Citation : 2001 Latest Caselaw 142 Del
Judgement Date : 1 February, 2001
JUDGMENT
S.K. Mahajan, J.
1. Admit.
With the consent of parties the matter has been heard and is being disposed of finally.
2. By order dated 21.12.99, the trial Court after having come to a finding that the petitioner was liable to pay [email protected] 6,000/- per month directed the petitioner to pay the arrears of rent w.e.f. [email protected] 6,000/- per month and continue to pay the same at the same rate for the subsequent period every month till the final decision in the suit. This order was not challenged by the petitioner. Since this order was not complied with the plaintiff/respondent filed an application under Section 151, CPC before the Trial Court for striking out the defense of the petitioner. The defendant also filed an application that due to poor financial condition of the defendant he may be granted time to deposit the amount directed by the Court vide order dated 21.12.99 in Installments of Rs. 10,000/- per month. Both these applications were disposed of by the learned Trial Court by order dated 13.9.2000. While disposing of this application the Court was of the view that the application moved by the defendant was only a dilatory tactics by him. The Court granted one more opportunity to the defendant to comply with the order 21.12.99 within four weeks from 13.9.2000.It was further held in that order that in case the amount was not deposited within the time granted by the Court, the defense of the defendant would stand struck off. Since the order dated 21.12.99 was still not complied with by the defendant, the Court by order dated 4.12.2000 directed the defense of the defendant to be struck off. Being aggrieved by the aforesaid orders the present revision petition has been filed by the petitioner.
3. Counsel for the petitioner submits that in case he is granted time to comply with the order dated 21.12.99 by making payment of the arrears in Installments he will not press this petition. He also submits that he has already paid a sum of Rs. 1 lakh towards the arrears of rent in terms of the orders passed by this Court. He, therefore, prays for time to be given to him to make payment of the arrears as well as the current rent in Installments.
4. It is agreed between the parties that as on 31.12.2001, a sum of Rs. 2.24.000/- is due from the petitioner to the respondent towards arrears of rent. After having heard learned Counsel for the parties, I am of the view that the ends of justice will be met in case the petitioner clears the aforesaid arrears of rent in Installments payable @ Rs. 20,000/- per month and also pays current rent every month @ Rs. 6,000/- per month.
5. I, accordingly, dispose of this petition with a direction to the petitioner to clear the entire arrears of rent amounting to Rs. 2,24,000/- as on 31.1.2001 in Installments @ Rs. 20,000/- per month and also to pay the current rent at the rate of Rs. 6,000/- per month by the 7th day of each month in advance. Two defaults in the payment of either the Installments of arrears or the current rent will automatically result in the defense of the petitioner being struck off. The first Installment towards arrears of rent will be paid by 25.2.2001 and all the subsequent Installments will be paid by the 15th day of each subsequent month. The current rent for the month of February, 2001 will be paid by 7.2.2001 and the subsequent rent will be paid by the 7th day of each subsequent month. The payment of arrears will be made subject to final decision in the suit and without prejudice to the rights and contentions of the parties in the suit. The petition, accordingly, stands disposed of.
6. Petition disposed of:
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!