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 16, Cited by 0]

Delhi District Court

Chottey Lal Pandey Through Lrs vs Naresh Garg on 26 July, 2025

              IN THE COURT OF SH. SATISH KUMAR,
             DISTRICT JUDGE-13 (CENTRAL DISTRICT)
                   TIS HAZARI COURTS, DELHI.

RCA DJ No. 26/25
Unique ID No. : DLCT01-002516-2025

In the matter of:

CHOTTEY LAL PANDEY (SINCE DECEASED)
THROUGH LR'S

a.     SUNIL KUMAR PANDEY
       S/O LATE SHRI CHOTTEY LAL PANDEY
       R/O H. NO. 8-D, FOURTH FLOOR,
       BLOCK B, SARAI BASTI,
       SARAI ROHILLA
       DELHI-110035.

b.     SMT. SUNITA (DAUGHTER)
       W/O SH. SHANKAR DAYAL
       R/O E-2/69A, THIRD FLOOR,
       GALI NO. 2, SHASTRI NAGAR,
       DELHI-110052.

c.     SMT. HEMLATA (DAUGHTER)
       W/O SH. SARWAN KUMAR MISHRA
       R/O H. NO. 8-D, FOURTH FLOOR,
       BLOCK-B, SARAI BASTI, SARAI
       ROHILLA, DELHI-110035.

d.     SMT. ANITA DUBEY (DAUGHTER)
       W/O SH. AVDESH KUMAR DUBEY
       R/O 14/5, RAILWAY QUARTERS,
       SAROJINI NAGAR,
       NEW DELHI-110023            ..............APPELLANTS

                               VERSUS

RCA DJ No. 26/25      Chottey Lal Pandey Vs. Naresh Garg          Page no. 1 of 24
                                                                Digitally
                                                                signed by
                                                                SATISH
                                                       SATISH   KUMAR
                                                       KUMAR    Date:
                                                                2025.07.26
                                                                16:06:56
                                                                +0530
 NARESH GARG
S/O SH. RAM KISHAN GARG
R/O MU-47, PITAM PURA,
DELHI-110034                                       ............RESPONDENT


Date of institution               :       14.02.2025
Date of Reserving judgment        :       19.07.2025
Date of pronouncement             :       26.07.2025


                              JUDGMENT

APPEAL UNDER SECTION 96 READ WITH ORDER 41 OF THE CODE OF CIVIL PROCEDURE READ WITH SECTION 151 CPC AGAINST THE JUDGMENT/ORDER DATED 23.11.2024 AND DECREE DATED 17.12.2024 PASSED BY THE COURT OF SH. SAHIL GUPTA, CIVIL JUDGE-07, (CENTRAL), TIS HAZARI COURTS, DELHI IN SUIT NO.: CS SCJ 363/2022 TITLED AS "NARESH GARG VS. CHOTTEY LAL PANDEY"

1. Vide this order, this Court shall decide the appeal under Section 96 read with Order 41 CPC against the impugned judgment and decree dated 23.11.2024 passed by the Ld. Trial Court whereby, the application under Order XII Rule 6 r/w Section 151 CPC being filed by the respondent/plaintiff was allowed by the Ld. Trial Court and aggrieved against the said order under Section XII Rule 6 r/w Section 151 CPC, the instant appeal has been filed.

2. That, to dispose of the appeal, the brief material facts are that the respondent/plaintiff claims that they are entitled to possession of RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 2 of 24 Digitally signed by SATISH SATISH KUMAR Date: KUMAR 2025.07.26 16:07:02 +0530 shop bearing no. 307/1/72B, Shahzada Bagh, Extension, Daya Basti, Old Rohtak Road, Delhi-110035, whereby it has been further stated that respondent/plaintiff is the owner of the suit property and the appellant/defendant was inducted as tenant by the mother of the respondent/plaintiff on monthly rent of Rs. 5000/- and after her demise, the respondent/plaintiff became the landlord of the suit premises. The suit property was identified as a dangerous building of inhabitation as per the advisory issued by the NDMC. The respondent/plaintiff orally asked the appellant/defendant to vacate the suit property, but appellant/defendant did not vacate the suit property and has not paid the rent since 2021 and is in arrears of rent of Rs. 15,000/-.

