Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Sukhbir Singh vs Dr. I.P. Singh
2012 Latest Caselaw 5255 Del

Citation : 2012 Latest Caselaw 5255 Del
Judgement Date : 4 September, 2012

Delhi High Court
Shri Sukhbir Singh vs Dr. I.P. Singh on 4 September, 2012
Author: M. L. Mehta
*        THE HIGH COURT OF DELHI AT NEW DELHI

+                         RC Rev.261/2010

                                              Date of Decision : 04.09.2012

SHRI SUKHBIR SINGH                                   ...... Petitioner

                                 Through :    Mr.D.S.Sidhu, Adv. with
                                              Mr.B.D.Sharma, Adv.

                          Versus

DR. I.P. SINGH                                       ......Respondent

                                 Through :    Mr.V.K.Sharma, Adv.

CORAM:

HON'BLE MR. JUSTICE M.L. MEHTA

M.L. MEHTA, J.

1. The present revision petition has been filed under Section 115 of the Code of Civil Procedure (CPC) read with Section 25 B (8) of the Delhi Rent Control Act (herein after referred to as "the Act") against the order dated 15.07.2010 passed by the ld. ARC whereby the eviction petition no. 32/2008, filed by the petitioner under Section 14 (1) (e) of the Act, was dismissed.

2. In the said eviction petition, it was submitted by the petitioner that he is the owner and landlord of house no. 1/10784, Subhash Park, Main Road, Naveen Shahdara, Delhi( suit premises) and the respondent is his tenant in two shops ( suit shops) situated at the ground floor of the suit property, which were converted into one big shop. It is submitted by the petitioner that

the ground floor of the suit premises consisting of the suit shop faces the main road and, towards the west of the shop, there is a passage of approximately three feet leading to the rear portion of the building. It is further submitted that the petitioner is a milk trader and used to do the business from the rear portion of the suit premises, where his buffaloes and cows were also kept. But, due to old age, pain in the joints and foul smell of excreta of cows and buffaloes, and change in law related to keeping of cows and buffaloes, he was forced to stop his business of milk vending. It is further submitted that he now intended to do the business of milk and milk products from the suit shop and hence it is required by him bonafidely for himself. It is also averred that the respondent tenant has built up a three storey house, just opposite the suit premises, and is running a clinic as well as a pathology lab from the ground floor of his own house, and he no longer required the suit shop.

3. The respondent tenant, upon being granted leave to defend, filed his written statement wherein preliminary objection is raised by him that the petitioner had sufficient accommodation at his disposal and there is no bonafide requirement of the suit shop by him. The respondent tenant gave details of five properties alleging these to be owned by the petitioner landlord. His averments in this regard are as follows:

(a)A-77, Panchsheel Garden, Shahdara, Delhi, which is ad-measuring 80 sq.yds. and, is facing to the main road of 40‟ wide and the son of the petitioner, namely Sh.Rakesh, who is teacher by profession, is residing in this property, wherein petitioner has inducted a new

tenant recently on the ground floor and one shop at the ground floor is lying vacant.

(b) Property no. 1/10784, Subhash Park, Main Road, Naveen Shahdara, Delhi, which is 300 sq.yds. plot having four storyed building consisting ground, first, second and 3rd floor. There are three tenants including the respondent. In this premises, the petitioner is running Milk Dairy and taming the buffaloes and selling their milk. The petitioner is residing in this property alongwith his son namely Mukesh, who is a teacher in Govt. of NCT of Delhi and the petitioner inducted one Mohamddan lady as tenant at third floor six months back.

(c) Property no. 1/11277, Gali No. 1, Subhash Park, Naveen Shahdara, Delhi-110032, which is more than 100 sq.yds. and is facing to the main road. There are six tenants in this property and also one recently inducted new tenant therein on the Ground Floor.

