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 4, Cited by 1]

Punjab-Haryana High Court

Dev Raj Mittal vs Vidya Sagar on 21 March, 1994

Equivalent citations: (1994)107PLR451

JUDGMENT
 

G.C. Garg, J.
 

1. Vidya Sagar, respondent-tenant filed an application seeking leave to contest the ejestment application, filed by the petitioner-landlord Under Section 13-A of the Haryana Urban Control of Rent & Eviction) Act, 1973 (for short 'the Act') within the statutory period having retired on July 31, 1991. The tenant sought leave on the grounds that the petitioner was not the owner landlord of the premises in question and that he never retired as a government employee of the Haryana State, he having retired from Nangal Workshop. The petilioner did not require the premises for his personal bona fide use and occupation and he has got sufficient property in the Urban Estate of Ambala City. Further stand of the tenant was that the petitioner look a sum of Rs. 30,000/- from him for the marriage of his two sons but he failed to repay the said amount and consequently agreed not to get the premises vacated from him. The petitioner-landlord further agreed to sell the demised premises to the tenant alone and further allow the tenant to adjust the aforesaid amount along with interest against the arrears of rent. The petitioner-landlord filed reply to the allegations levelled by the tenant in the application seeking leave to contest the application for ejectment wherein it was staled that he retired as a Haryana Government employee w.e.f. July 31, 1991 and was getting pension from the Haryana Government. It was asserted that he was the owner and landlord of the premises in question and the tenant was estopped from denying the relationship of landlord and tenant. The further case of the petitioner is that he requires the premises for his own residence, he having decided to settle at Ambala City after retirement. Taking of loan of Rs. 30,000/- from the respondent-tenant or adjustment thereof against the rent was denied.

2. Learned Rent Controller while disposing of the said application observed that the main point to be looked into was whether the landlord required the premises in question for his personal bona fide use and occupation or he had other residential property at Karnal or Ambala as alleged by him. The Rent Controller after considering the rival submissions made on behalf of the parties, granted permission to the respondent-tenant to contest the ejectment petition. It is how the present revision came to be filed by the petitioner-landlord.

3. The contention of the learned counsel for the petitioner is that a bare reading of the application seeking leave to contest would go to show that it is not the allegation of the tenant that the landlord was owning any residential property in the urban area concerned. The counsel went on to say that no document evidencing the payment of loan or adjustment of interest thereon against rent upto March 31, 1994 was referred to in the said petition. As regards the fact, whether the petitioner retired as Haryana Government employee, the counsel not only referred to the letter of retirement but also submitted that he was drawing pension as a retired employee of the Haryana Government. On the other hand, counsel for the respondent re-iterated the contentions raised in the application seeking leave to contest the ejectment application.

4. After hearing learned counsel for the parties, I am of the view that this revision deserves to succeed. Counsel for the respondents was at pains to take me through the application seeking leave to contest to show that the landlord owned other properties within the urban estate concerned. The counsel was unable to refer to any part of the application which could show that the landlord was the owner or in possession of a residential premises. Reference in the application seeking leave to contest is that the landlord owns and possess another property in the urban area. Owning other properties in the urban area concerned is not a bar to seek ejectment from residential premises Under Section 13-A of the Act. Even of this being specifically pointed out, learned counsel for the respondent was unable to show that the landlord owned any other residential accommodation in Ambala City which may be in his actual physical possession. Faced with this situation, counsel for the respondent submitted that though reference in the agreement not to eject the tenant has not been referred to in the application yet the broad details have been given therein. In my view, this again does not support the case of the respondent for a giant of leave to contest. If the respondent has given a loan to the landlord, he is entitled to recover the same according to law along with interest agreed thereon. Even otherwise, according to the respondent, the interest thereon was to be adjusted against the rent due upto March 31, 1994 which period is expiring during the next three weeks. This apart, there is no estoppel against the statute. Under Section 13-A of the Act, a specified landlord is entitled to seek ejectment from residential accommodation on his retirement from government service. This is what the petitioner is seeking. As regards the fact, whether the petitioner is a specified landlord or not, suffice it to say that he retired from Nangal Workshop and is drawing his pension from the Haryana Government. He is thus, taken to be an employee of the Haryana Government and thus, a specified landlord. The whole approach of the learned Rent Controller is erroneous. There is no question of sufficiency or insufficiency of accommodation as the petitioner was neither alleged nor shown to be in possession of any part of the premises in question. He was even now not shown to be in possession of any other residential accommodation in the urban area concerned.

5. Learned counsel for the respondent-tenant however, in support of his submission placed reliance upon K.G.P. Pillai of Chandigarh v. Subhash Chander Pathania (1990-2)98 P.L.R. 514; R. K. Sakhuja of Chandigarh v. Sh. Cchander Parkash, (1991-1)99 P.L.R. 494 and J.D. Mathur v. Smt. Sunita alias Suniti Madhok, 1993 HRR 404. I have gone through the above judgments. I am afraid, none comes to the rescue of the respondent-tenant. There is no dispute with the proposition of law laid down in the above said cases. In the first two cases noticed above, the landlord was already in occupation of certain accommodation in the urban area concerned and thus, a question had arisen regarding suitability and sufficiency of the accommodation. It was in these circumstances, the leave to contest the ejectment petition was granted. In J.D. Mathur's case (supra) the facts were quite different, wherein a triable issue having arisen leave to contest was granted In the circumstances, the order under revision cannot be sustained.

6. For what has been observed above, the impugned order is set aside and the revision allowed accordingly. The application of the respondent-tenant for seeking leave to contest the ejectment application is dismissed. The Rent Controller shall now proceed to decide the application of the petitioner-landlord Under Section 13-A of the Act in accordance with the law. No costs.