3. The written statement to that suit has been filed by the appellant/defendant and has stated that he was inducted as tenant in the shop by the mother of the respondent/plaintiff at the rate of Rs. 125/- per month and after demise of the mother of respondent/plaintiff, the appellant/defendant started paying rent to the respondent/plaintiff at the rate of Rs. 1700/- per month. When the respondent/plaintiff asked the appellant/defendant to vacate the suit property in the 2017, the respondent/plaintiff told appellant/defendant to either vacate the shop or give Rs. 3,00,000/- towards security deposit alongwith the monthly rent. Later on, defendant agreed to pay Rs. 2000/- per month alongwith the security amount of Rs. 3,00,000/-. It was further agreed that the defendant will pay Rs. 1,00,000/- within one month and will pay the remaining security amount in installment of Rs. 3000/- per month RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 3 of 24 Digitally signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:07:06 +0530 besides the rent amount of Rs. 2,000/- per month. That, despite defendant's insistence, the plaintiff issued only one receipt of Rs. 5000/- as consolidated amount of rent as well as security.

4. On the admission of the defendant and relied upon the rent receipt, the Ld. Trial Court allowed the application under Order XII Rule 6 r/w Section 151 CPC. Aggrieved against the said impugned order on the application under Order XII Rule 6 r/w Section 151 CPC passed in favour of the respondent/plaintiff and against the appellant/defendant, the instant appeal has been filed on the following grounds:-

A) BECAUSE the trial court has wrongly exercised its discretion in passing the impugned Judgment/order and Decree under Order 12 Rule 6 of CPC despite the fact that the admissions made by the appellants were not unequivocal, clear or sufficient to dispose of the same by passing the impugned order and decree. It is settled law that such admissions ought to be clear, unambiguous, definite and unequivocal. It is submitted that the appellants never admitted that the rate of rent was Rs. 5,000/- per month rather it was clearly mentioned in the written statement that the amount of Rs. 2000/- was paid as rent and Rs. 3000/-was used to be paid towards the installment of the security amount.

B) BECAUSE the tenancy of the predecessor in interest of the appellants or the appellants were never terminated/determined by RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 4 of 24 Digitally signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:07:11 +0530 the respondent herein before filing the suit and no notice was sent prior to filing the present suit.
C) BECAUSE the admission allegedly made by the appellants does not meet the requirements under Order 12 Rule 6 as the same is not in relation to the whole of the case. It is also settled law that the court is not bound to pass a judgment on application under Order 12 Rule 6 where no specific admissions have been made and where complicated questions of law and facts arise and triable issues between the parties emerge, the passing of the summary judgment in this rule may not be in the interest of justice. It is also a settled principle of civil jurisprudence that judgment on admission is not a matter of right and rather is a matter of discretion of a Court. Where the defendant has raised objection which will go to the very root of the case, it would not be appropriate to exercise this discretion. The use of the words 'May' and 'make such orders' or 'give such judgment' spells out that power under these rules are discretionary and use of discretion would have to be controlled in accordance with the known judicial cannons. The cases which involves questions to be decided upon regular trial and the alleged admissions are not clear and specific, it may not be appropriate to take recourse to these provisions. In the case of Pariwar Sewa Sansthan vs. Dr. (Mrs) Veena Kalra and Ors. AIR 2000 Delhi 349 the Court examined at length the provisions and the need for an admission to be unequivocal and positive. The admission would obviously RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 5 of 24 Digitally signed by SATISH SATISH KUMAR Date: KUMAR 2025.07.26 16:07:18 +0530 have the consequences of arriving at that conclusion without determination of any question and evidence. The Court while relying upon the case of Balraj Taneja and Another vs. Sunil Madan and Another AIR 1999 SC 3381 and Dudh Nath Pandey vs. Suresh Chandra Bhattasali AIR 1986 SC 1509 held as under:
"In Razia Begum v. Sahebzadi Anwar Begum it was held that Order 12 Rule 6 has to be read along with the proviso to Rule 5 of Order 8. That is to say, notwithstanding the admission made by the defendant in his pleading, the Court may still require the plaintiff to prove the facts pleaded by him in the plaint. Thus, in spite of admission of a fact having been made by a party to the suit, the Court may still require the plaintiff to prove the fact which has been admitted by the defendant. At this stage it would be useful to recall some factual contentions emerging from the pleadings.......
....The question whether defendant became contractual tenant after 1995, when they were called upon to vacate the premises on the ground of alleged violation of the terms of the lease, and effect of the circumstances leading to the acceptance of the rent by the two plaintiffs individually in their respective names would require trial. These questions could not be determined without evidence and, therefore, it cannot be said to be a case of "unequivocal" and clear positive admission, which is an essential requirement of law for a decree on admission. Learned trial Court instead of concentrating on the question that whether there was RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 6 of 24 Digitally signed by SATISH SATISH KUMAR KUMAR Date:
2025.07.26 16:07:24 +0530 any admission on the part of the defendant or not in its pleadings or elsewhere, proceeded to adjudicate upon some of the issues on merits by observing that the pleas raised by defendant are unbelievable, which could not have been done. There being triable issues raised going to the root of the case, the trial Court ought to have proceeded to try the suits and returned findings on merits. The impugned judgment and decrees are thus liable to be set aside and the suits deserve to be remanded for trial in accordance with law.
Having noticed the above principle of law, it is clear that the admission by a party has to be in definite and clear terms. The trial court has failed to apply the principles enunciated in the case of Redington (India) Ltd. Vs. Modi Olivetti Ltd. 94 (2001) DLT 205, which has even noticed by the trial Court, wherein the Court observed that what is right of an unpaid seller cannot be decided under Order 12 Rule 6 because there is no clear admission."

