Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Shakil vs Mohd. Shahid
2021 Latest Caselaw 1011 ALL

Citation : 2021 Latest Caselaw 1011 ALL
Judgement Date : 18 January, 2021

Allahabad High Court
Mohd. Shakil vs Mohd. Shahid on 18 January, 2021
Bench: Vivek Kumar Birla



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 4
 

 
Case :- MATTERS UNDER ARTICLE 227 No. - 119 of 2021
 

 
Petitioner :- Mohd. Shakil
 
Respondent :- Mohd. Shahid
 
Counsel for Petitioner :- Santosh Kumar
 

 
Hon'ble Vivek Kumar Birla,J.

Heard learned counsel for the petitioner.

Present writ petition has been filed seeking setting aside of the impugned order dated 18.2.2018 passed by the trial court under Section 23 of the Small Cause Court Act in Case No. 149 of 2014 as well as order dated 14.2.2020 passed by the Additional District Judge, Court No. 11, Kanpur Nagar in Small Causes Revision No. 122 of 2018 (CNR No. UPKN01-014551-2018) whereby the revision of the petitioner has been rejected and the order of trial court has been affirmed.

By the impugned order dated 18.2.2018 passed by the trial court the application Paper no. 36 Ga filed under Section 23 of the Provincial Small Causes Court Act has been rejected. The revision filed against the same was also dismissed vide order dated 24.1.2020.

Stamp Reporter has reported laches of 239 days in filing the present writ petition.

Submission is that in view of the declaration made by the Kanpur Development Authority the area, within which the property in dispute is situated has been declared as Malin Basti area and therefore, no sale deed could have been executed in favour of the landlord herein and hence, the application filed under Section 23 of the Act was liable to be allowed.

I do not find any substance in the argument of the learned counsel for the petitioner. The case is covered by the judgment of this Court rendered in the case of Smt. Bano Vs. Ashad Ullah Khan (since deceased) and 4 others 2017 (3) ARC 807, paragraph 10 whereof is quoted as under:

"10. A perusal of page 108 of the paper book, which is information issued under the Right to Information Act, indicates that acquisition is only of the land and the owner of the house continues to be remain owner of the house and facts of unauthorized sale of land only has been taken into consideration. As such, the landlord continues to be the owner of the construction, which is purchased by him through a sale deed, which is duly registered and have also been registered in the revenue record. The plaintiff was the landlord of the house, which was let out to the petitioner herein. Insofar as the default part is concerned, nothing contrary to the assertions made by the landlord came forward from the tenant and therefore, findings on default requires no interference."

This writ petition is devoid of merit and is, accordingly, dismissed.

Order Date :- 18.1.2021

p.s.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter