Citation : 2019 Latest Caselaw 6542 Del
Judgement Date : 13 December, 2019
$~28
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 13.12.2019
+ RC.REV. 87/2018
GURDEEP SINGH ..... Petitioner
versus
BRIJ MOHAN BATTA ..... Respondent
Advocates who appeared in this case:
For the Petitioner: Mr. H.S. Dhawan, Advocate with petitioner in
person.
For the Respondent: Mr. Bishan Dass and Ms. Manjula Jhanab
Advocates with respondent in person.
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
SANJEEV SACHDEVA, J. (ORAL)
1. Petitioner impugns order dated 12.12.2017, whereby the Leave to defend application of the petitioner has been dismissed by the Rent Controller and an eviction order passed.
2. Respondent had filed the subject eviction petition seeking eviction of the petitioner on the ground of bonafide necessity under Section 14(1) (e) of Delhi Rent Control Act, 1958 from a shop situated in property bearing No. 41/7, East Punjabi Bagh, New Delhi, more particularly as shown in red colour in the site plan attached to
the eviction petition.
3. Learned counsel for the petitioner under instructions from the petitioner, who is present in Court in person, seeks leave to withdraw the petition.
4. Petitioner who is present in Court in person, undertakes that he shall vacate and handover the peaceful vacant possession of the tenanted premises to the respondent on or before 30.06.2021. Petitioner further undertakes that he shall pay Rs. 10,000/- per month as use and occupation charges till the time he hands over the peaceful vacant possession of the tenanted premises to the respondent on or before 30.06.2021.
5. Petitioner further undertakes that he shall clear all water, electricity and other dues/charges in respect of the tenanted premises before he vacates the premises. He further undertakes that he shall not sublet, assign or part with the possession of the entire or any portion of the tenanted premises to any third party.
6. Petitioner further undertakes that petitioner shall not cause any damage to the property and shall hand over the peaceful vacant possession of the tenanted premises to the respondent in a condition as existing today, subject to normal wear and tear.
7. The undertaking is accepted.
8. Learned counsel for the respondent under instructions from the
respondent submits that the undertaking is also acceptable to the respondent.
9. In view of the above, the petition is dismissed as withdrawn.
10. Subject to petitioner filing an affidavit of undertaking in the above terms within a period of two weeks from today, execution of the impugned order dated 12.12.2017 shall remain stayed till 30.06.2021.
11. Order Dasti under signatures of the Court Master.
SANJEEV SACHDEVA, J DECEMBER 13, 2019 'rs'
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!