C) Because the case at hand raises triable issues. The stand taken by the defendant, inter alia, therein that the rate of rent is Rs. 2000/- p.m. and Rs. 3,000/- were use to be collected by the plaintiff/respondent herein on account of installment of security amount of Rs. 3,00,000/- which was clearly mentioned in the written statement filed by the appellant/defendant herein. This fact cannot be frustrated by merely passing a decree of possession under Order 12 Rule 6 CPC. In the event, this Hon'ble Court, after taking into account the evidence led by the parties, comes to the RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 7 of 24 Digitally signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:07:30 +0530 conclusion that the rate of rent is Rs. 2,000/- p.m. and Rs. 3,000/- use to be collected by the plaintiff/respondent herein on account of installment of security amount, in that background, Plaintiffs/respondent herein would not be entitled to the possession of said premises in question at all. In the case titled:
"Mrs. Vijay Gupta & Ors vs. Ashok Kumar Gupta (Reported as AIR 2007 Delhi 166)", the Division Bench of Hon'ble High Court of Delhi, was pleased to observe thus:
"7. The term 'Admission' in Section 70 of the Evidence Act relates only to admission of a party in the course of the trial of the suit and not to the attestation of a document by the party executing it. The essential feature of admission is that it should be 'Concise and deliberate act'. It must not be something which was not intended and was not the intention of the party. Pre- requisite to admission are unconditional, unambiguous and intend the same to be read and construed as admission. The scope of admission of a claim is also explained under Order IX Rule 8 of the Code of Civil Procedure, which contemplates that there must be a claim as laid down in the plaint which is admitted, for the ground stated therein and not simply an admission of cause of action. The legislative intent is clear from the provisions of the Code that an admission has to be unambiguous and clear. The Black's Law Dictionary explain the word 'Admission' as follows: "admission: Any statement or assertion made by a party to a case and offered against that party; an acknowledgment that facts are RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 8 of 24 Digitally signed by SATISH SATISH KUMAR KUMAR Date:
2025.07.26 16:07:35 +0530 true.
Admission against interest. A person's statement acknowledging a fact that is harmful to the person's position as a litigant. An admission against interest must be made either by a litigant or by one in privity with or occupying the same legal position as the litigant."

D) Because the power under Order 12 Rule 6 of the Code of Civil Procedure is discretionary and cannot be claimed as a matter of right. In the matter of "S. M. Asif vs. Virender Kumar Bajaj (Reported as AIR 2015 SC 3670)", the Hon'ble Supreme Court of India has held that:

