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 2, Cited by 0]

Rajasthan High Court - Jaipur

Ashok Kumar vs Ram Sevak on 28 July, 2025

Author: Narendra Singh Dhaddha

Bench: Narendra Singh Dhaddha

[2025:RJ-JP:28096]

          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

                 S.B. Civil Second Appeal No. 284/2009

Ashok Kumar S/o Ram Bharosi, Gali Vidhi Chandra, Purana
Sahar, Dholpur
                                                            ----Appellant/Plaintiff
                                      Versus
Ramsewak S/o Gauri Shankar, Mohlla Khidki Talaya, Old City,
Dholpur
                                                    ----Respondent/Defendant
For Appellant(s)            :    Mr. Jai Prakash Gupta
                                 Mr. Vivek Goyal
For Respondent(s)           :    Mr. J K Moolchandani



HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA Judgment Date of Judgment :: 28/07/2025 The civil second appeal has been filed by the appellant- plaintiff (for short 'the plaintiff') against the judgment and decree dated 10.02.2009 passed by the District Judge, Dholpur (for short 'the first appellate Court') in appeal No. 48/08 whereby the first appellate Court while partly disallowing the appeal filed by the plaintiff, set aside the judgment and decree dated 13.02.2006 passed by the Civil Judge (J.D.), Dholpur in civil suit No. 99/1999 to the extent of issues Nos. 1 to 5 only and maintained the judgment and decree passed by the trial court qua rest of the issues.

Brief facts of the case are that the plaintiff filed a suit against the respondent-defendant (for short 'the defendant') for eviction of the shop on the ground of default and for recovery of rent of Rs. 3,120/-. Prior to this suit, elder brother of the plaintiff- Shri (Downloaded on 15/08/2025 at 11:15:32 PM) [2025:RJ-JP:28096] (2 of 6) [CSA-284/2009] Bhagwan 'Karta' of the family had filed a civil suit bearing No. 181/72 against the defendant on the ground of bona fide necessity as well as default. In the said suit, defendant took the benefit of Section 13-A of the Rent Control Act and admitted the first default. On 25.02.1982, said suit came to an end by way of a compromise. Thereafter, defendant again committed default in payment of rent from 07.06.1991 in either tendering or paying the rent.

Defendant filed the written statement and denied the averments made in the plaint and stated that the previous suit came to be decided by way of a compromise on 25.02.1982. Thereafter new tenancy was started and rent was settled at Rs. 65/- per month. In the previous suit, defendant was not held to be the first defaulter. So, it cannot be said that he had got the benefit of first default.

On the basis of pleadings of parties, the trial Court framed the following issues:-

"1- vk;k izfroknh fookfnr nqdku esa oknh o mlds Hkkb;ksa dh vksj ls 15@& :i;s izfrekg dk fdjk;snkj Fkk\ 2- vk;k fookfnr nqdku oknh o mlds Hkkb;ksa ds e/; gq;s okgeh foHkktu ds oknh ds fgLls esa vkbZ\ 3- vk;k izfroknh oknh dk fdjk;snkj gks x;k\ 4- vk;k izdj.k la- 181@72 esa gq;s jkthukek ds vuqlkj izfroknh 65@& :i;s ekgokj dk fdjk;snkj oknh ds HkkbZ dk gqvk\ 5- vk;k okge oknh o izfroknh Lokeh o fdjk;snkj dk lEcU/k dHkh LFkkfir ugha gqvk ;fn ,slk gS rks okn ij D;k izHkko gS\ 6- vk;k okn Øekad 181@72 esa oknh i{kdkj ugha Fkk ,slk Fkk rks okn ij D;k izHkko\ (Downloaded on 15/08/2025 at 11:15:32 PM) [2025:RJ-JP:28096] (3 of 6) [CSA-284/2009] 7- vk;k izfroknh us fnukad 7-6-91 ls vkjaHk gksus okys eghus dk fdjk;k u rks oknh ds vnk fd;k vkSj uk Vs.Mj fd;k bl izdkj ls izfroknh us fdjk;k vnk djus esa 6 ekg ls vf/kd dh pwd dh gS ;fn gka rks bldk izHkko\ 8- vk;k oknh dh vksj ls iwoZorhZ okn la- 181@72 izLrqr fd;k Fkk mDr okn oknh us /kkjk 13ih jkt- ifjlj fdjk;k fu;a=.k ,oa csn[kyh vf/kfu;e dk ykHk izkIr dj pqdk gS izFke fMQkYV Lohdkj dj pqdk gS rFkk ;g f}rh; fMQkYV gS\ 9- vk;k oknh ds izfroknh ds ftEes 36 ekg dk fdjk;k 2340@& :i;s cdk;k gS ftls oknh izkIr djus dk vf/kdkjh gS\ 10- vuqrks"k\"

To prove his case, plaintiff got himself examined as PW-1- Ashok Kumar Bansal, got examined PW-2 Shri Bhagwan, PW-3 Trilok Kumar and got exhibited certain documents. The defendants also got examined DW-1- Ramsewak and got exhibited certain documents.