(d) Property No. 1/11585, Gali No. 4, Subhash Park, Naveen Shahdara, Delhi, which is more than 120 sq.yds. The petitioner is running a building material shop in the name of „Harsh Building Material and Property Dealer‟ alongwith his son Rajesh on the entire

ground floor and rest of the property, which is two and half storyed, is occupied.

(e) One big plot allotted by MCD in Ghazipur, Delhi for running a dairy under the relocation scheme of Slum & J.J. Deptt. Of MCD, which is lying vacant. The petitioner has not shifted his dairy at the allotted plot and is still running his dairy in the back portion of the suit premises.

4. It is further submitted by the respondent tenant that the petitioner had falsely stated that he had ceased to run the business of milk vending from the rear portion of the suit premises, and in fact the petitioner is still having all the cows and buffaloes in that portion and is running the same business. It is also denied that the petitioner had to go door to door to sell milk, which is not possible for him, due to old age. It is submitted that the petitioner is still selling the milk from the suit premises and there is no discontinuation of this business, whatsoever. It is further submitted that the petitioner is physically fit and also running a building material shop in the name of "Harsh Building Material & Property Dealer" along with his son from property no. 1/11585, Gali No. 4, Subhash Park, Naveen Shahdara, Delhi.

5. Both the parties then led their respective evidence and the ld. ARC was in agreement with the respondent tenant‟s submission that the petitioner had sufficient accommodation at his disposal at Ghazipur and property no. 1/11585-B, Gali no. 4, Subhash Park , Shahdara, Delhi, and there is no

bonafide requirement of the suit shop by him and, accordingly he dismissed the petitioner‟s eviction petition. Hence the present revision petition is filed by the petitioner.

6. The order of the ld. ARC has been challenged by the petitioner on the ground that it has been passed in a routine manner, without application of judicial mind. It has been further urged that the landlord is entitled to assess the need and requirement for himself, and neither the Court, nor the tenant can dictate to him the mode and manner in which he should live or carry out his business.

7. On the other hand, the respondent has submitted that there is no requirement of interference with the well reasoned and speaking order of the learned Rent Controller. It has been further submitted that the onus to prove the bonafide requirement of the suit shop was on the petitioner, which he failed to discharge, and hence the order of the ld. ARC cannot be faulted with. It has been further urged that it was successfully proved before the ld. trial Court that the petitioner is in possession of other properties, which were concealed from the Court, and hence there was no bonafide requirement of the suit shop by him.

8. Now, let me examine the facts and circumstances of the case in order to arrive at the conclusion that whether the impugned order confirms to the settled parameters of law or it requires interference by this Court. The issue before this Court is whether the requirement, as projected by the petitioner

landlord, is bonafide or not, and whether he is in possession of suitable alternative properties as claimed by the respondent tenant.

9. The respondent tenant has alleged the petitioner to be in possession of several other properties. In support of his contention that the petitioner was the owner of property no. 1/11585, Gali No. 4, Subhash Park, Naveen Shahdara, Delhi, the respondent tenant examined RW-2, Shri P.C. Saxena, Zonal Inspector , Property Tax Department, Shahdara. He brought the summoned record of the said property, which showed the petitioner to be the owner of the said property. This fact has been vehemently denied by the petitioner, who stated that this was his son Rajesh, who is doing business and he has no concern with this. In any case, taking as it is stated by the respondent/tenant that the petitioner was doing the business of building material and property dealer along with his son Rajesh on the ground floor of this premises, there is no dispute that the remaining part of the premises was occupied by the petitioner‟s son. Further, there is no bar for the petitioner to do this business, as also to do the business of selling of milk, when admittedly, his health so permitted.

10. With regard to the property bearing no. 1/11277, Gali no. 1, Subhash Park, Naveen Shahdara, Delhi-110032, undisputedly, this was the respondent‟s own case that there are six tenants and his plea that one tenant was inducted therein recently, was denied by the petitioner/ landlord. Nothing has been brought on record by the respondent /tenant to prove the contrary.