"9. The words in Order XII Rule 6 CPC "may" and "make such order..." show that the power under Order XII Rule 6 CPC is discretionary and cannot be claimed as a matter of right. Judgment on admission is not a matter of right and rather is a matter of discretion of the Court. Where the defendants have raised objections which go to the root of the case, it would not be appropriate to exercise the discretion under Order XII Rule 6 CPC. The said rule is an enabling provision which confers discretion on the Court in delivering a quick judgment on admission and to the extent of the claim admitted by one of the parties of his opponent's claim. In the suit for eviction filed by the respondent-landlord, appellant-tenant has admitted the relationship of tenancy and the period of lease agreement; but resisted respondent-plaintiff's claim by setting up a defence plea RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 9 of 24 Digitally signed by SATISH SATISH KUMAR Date: KUMAR 2025.07.26 16:07:39 +0530 of agreement to sale and that he paid an advance of Rs.82.50 lakhs, which of course is stoutly denied by the respondent- landlord.... When such issues arising between the parties ought to be decided, mere admission of relationship of landlord and tenant cannot be said to be an unequivocal admission to decree the suit under Order XII Rule 6 CPC.
E) BECAUSE whether or not there is a clear, unambiguous admission by one party of the case of the other party is essentially a question of fact. In the matter of "M/s Jeevan Diesels & Electricals Ltd vs. Jasbir Singh Chadha (Reported as AIR 2010 SC 1890)", the Hon'ble Supreme Court of India has categorically held that:
"13. Whether or not there is a clear, unambiguous admission by one party of the case of the other party is essentially a question of fact and the decision of this question depends on the facts of the case. This question, namely, whether there is a clear admission or not cannot be decided on the basis of a judicial precedent...."

F) BECAUSE the trial court failed to properly appreciate the facts and the nature of the admission made by the appellants. The admission on record does not constitute a valid or binding acknowledgment of the appellants claim in entirety. The trial court has failed to take into account that the rent is only Rs. 2,000/- per month which has been increased from Rs. 1700/- to Rs. 2,000/- and not Rs. 5,000/- per month. G) BECAUSE the trial has not appreciated that the admission is not RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 10 of 24 Digitally signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:07:43 +0530 clear and the trial has passed the impugned order in haste and without applying the judicial mind.
H) BECAUSE the trial court did not properly consider the relevant facts and circumstances of the case in arriving at its conclusion.

There is sufficient material on the court record to consider the fact that the rent is Rs. 2,000/- per month and not Rs. 5,000/- per month as the plaintiff having dishonest intention and to keep the defendant in dark and in order to create false evidence issued three receipts of different dates on the same day mentioning a consolidated amount wherein the plaintiff issued one receipt no. 36 dated 02.11.2017 for a sum of. 15,000/- (Receipt No. 36) for the period 01.09.2017 to 30.11.2017, another receipt no. 45 dated 09.07.2021 for a sum of Rs. 2,20,000/- for the period 01.12.2017 to 31.07.2021 and one another receipt no. 46 dated 17.01.2022 for a sum of Rs. 20,000/- for the period 01.08.2021 to 30.11.2021. The respondent herein deliberately, dishonestly and with malafide intention issued the consolidated receipts and did not show the separate amount Rs. 2,000/- as rent and Rs. 3,000/- as installment towards security amount despite receiving the abovesaid amount on monthly basis regularly as reflected in the replication filed by the respondent herein. The respondent got the receipts signed by the predecessor of the appellants and he signed the same in the good faith as he was an illiterate person. The defendant further mentioned in the written statement that the plaintiff filled up a single consolidated receipt no. 45 for entire RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 11 of 24 Digitally signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:07:50 +0530 amount of security paid till date i.e. Rs. 2,20,000/- along with another receipt no. 46 for four months rent and installment of four months security upto date i.e. Rs. 8000/- towards rent and Rs. 12,000/-towards installment of security only on 17.01.2022 and that too after the great insistence of the son of defendant but here too plaintiff did not issue the receipt but only took the signature of the defendant's son on the receipt on the pretext that he will issue the same only after confirming from his accounts and left the shop. The defendant further alleged that the rent receipts annexed with the plaint are totally wrong and false as it shows monthly rent of Rs. 5,000/- per month although the monthly rent is only Rs.2,000/- per month.
I) BECAUSE the trial court has failed to appreciate the fact that the defendant was inducted as a tenant on Rs. 125/- per month and from time to time it was increased to Rs. 175/-and thereafter Rs.

225/- and thereafter Rs.300/-thereafter Rs.400/-, thereafter Rs.1700/- and thereafter Rs. 2,000/- and lastly the agreed rent between the parties was Rs.2,000/- per month. There were material facts that could have affected the outcome but were not given adequate weight by the trial court its impugned judgment. J) BECAUSE the order and decree passed order 12 Rule 6 violates the principal of natural justice as it has been passed without giving the appellant sufficient opportunity to contest the present suit by leading the evidence in the matter. This has resulted in an Digitally unfair decree. signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:07:54 +0530 RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 12 of 24 K) BECAUSE the decree passed by the Ld. trial court under Order 12 Rule 6 CPC has caused great prejudiced to the appellant side as it effectively disposes off the suit prematurely without a full hearing on merits. This has resulted in an unjust and unwarranted decree.

