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 0, Cited by 0]

Delhi High Court

Shri Askaran Agarwala & Ors vs Sh Aswajit Singh on 4 March, 2020

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                        Date of decision: 4th March, 2020.

+                            CS(OS) 534/2016

       ASKARAN AGARWALA & ORS                    .... Plaintiffs
                  Through: Mr. Jayant Mehta, Ms. Aarushi Tiku,
                           and Mr. Raghav Pandey, Advs.

                                Versus

       ASWAJIT SINGH & ORS.                               ..... Defendants
                    Through:           Mr. Sanjiv Bahl, Mr. Eklavya Bahl
                                       and Ms. Apoorva Bahl, Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     The plaintiffs, namely (i) Askaran Agarwala, (ii) Radha Agarwala,
(iii) Atul Agarwala, (iv) Sunangala Agarwala and (v) A.K. Agarwala HUF,
have instituted this suit against three defendants, namely (a) Aswajit Singh,
(b) Tanya Singh and (c) IPE Global Services Pvt. Ltd., for the following
reliefs:

       "(a) Issue a permanent injunction to restrain the defendants
       from obstructing or hindering the plaintiffs and their agents and
       guests from using all common facilities and common areas of
       the suit property bearing No.54 situated at Block-S, Panchshila
       Park, New Delhi-110017 and the building standing thereupon,
       including the use of the south west entrance to the Basement
       floor and restraining the defendants from obstructing or
       interfering in any manner in the exercise by the plaintiffs of
       their common rights, interests, easements and privileges in
       respect of the Suit Property;


CS(OS) 534/2016                                                    Page 1 of 7
        (b) Issue a mandatory injunction directing the defendants to
       remove steel gate installed in front of south west entrance of the
       basement floor in the common area of the plot bearing 54,
       situated at Block-S, Panchshila Park, New Delhi-110017; to
       remove the generator and the servant quarters erected on the
       south-west side driveway of the said plot;
       (c) Issue a declaration that the plaintiffs have the right to use
       the common areas of the property No.S-54, Panchshila Park,
       New Delhi-110017; and,
       (d) Pass a decree of costs in the present proceedings in
       favour of the plaintiffs and against the defendants."


2.     The suit came up first before this Court on 21st October, 2016, when
summons thereof were ordered to be issued. The pleadings have been
completed and the suit, ripe for framing of issues, came up before this Court
on 8th January, 2020, when finding that the dispute between the parties was
only with respect to the use of the South-West Driveway in property No.S-
54, Panchshila Park, New Delhi-110017, it was proposed that the dispute be
resolved amicably and the counsels fairly reciprocated and certain
suggestions were exchanged in the Court and the matter adjourned to enable
the counsels to confer with their clients and to resolve other acrimonious
situations, even of beyond the scope of the suit, to enable the parties to
cordially enjoy the property.

3.     The undisputed position is that while the plaintiffs are the owners of
basement and ground floor of the property, the defendants are the owners of
the first and second floors of the property. The property has two Entrance
Gates and two Driveways.

CS(OS) 534/2016                                                    Page 2 of 7
 4.     The counsels, on 8th January, 2020, were heard with reference to the
site plan filed by the plaintiffs and on which, in today's date, for
identification, Ex.C-1 has been put. It is the case of the plaintiffs that the
plaintiffs have an exclusive right to use of Entrance Gate at point A and to
the Driveway in front thereof at point 'B' on Ex.C-1. It is further the case of
the plaintiffs that the defendants have a right to use Gate at point 'C' and the
Driveway in front thereof at point 'D' on Ex.C-1 but the plaintiffs have a
right to access the said Driveway D from the basement through the common
staircase at point 'E' in Ex.C-1.

5.     The counsel for the plaintiffs states that the basement in the property
in the ownership of the plaintiffs has access, both from Driveway B and
Driveway D in the property; the plaintiffs instituted this suit claiming that
the defendants had deprived the plaintiffs from accessing the basement
through Driveway D and from using the common staircase for going from
the basement to Driveway D, by installing a steel door at the level of the
ground floor in front of the staircase coming from basement towards
Driveway D.

6.     It is the case of the defendants that the plaintiffs do not have any right
to Gate at point 'C' or to the Driveway D in Ex.C-1 and the access to the
basement of the plaintiffs is only from Gate-A and Driveway B.

7.     On 8th January, 2020, it was proposed that to maintain cordiality and
peace and neighbourly relations, the plaintiffs confine the access to their
basement from Gate at point 'A' and Driveway at point 'B', save in
emergency, when egress and ingress from the basement is not possible
through the staircase towards Driveway at point 'B' in Ex. C-1.

CS(OS) 534/2016                                                      Page 3 of 7
 8.     The counsel for the plaintiffs today states that the plaintiffs are
agreeable thereto but for emergencies, it is apposite that the plaintiffs also
have with them a key to the steel door installed by the defendants at the
level of ground floor, in front of staircase going to basement as well as to
the door from Driveway at D, to the common staircase, at point 'F'.

9.     The counsel for the defendants states that the defendants are reluctant
to hand over the keys, to the steel door and to the door at point 'F', to the
plaintiffs, inasmuch as the plaintiffs are themselves not residing in the
ground floor and the basement and the same are lying vacant and are visited
only by employees or agents of the plaintiffs; it is stated that the access to
the upper floors of the defendants is through Gate-F and the security of the
defendants may be breached if the keys so sought by the plaintiffs fall in
wrong hands. To allay the apprehensions, of the plaintiffs, without the keys,
in emergency, not having any access from the basement to Driveway at
point 'D', it is stated that the defendants have a 24 hours staff and the
defendants themselves would be interested in protecting the property where
they are residing. It is further stated that the possibility of the steel door of
the door at point 'F' being not opened in the case of emergency, does not
arise. Undertakings to the Court are offered.

10.    The counsel for the plaintiffs states that the plaintiffs also offer
undertaking to keep the duplicate keys securely.

11.    As would be obvious, the parties have amicably agreed to the steel
door and the door at point 'F' remaining closed at all times; save in
emergency, when ingress and egress from basement to Driveway at point
'B' being not possible. The only difference which remains between the

CS(OS) 534/2016                                                      Page 4 of 7
 parties is, that the plaintiffs, while agreeing to the steel door and the door at
point 'F' remaining closed and the plaintiffs not using the same, save in
emergencies, desire a duplicate key for opening the said doors in
emergencies, and to which the defendants are not agreeing citing security
reasons, since from the said doors, anybody, including through the
basement, can approach the first and second floors of the property which the
defendants are using as their residence.

12.    It is not deemed apposite that the aforesaid minor difference comes in
the way of the suit being disposed of as otherwise amicably agreed. I am
told that the parties otherwise enjoy a cordial relationship and exchange
pleasantries.

13.    The insistence of the plaintiffs on duplicate keys to the doors
providing access in emergencies from the basement to Driveway at point
'D' in Ex.C-1, is not found to        be reasonable (i) considering that the
plaintiffs are not residing in/using the ground floor and the basement of the
property; and, (ii) considering the apprehensions of the defendants who are
residing on the first and second floors as to their security and which
apprehensions are well-founded.

14.    Merit is also found in the contention of the counsel for the defendants
that the defendants cannot afford to restrict or come in the way of aforesaid,
access from the doors, in emergencies, because of themselves residing on
the upper floors of the property and which will also come to harm.

15.    It is thus deemed appropriate to dispose of the suit, by recording the
compromise as arrived at and by directing (i) that the plaintiffs shall not
have access from the basement of property No.S-54, Panchshila Park, New
CS(OS) 534/2016                                                      Page 5 of 7
 Delhi-110017 to Driveway at point D, through the door at point 'F' in Ex.C-
1, save in emergencies; (ii) by accepting the undertakings of the defendants ,
to, in emergency situation, when the occupants of the basement in the event
of fire in or flooding of basement are unable to egress and ingress therefrom
through Driveway B, or when access through Driveway at point 'D' is
required to save the basement from fire or flooding or other like event, allow
such egress and ingress and access through the doors aforesaid and
Driveway at point 'D' and to immediately on such emergency happening,
allow the said access and by binding the defendants by their undertaking and
cautioning them through counsel of consequences of breach of undertaking
given to the Court; (iii) by directing, that if at any point of time none is
likely to be present on the first and second floors and/or none who is able to
immediately provide access from the basement to Driveway at point 'D' is
likely to be available in the property, in advance, furnish duplicate keys to
the plaintiffs, to enable the plaintiffs, even in the absence of the defendants
or their domestic help or agents, in the case of emergency have access from
the basement to Driveway D.

16.    The aforesaid shall however be valid as long as the defendants
themselves are in occupation of and are residing in the property and as and
when the defendants leave their residence on the first and second floors of
the property, the plaintiffs shall be entitled to sue afresh seeking access from
the basement to Driveway D.

17.    The parties are ordered to be bound to the aforesaid arrangement and
are left to bear their own costs.



CS(OS) 534/2016                                                     Page 6 of 7
 18.    A decree in terms of above, with today's order forming part of the
decree be also drawn up.




                                           RAJIV SAHAI ENDLAW, J.

MARCH 04, 2020 'shw/ak' CS(OS) 534/2016 Page 7 of 7