High Court Punjab-Haryana High Court

Tilak Raj vs Mrs. Usha Jindal And Others on 7 November, 2008

Punjab-Haryana High Court
Tilak Raj vs Mrs. Usha Jindal And Others on 7 November, 2008
Civil Revision No. 6214 of 2006                                     1




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


                    Civil Revision No. 6214 of 2006

                      Date of Decision: 7.11.2008


Tilak Raj

                                                            ...Petitioner
                                 Versus
Mrs. Usha Jindal and Others
                                                        ... Respondents


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


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

            None for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

Sukhdev Parshad, landlord, filed a petition for eviction of

tenant Tilak Raj and Mangal Dass, from a shop situated at Suniar

Bazaar, Janki Dass Street, Near Gandhi Ground, Samana. It was stated

therein that the petitioners-tenants were inducted as tenants by Chajju

Ram, father of Sukhdev Parshad on 23.2.1988, as the rate of rent

settled at that time was Rs.500/- per month. On the ground that the rent

has not been paid from 1.4.1996, eviction petition had been filed.

Petitioner Tilak Raj was ordered to be proceeded against ex parte on

28.3.2000 , whereas Mangal Dass was proceeded against ex parte on

5.4.2000. During pendency of proceedings, Sukhdev Parshad died,
Civil Revision No. 6214 of 2006 2

Usha Jindal and others were impleaded as legal representatives.

In the ex parte evidence, landlord had examined two

witnesses and the eviction petition was allowed on 22.10.2002.

Thereafter, an application was filed on 20.2.2001 for setting the ex parte

eviction order. Landlord made a statement that he has no objection in

case application for setting aside ex parte order is allowed. The Court

allowed the application and ex parte order was set aside subject to

payment of cost of Rs.300/-. The cost was paid.

It is stated that rent was tendered. After setting aside of ex

parte proceedings, a number of opportunities were availed by the

petitioner for filing written statement. Thereafter, nobody appeared for

him and he was again proceeded against ex parte on 19.1.2000.

Learned Rent Controller proceeded with ex parte evidence. After

recording the evidence, learned Rent Controller recorded a finding that

even though the tender of rent was made by the petitioner-tenant on

20.11.2001 and also paid the arrears of house tax but no interest

thereon has been paid. It was further noticed that learned counsel for

the petitioner-landlord accepted the rent under protest. Petitioner

thereafter filed a Civil Revision No. 2146 of 2005 in this Court, which

was disposed off on 26.7.2005. In the revision, it was noticed that two

demand drafts amounting to Rs.37,120/- and Rs.10,100/- have been

deposited in the name of Usha Jindal, landlady. Learned Rent

Controller was directed by this Court to decide the application for setting

aside the ex parte ejectment order. In pursuance of order passed by

this Court (Annexure P3), learned Rent Controller proceeded to decide

the application and formulated the following issues:-
Civil Revision No. 6214 of 2006 3

1. Whether there are sufficient grounds for

setting aside the ex parte judgment/order

dated 22.10.2002? OPP

2. Whether the petition is within time? OPP

3. Whether the petition has been filed just to

obstruct the execution proceedings as

alleged? OPR

4. Relief.

Petitioner appeared in the witness box and tendered into

evidence his affidavit Ex.A1. Thereafter, his evidence was closed. On

behalf of landlady, Kapil Jindal appeared as a witness and tendered his

affidavit Ex.RW1/A.

Learned Rent Controller after examining the evidence came to

conclusion that Tilak Raj was not vigilant regarding litigation pending in

the Court. It was further held that once the ex parte order was set aside,

he stopped appearing in the Court. Therefore, on second time he was

proceeded against ex parte and ejectment order was passed. No

sufficient reason was found by learned Rent Controller to recall the

order of ex parte ejectment order. Aggrieved against the same,

Petitioners had filed an appeal. Learned Appellate Authority held as

under:-

“…The discussion clearly shows that applicant

habitually absents from the Court. After he tendered

the rent, ;he knew that a case is going on, but he

absented and was proceeded against ex parte on

19.1.2002. Thereafter, for about one year and eight
Civil Revision No. 6214 of 2006 4

months he remained silent and acted only when the

Bailiff reached him. In cross-examination, the

applicant has admitted that his counsel Sh. Inderjit

Sharma is his friend and that clerk of Sh. Inderjit

Singh is his real cousin. Therefore, it is not possible

that applicant was not told about the proceedings.

He intentionally absented from the proceedings not

only once but twice. The earlier ex parte order was

set aside and the applicant took the latitude to

absent again. Now in order to defeat the execution

of the decree, he has filed the present application

much beyond the period of limitation. Hence, I do

not find any ground to interfere in the findings

recorded by the trial Court on issue No.1 and 2.

Consequently, the appeal is found to be without any

merits and is dismissed, with costs. Memo of costs

be prepared and file be consigned to record room.

Trial Court records be returned”.

This Court had issued notice and a Co-ordinate Bench on

2.9.2008 noticed that respondent-landlady had been served but had not

appeared nor represented through counsel and the respondents were

ordered to be proceeded against ex parte.

Two fold submissions have been made before me by Mr.

S.K. Chopra, Advocate, appearing for the petitioner. He has stated that

even he was proceeded against ex parte, as per Rakesh Wadhawan v.

M/s Jagdamba Industrial Corporation 2002(1) Rent Control
Civil Revision No. 6214 of 2006 5

Reporter 514, any deficiency in the tender can be made good later

Therefore on this ground, ejectment could not be ordered. He has

further stated that once the petitioner filed a revision petition and he was

allowed to hand over the drafts to Usha Jindal, respondent No.1, one of

the legal representative of the landlord, entire amount had been paid

and therefore, ex parte order could not be sustained. He has further

stated that fair play demands that the matter should have been

determined on merits.

Learned counsel has further relied upon Rafiq and Another

v. Munshi Lal and Another AIR 1981 Supreme Court 1400 to say that

once the counsel had been engaged by the petitioner and he would

have posed confidence in him, learned Appellate Authority had

committed a grave error to say that since the counsel was friend and

Clerk of the counsel is a cousin of the petitioner, it was not possible that

the petitioner was not told about the proceedings, therefore, heavy onus

was cast upon the petitioner. He has further relied upon Malkiat Singh

v. Joginder Singh 1998 AIR Supreme Court 258 and Rafiq’s case

(supra). Relying upon these judgments, learned counsel has stated that

though the petitioner was not negligent as he had paid the entire

amount of rent, therefore, it was incumbent upon learned trial Court to

issue notice to the petitioner or to his counsel.

Even though I find merit in these arguments of learned

counsel, but it can be safely inferred that the petitioner was not vigilant

and had taken the pendency of proceedings in the Court in a casual

manner. Therefore, he has caused much agony to the landlady.

Taking into consideration the need of fair play giving fair
Civil Revision No. 6214 of 2006 6

opportunity and to balance the equities, it will be just in case the

petitioner is burdened with heavy costs, and ex parte order is set aside.

Accordingly, impugned orders (Annexures P3 and P5) are set

aside. The petitioner shall cause appearance before learned Rent

Controller on or before 1.12.2008. However, taking the whole conduct

of the petitioner in view, he is burdened with cost of Rs.25,000/-. The

cost shall be deposited on the first date of his appearance before

learned Rent Controller on 1.12.2008 and shall be disbursed to the

landlady after notice of appearance is issued to her.

With these observations, the present revision petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
November 7, 2008
“DK”