Delhi High Court High Court

Smt. Veena Kumar vs Shri Kishan Lal on 2 November, 2011

Delhi High Court
Smt. Veena Kumar vs Shri Kishan Lal on 2 November, 2011
Author: A. K. Pathak
          IN THE HIGH COURT OF DELHI AT NEW DELHI

+ CS (OS) No. 2527/2009
*
                                        Decided on: 2nd November, 2011

Smt. Veena Kumar                                             .......Plaintiff


                            Through:     Mr. D.S. Dalal, Adv.

                            Vs.

Shri Kishan Lal                                             .....Defendant


                            Through:     Ex-parte.

Coram:
HON'BLE MR. JUSTICE A.K. PATHAK

       1. Whether the Reporters of local papers               No
          may be allowed to see the judgment?

       2. To be referred to Reporter or not?                  No

       3. Whether the judgment should be                      No
          reported in the Digest?

A.K. PATHAK, J. (ORAL)

1. Plaintiff has filed this suit for possession, damages/mesne profit and

permanent injunction against the defendant. Defendant is brother-in-law

(husband’s brother) of the plaintiff.

2. It is alleged in the plaint that the husband of plaintiff is owner of

property bearing no. 48 in Block-D, measuring 80.78 sq. meters situated at

Prashant Vihar, Delhi. She had purchased this suit property from Ramesh

Kumar vide registered Sale Deed dated 8th August, 2007. Originally, the

CS(OS) No. 2527/2009 Page 1 of 5
suit property was allotted to Late Shri Bal Kishan by the Delhi Development

Authority vide perpetual Lease Deed dated 19th December, 1980 duly

registered in the office of Sub-Registrar I, Delhi. Thereafter, the suit

property devolved upon Shri Ramesh Kumar pursuant to a Will left behind

by Late Shri Bal Kishan. Wife of Late Shri Bal Kishan, namely Smt. Shanti

Devi, was given right to reside in the property during her life time. Shanti

Devi expired on 28th June, 2002. Defendant was permitted by Late Shri Bal

Kishan to live on the first floor more particularly shown in red colour in the

site plan (hereinafter referred to ‘suit property’) as a licensee. After the

plaintiff acquired ownership rights in the property she made several requests

to the defendant to vacate the suit property but to no effect. Finally, plaintiff

revoked the license deed vide legal notice dated 28th August, 2009 served

through her lawyer Shri D.S. Dalal, Advocate. Defendant claimed himself to

be the owner of the suit property vide his reply dated 25th September, 2009

sent through his lawyer Shri S.C. Sharma, Advocate. Thereafter, defendant

started negotiating with prospective buyers through property dealers in order

to sell the suit property. It is alleged that after the license was terminated

defendant has no right to continue to hold possession of the suit property.

Besides possession, plaintiff has also claimed damages/mesne profit @

`20,000/- per month with effect from 1st October, 2009 till defendant vacates

the suit property. It has been further prayed that by way of decree of

permanent injunction, defendant be restrained from selling, alienating or
CS(OS) No. 2527/2009 Page 2 of 5
creating third party interest in respect of the suit property.

3. After the service of summons defendant appeared in the court through

his lawyer. Though defendant claimed that written statement had been filed

by him but the same was not found on record. Accordingly, defendant’s

counsel was directed by the Joint Registrar to furnish diary number and date

of filing of written statement. However, details were not furnished. Vide

order dated 26th November, 2010 defendant was granted last opportunity to

get the written statement placed on record, subject to cost of `5,000/-. Even

this order has not been complied with, inasmuch as, defendant stopped

appearing thereafter. Consequently, defendant was proceeded ex-parte vide

order dated 20th May, 2011.

4. Plaintiff has led ex-parte evidence. Plaintiff (PW1) in her affidavit

has supported the averments made in the plaint. She has reiterated that she

has purchased the suit property from Shri Ramesh Kumar vide Sale Deed

dated 8th August, 2007. Certified copy of the sale deed has been proved by

her as Ex. PW1/1. Site plan of the suit property has also been proved by her

as Ex. PW1/2. Death certificate of Late Shri Bal Kishan has been proved as

Ex. PW1/4. She has categorically deposed that Late Shri Bal Kishan had

permitted the defendant to reside in the suit property comprising 3 rooms, 1

bath room, 1 toilet and 1 kitchen as a licensee. She has deposed that the suit

property has been shown in red colour in the site plan Ex. PW1/2. She

requested the defendant to vacate the suit premises but to no effect.
CS(OS) No. 2527/2009 Page 3 of 5
Consequently, she revoked the license by serving a legal notice dated 28th

August, 2009 through her counsel. Copy of the notice has been proved as

Ex. PW1/6. Defendant sent a reply to the said notice through his counsel,

which she has been proved as Ex. PW1/7. She has also deposed that

prevalent rent in the area with regard to similar property was about

`25,000/-. She has deposed that rent has further increased in the area and

presently the property, under the occupation of the defendant, can easily

fetch the rent of `35,000/- per month. Copy of rent agreements of certain

flats in the same locality, that is, Sector 14 Rohini have been placed on

record and have been exhibited as Ex. PW1/8 to PW1/11.

5. From the ex-parte evidence lead, in my view, plaintiff has succeeded

in proving her case that she had purchased the suit property from Shri

Ramesh Kumar vide registered Sale Deed dated 8th August, 2007.

Defendant was living in the first floor of the suit property as a licensee. She

terminated the license by serving a legal notice i.e. Ex. PW1/6 through her

counsel. After termination of license defendant has no right to continue to

occupy the suit property. Accordingly, plaintiff is entitled to decree of

possession as prayed for.

6. As regards mesne profit is concerned, during the course of hearing

counsel has given up mesne profit till passing of the decree. He claims

mesne profit from the date of decree till the possession of the suit property is

handed over by the defendant to plaintiff. Certified copy of the rent
CS(OS) No. 2527/2009 Page 4 of 5
agreements i.e. Ex. PW1/8 to PW1/11 clearly indicates that the rent

prevalent in respect of the flats is between from `22,000/- and `29,000/- per

month. Defendant is occupying an independent floor built on a plot of land

measuring 80.78 sq. mtrs. Thus, mesne profit as claimed by the plaintiff

amounting to `20,000/- today appears to be just and proper. In my view

defendant also has no right to create any third party interest in the suit

property.

7. For the foregoing reasons, I pass a decree of possession in favour of

the plaintiff and against the defendant. By way of decree of damages/mesne

profit defendant is directed to pay a sum of `20,000/- per month to the

plaintiff from the date of decree till he hands over the possession of the suit

property to the plaintiff. Defendant is also restrained from creating any third

party interest in the suit property. Cost of the suit is also awarded in favour

of the plaintiff. Decree sheet be drawn accordingly.

A.K. PATHAK, J
NOVEMBER 02, 2011
ga

CS(OS) No. 2527/2009 Page 5 of 5