Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Murari Lal vs Sharda Devi
2019 Latest Caselaw 5135 Del

Citation : 2019 Latest Caselaw 5135 Del
Judgement Date : 22 October, 2019

Delhi High Court
Murari Lal vs Sharda Devi on 22 October, 2019
$~48

* IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                Judgment delivered on: 22.10.2019

+      RC.REV. 144/2018

       MURARI LAL                                       ..... Petitioner
                                 versus
       SHARDA DEVI                                      ..... Respondent
Advocates who appeared in this case:
For the Petitioner:       Mr. Siddharth Aggarwal, Advocate.

For the Respondent:       Mr. Satish Sahai, Advocate.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                             JUDGMENT

SANJEEV SACHDEVA, J. (ORAL) RC.REV. 144/2018 & CM APPL.14249/2018 (stay), CM APPL.25039/2019 (for taking into consideration subsequent events)

1. Petitioner impugns order dated 28.10.2017, whereby leave to defend application of the petitioner has been dismissed by the Rent Controller 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 Delhi Rent Control Act, 1958 from one shop measuring 8 x 8 i.e., 64 sq. ft. with height of 7½ ft. in property bearing

No. B-1437, Shastri Nagar, 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 31.03.2021. Petitioner further undertakes that he shall pay Rs. 7,000/- 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 31.03.2021.

5. He 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 31.03.2021. He further undertakes that he shall not sublet, assign or part with the possession of the tenanted premises of any part thereof. He further undertakes that he shall not cause any damage to the tenanted premises and shall hand over the peaceful and vacant possession of the tenanted premises 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 28.10.2017 shall remain stayed till 31.03.2021.

10. Order Dasti under signatures of the Court Master.

SANJEEV SACHDEVA, J OCTOBER 22, 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter