Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 1]

Punjab-Haryana High Court

Krishan Kumar And Anr. vs Kashmiri Lal on 22 January, 2003

Equivalent citations: (2003)134PLR0376

Author: Ashutosh Mohunta

Bench: Ashutosh Mohunta

ORDER
 

Ashutosh Mohunta, J. 
 

1. The respondent-Kashmiri Lal filed a petition under Section 19(3) of the East Punjab Urban Rent Restriction Act, 1949 before the Rent Controller, Ludhiana, praying therein that he be granted permission to prosecute the petitioners for the contravention of Section 9 of the Act for charging excess rent and for charging house tax amount which he was not liable to pay.

2. The Rent Controller, Ludhiana, vide his order dated 11.5.1987 allowed the petition filed by the respondent-Kashmiri Lal and held that the petitioners had accepted rent twice from the respondent for the period 1.1.1978 to 22.1.1978 and had also charged house tax in the previous ejectment application, although there was neither any agreement between the parties to that effect nor any notice under Section 9 of East Punjab Rent Restriction Act, 1949 was served by the petitioners on the respondent. Accordingly, the learned Rent Controller, Ludhiana, granted permission to prosecute the petitioners for contravention of the provisions of Section 9 of the Act for charging excess rent and for charging house tax amount which Kashmiri Lal was not liable to pay. It is against this order that the present revision has been filed.

3. Shri Mahajan, learned counsel for the petitioners, has stated that the petitioners have already paid the house tax along with the costs etc. which has been accepted by the respondent. He has further argued that the Rent Controller, Ludhiana, had decided the matter on 11.5.1987. Mr. Mahajan also contends that the petitioners had allegedly charged rent and house tax from the respondent for the period 1.1.1978 to 22.1.1978. The maximum sentence provided for contravention of the provisions of Section 9 of the East Punjab Urban Rent Restriction Act is a fine of Rs. 1,000/- only and, the limitation for filing the complaint was only six months under Section 468 Cr.P.C. In the present case, the application for seeking permission to prosecute the petitioner was filed on 5.8.1986 and hence the same was hopelessly time barred.

4. After hearing the learned counsel for the petitioners, I am of the considered opinion that the complaint filed by Kashmiri Lal on 5.8.1986 was hopelessly time barred as the offence under Section 9 of the East Punjab Urban Rent Restriction Act is alleged to have been committed in the year 1978 and, therefore, the complaint ought to have been filed within six months of the commission of the offence. As the same has been filed after more than 8 years, therefore, the institution of the very complaint itself was highly belated.

5. Consequently, I set aside the order dated 11.5.1987 passed by the Rent Controller, Ludhiana, vide which permission to prosecute the petitioners for the contravention of Section 9 of the East Punjab Urban Rent Restriction Act was granted.

6. Petition allowed.