L) BECAUSE the impugned Judgment and Decree is perverse and it causes miscarriage of justice to the Appellants. M)BECAUSE the Ld. Trial Court has not appreciated that the Plaintiff has not come to the court with clean hands. The Ld. Trial Court has not appreciated the fact that the Plaintiff has made false averments regarding the rate of rent of Rs.5000/-p.m. and the Plaintiff is not entitled to any relief in the application u/o 12 rule 6 C.P.C. as prayed in the application.

N) BECAUSE the impugned Judgment and Decree is based on surmises and conjecturers and the same is liable to be set-aside. O) BECAUSE the impugned Judgment and Decree is illegal, arbitrary, unjust, unlawful and against the principle of natural justice as well as against the material on the court record. P) BECAUSE the Ld. Trial Court has passed the impugned judgment and decree in a very casual, hasty and cryptic manner. The said judgment and Decree is contrary to all cannon of justice and principal of natural justice.

Q) BECAUSE the reasons recorded by the Ld. Trial Court in the impugned Judgment and Decree is on the face of it extraneous and contrary to material on record. Digitally signed by SATISH SATISH KUMAR Date:

KUMAR 2025.07.26 16:07:58 +0530 RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 13 of 24 R) BECAUSE the Ld. Trial Court has mis-interpreted the facts for passing the impugned Judgment and Decree and same is bad in law. It is settled law that the decree is to be drawn from the date of the judgment and not on the later date and hence the Ld. Trial court has committed gross error while preparing the decree which is liable to be set aside.
S) BECAUSE the respondent herein has misused and abused the process of law as no rent was increased by the defendants from Rs. 2,000/- per month to Rs. 5,000/- per month which is clear from the averments made by the defendant as because before the rent was reached to Rs. 2,000/-, the same was never increased for the last 41 years. The trial court has failed to appreciate the manner in which previously the rent was increased by the plaintiff/respondent herein.
T) BECAUSE the Ld. trial court has failed to appreciate that the rent cannot be Rs. 5,000/- per month of a shop which is of dimension 6' X 6' ft i.e. 4 sq. yds in that vicinity.
U) BECAUSE the respondent herein has failed to mention that how many times the rent was increased and which amount to which amount it was increased from time to time in the whole of the plaint.

5. That, by way of the instant appeal, it is prayed that the impugned judgment/order dated 23.11.2024 and decree dated 17.12.2024 passed by the Court of Sh. Sahil Gupta Ld. Civil Judge-07, Digitally signed by SATISH SATISH RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg KUMAR KUMAR Page no. 14 of 24 Date:

