Delhi High Court
Shyam Kishore & Anr. vs Ganeshi Lal & Ors. on 17 April, 2012
Author: Indermeet Kaur
Bench: Indermeet Kaur
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on : 29.03.2012
Judgment delivered on: 17.04.2012
+ CM(M) 1341/2009
SHYAM KISHORE & ANR ..... Petitioner
Through Mr. A.P.S. Ahluwalia, Sr.
Advocate with Mr. S.S.
Ahluwalia, Advocate.
versus
GANESHI LAL & ORS ..... Respondent
Through Mr. G.L. Rawal, Sr. Advocate
with Mr. Kuljeet Rawal,
Advocate.
CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR
INDERMEET KAUR, J.
1 The petitioner is aggrieved by the fact that the trial Court has placed reliance upon a judgment of a Bench of this Court reported as Frank Anthony Public School Vs. Smt. Amar Kaur 1984 (6) DRJ 47 to return a finding that in proceedings under Section 14 (1)(e) of the Delhi Rent Control Act (DRCA), the period of 15 days for filing an application for leave to defend by the tenant has to be counted from the CM(M) No. 1341/2009 Page 1 of 4 date of the second service; contention being that this judgment has not followed the ratio laid down by a co-ordinate Bench of this Court in the judgment of Kamal Bhandari Vs. Brig. Shamsher Singh Malhotra 20 (1981) DLT 380 wherein in similar facts in an eviction petition under Section 14 (1)(e) of the DRCA, the Court had noted that the application seeking leave to defend has to be filed within 15 days of the date of the first service.
2 The counsel for the petitioner submits that in view of the judgment of the Supreme Court reported as V (2011) SLT 649 Fida Hussain & Others Vs. Moradabad Development Authority & Another as also a Division Bench judgment of this Court reported as 180 (2911) DLT 351 Bata India Ltd. Vs. Union of India, the subsequent co-ordinate Bench of equal strength is bound by the decision of the first Bench; contention being that the later judgment of Frank Anthony Public School (supra) could not have held that the period of 15 days has to be counted from the date of the second service when the ratio of Kamal Bhandari (supra) was to the contrary.
3 Further contention of the learned counsel for the petitioner on this count is that because of these different views expressed by the different CM(M) No. 1341/2009 Page 2 of 4 Benches of this Court, there is a confusion in the subordinate courts and the matter should be rested by referring the issue to a larger Bench. 4 The judgment of Kamal Bhandari (supra) had been distinguished in the case of Frank Anthony Public School (supra). The learned single Judge in the later judgment of Frank Anthony Public School (supra) had in para 24 distinguished the judgment on the ground that the reasoning of Kamal Bhandari (supra) has been based on the premise that service is to be effected only once and if there is a second service it is of no value; the words in Section 25-B (3)(a) had not been highlighted. The judgment of Frank Anthony Public School (supra) was delivered on the premise holding that where there are two modes of service and both have been executed, the second service cannot be ignored and the 15 days period had to be counted from the date of the second service. This judgment of Frank Anthony Public School (supra) has been followed thereafter consistently and was reiterated in the case of 46 (1992) DLT 356 Durga Devi Vs. S. Kumar. In this case, the Court in the context of computing period of limitation for filing an application for leave to defend had inter-alia noted as under:-
CM(M) No. 1341/2009 Page 3 of 4
"Two modes of services are provided under Section 25(B) of the Act and if the respondent is served by both the modes, limitation would be calculated from the latter dated on which service was effected."
5 This view having been consistently followed by this Court right from 1984 onwards, the trial Court had rightly noted that the period of 15 days for filing an application seeking leave to defend has to be counted from the date of second service.
6 Petition is without any merit. Dismissed.
INDERMEET KAUR, J APRIL 17, 2012 A CM(M) No. 1341/2009 Page 4 of 4