Civil Revision No. 1537 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Revision No. 1537 of 2008
Date of Decision: 11.12.2008
Vijay Kumar and Another
...Petitioners
Versus
Panna Lal
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Jaswant Jain, Advocate
for the petitioners.
Mr. Raman B. Garg, Advocate
for the respondent.
Kanwaljit Singh Ahluwalia, J. (Oral)
In the present case, eviction petition was filed against the
respondent-tenant. Learned Rent Controller had dismissed the eviction
petition on 25.1.2005. The petitioners applied for certified copy of
judgment 29.7.2005. The same was supplied to them on 10.8.2005. Still
appeal was filed by the landlord on 6.9.2005. Ground stated in the
application was that the petitioner was not informed by his counsel Mr.
S.K.Gupta, Advocate.
Learned Appellate Authority noticed the fact that the appeal
has also been filed by Mr. S.K.Gupta, Advocate, who was counsel in the
Court of learned Rent Controller. Learned Appellate Authority further
noticed that the name of the Clerk, who had not provided the information
Civil Revision No. 1537 of 2008 2
regarding dismissal of eviction petition, has not been mentioned in the
application. The petitioners have not only been negligent in pursing the
case but had taken the litigation in leisure mode.
Mr. Jaswant Jain, Advocate, appearing for the petitioners has
sought indulgence of this Court on the ground that on the broad
principles, rights of the parties should be adjudicated, taking into
consideration fair play and balance of equities. Learned counsel further
states that for lapse on the part of petitioners, respondent can be
compensated by way of cost.
Taking into consideration conduct of the petitioner and the fact
that the rights of the parties should be adjudicated on merits, I am of the
view that order passed by learned Appellate Authority on 16.1.2008 is
required to be set aside and learned Appellate Authority after condoning
the delay ought to decide the appeal on merits.
Taking into consideration conduct of the petitioners, cost in the
present case is quantified at Rs.10,000/-
The landlord may appear before the Appellate Authority on
14.1.2009. On payment of cost, appeal be decided on merits.
In view of the above, the present revision petition is disposed
off.
(Kanwaljit Singh Ahluwalia)
Judge
December 11, 2008
“DK”