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 0, Cited by 27]

Supreme Court - Daily Orders

Hari Narayan Bansal vs Dada Dev Mandir Prabandhak Sabha (Barah ... on 3 November, 2015

Author: Anil R. Dave

Bench: Anil R. Dave, S.A. Bobde

                                                                                NON-REPORTABLE

                                        IN THE SUPREME COURT OF INDIA
                                         CIVIL APPELLATE JURISDICTION

                                     CIVIL APPEAL NO.13338 OF 2015
                                 (Arising out of SLP(C)No.541 of 2015)

                           HARI NARAYAN BANSAL                          ... APPELLANT(S)

                                                          VS.

                           DADA DEV MANDIR PRABANDHAK SABHA
                           (BARAH GAON) PALAM                           ... RESPONDENT(S)


                                                           WITH

                                C.A.NO.13339 OF 2015 @ SLP(C)No.540 of 2015,

                                C.A.NO.13340 OF 2015 @ SLP(C)No.655 of 2015,

                                 C.A.NO.13341 OF 2015 @ SLP(C)No.714 of 2015,

                                C.A.NO.13342 OF 2015 @ SLP(C)No.737 of 2015,

                                 C.A.NO.13343 OF 2015 @ SLP(C)No.814 of 2015.




                                                 J U D G M E N T

ANIL R. DAVE, J.

1. Leave granted.

2. Heard the learned counsel.

Signature Not Verified

3. The main submission which has been advanced by the Digitally signed by Sarita Purohit Date: 2015.11.07 11:31:08 IST Reason: learned counsel appearing for the appellants is that the second appeal was dismissed by the High Court without 1 framing any substantial question of law.

4. In our opinion, a substantial question of law is not required to be framed if the High Court decides to dismiss the second appeal at an admission stage. Only in a case where the second appeal is admitted or is decided finally by allowing the same, a substantial question of law is required to be framed by the High Court.

5. In the instant case, no substantial question of law was involved in the second appeal and therefore, the High Court had rightly dismissed the second appeal at the admission stage by passing the impugned order. We, therefore, see no reason to entertain this Petition.

6. A request has been made by the learned senior counsel appearing on behalf of the appellants that the appellants are tenants and doing their bussiness in the shops in question for the last 35 years and therefore, some time may be granted to them for vacating the shops.

7. Looking at the afore-stated facts, we direct that the appellants shall not be evicted till 31 st December, 2016, on filing of usual undertakings by them within four weeks from today.

8. In the meantime, by way of mesne profit the appellants shall continue to pay Rs. 1,500/- (Rupees One Thousand Five Hundred only) every month to the respondent. The amount deposited by the appellants with this Court 2 shall be paid to the respondent by way of account payee cheque and the cheque shall be handed over to the learned counsel for the respondent. The said amount shall be treated as costs.

9. The appeal is disposed of as dismissed with the above directions. Pending application, if any, stands disposed of.

..............J. [ANIL R. DAVE] ..............J. [S.A. BOBDE] New Delhi;

3rd November, 2015.

3

ITEM NO.3                        COURT NO.3                  SECTION XIV

                  S U P R E M E C O U R T O F           I N D I A
                          RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (C) No(s).541/2015 (Arising out of impugned final judgment and order dated 31/12/2014 in RSA No. 407/2014 passed by the High Court Of Delhi At New Delhi) HARI NARAYAN BANSAL Petitioner(s) VERSUS DADA DEV MANDIR PRABANDHAK SABHA (BARAH GAON) PALAMRespondent(s) (With interim relief and office report) WITH SLP(C)Nos.540/2015, 655/2015, 714/2015, 737/2015 & 814/2015 (With Interim Relief and Office Report) Date : 03/11/2015 These petitions were called on for hearing today. CORAM :

HON'BLE MR. JUSTICE ANIL R. DAVE HON'BLE MR. JUSTICE S.A. BOBDE For Petitioner(s) Mr. R.P. Bhatt,Sr.Adv.
Mr. Rakesh Kumar,Adv.
For Respondent(s) Mr. Mahabir Singh,Sr.Adv.
Mr. B.S. Kharab,Adv.
Mr. Gagan Deep Sharma,Adv. Ms. Preeti Singh,Adv.
Mr. Nikhil Jain,Adv.
UPON hearing the counsel the Court made the following O R D E R Leave granted.
The appeal and pending application, if any, are disposed of in terms of the Non-Reportable Judgment.
(Sarita Purohit) (Sneh Bala Mehra) Court Master Assistant Registrar (Non-Reportable Judgment is placed on the file) 4