Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abhishek Grover vs Divisional Commissioner & Ors.
2023 Latest Caselaw 159 Del

Citation : 2023 Latest Caselaw 159 Del
Judgement Date : 13 January, 2023

Delhi High Court
Abhishek Grover vs Divisional Commissioner & Ors. on 13 January, 2023
                                                                                     2023/DHC/000298




                          $~37
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                         Date of Decision: 13th January, 2023
                          +        W.P.(C) 12528/2022 & REVIEW PET. 16/2023
                               ABHISHEK GROVER                               ..... Petitioner
                                              Through: Mr. Rohit Krishna Naagpal and Mr.
                                                         Dipanshu Gaba, Advocate along with
                                                         Petitioner in person.
                                              versus

                                DIVISIONAL COMMISSIONER & ORS.          ..... Respondents
                                             Through: Mr. Arun Panwar, Advocate for R-1
                                                       (M-7827545811)
                                                       Mr Parikshit Mahipal, Advocate
                                                       along with R 2 and 3 in person (M-
                                                       9868873986).
                                CORAM:
                                JUSTICE PRATHIBA M. SINGH
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode. REVIEW PET. 16/2023

2. This is a review petition filed by Review Applicant/ Petitioner - Abhishek Grover seeking review of the order dated 14th December, 2022 passed by this Court. The operative portion of the order reads:

"6. Considering the nature of the dispute and the fact that the above is only an interim order, it is directed that the ld. Divisional Commissioner shall dispose of the appeal pending before him, within a period of one month without being affected by the findings in the earlier interim order dated 23rd August, 2022.

7. Till such final order is passed by the ld. Division Commissioner, the interim order granted by this Court in favour of the Petitioner vide order dated 30th August, 2022, shall continue, subject to

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:17.01.2023 12:29:16 2023/DHC/000298

payment of Rs.15,000/- per month by the Petitioner, to the Respondents. The same shall be payable by the 10th of every month.

8. The present petition is disposed of in these terms, along with all pending applications."

3. The grounds urged by Mr. Nagpal, ld. Counsel for the Review Applicant/Petitioner are:

i) That the original order of the ld. District Magistrate, Central District (hereinafter, "District Magistrate") dated 7th July 2022 was rendered ex parte without notice to the Review Applicant/Petitioner;

ii) That the ld. Divisional Commissioner, Department of Revenue, Govt. of NCT of Delhi (hereinafter, "Divisional Commissioner") before whom the appeal arising out of the aforementioned order of the District Magistrate is pending, does not have the power and jurisdiction to remand the matter back to the District Magistrate.

4. Mr. Nagpal, ld. Counsel for the Review Applicant/Petitioner relies on the order sheets of the proceedings before the District Magistrate in support of his submission that for two dates of hearings, no notice was issued to the Review Applicant/ Petitioner. Further grievance of the Review Applicant/ Petitioner is that on 15th November, 2021, the next date of hearing before the District Magistrate was fixed for 17th January, 2022, however matter not taken up on that date. He also relies upon the judgment of the Hon'ble Punjab and Haryana High Court in Surinder Devi v. State of Punjab, CWP No. 19006 of 2016 to submit that the Divisional Commissioner does not have the power and jurisdiction to remand the matter back to the District Magistrate.

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:17.01.2023 12:29:16 2023/DHC/000298

5. The Court has perused the order sheets of the District Magistrate. The same show that the Review Applicant/Petitioner was aware of the proceedings before the District Magistrate and had appeared before the District Magistrate on several dates of hearings including on 11th December 2020, 13th August 2021, 15th February 2021, 15th November 2021, etc. It is further noticed from the order sheets of the District Magistrate that the next date of hearing in the matter is announced on each date. It is also noticed that there is no order sheet for the hearings on 17th January, 2023.

6. The Review Applicant/ Petitioner having appeared before the District Magistrate on several dates ought to have been diligent in finding out the next date of hearing in the matter. Moreover, even if on 17th January, 2022, the hearing was not held for whatever reasons, the matter was again taken up on 8th April, 2022, 2nd May, 2022 and was finally reserved on 6th June, 2022. Thus, this Court does not believe that the Petitioner/ Review Applicant did not get adequate opportunity for representation before the District Magistrate.

7. The second issue as to whether the Divisional Commissioner has the power and jurisdiction to remand the matter, does not arise at this stage inasmuch as the Divisional Commissioner who is entertaining the appeal can decide the appeal even on merits. The decision of the Hon'ble High Court of Punjab and Haryana relied upon by the ld. Counsel for the Petitioner/ Review Applicant would in fact mean that the Division Commissioner would have to hear the matter on merits and nothing more.

8. Insofar as the order dated 14th December 2022 of this Court, review of which is sought, on the said date, the order was passed after hearing and consideration of the matter. The Petitioner is the son of the Respondent and

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:17.01.2023 12:29:16 2023/DHC/000298

is in occupation of the property. The payment of Rs. 15,000/- per month by the Petitioner, to the Respondents is concerned, there is an eviction order dated 7th July 2022 passed against the Petitioner/ Review Applicant and it is not in dispute that he is in occupation of the premises in question. Having suffered an order from the District Magistrate, in order to balance equities, during pendency of the Appeal, the said payment was directed. There is no apparent error in the said order, which calls for a Review of the same. Thus, the said payment for use and occupation of the premises in question shall be made by the Petitioner/ Review Applicant. Any payment made shall be subject to the outcome of the order of the Divisional Commissioner.

9. The Divisional Commissioner shall ensure the strict compliance of the order passed by this Court on 14th December, 2022 before taking up the Appeal for hearing. In view of the fact that the review application was filed and the time for deciding the appeal would lapse, the Divisional Commissioner is given one more month to decide the appeal subject to the payment decided by this Court vide order dated 14th December, 2022.

10. Review petition is disposed of in these terms.

PRATHIBA M. SINGH JUDGE JANUARY 13, 2023 Rahul/KT

Signature Not Verified

By:DEVANSHU JOSHI Signing Date:17.01.2023 12:29:16

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter