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 1, Cited by 0]

Uttarakhand High Court

Mahesh Chandra Shah vs Harish Chandra Joshi on 10 February, 2026

                                                                   2026:UHC:719


                                        Judgment Reserved on: 26.11.2025

                                        Judgment Delivered on: 10.02.2026

  HIGH COURT OF UTTARAKHAND AT
            NAINITAL
                Writ Petition (M/S) No.2109 of 2021

Mahesh Chandra Shah                                                   .....Petitioner
                                       Versus
Harish Chandra Joshi                                               .....Respondent

-------------------------------------------------------------------------
Presence:-

Mr. Piyush Garg, learned counsel for the Petitioner.

Mr. Yogesh Pacholia, learned counsel for the Respondent.

-------------------------------------------------------------------------

Hon'ble Ashish Naithani, J.
             The present petition under Article 227 of the

Constitution of India is filed to quash the judgment and

order dated 24.08.2021 passed by the learned District

Judge, Almora in Rent Control Appeal No.04 of 2020, titled

as "Harish Chandra vs. Mahesh Chandra Shah", whereby

the appeal preferred by the Respondent-tenant under

Section 22 of the U.P. Act No.13 of 1972 has been allowed,

and the judgment dated 18.02.2020 passed by the learned

Prescribed Authority releasing the shop in question in favour

of the Petitioner-landlord has been set aside, and to



                                                                                  1
     Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
     Joshi


                                                              Ashish Naithani J.
                                                                    2026:UHC:719


consequently dismiss the Appeal No.4 of 2020 filed by the

Respondent-tenant.


2.          The relationship of landlord and tenant between

the parties is admitted. The Petitioner is the owner of a shop

forming part of "Devi Buildings", L.R. Shah Road, near Milan

Chowk, Almora, which is situated on the ground floor in the

main market area. The Respondent is a tenant therein at a

monthly rent of ₹ 1,750/-.


3.          The Petitioner, after his retirement, instituted a

release application under Section 21(1)(a) of the Act pleading

a bona fide, genuine and pressing need to establish a

garment business at his native place, Almora, for sustaining

himself and his family.


4.          Heard learned counsel for the parties and perused

the records.


5.          Learned counsel for the Petitioner submitted that

the impugned judgment dated 24.08.2021 passed by the

learned District Judge, Almora                       suffers      from manifest

jurisdictional error. It was contended that the Appellate

Court exceeded the limited scope of its jurisdiction under




                                                                                  2
     Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
     Joshi


                                                              Ashish Naithani J.
                                                                    2026:UHC:719


Section 22 of the U.P. Act No. 13 of 1972 by reappreciating

evidence and substituting its own conclusions for the well-

reasoned findings recorded by the Prescribed Authority.


6.          It was argued that the Prescribed Authority had, on

the basis of pleadings and evidence, recorded categorical

findings that the Petitioner had a bona fide, genuine and

pressing need of the shop in question to establish a garment

business       after     retirement,         and     that      the     balance        of

comparative hardship tilted in his favour. These findings, it

was submitted, were neither perverse nor unsupported by

the record and therefore could not have been interfered with

in appeal.


7.          Learned counsel submitted that the Appellate

Court      committed          a    serious        error      in    holding         that

accommodation on the first floor could meet the Petitioner's

requirement. It was contended that the landlord is the best

judge of his need and that a retail garment business

necessarily requires a ground floor location in a market

area, a reality which the Appellate Court failed to appreciate.


8.          It was further urged that the Appellate Court

ignored the statutory requirement of assessing comparative


                                                                                  3
     Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
     Joshi


                                                              Ashish Naithani J.
                                                                     2026:UHC:719


hardship. The Respondent had failed to lead any evidence of

efforts made to search for alternative accommodation,

whereas the Petitioner had established genuine hardship.

Long duration of tenancy, it was submitted, cannot by itself

defeat a bona fide need of the landlord.


9.           Learned counsel for the Respondent supported the

impugned judgment and submitted that no interference is

warranted under Article 227 of the Constitution. It was

argued       that      the     Appellate        Court       has      exercised         its

jurisdiction within the bounds of law and that the present

petition is an attempt to seek reappreciation of evidence,

which is impermissible in supervisory jurisdiction.


10.          It was contended that the Petitioner failed to

establish a genuine and pressing necessity for eviction and

that the alleged need is not bona fide. Learned counsel

submitted that the Petitioner had other accommodation

available and that his requirement could reasonably be met

without dislodging a long-standing tenant.


11.          Learned counsel further argued that the Appellate

Court rightly took note of the fact that the Petitioner had

sold certain shops in the past, which casts doubt on the


                                                                                   4
      Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
      Joshi


                                                               Ashish Naithani J.
                                                                     2026:UHC:719


genuineness of the claimed need. It was submitted that the

conduct of the landlord is a relevant consideration while

assessing bona fides under Section 21(1)(a) of the Act.


12.          It was lastly contended that the Respondent has

been carrying on his livelihood from the shop in question for

a considerable length of time and that eviction would cause

him serious hardship. The Appellate Court, according to

learned counsel, rightly protected the tenant, and the

impugned judgment does not suffer from perversity or

jurisdictional error warranting interference.


13.          Upon consideration of the pleadings, affidavits and

documentary evidence, the Prescribed Authority recorded

categorical findings that the Petitioner had established a

bona fide and genuine need for the shop in question, that

the Respondent had failed to prove any sincere effort to

search for alternative accommodation, and that the balance

of comparative hardship tilted in favour of the landlord.

Consequently, the release application was allowed vide

judgment dated 18.02.2020.


14.          Aggrieved thereby, the Respondent preferred an

appeal under Section 22 of the Act. The learned Appellate


                                                                                   5
      Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
      Joshi


                                                               Ashish Naithani J.
                                                                     2026:UHC:719


Court allowed the appeal primarily on the reasoning that the

Petitioner had other accommodation available, including

accommodation on the first floor, and that comparative

hardship did not warrant eviction of the tenant.


15.          The scope of interference under Article 227 of the

Constitution is supervisory and not appellate. While this

Court does not re-appreciate evidence as a court of appeal, it

is duty bound to interfere where the subordinate court has

acted in excess of jurisdiction, ignored settled principles of

law, or recorded findings which are perverse or unsupported

by the record.


16.          Proceedings under Section 21(1)(a) of the U.P. Act

No. 13 of 1972 are summary in nature. Findings of fact

recorded by the Prescribed Authority, particularly on the

issues of bona fide need and comparative hardship, are

entitled to due deference and cannot be interfered with

unless shown to be perverse or based on misreading of

evidence.


17.          In the present case, the Prescribed Authority

recorded clear and cogent findings that the Petitioner, after

retirement, required the shop in question to establish his


                                                                                   6
      Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
      Joshi


                                                               Ashish Naithani J.
                                                                     2026:UHC:719


own business and that such need was genuine and bona

fide. These findings are supported by pleadings and evidence

on record and cannot be characterised as arbitrary or

perverse.


18.          It is a settled principle that the landlord is the best

judge of his requirement. The tenant cannot dictate as to

how, where or in what manner the landlord should carry on

his business. The Appellate Court fell into error in holding

that accommodation on the first floor could adequately meet

the landlord's requirement.


19.          Judicial notice can be taken of the fact that a retail

garment business ordinarily requires visibility, accessibility

and footfall, which are normally associated with a ground

floor shop in a market area. The reasoning adopted by the

Appellate Court is thus divorced from practical realities.


20.          The finding of the Appellate Court regarding

availability of alternative accommodation with the landlord

is based on conjectures. The sale of two shops by the

Petitioner       was      specifically       explained         as    having       been

necessitated by medical exigencies relating to the treatment

of his wife, which explanation was supported by medical


                                                                                   7
      Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
      Joshi


                                                               Ashish Naithani J.
                                                                     2026:UHC:719


documents and was not effectively rebutted by the tenant.


21.          It is equally well settled that the need of the

landlord is to be assessed as on the date of filing of the

release application. Subsequent developments, unless they

completely extinguish the need, do not dislodge a bona fide

requirement established on the relevant date.


22.          On the         aspect of comparative                  hardship, the

Prescribed Authority recorded a clear finding that the

Respondent failed to lead any evidence showing efforts made

by him to search for alternative accommodation. The

Respondent also admitted availability of other property in

close proximity. These findings have not been reversed on

any legally sustainable basis by the Appellate Court.


23.          The      observation of the               Appellate        Court that

comparative hardship need not be decided is contrary to

Rule 16 of the Rules framed under the Act and is legally

untenable.


24.          The Appellate Court has allowed the appeal

without dislodging the specific findings of fact recorded by

the Prescribed Authority. Such an approach amounts to




                                                                                   8
      Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra
      Joshi


                                                               Ashish Naithani J.
                                                                     2026:UHC:719


reappreciation of evidence beyond the permissible limits of

appellate jurisdiction under Section 22 of the Act.


25.          This Court is therefore of the considered view that

the impugned judgment dated 24.08.2021 suffers from

perversity, misapplication of settled principles of law and

jurisdictional error, warranting interference under Article

227 of the Constitution.


                                       ORDER

The writ petition is allowed. The judgment and order dated 24.08.2021 passed by the learned District Judge, Almora in Rent Control Appeal No. 04 of 2020 is set aside. The judgment and order dated 18.02.2020 passed by the Prescribed Authority, Almora is restored.

Respondent-tenant shall vacate the shop in question within the period granted by the Prescribed Authority, failing which the Petitioner-landlord shall be entitled to execute the order in accordance with law.

(Ashish Naithani, J.) 10.02.2026 NR/ 9 Writ Petition (M/S) No.2109 of 2021------Mahesh Chandra Shah v. Harish Chandra Joshi Ashish Naithani J.