2025.07.26 16:08:03 +0530 Central, Tis Hazari Courts, Delhi in the suit No. CS SCJ 363/2022 titled as Naresh Garg Vs. Chottey Lal Pandey may kindly be set aside.
6. That upon notice of this appeal, respondent/ defendant appeared in the Court and the case was fixed for arguments on the appeal, but in the meantime, Ld. Counsel for appellant moved the application under Section 151 CPC making a submission that there is patent illegality in the impugned judgment passed by Ld. Trial Court and considering the submission of Ld. Counsel for appellant, this Court had stayed the Trial Court proceedings till next date of hearing. That order of this Court whereby the proceedings of the Trial Court was stayed was challenged by the respondent/petitioner in the Hon'ble High Court of Delhi in CM (M) 711/2025 & CM APPL 22919-22920/2025 titled as Naresh Garg through GPA Sh. Naveen Gupta Vs. Chottey Lal Pandey through LRs and Hon'ble High Court of Delhi vide order dated 21.04.2025 disposed of the petition with direction to this Court to dispose of the appeal as well as stay application in accordance with the law.
7. Keeping in view the order passed by Hon'ble High Court of Delhi, this Court has asked ld. Counsel for both parties to make submission on this application and during the course of the arguments on the appeal, the matter was referred to Mediation Centre as there was some possibility of settlement.
8. Vide order dated 05.05.2025, the settlement between the parties Digitally signed by SATISH SATISH KUMAR RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg KUMAR Date:Page no. 15 of 24 2025.07.26 16:08:07 +0530 have been arrived and as per settlement, the appellant had to hand over the vacant and peaceful possession of the suit property i.e. Shop 6x6 and hand over the keys to the respondent/plaintiff and the respondent/plaintiff has to make a payment of Rs. 4,00,000/- to the LRs of appellant as full and final settlement towards compensation and fitting, fixtures and furniture by way of DD/pay order which was to be issued in favour of appellant Sunil Kumar Pandey before this Court on dated 13.05.2025. The respondent/plaintiff appeared in the Court with DD of Rs. 4,00,000/- in terms of the settlement arrived between the parties before the Mediation Centre, however, the appellant has changed his counsel and the new counsel appeared on 13.05.2025 and Ld. Counsel for appellant refused to accept the DD of Rs. 4,00,000/- and had not handed over the peaceful vacant possession and the keys of the suit property to the respondent and Ld. Counsel for appellant moved an application under Section 379 of BNSS-23 (Old Section 340 Cr.PC).
9. Though it was the delay tactics on the part of the appellant inasmuch as in the presence of the Ld. Counsel for appellant, the mediation settlement between the parties has been arrived amicably and the new counsel for appellant has submitted that a fraud has been played by the respondent/plaintiff not only with the appellant/defendant but with the Court also and has submitted that his application under Section 379 of BNSS-23 (Old Section 340 Cr.PC) may kindly be disposed of and upon submission of Ld. Counsel for appellant, court has issued the notice of this application to the respondent and Ld. Counsel for Digitally signed by SATISH SATISH KUMAR RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg KUMAR Date: Page no. 16 of 24 2025.07.26 16:08:11 +0530 respondent/plaintiff has filed the reply of the said application.

10. It has been argued by Ld. Counsel for the appellant/defendant that the respondent/plaintiff has committed forgery and cheating in the judicial proceedings inasmuch as plaintiff has stated on oath and filed his affidavit that contents of the plaint and annexures are true and correct and nothing has been concealed therefrom, whereas he has concealed the sale deed dated 20.12.2023 committed fraud and cheating to get favourable order from the Ld. Trial Court and even the respondent herein has hatched a criminal conspiracy to deprive the appellant/defendant in the present appeal and deliberately and intentionally concealed the sale deed dated 20.12.2023 which was well within their knowledge. It has also been stated that the respondent no. 1 herein was the real owner of the shop situated at B-307/1/72-A and B, Daya Basti, Shahzada Bagh, Old Rohtak Road, near NDPL Office, North West Delhi, Delhi-110035. The respondent/plaintiff have entered in hands with gloves of each other and hatched criminal conspiracy with the appellant as well as with the administration of justice inasmuch as the respondent/plaintiff filed eviction petition against the appellant claiming himself (respondent no. 1) as owner of the suit property and appointed respondent no. 2 as General Attorney vide GPA dated 20.12.2023 for proceedings of the civil suit for eviction and other reliefs. The respondent no. 1 had played a fraud with the appellant as well as administration of justice by concealing that he had already sold the suit property to respondent herein vide sale deed dated 20.12.2023 Digitally signed by SATISH SATISH KUMAR RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg KUMAR Date:Page no. 17 of 24 2025.07.26 16:08:16 +0530 and Ld. Trial Court has passed the order of eviction believing that the respondent no. 1/plaintiff is the owner of the suit property.

11. The main contention of Ld. Counsel for appellant/defendant is that there is concealment of fact inasmuch as sale deed dated 20.12.2023 and on the same day, GPA was executed by the erstwhile owner in favour of respondent no. 1 to file this suit for possession before Ld. Trial Court, whereas Ld. Counsel for respondent/plaintiff has stated that there is no concealment of fact nor any fraud has been played inasmuch as in the order sheet dated 03.05.2025, the court itself mentioned that "appellant is tenant of the erstwhile owner from whom the respondent has purchased the suit property. Size of the shop is 6 x 6"

