Citation : 2019 Latest Caselaw 5227 Del
Judgement Date : 24 October, 2019
$~7
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 24.10.2019
+ RC.REV. 227/2017 & CM APPL. 40723/2018
JANKI DAS SATWAL ..... Petitioner
versus
SHASHI JAIN & ORS ..... Respondents
Advocates who appeared in this case:
For the Petitioner: Mr. Rajat Aneja and Ms. Chandrika Gupta,
Advocates. with petitioner in person.
For the Respondent: Mr. Mr. Vikram Singh and Mr. K.K. Singh,
Advocates with respondent no. 1 in person.
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
SANJEEV SACHDEVA, J. (ORAL)
1. Petitioner impugns order dated 28.02.2017, 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 from one Car Garage on the ground floor of property bearing No. 5033/3, Sant Nagar, Karol Bagh, New Delhi-110005, 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 a sum pay Rs. 5000/- 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. 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 31.03.2021. 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 28.02.2017 shall remain stayed till 31.03.2021.
10. Order Dasti under signatures of the Court Master.
SANJEEV SACHDEVA, J OCTOBER 24, 2019 'rs'
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!