Citation : 2019 Latest Caselaw 6147 Del
Judgement Date : 29 November, 2019
$~38
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 29.11.2019
+ RC.REV. 396/2019 & CM APPL. 29641/2019, 29643/2019
FARUKH ..... Petitioner
versus
SADHNA TYAGI ..... Respondent
Advocates who appeared in this case:
For the Petitioner: Ms.Nazma Akhtar and Ms.Meenakshi Sharma,
Advocates.
For the Respondent: Mr.Sandeep Garg, Ms.Priya Saxena and Mr.Harshit
Goyal, Advocates.
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
SANJEEV SACHDEVA, J. (ORAL)
1. Petitioner impugns order dated 07.01.2019, whereby the leave to defend application of the petitioner was dismissed and an eviction order passed.
2. Subject eviction petition was filed by the respondent seeking eviction of the petitioner on the ground of bonafide necessity under Section 14(1) (e) of the Delhi Rent Control Act, 1958, from X/4104 (also known as X/4104-A), Gali No.15, Shanti Mohalla, Gandhi Nagar, Delhi-110031, more particularly as shown in red colour in the site plan annexed with the eviction petition.
3. Learned counsel for the petitioner, under instructions from the petitioner, seeks leave to withdraw the petition.
4. Petitioner who is present in Court in person, undertakes that petitioner shall vacate and handover the peaceful vacant possession of the tenanted premises to the respondent on or before 31.05.2021. Petitioner further undertakes that he shall pay a sum of ₹ 5000/- per month with effect from 01.07.2019 as use and occupation charges to the respondent till the time petitioner hands over the peaceful vacant possession of the tenanted premises to the respondent on or before 31.05.2021. He further undertakes that the use and occupation charges shall be cleared within two months.
5. Petitioner further undertakes that petitioner shall clear all water, electricity and other dues/charges in respect of the tenanted premises before the petitioner vacates the premises on or before 31.05.2021.
6. Petitioner further undertakes that petitioner shall not sublet, assign or part with the possession of the tenanted premises or any part thereof. 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 submits that the
undertaking is acceptable to the respondent.
9. The Petition is accordingly dismissed as withdrawn.
10. Subject to petitioner filing an affidavit of undertaking in the above terms, within a period of two weeks, execution of the impugned order dated 07.01.2019 shall remain stayed till 31.05.2021.
11. Order Dasti under signatures of the Court Master.
SANJEEV SACHDEVA, J NOVEMBER 29, 2019 rk
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!