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

Jatinder Chhabra vs Daya Prakash Gupta (Deceased) Thr ...
2020 Latest Caselaw 1170 Del

Citation : 2020 Latest Caselaw 1170 Del
Judgement Date : 19 February, 2020

Delhi High Court
Jatinder Chhabra vs Daya Prakash Gupta (Deceased) Thr ... on 19 February, 2020
$~21

* IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                     Judgment delivered on: 19.02.2020
+      RC.REV. 98/2019 & CM APPL. 7555/2019
JATINDER CHHABRA                                          ..... Petitioner
                           versus

DAYA PRAKASH GUPTA (DECEASED) THR LRS..... Respondent
Advocates who appeared in this case:
For the Petitioner:       Mr. H.S. Arora, Advocate along with petitioner in
                          person.

For the Respondent:        Mr.Vinod Sharma, Advocate with respondent in
                           person.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                             JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. Petitioner impugns order dated 18.09.2018, whereby the leave to defend application has been 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, in respect of one shop in property bearing No. WZ-93, Titarpur, Tagore Garden, New Delhi, 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 he shall vacate and handover the peaceful vacant possession of the tenanted premises to the respondent on or before 31.03.2022. Petitioner further undertakes that he shall pay a sum of ₹7,000/- per month with effect from 01.04.2019 as use and occupation charges to the respondent till the time he hands over the peaceful vacant possession of the tenanted premises to the respondent on or before 31.03.2022.

5. He further undertakes that he shall clear all water, electricity and other dues/charges in respect of the tenanted premises before the petitioner vacates the premises on or before 31.03.2022. Petitioner further undertakes that the he shall not sublet, assign or part with the possession of the tenanted premises or any part thereof.

6. He further undertakes that the he 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, within two weeks in the above terms, execution of the impugned order dated 18.09.2018 shall remain stayed till 31.03.2022.

11. Order Dasti under signatures of the Court Master.

SANJEEV SACHDEVA, J FEBRUARY 19, 2020 '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