High Court Punjab-Haryana High Court

Tikka Ram vs Baldev Sahai (Dead) Through His … on 14 November, 2008

Punjab-Haryana High Court
Tikka Ram vs Baldev Sahai (Dead) Through His … on 14 November, 2008
Civil Revision No. 4783 of 2003                                    1




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


                   Civil Revision No. 4783 of 2003

                     Date of Decision: 14.11.2008


Tikka Ram
                                                           ...Petitioner
                                Versus
Baldev Sahai (dead) through his legal representatives
                                                        ...Respondent


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


Present: Mr. Vikram Preet Arora, Advocate
         for the petitioner.

         Mr. Alok Jagga, Advocate
         for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

Mr. Vikram Preet Arora, Advocate, states that in view of the

findings recorded by the Court below, he will not be in a position to

dislodge the findings. Therefore, he has prayed that he be permitted to

make alternative prayer. He has submitted that in case nine months’

time is granted to vacate the demised premises, commencing from

1.12.2008, he shall not pursue the present revision petition and will

withdraw the same.

Mr. Alok Jagga, Advocate, appearing on behalf of the

respondent in the present petition and Mr. G.P.S.Bal, Advocate,

appearing on behalf of the respondent in Civil Revision No. 3291 of

2007 have stated that they have no objection to grant of nine months’
Civil Revision No. 4783 of 2003 2

time to vacate the demised premises in case an undertaking is furnished

by the tenant before learned Rent Controller, Chandigarh. They further

state that tenant be put to condition to tender and deposit the entire

amount of arrears of rent and he should also undertake that rent of each

month shall be paid.

During the course of arguments, consensus has emerged

between the parties taking into consideration the fact that in Civil

Revision No. 4783 of 2003, learned Rent Controller, Chandigarh, in his

judgment dated 25.7.2003 has held that petitioner Baldev Sahai, who is

now being represented by his legal representatives, is specified landlord

under Section 13-A of the East Punjab Urban Rent Restrict Act, 1949 as

he had retired from his Government service on attaining the age of

superannuation on 30.6.2002. Learned Rent Controller rightly held that

the tenanted premises are required by the landlord for his own use and

occupation as the need of the petitioner is bonafide because he is

having three sons, two of them are married and presently living at

Ambala as they intend to come to Chandigarh and his third son is living

in the house in question.

Mr. Jagga has stated that third son of the petitioner is also

married now. Petitioner Tikka Ram, Mechanic, was tenant in two rooms

and a kitchen with common latrine, and gallery on the first floor.

The finding of learned Rent Controller that landlord was

specified landlord and he required the tenanted premises for his own

use and occupation, has not been challenged on the ground that nine

months’ time is required to vacate the premises. Therefore, as prayed

present revision petition is dismissed as withdrawn.
Civil Revision No. 4783 of 2003 3

The petitioner-tenant is granted nine months’ time to vacate

the demised premises subject to his filing an undertaking before learned

Rent Controller on or before 1.12.2008 that he shall vacate the demised

premises within nine months commencing from 1.12.2008. The

undertaking shall also include a condition that entire arrears of rent shall

be paid and the rent which is due for each month shall be paid on or

before 7th of following month along with the electricity charges.

(Kanwaljit Singh Ahluwalia)
Judge
November 14, 2008
“DK”