After hearing the parties, the trial Court vide judgment and decree dated 13.02.2006, dismissed the suit filed by the plaintiff on the ground of default.

Plaintiff challenged the said judgment and decree dated 13.02.2006 passed by the trial Court by filing an appeal and the first appellate Court vide judgment and decree dated 10.02.2009 partly allowed the appeal filed by the plaintiff but dismissed the appeal on the ground of eviction.

This court vide order dated 03.04.2019 admitted the appeal on the following substantial question of law:-

"(1) Whether once the benefit under Section 13-A of the Act is taken by the tenant and thereafter commits default, is second default or nor?"
(Downloaded on 15/08/2025 at 11:15:32 PM)

[2025:RJ-JP:28096] (4 of 6) [CSA-284/2009] Learned counsel for the plaintiff submits that the trial Court as well as the first appellate court have committed an error in not considering the second default committed by the defendant. Learned counsel for the plaintiff further submits that previous suit that was instituted by brother of the plaintiff was disposed of on account of compromise between the parties on 25.02.1982. Said suit was filed on the ground of default and defendant had paid the rent. So, the defendant had got the benefit of Section 13-A of the Act at that time. So, he was first defaulter and in the present suit, he had also committed the default, which amounts to second default but the trial Court as well as the first appellate Court had committed an error in declaring him as the first defaulter. So, the judgments passed by both the courts below are required to be set aside on the ground of second default.

Learned counsel for the plaintiff has placed reliance upon the following judgments:-

(1) 'M/s Batlibai & Co. Ltd. Vs. Govind Narayan', reported in 19810 RLW (Raj.) 411 (2) 'Himmat Mal Vs. Summati Roopchand', reported in 1993 2 RLW (Raj.) 498.

Learned counsel for the defendant has opposed the arguments advanced by counsel for the plaintiff and submitted that the previous suit was decided on 25.02.1982 by way of a compromise. A perusal of the aforesaid order does not reveal that the benefit of first default was ever granted to the defendant. So, the trial Court as well as the first appellate Court rightly came to the conclusion that defendant had not committed second default in the suit. So, the appeal filed by the plaintiff be dismissed. (Downloaded on 15/08/2025 at 11:15:32 PM) [2025:RJ-JP:28096] (5 of 6) [CSA-284/2009] Learned counsel for the defendant has placed reliance upon the following judgments:-

(1) 'Kailash Chandra Vs. Shrikishan', in F.B. Civil Reference No. 13 of 1997, answered on 28.01.1998.
(2) 'Pan Mal Vs. Gyanchand' in civil second appeal No. 284/1968 decided on 09.10.1979.

I have considered the arguments advanced by counsel for the plaintiff and counsel for the defendant.

It is an admitted position that the previous suit which was filed by the brother of the plaintiff against the defendant on the ground of necessity and default, was decided by way of a compromise in which defendant had deposited the rent which was due to him. Although the order dated 25.02.1982 does not reveal any averment regarding the first default but it amounts to giving the benefit of first default to the defendant. So, the plaintiff filed the suit on the ground of second default but the trial Court as well as the first appellate Court have committed an error in not considering it as the second default. So, in my considered opinion, appeal filed by the plaintiff deserves to be allowed on the ground that defendant had committed the second default in paying the rent. So, the judgments passed by the trial Court as well as the first appellate Court qua eviction deserves to be quashed and set- aside.

The civil second appeal filed by the plaintiff is allowed and the judgment and decree dated 10.02.2009 passed by the appellate court qua eviction as also the judgment and decree dated 13.02.2006 passed by the trial Court are set aside. The defendant (Downloaded on 15/08/2025 at 11:15:32 PM) [2025:RJ-JP:28096] (6 of 6) [CSA-284/2009] is directed to hand over the vacant possession of the disputed premises to the plaintiff within two months from today.

Pending application(s), if any, stand(s) disposed of.

(NARENDRA SINGH DHADDHA),J Ritu/112 (Downloaded on 15/08/2025 at 11:15:32 PM) Powered by TCPDF (www.tcpdf.org)