High Court Punjab-Haryana High Court

Sham Sunder Chauhan vs Satyapal on 27 November, 2008

Punjab-Haryana High Court
Sham Sunder Chauhan vs Satyapal on 27 November, 2008
Civil Revision No. 469 of 2007                                          1




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


                     Civil Revision No. 469 of 2007

                     Date of Decision: 27.11.2008


Sham Sunder Chauhan
                                                               ...Petitioner
                                  Versus
Satyapal
                                                            ... Respondent


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


Present: Mr. Arun Jain, Senior Advocate
         with Mr. Amit Jain, Advocate
         for the petitioner.

           Mr. C.B.Goel, Advocate
           for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

A controversy in the present petition revolves around rent note

Ex.PA. Admittedly, rent note Ex.PA was executed for a period of three

years and is a registered document. As per the rent note tenancy was

created at the rate of Rs.1,200/- per month. Rent note contained a

condition that after expiry of three years if no fresh rent note is executed

the rent between the parties shall stand determined as Rs.2,400/- per

month. Learned Rent Controller, Hisar, on a petition filed by landlord

Satyapal against the petitioner-tenant Sham Sunder Chaudhary,

determined the rent to be Rs.2,400/- per month. For arriving at this, after

the conclusion of the pleadings, following issues were formulated:-
Civil Revision No. 469 of 2007 2

1. What is the rate of rent of the demised

premises? OPP

2. Whether the rent tender by respondent on

31.3.99 is short invalid, if so its effect?

OPP

3. Whether the petitioner has not come to the

Court with clean hands, if so to what

effect? OPR

4. Whether the petitioner has not produced

any site plan of the property in question?

OPR

5. Whether the petition is bad for non joinder

of necessary parties? OPR

6. Relief.

Learned Rent Controller along with the pleadings considered

the evidence of Satyapal, landlord, who appeared as PW.2 along with

testimony of Radhey Sham, Deed Writer, PW.2, who proved rent note

Ex.PA.

Tenant himself appeared as RW.4 and examined Bhagwan

Dass, Deed Writer, as RW.1, Ramesh Kumar as RW.2 and Ishwar

Singh as RW.3.

The case of the tenant was that subsequent to the earlier rent

note, a rent note was executed on 6.1.1998 Mark ‘A’. Learned Rent

Controller held that the tenant has failed to prove subsequent rent note

dated 6.1.1998, therefore, it came to conclusion that as agreed between

the parties, rent of the property will be Rs.2,400/- per month w.e.f.
Civil Revision No. 469 of 2007 3

21.7.1996. Therefore, it was assessed that from 21.7.1995 to 21.7.1996,

rent would be Rs. 1,200/- and thereafter, Rs.2,400/- per month. After

assessment and calculation of the rent, learned Rent Controller afforded

two months time to the tenant to deposit the rent calculated by learned

Rent Controller. Admittedly, in pursuance of the order passed by learned

Rent Controller on 25.11.2005, no rent was paid.

At this stage, Mr. C.B.Goel, Advocate, appearing for the

respondent, has stated that when the matter was pending before

learned Appellate Authority then after the dismissal of the appeal, an

application was filed for seeking extension of time for deposit of rent

and that application was also dismissed.

Mr. Arun Jain, Senior Advocate, with able assistance of Mr.

Amit Jain, Advocate, appearing on behalf of the petitioner, has raised

three submissions before me. It has been stated that since in the rent

note at the time of inception of tenancy rent was Rs.1,200/- by invoking

the condition that after expiry of three years if a fresh rent note is not

executed rent will be Rs.2,400/- per month, same is a penal clause and

the same is not permissible under law and that part of findings of

learned Rent Controller ought to be set aside. Second submission made

is that after expiry of rent note, petitioner became a statutory tenant and

is covered by the provisions of the Act and thereafter, he cannot be held

liable to pay Rs.2,400/- as rent. Thirdly, it has been submitted that

during the pendency of the present petition, landlord had filed another

petition for eviction of the tenant and the same was decided vide

Ex.RW5/2. The copy of the order has been also attached with the

petition as Ex.P1. It has been stated that when the rent was paid and
Civil Revision No. 469 of 2007 4

issues were framed, the landlord despite effective opportunities given

had not examined any witness, therefore, vide Ex.RW5/2 rent

conclusively stand determined by the Court as Rs.1,200/-.

Mr. C.B.Goel, Advocate, appearing for the respondent, to

controvert this submission, has stated that rent note is to be considered

in its spirit and tenor. It was agreed between the parties that in case no

fresh rent note is executed then the tenant shall be paying rent at the

rate of Rs.2,400/- per month. Therefore, it is stated that it was agreed

between the parties that rent will be Rs.2,400/- per month. Mr. Goel has

stated that since rent note contains specific terms & conditions, parties

are bound by the same and, therefore, rightly learned Rent Controller

has found the rent to be Rs.2,400/-. He has further stated that conduct

of the tenant in not paying the rent despite various opportunities given

by the Courts is sufficient to infer that the tenant continues to enjoy the

fruits of the property without paying the rent. It has been further stated

that no reliance can be placed upon Ex.RW5/2 because the petition was

not contested on merits as no evidence was led by the parties and,

therefore, there was no adjudication on merits regarding the rate of rent.

It was further stated that Ex.RW5/2 will not operate as res judicata as

the petition was filed during the pendency of present petition where the

parties had started leading the evidence.

At this stage, parties are in agreement that six months time

can be granted to the tenant to vacate the premises. Mr. Goel states

that since his intention is to have possession of the premises from

tenant, who is not paying the rent since 1996 and has used the property

for more than 12 years, he will have no objection in case six months
Civil Revision No. 469 of 2007 5

time is granted so that peaceful possession of the property is restored to

the landlord. He has stated that for this purpose tenant be bound down

to furnish an undertaking before learned Rent Controller that he shall

hand over the peaceful vacant possession to the landlord/respondent. It

has been further stated by Mr. Goel that in case tenant undertakes that

peaceful possession will be handed over on or before 31.5.2009, he will

waive off the entire arrears of rent.

Ordered accordingly.

In case undertaking is not filed on or before 31.12.2008, then

the landlord will be well within his rights to proceed in accordance with

law to execute the mandate of the orders of two Courts below. Needless

to say, then, the landlord shall be entitled to recover the arrears of rent.

(Kanwaljit Singh Ahluwalia)
Judge
November 27, 2008
“DK”