Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra Kumar Jain vs Harish Pratap Seonie & Ors
2025 Latest Caselaw 3939 Del

Citation : 2025 Latest Caselaw 3939 Del
Judgement Date : 8 April, 2025

Delhi High Court

Narendra Kumar Jain vs Harish Pratap Seonie & Ors on 8 April, 2025

                          $~14
                                 IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                             Date of Decision: 08.04.2025
                          +      RC.REV. 671/2019, CM APPL. 50953/2019, 43513/2024, 17951/2025
                                 NARENDRA KUMAR JAIN                                   .....Petitioner
                                                     Through:      Mr. Jai Sahai Endlaw, Mr. Gaurav
                                                                   Aggarwal and Mr. Jalad Agrawal,
                                                                   Advs with the Petitioners in person.

                                                     versus

                                 HARISH PRATAP SEONIE & ORS                            .....Respondents
                                                     Through:      Mr. Rajesh Yadav, Sr. Adv. with Mr.
                                                                   Harvinder Singh and Ms. Disha Gulati,
                                                                   Advs. with Respondent Nos. 1 & 2 in
                                                                   person.
                                                                   Mr. Sanjeev Sindhwani, Sr. Adv. with
                                                                   Mr. Ashish Kumar, Adv. for Applicant

                                 CORAM:
                                 HON'BLE MS. JUSTICE TARA VITASTA GANJU
                          TARA VITASTA GANJU, J.: (Oral)

CM. APPL. 25172/2024[Clarification of order dated 09.04.2024]

1. This is an Application filed by the Applicant, who is not a party to the present Petition, seeking clarification of order dated 09.04.2024.

2. Mr. Sindhwani, learned Senior Counsel appearing on behalf of the Applicant, seeks and is granted permission to withdraw the present Application.

3. The present Application is accordingly dismissed as withdrawn.

CM.APPL. 39132/2024[Clarification of order dated 03.04.2024]

4. This is an Application filed by the Applicant, who is not a party to the

present Petition, seeking clarification of order dated 03.04.2024.

5. Learned Senior Counsel appearing on behalf of the Respondents submits that this Application was already adjudicated upon by this Court on the last date of hearing.

6. This Court had on 27.02.2025 passed the following directions:

"6. Learned Senior Counsel for the Respondents seeks to rely upon a finding given by this Court in Paragraph 18.1 of the judgment dated 03.04.2024. The said finding is set out below:

"18.1 In the case at hand, the Petitioner/tenants, have contended that the person in occupation/holding over, Sh. Arjun Jain, will be liable to pay these mesne profits or interim compensation. This submission is unmerited. As discussed above, the twin test as envisaged under the provisions of Section 17 of the DRC Act is not satisfied in the present case qua the subtenant and the sub-tenant is not a lawful sub-tenant as is envisaged in the DRC Act."

7. The said finding is concededly not challenged by either party nor is an Application for making the said Mr. Arjun Jain a party being filed, despite this Petition being pending before this Court since the year 2019. Given this position, this Court finds no reason to entertain any submissions on behalf of the said Mr. Arjun Jain.

8. Mr. Sindhwani, learned Senior Counsel appearing for 3rd Party, Mr. Arjun Jain, submits that the Respondents had filed an Application under Order I Rule 10 before the learned Trial Court, however, the said Application was dismissed by the learned Trial Court. Mr. Sindhwani, learned Senior Counsel further submits that the said order is not the subject matter of challenge before this Court. Hence, Mr. Arjun Jain is a sub-tenant in the property.

9. As stated above, the order dated 03.04.2024 has attained finality since it was not challenged by either party..."

7. It is not disputed by the learned Senior Counsel that the judgment dated 03.04.2024 has not been challenged by the Applicant despite the lapse of almost one year. It is also not disputed that the Applicant has filed objections before the learned Executing Court in support of its contentions, which are

being adjudicated upon.

8. Given what is stated above and in view of the order that this Court proposes to pass today in the Petition, this Court does not deem it appropriate to pass any further orders on this Application.

