Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chameli Devi vs G.C. Jain And Anr.
1993 Latest Caselaw 28 Del

Citation : 1993 Latest Caselaw 28 Del
Judgement Date : 18 January, 1993

Delhi High Court
Chameli Devi vs G.C. Jain And Anr. on 18 January, 1993
Equivalent citations: 49 (1993) DLT 506, 1993 (25) DRJ 91
Author: P Nag
Bench: P Nag

JUDGMENT

P.N. Nag, J.

(1) In this petition filed under Article 227 of the Constitution of India, the petitioner has prayed for quashing of the order dated 20th September, 1974 passed by Shri G.C. Jain, Assistant Commissioner (Slum) whereby permission has been granted by him to the respondent-landlord under Section 19(l)(a) of the Slum Areas (Improvement & Clearance) Act (hereinafter called the 'Act') to institute eviction proceedings against his tenant Smt. Chameli Devi (petitioner herein), in respect of one room, 2 Kolkies, portion of Chhatti, court yard, latrine and terrace on the roof in common with other tenants in house No.548, Katra Asharfi, Chandni Chowk, Delhi.

(2) No appearance has been put in on behalf of the respondent-landlord. Mr. Aggarwal, learned counsel for the petitioner, submits that in respect of this very pre uses, earlier a similar petition was filed by the same landlord against the petitioner before Shri D.K. Poddar, Competent Authority appointed under the Act, which was dismissed. The appeal filed there against by the respondent- landlord was also dismissed. According to him, there is no change of circumstances nor any particulars of change of circumstances have been given by the respondent- landlord in the petition and, therefore, the present eviction petition filed by the respondent-landlord is not maintainable and it operates as res judicata. According to him, this question has been raised by the petitioner in the petition and ground No.2 of para 28 specifically alleges that this question was raised and argued before respondent No. 1, the Competent Authority, but he has not considered the same. This ground is supported by an affidavit.

(3) There is a good deal of force in the aforementioned submission of the learned counsel. The competent authority has since not considered the consequences that will flow from the earlier decision in a similar petition filed before the Competent Authority, which should have in fact been considered. Such non-consideration has resulted in failure of exercise of jurisdiction vested in him under the law and the impugned order, therefore, deserves to be set aside.

(4) In Shri Ladii Prasad v. The Financial Commissioner and another (1971 Rcr 737), Deshpande, J. in paragraph 5 has held that the effect of a decision of any quasi-judicial authority arrived at after taking into account of the contentions and evidence of both the parties should act as res judicata inasmuch as this principle is not restricted to suits only dealt with by section Ii of the Code of Civil Procedure.

(5) The petition is, therefore, allowed and the Impugned order is set aside. In the circumstances of the case, I make no order as to costs.

 
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