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

Raj Kumar & Ors vs Pradeep Kumar Puri
2019 Latest Caselaw 5493 Del

Citation : 2019 Latest Caselaw 5493 Del
Judgement Date : 7 November, 2019

Delhi High Court
Raj Kumar & Ors vs Pradeep Kumar Puri on 7 November, 2019
$~3

* IN THE HIGH COURT OF DELHI AT NEW DELHI
%                               Judgment delivered on: 07.11.2019

+      RC.REV. 408/2019
       RAJ KUMAR & ORS                                ..... Petitioners
                                 versus

       PRADEEP KUMAR PURI                             ..... Respondent
Advocates who appeared in this case:
For the Petitioner:       Mr. Yash Varmani, Advocate.
For the Respondent:       Mr. K.N. Singh, Advocate.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                            JUDGMENT

SANJEEV SACHDEVA, J. (ORAL) RC.REV. 408/2019 & CM APPL.30386/2019 (stay)

1. Petitioners impugn order dated 30.01.2019, whereby the leave to defend application of the petitioners was dismissed and an eviction order was passed.

2. Respondent had filed the subject eviction petition seeking eviction of the petitioners on the ground of bonafide necessity under Section 14(1) (e) of Delhi Rent Control Act, 1958 from a shop on the ground floor of property bearing No.F-107, Kirti Nagar, New Delhi more particularly as shown in red colour in the site plan attached to

the eviction petition.

3. Learned counsel for the petitioners under instructions from the petitioner Nos.2 and 3, who are present in Court in person, seeks leave to withdraw the petition.

4. Petitioner Nos.2 and 3, who are present in Court in person, undertake on their behalf as also on behalf of petitioner No.1 that they shall vacate and handover the peaceful vacant possession of the tenanted premises to the respondent on or before 30.11.2020. Petitioners further undertake that they shall pay a sum of Rs. 12,000/- per month as use and occupation charges with effect from 01.07.2019 till the time they hand over the peaceful vacant possession of the tenanted premises to the respondent on or before 30.11.2020. They further undertake that they shall clear the arrears of use and occupation charges within a period of four weeks.

5. Petitioners further undertake that they shall clear all water, electricity and other dues/charges in respect of the tenanted premises before they vacate the premises on or before 30.11.2020. Petitioners further undertake that they shall not sublet, assign or part with the possession of the tenanted premises or any part thereof. They further undertake that they 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 petitioners filing an affidavit of undertaking in the above terms within a period of two weeks from today, execution of the impugned order dated 30.01.2019 shall remain stayed till 30.11.2020.

10. Order Dasti under signatures of the Court Master.

SANJEEV SACHDEVA, J NOVEMBER 07, 2019 st

 
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