and matter was referred to Mediation Centre to explore the possibility of settlement and it is settled in the Mediation Centre and there is no concealment nor any fraud has been played by any of the respondent.
12. Having heard the submission made by Ld. Counsel for both parties and after gone through the record, this Court is of the considered view that it is mentioned in the order sheet dated 03.05.2025 that the appellant was tenant of the erstwhile owner and if property has been sold out to some one then status of the appellant shall remain the same as tenant in the suit property and therefore, this Court is also of the considered view that no fraud is played in any manner by any of the respondent with appellant or with the court. The application under Section 379 of BNSS-23 (Old Section 340 Cr.PC) has been filed by the Digitally signed by SATISH SATISH KUMAR RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg KUMAR Date:
2025.07.26 Page no. 18 of 24 16:08:20 +0530 Ld. Counsel for appellant just to prolong the proceedings of this appeal and to avoid and betray the settlement arrived between the parties in Mediation Centre in the presence of Ld. Counsel for appellant. Therefore, the application under Section 379 of BNSS-23 (Old Section 340 Cr.PC) appeares to be meritless. Hence, the same is dismissed.
13. That, respondent no. 1/plaintiff has moved the application under Order XXII Rule 10 r/w Section 151 CPC for substitution of respondent no. 1 and substitute Sh. Praveen Gupta S/o Late Dharamvir Gupta in place of respondent no. 1 by and on behalf of applicant Sh. Praveen Gupta, whereby it has been stated that the appellant has filed the appeal against the order dated 23.11.2024 and on 03.05.2025, it was duly disclosed to this court that premises in question had been sold by the previous owner and respondent no. 1 Sh. Naresh Garg has sold the suit property to Sh. Praveen Gupta by virtue of registered sale deed dated 20.12.2023 and therefore, the applicant Praveen Gupta may kindly be substituted in place of Sh. Naresh Garg.
14. The notice of the said application was also served upon the Ld. Counsel for appellant and Ld. Counsel for appellant has filed the reply of the same and has submitted that he has moved this application after came into notice that a fraud has been played by the respondent no. 1 with the court and obtained the order on the application under Order XII Rule 6 r/w Section 151 CPC, whereby eviction order has been passed against the appellant. Ld. Counsel for the appellant has also relied upon Digitally signed by SATISH SATISH KUMAR RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg KUMAR Date: Page no. 19 of 24 2025.07.26 16:08:25 +0530 the case law S. P. Chengalvaraya Naidu (Dead) by LRs Vs. Jagannath , Civil Appeal No. 994 of 1972 decided on 27.10.1993 by Hon'ble Supreme Court of India, whereby it has been held that "Litigant should approach to the court to submit the documents executed by him which are relevant to the litigation. If he withhold a vital documents in order to gain advantage in the suit, then he would be guilty of playing fraud on the court as well as of the opposite party."
15. The facts as mentioned in the said case law are altogether different from the facts as mentioned in this appeal and before Ld. Trial Court. Ld. Counsel for the appellant has also relied upon the case law titled as Dalip Singh Vs. State of U.P. and Ors., Civil Appeal No. 5239 of 2002 passed by Hon'ble Supreme Court of India and in that case law, it is held that "The parties to the court should approach with clean hands and has to bring all the material true facts and if there is concealment then it is fraud with the court as well as with the parties concerned."
16. The facts in the said case are also entirely different with the fact in this appeal. Moreover, it is the UNIVERSAL PRINCIPAL OF LAW that one should approach to the court with clean hands and if any fraud came to the knowledge of the court brought by any of the party, then the party has the right to unearth the fraud against the opposite party and if some fraud has been played, then the action is warranted against the other party, who has mislead the facts of the case and has played fraud with the court, but before the Ld. Trial court, no fraud has been played Digitally signed by SATISH SATISH KUMAR KUMAR Date:
RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 20 of 24 2025.07.26 16:08:30 +0530 by the plaintiff/respondent nor any fraud has been played by the respondent/plaintiff in this appeal inasmuch as, they have brought to the knowledge of this court that they have purchased the property from the erstwhile owner and if a sale deed is executed on 20.12.2023 by the erstwhile owner in favour of the vendee and on the same day, GPA/SPA to file a suit was executed then that it does not mean that there is concealment of facts or some concealment/fraud has been played with the court by the vendor as well as the vendee.
17. Be that as it may, the fact remains that the status of the appellant in the suit property i.e. 307/1/72B, Shahzada Bagh, Extension, Daya Basti, Old Rohtak Road, Delhi-110035 is only of tenant and Ld. Trial Court has rightly passed the impugned order by exercise the power under Order XII Rule 6 of CPC inasmuch as the rent of the shop is Rs.

