Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rohini Chopra vs Government Of Nct Of Delhi & Ors.
2022 Latest Caselaw 3290 Del

Citation : 2022 Latest Caselaw 3290 Del
Judgement Date : 8 December, 2022

Delhi High Court
Rohini Chopra vs Government Of Nct Of Delhi & Ors. on 8 December, 2022
                                                                                        2022/DHC/005496




                          $~81
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                            Date of Decision: 8th December, 2022
                          +       W.P.(C) 16836/2022, CM APPL. 53295/2022 & CM APPL.
                                  53296/2022
                                  ROHINI CHOPRA                                     ..... Petitioner
                                                    Through:     Ms. Mansi Sharma & Mr. Kunal
                                                                 Negi, Advocates. (M:9999279361)
                                              versus
                                  GOVERNMENT OF NCT OF DELHI & ORS.                     ..... Respondent
                                                    Through:     Mr. Avishkar Singhvi, ASC for R-1.
                                                                 Mr. Sonam Gupta, Mr. Anurag
                                                                 Tandon & Mr. Divyam Sharma,
                                                                 Advocate      for   R-2    &       3.
                                                                 (M:8800153786)
                                                                 Mr. Rajiv Bajaj Advocate for
                                                                 contesting Respondents.
                                  CORAM:
                                  JUSTICE PRATHIBA M. SINGH
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. The Petitioner-Ms. Rohini Chopra has filed the present petition challenging the order of the District Magistrate (DM) dated 7th November, 2022 and the subsequent corrigendum dated 17th November, 2022.

3. By the impugned order, the Petitioner has been directed to shift to a rented accommodation within 30 days. However, it has been submitted by the ld. Counsel for the Petitioner that the detailed order is yet to be passed. She, further, submits that an appeal to the Divisional Commissioner has been filed by her in terms of Section 16 the Maintenance and Welfare of Parents and Senior Citizens Act, 2007.

4. A perusal of the order dated 7th November, 2022 passed by the DM

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:13.12.2022 11:06:36 2022/DHC/005496

shows that the order ends with a line 'detailed order will follow'. The said order reads as:

"As directed by the court during last hearing Mr. Atul Chopra has submitted details of six flats ranging from Rs. 30,000 - 38,000 per month in Vasant Kunj area. He has also submitted the details of monthly expenditure on the child (daughter) which is over and above the monthly maintenance which is given to his wife as per the directions of the family court wherein the matter of DV Act is going on.

Overall, he has submitted that he is providing Rs. 55,000 per month for maintenance for his wife and daughter. Details of monthly expenditure has also been submitted by the respondent in which she has submitted that Rs. 72,150 is the monthly expense she usually incurs for the maintenance of herself as well as her daughter. The court feels that this is the decent amount which should be borne by Mr. Atul Chopra which he had agreed also. Hence, he will provide an amount of Rs. 72,150 on monthly basis to his wife Mrs. Rohini Chopra. This amount will also include Rs. 55,000 which Mr. Atul Chopra is already paying to his wife. In addition to this Rs. 30,000 per month for the rented accommodation shall be paid by him directly to the landowner for 11 months in the first go and a receipt of the same duly signed by the landlord shall be provided by him to his wife within one week to avoid confusion. It is once again repeated that overall Mr. Atul Chopra shall pay Rs. 1,02,150/- (Rupees One Lakh Two Thousand One hundred Fifty) monthly to his wife which will include everything i.e the monthly maintenance as per the CRPC 125 and the house rent.

Since the rent for 11 months shall be directly to the landlord, Mr. Atul Chopra shall pay Rs. 72,150 every month before 10th of every month. Searching the new accommodation and shifting may take some time hence it is directed that the respondent should shift to the

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:13.12.2022 11:06:36 2022/DHC/005496

rented accommodation within 15 days from today i.e 07 November, 2022. This order can be served Dasti to all concerned.

Detailed order will follow."

5. The Supreme Court has repeatedly deprecated the practice of passing short orders without reasons and giving reasons, thereafter, with a detailed order. Recently, the Supreme Court in Indrajeet Yadav v. Santosh Singh, AIR 2022 SC 1941 observed the following:

"Despite the strong observations made by this Court as far as back in the year 1984 and thereafter repeatedly reiterated, still the practice of pronouncing only the operative portion of the judgment without a reasoned judgment and to pass a reasoned judgment subsequently has been continued. Such a practice of pronouncing the final orders without a reasoned judgment has to be stopped and discouraged"

6. This practice has been repeated in the present case as well.

7. It is clear from the above order that no reasons have been given as to why the payment of maintenance and the shifting to rented accommodation has been directed. Passing of such orders by the concerned DM would not be permissible. Even if the DM is passing a brief order, reasons ought to be contained therein and it should be contained in one order.

8. In this background, it is directed that the concerned DM shall give the detailed order to the Petitioner on or before 15th December, 2022. In the said appeal, if upon receiving the detailed order of the DM, any additional grounds are to be added, the same shall be added by 6th January, 2023 with a copy to Mr. Bajaj, ld. Counsel. The appeal shall be taken up by the Appellate Authority- Divisional Commissioner on 10th January, 2023. The Divisional Commissioner shall hear the parties on 10th January, 2023 and

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:13.12.2022 11:06:36 2022/DHC/005496

pass his orders in accordance with law.

9. As part of the appellate proceedings, the Divisional Commissioner shall explore an alternative premises of the Petitioner's choice so as to ensure the comfortable living of herself and her daughter. It is noticed that the Respondents are present in the Court and are senior citizens, who are currently, not able to live in their own home due to an acrimonious relationship with the Petitioner.

10. The Divisional Commissioner shall decide the appeal within 30 days. Until the final order of the Divisional Commissioner is passed, the Petitioner shall not be evicted.

11. With these observations, the present petition, along with all pending applications, is disposed of.

PRATHIBA M. SINGH JUDGE DECEMBER 8, 2022 dj/AM

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:13.12.2022 11:06:36

 
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 : MAIMS

 
 
Latestlaws Newsletter