adding 10% yearly increase in the rate of rent. This

explanation appears to be unjustified, because not even for a single day, the
CWP No. 15264 of 2007 -6-

petitioner has paid any amount of rent. In this petition, the petitioner has

taken various pleas that his ejectment order as well as the order of recovery

of due rent as arrears of rent are discriminatory and violative of Articles 14

and 16 of the Constitution of India, against the principles of natural justice,

abuse of powers, the authorities who have passed the impugned orders have

no jurisdiction and the second application for eviction was not maintainable.

In our opinion, a tenant, who has not even paid a single penny after the

inception of tenancy and enjoyed possession for 16 years, is not entitled to

be given a hearing on these frivolous pleas, particularly in exercise of the

inherent jurisdiction of this Court under Article 226 of the Constitution of

India.

Counsel for the petitioner argued that the Sub Divisional

Magistrate was empowered to perform the function of the Collector under

the provisions of the Act only vide Notification No. S.O. 44/P.A. 31/73/

S.2/2000 and the said notification was published in the Official Gazette on

13.6.2000. Therefore, when the second application was instituted on

2.6.2000, the Sub Divisional Magistrate was having no jurisdiction to

entertain the same. We do not find any force in the contention of learned

counsel for the petitioner. The aforesaid notification was issued and

published in the Official Gazette on 13.6.2000, but when the notice of

petition was issued and the order of ejectment was passed, the Sub

Divisional Magistrate was authorised to perform the function under the Act

as a Collector and he was very much competent to pass the impugned order.
CWP No. 15264 of 2007 -7-

Therefore, there is no jurisdictional error, as far as the order of eviction

passed by the Sub Divisional Magistrate, Mukerian, exercising the powers

of Collector under the Act, is concerned.

From the facts stated above, it is clear that the petitioner was

always provided more than sufficient opportunities to lead evidence in

support of his claim, but he never availed such opportunities, because

evidently he was having no evidence in support of his claim. In our opinion,

by adopting the delaying tactics and by not leading evidence in support of

his claim in spite of availing several opportunities, the petitioner has mis-

used the process of law with intention to delay the proceedings and to take

illegal and undue advantage of enjoying possession without payment of rent.

Even in this Court, the petitioner has taken more than three years. This is the

second petition filed by him. Earlier, CWP No. 9620 of 2005 came up for

motion hearing on June 17, 2005, which was adjourned to 1.7.2005, on the

request made by counsel for the petitioner. On 1.7.2005, it was again

adjourned to 1.8.2005, as no one was present on behalf of the petitioner. On

1.8.2005, counsel for the petitioner prayed for adjournment to seek

instructions from his client as to whether he has any evidence of payment of

rent since 1.1.1988. The case was then adjourned to 14.11.2005. On that

day, the case was again adjourned to 7.3.2006 on the written request made

by counsel for the petitioner. On 7.3.2006, counsel for the petitioner again

requested for more time to file additional documents, but the prayer was

declined and the writ petition was dismissed as withdrawn with liberty to the
CWP No. 15264 of 2007 -8-

petitioner to file fresh one, if so advised, by appending necessary documents

and complying with the orders made in the writ petition. Thereafter, the

instant second petition has been filed by the petitioner. In this petition also,

no document regarding payment of rent since 1.1.1988 has been filed. Even

in this case, the petitioner was not interested to argue the case and was

seeking adjournment on one pretext or the other. On 9.9.2008, no one was

present on behalf of the petitioner, but in the interest of justice, the case was

adjourned to 17.11.2008. On that day, a request for adjournment was made.

The request was allowed and case was adjourned to 3.12.2008 subject to

payment of costs. Thereafter, on 3.12.2008, the case was argued. All these

facts show that the petitioner is mis-using the process of law.

In view of the above, there is no merit in the instant petition and

the same is hereby dismissed with costs of Rs. 2,000/-.




                                              ( SATISH KUMAR MITTAL )
                                                       JUDGE


December 23, 2008                                  ( JASWANT SINGH )
ndj                                                      JUDGE