Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nizamuddin vs Rehan Siddiqui & Ors
2019 Latest Caselaw 5491 Del

Citation : 2019 Latest Caselaw 5491 Del
Judgement Date : 7 November, 2019

Delhi High Court
Nizamuddin vs Rehan Siddiqui & Ors on 7 November, 2019
$~21

* IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                Judgment delivered on: 07.11.2019
+      RC.REV. 66/2018
NIZAMUDDIN                                            ..... Petitioner
                                 versus

REHAN SIDDIQUI & ORS                                 ..... Respondents
Advocates who appeared in this case:
For the Petitioner:       Ms. Sonali Malhotra, Advocate with petitioner in
                          person.

For the Respondent:       Mr. R.K. Sharma Advocate. with respondent in
                          person.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                             JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. Petitioner impugns order dated 07.11.2017, 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 with regard to two rooms, one kitchen, one toilet, bathroom and open space on first floor of property bearing no. 5000, Lal Gali, Kucha Rehman, Chandni

Chowk, Delhi-110006, 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 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 31.12.2020. Petitioner further undertakes that he shall pay use and occupation charges at the agreed rate of Rs. 160/- per month till the time he hands over the peaceful vacant possession of the tenanted premises to the respondent on or before 31.12.2020. Petitioner further undertakes that the arrears of rent for the 48 months at the rate of ₹ 160/- per month shall be paid by the petitioner on or before 31.01.2020.

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. 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 shall hand over the possession of the same in the 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 07.11.2017 shall remain stayed till 31.12.2020.

10. Order Dasti under signatures of the Court Master.

SANJEEV SACHDEVA, J NOVEMBER 07, 2019 'rs'

 
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