11. The respondent tenant had further alleged that the petitioner was allotted a plot by MCD at Ghazipur under the Relocation Scheme of Slum and J.J. Department. From the perusal of the impugned order, it is also evident that the petitioner had admitted in his cross examination that a dairy plot was allotted to his father in Gharoli dairy farm at Ghazipur for running a milk dairy. He also admitted that the dairy was also run by him and his family for some time. He further deposed that the said plot was encroached upon. He admitted the fact that the encroachers had been persuaded to give the possession of the plot back to the petitioner, which effectively means that the possession of the said plot now rests with the petitioner.

12. The respondent tenant has no doubt been successful in proving that the petitioner landlord is in possession of a plot at Ghazipur, but this fact itself is not sufficient to out rightly discredit the requirement of the landlord. The Court has to be mindful of the fact that the petitioner is a 65 year old man and it would be no doubt difficult for him to cover the distance till Ghazipur for the purpose of running a dairy. The respondent‟s case is that the petitioner is quite healthy and is running business of selling milk of cows and buffaloes in the rear portion of suit premises. The petitioner may have been keeping buffaloes and cows in the rear portion of suit premises but, it is illegal to do so after the amendment of the law and, it has to be discontinued by him, sooner or later, if it has not yet been done. Undisputedly the petitioner has been in the trade of selling milk of cows and buffalos and is capable of continuing to do so. But, then he cannot be compelled to continue to do so only from Ghazipur dairy, which is at a far-

away place or even from the rear portion of his residential premises, where keeping of tamed animals is prohibited. It would be unjust and indeed draconian to deprive the petitioner of the right to utilize the shop in the property owned by him and force him to carry on his intended business from a far away place at Ghazipur, especially in the evening of his life. The landlord is the best judge of his requirements and cannot be deprived of this right. In Pratibha Devi vs. T.V. Krishnan 2001 AIR SCW 4661, the Hon‟ble Supreme Court held that it is a settled position of law that the landlord is the best judge of his requirement for residential or business purpose and he has got complete freedom in the matter. While deciding the question of bonafide requirement of the landlord, it is futile and irrelevant to make an inquiry as to how else the landlord could have adjusted himself. The concept of bona fide necessity should be meaningfully construed so as to make the relief granted to the landlord real and practical. In Ragavendra Kumar v. Firm Prem Machinery & Co [2000]1SCR77, it was held that it is settled position of law that the landlord is best judge of his requirement for residential or business purpose and he has got complete freedom in the matter.

13. Also, it is an admitted fact that the petitioner has been engaged in the business of selling milk and in such scenario it is quite natural for him to have the intention of running a business of selling milk and milk products. I find this requirement to be quite reasonable and just. In Siddalingamma & Anr. Vs. Mamtha Shenoy (2001) 8 SCC 431, the Hon‟ble Supreme Court while considering the reasonable and bona fide requirement of landlord, held that the question to be asked by a judge of facts, by placing himself in the place of the landlord, is, whether in the given facts proved by the material on

record, the need to occupy the premises can be said to be natural, real, sincere and honest. If the answer be in the positive, the need is bona fide. In my considerate opinion, the petitioner has amply proved that his requirement is a bonafide one.

14. Regarding the contention of the respondent tenant that the petitioner did not disclose the fact of being in possession of other properties, it would suffice to say that non-disclosure of properties which were not suitable to meet the petitioner‟s requirement is not fatal to his case.

15. In view of the foregoing discussion, it is evident that jurisdictional error has been committed by the ld. ARC, which calls for interference. The impugned order is accordingly set aside and eviction is decreed in favour of the petitioner landlord. The respondent tenant is ordered to hand over the vacant and peaceful possession of the suit shop to the petitioner. The petition is disposed off in these terms. No order as to costs.

M.L. MEHTA, J.

SEPTEMBER 04, 2012 ss

 
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 : MAIMS

 
 
Latestlaws Newsletter