Citation : 2019 Latest Caselaw 5454 Del
Judgement Date : 6 November, 2019
$~51
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 06.11.2019
+ RC.REV. 67/2019 & CM APPL. Nos.5516/2019, 5518-
19/2019, 34329/2019 and 47908/2019
PRASHANT BANSAL ..... Petitioner
versus
NASEER AHMED & ANR ..... Respondents
Advocates who appeared in this case:
For the Petitioner: Mr. Mohit Gupta, Mr. Shiven Khurana and Ms.
Aayushi Jain, Advocates
For the Respondent: Mr. Rajat Aneja with Ms. Chandrika Gupta,
Advocates
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
SANJEEV SACHDEVA, J. (ORAL)
1. Petitioner impugns order dated 20.08.2018, whereby the leave to defend application of the petitioner was dismissed 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 two shops
bearing Nos. 4975 and 4976, Chowk Ahata Kidara, Bara Hindu Rao, 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 30.11.2020. Petitioner further undertakes that he shall pay a sum of 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 30.11.2020.
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 on or before 30.11.2020. He further undertakes that he shall not sublet, assign or part with the possession of the tenanted premises or any part thereof. He further undertakes that he shall not cause any damage to the tenanted premises and hand over the possession of the same to the Respondent in the same condition as it exists today subject to normal wear and tear.
6. The undertaking is accepted.
7. Learned counsel for the respondent under instructions from the respondent submits that the undertaking is also acceptable to the respondent.
8. In view of the above, the petition is dismissed as withdrawn.
9. 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 20.08.2018 shall remain stayed till 30.11.2020.
10. Order Dasti under signatures of the Court Master.
SANJEEV SACHDEVA, J.
NOVEMBER 06, 2019 neelam
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!