Rajasthan High Court - Jodhpur
Teja Ram vs Abir Chand on 26 July, 2012
Author: Vineet Kothari
Bench: Vineet Kothari
SBCIVIL SECOND APPEAL NO.40/1992- TEJA RAM V/S ABIRCHAND AND ANR. - JUDGMENT DTD.26.7.2012
1/3
S.B. CIVIL SECOND APPEAL NO.40/1992
(Teja Ram V/s Abirchand and anr.)
Date of judment : 26th July, 2012
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr.J.P.Joshi, Sr. Advocate assisted by
Mr.Ramit Mehta, for the respondents.
---------
1. The present appeal of the appellant - tenant is directed against the judgment and decree dtd.7.2.1992 passed by the learned Civil Judge, Ratangarh in Civil Appeal No.11/1990 - Abir Chand V/s Teja Ram and ors. whereby the learned lower appellate Court allowed the appeal and set aside the judgment and decree dtd.18.11.1987 passed by the learned Munsif Magistrate, First Class, Sujangarh in Civil Suit No.116/1982 - Abir Chand V/s Teja Ram and ors. . whereby the learned trial Court dismissed the suit for eviction in respect of suit premises viz.shop situated in Ward No.10, Gandhi Chowk, Sujangarh.
2. The learned counsel for the appellant - tenant Mr. J.P. Joshi, Sr. Advocate assisted by Mr. Siddharth Joshi submitted that reasonable time for eviction and handing over vacant and peaceful possession of the suit premises in which the appellant is carrying the business as barber may be given and reasonable mesne profit may be fixed.
3. This appeal is disposed of as not pressed in view of undertaking SBCIVIL SECOND APPEAL NO.40/1992- TEJA RAM V/S ABIRCHAND AND ANR. - JUDGMENT DTD.26.7.2012 2/3 of defendant-tenant to hand over the peaceful & vacant possession of the suit premises to the plaintiff - respondent on or before 31.1.2013 with conditions given below.
4. The appellant agrees to disposal of this second appeal on the following terms and conditions:-
(i) The appellant-tenant undertakes to hand-over the vacant and peaceful possession of the suit premises, in dispute to the respondent on or before 31.01.2013. The respondent shall not execute the impugned decree till 31.01.2013.
(ii) The appellant-tenant undertakes to pay or deposit the mesne profit at the rate of Rs.500/- per month w.e.f. August, 2012 and will further continue to pay the mesne profit each month by 15th day of the next succeeding month or in advance to the respondents. The arrears of mesne profit as determined by the court below, if not already paid, shall also be paid paid by the defendant- appellant and entire amount including the amount already deposited on this account will be disbursed to the plaintiff-landlord.
(iii) The appellant further undertakes that he shall not sub-
let, assign or part with the possession of the suit premises or any part thereof in favour of any one else and would not create any third party interest in the same during the aforesaid period and if he does so the same will be treated as void.
(iv) The appellant shall furnish a written undertaking incorporating the aforesaid conditions in the trial Court SBCIVIL SECOND APPEAL NO.40/1992- TEJA RAM V/S ABIRCHAND AND ANR. - JUDGMENT DTD.26.7.2012 3/3 by 14th of August, 2012 and one copy thereof along with affidavit in this Court.
(v) Learned counsel for respondent-landlord will give the details of his bank account number in which the arrears of rent or mesne profit and regular mesne profit now be paid, will be deposited, within the period of four weeks from today.
5. It is made clear that in case, the appellant-tenant do not comply with any of the aforesaid conditions, then it will be open for the respondent-
landlord to get the decree passed in his favour executed even before the aforesaid date i.e. 31.01.2013 and the plaintiff-landlord may also initiate contempt proceedings in this Court.
6. With the aforesaid terms, conditions and directions, the present second appeal is accordingly dismissed as not pressed. No costs.
[ DR. VINEET KOTHARI ], J.
item No.7 ss/-