5000/- and the same has been paid regularly by the appellant/tenant to the landlord starting from 28.08.2017 till 17.01.2022. The appellant/defendant has admitted that he had paid rent of Rss. 5000/- per month to the respondent/plaintiff/erstwhile owner. This court is of the considered view that there is no irregularity or illegality in the impugned order passed by Ld. Trial Court dated 23.11.2024 and Ld. Trial Court has passed the impugned order in accordance with the provisions of law. It is worth mentioning that with the consent of the parties, the matter was referred to Mediation Centre by this Court on dated 03.05.2025 and settlement has also been arrived between the parties in the Mediation Centre on dated 05.05.2025 in the presence of Digitally signed by SATISH SATISH KUMAR RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg KUMAR Date: Page no. 21 of 24 2025.07.26 16:08:40 +0530 the Ld. Counsel for appellant, who had initially filed this appeal and after issuance of notice to the opposite party, he has moved the application under Section 151 CPC and only after hearing the submission of Ld. Counsel for appellant and in the absence of the respondent, this court has considered the application under Section 151 CPC and the proceedings of the Ld. Trial Court has been stayed in the absence of the respondent. The settlement proceedings were held in the mediation centre between the parties in the presence of the respective counsel for both parties and Sh. Sunil Kumar Pandey, who has filed this appeal and has moved the application under Section 151 CPC, whereby this Court has stayed the proceedings of Ld. Trial Court vide order dated 06.03.2025 has take part in the settlement proceedings before Mediation Centre.

18. It is very surprising that after settlement arrived between the parties in mediation centre in the presence of their respective counsel, the respondent appeared in the court on dated 13.05.2025 with DD of Rs. 4,00,000/- in favour of the appellant and the appellant had to hand over the vacant and physical possession of the shop with keys of the shop to the respondent, but the appellant remained absent on 13.05.2025 and engaged a new counsel, who appeared in the court and moved the application under Section 379 of BNSS-23 (Old Section 340 Cr.PC) and the notice of the said application was served upon the respondent/plaintiff. Though the rejoinder was not required, but just to delay the proceedings of this appeal, the counsel for appellant has filed Digitally signed by SATISH SATISH KUMAR RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 22 of 24 Date:

KUMAR 2025.07.26 16:08:44 +0530 the rejoinder to the reply of his application under Section 379 of BNSS-23 (Old Section 340 Cr.PC).

19. That, the arguments of Ld. Counsel for appellant that terms and conditions of the settlement arrived between the parties in the mediation centre have not been duly explained to the appellant, is immaterial and cannot be substantiated in the eyes of law and it appears that these are the delay tactics just to delay the proceedings of this appeal and if the Court consider the submission of Ld. Counsel for appellant then the very purpose of Mediation Centre and the settlement arrived between the parties would defeated and as per the law laid down by Hon'ble Supreme Court of India in the matter titled as Afcons Infrastructure Ltd. & Anr. Vs. Cherian Varkey Construction Co. (P) Ltd. & Ors. , Civil Appeal No. 6000 of 2010, passed by Hon'ble Justice R. V. Raveendran and Hon'ble Justice J. M. Panchal dated 26.07.2010 "the settlement arrived between the parties in the Mediation Centre is as good as decree". Therefore, considering the facts and circumstances and law laid down by Hon'ble Supreme Court of India in the said judgment Afcons Infrastructure Ltd. & Anr. Vs. Cherian Varkey Construction Co. (P) Ltd. & Ors., this court is of the considered view that settlement has already been arrived between the parties in the mediation centre and both parties are duty bound to honour the settlement arrived in the mediation centre. Therefore, the appeal appears to be meritless. Hence, the same is dismissed. Digitally signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:08:47 +0530 RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 23 of 24

20. However, as per the settlement arrived between the parties in the mediation centre, the appellant is directed to handover the vacant peaceful physical possession as well as keys of the suit property i.e. shop bearing no. 307/1/72B, Shahzada Bagh, Extension, Daya Basti, Old Rohtak Road, Delhi-110035 to the respondent no. 1 and the respondent no. 1 is directed to handover the cheque/DD of Rs. 4,00,000/- to the appellant.

The appeal stands disposed of accordingly. TCR be sent back to the Ld. Trial Court. Digitally signed by SATISH SATISH KUMAR KUMAR Date:

2025.07.26 16:08:52 +0530 Pronounced in the open Court (Satish Kumar) on 26th July, 2025 District Judge-13 (Central) This Hazari Courts, Delhi.
RCA DJ No. 26/25 Chottey Lal Pandey Vs. Naresh Garg Page no. 24 of 24