High Court Punjab-Haryana High Court

Vijay Kumar vs Lal Chand on 28 January, 2009

Punjab-Haryana High Court
Vijay Kumar vs Lal Chand on 28 January, 2009
Civil Revision No.465 of 2009 (O & M)                      -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                Civil Revision No.465 of 2009 (O & M)
                                Date of decision 28.1.2009

Vijay Kumar                                                .....Appellant

                          versus

Lal Chand                                                  .....Respondent
Coram:-      Hon'ble Mr. Justice K. Kannan.

Present:     Mr. Vikas Kumar, Advocate for the petitioner.

K. Kannan, J (Oral)

1. The appellate Court entertaining the appeal against the order of

eviction passed by the Rent Controller, imposed, at the time of stay, a

condition for deposit of arrears of rent. The tenant is aggrieved against the

direction and seeks for setting aside the direction in revision.

2. The contention of the learned counsel for the revision petitioner

is that the Rent Controller had drafted the issue wrongly casting the burden

of proof on the tenant to establish that there was no relationship between the

landlord and tenant. When, according to him, and in my view rightly so,

the burden of proof was always on the landlord who approached the Court

for relief to establish that there existed a jural relationship of landlord and

tenant, on a consideration of the order of ejectment by the Rent Controller,

on due consideration of evidence after trial, and at the time of passing an

order of stay, the appellate authority though it fit to impose the condition for

deposit of rent. Section-15(3) of the Haryana Urban Control (Rent and

Eviction) Act, 1973 empowers that the appellate authority to pass an order

of stay of further proceedings in the matter pending decision on the appeal.

The power to grant stay is always discretionary and the Court issues the
Civil Revision No.465 of 2009 (O & M) -2-

order that will take into consideration the relevance of the hardship that

would be caused to the appellant if the stay was not granted. To keep the

scales even, it shall always be the duty of the appellate authority to give

such directions or impose such conditions as it thinks fit for staying the

operation of the order. The Court in its discretion issued the condition for

grant of stay by directing for deposit of arrears of rent. Although the issue

is whether the rent is payable at all or whether there existed relationship of

landlord and tenant, having regard to the fact that the Rent Controller had

entered a finding that there existed such a relationship and ordered

ejectment, there was every justification for the appellate authority to impose

such condition as it has done. There is no impropriety or illegality in the

order passed and the revision petition is consequently dismissed.

3. Having regard to the denial of relationship between the

landlord and tenant and the entitlement of the landlord to receive the

amount the rent which is directed to be deposited shall remain in Court

without being disbursed to the landlord. It shall be opened however, to the

landlord to apply to the Court for withdrawal by furnishing such security as

the Court may think fit to impose or it shall be open to appellate authority to

pass appropriate orders, depending on the outcome of the appeal.

4. Subject to this modification this revision petition is dismissed.

( K. KANNAN )
JUDGE
28.01.2009
A. KAUNDAL