9. The Application is accrodingly disposed off.

10. The Petitioners are physically present in the Court today.

11. This Court by its order dated 06.02.2025 issued Notice to the Petitioners to show cause as to why contempt proceedings should not be initiated against the Petitioners. The Petitioners have since filed a Reply to the show cause notice dated 19.02.2025 [hereinafter referred to as "Reply"] and have been present before the Court on each date of hearing.

12. Learned Counsel for the Petitioners, on instructions, submits that the Petitioners have utmost regard for the majesty of the Court and have not deliberately or wilfully disobeyed the orders passed by the Court.

12.1 It is further stated in the Reply filed by the Petitioners that prior to the death of husband of Petitioner No. 1 and father of Petitioner Nos. 2 and 3, the case was being handled by the said late Sh. Narender Kumar Jain without sharing much information with the Petitioners. It is contended that the Petitioners were "not much aware" about the pendency of the matter including the reason as to why the case was filed and that they were only aware to the extent that the tenanted premises was in actual use and occupation of Sh. Arjun Jain who was the nephew of the late Sh. Narendra Kumar Jain.

13. It is further stated that as per the legal advice and information of the present case, given to the Petitioners at the time when the Petition was filed,

was that despite not being in possession of the tenanted premises, in view of the fact that the Impugned Order has given a finding that possession of the tenanted premises is to be delivered by late Sh. Narender Kumar Jain, the present case was filed. It is apposite to extract paragraph 6 of the Reply in this behalf which is set out below:

"6. That till the date of death of Sh. Narender Kumar Jain who has filed the present case and carried on as such of his own without sharing much of the information with the undersigned, the deponent was not much aware about of the pendency of the present matter including the reasons for which the same has been filed. She was only aware to the extent that the tenanted premises in actual use and occupation of Sh. Arjun Jain. It was only after the death of Sh. Narender Kumar Jain, the present deponent being one of the legal heir of Sh. Narender Kumar Jain was impleaded. As per the legal advice and information of the present case given at that time was to the effect that despite being not in possession of the tenanted premises, since impugned order dated 27/05/2019 talks about the possession to be delivered by Sh. Narender Kumar Jain, the present case was filed and the same contest is to be carried on. Further she even otherwise since not beneficiary of the tenanted premises has no other claim or liability to be owned in this concerned which in any case is the matter between the respondent being landlord and Sh. Arjun Jain being actual possessor of the tenanted premises. Such bonafide belief and impression is being carried on by the deponent with respect to the present case."

[Emphasis Supplied]

14. The Reply further states that after the order dated 03.04.2024 was passed by this Court, and the payment of user charges was a dispute between Sh. Arjun Jain and the landlord - the Respondent and the said Sh. Arjun Jain had assured the Petitioners that appropriate measures would be undertaken by him in regard to the tenanted premises and the fact that all things concerning the possession of the tenanted premises shall be looked into by him alone. It is also apposite to extract paragraph 7 of the Reply in this behalf below:

"7. That Sh. Arjun Jain, the applicant in CM No.39132/2024 and who is having actual, physical possession of tenanted premises under his use is real nephew (S/o real brother) of Late Sh. Narender Kumar Jain. After the order dated 03/04/2024 the same was brought to the attention of Sh. Arjun

Jain so as to see how the said orders with respect to use and occupation charges as directed, are to be complied. In turn Mr. Arjun Jain has assured the deponent about the appropriate measures to be done by him in this regard and she need not worry in this concern as she being not in possession of the tenanted premises all the things in concerning to possession shall be looked by him only. He has further assured that the implication of non-payment to use and occupation charges entails the operation of default clause in terms of order dated 3.4.2024 which in any case is a dispute between him and the landlord i.e. respondent herein. In view of close family relation with said Sh. Arjun Jain, the deponent remained under bonafide assurances as given by him and as per the order of this Court appeared in the matter on 06/02/2025."

[Emphasis supplied]

15. Learned Counsel for the Petitioners, on instructions, also submits that the payments in the sum of Rs.91,73,500/- [Rs. 73,41,500 + Rs. 18,32,000/- have already been deposited in the Court.

16. In view of what has been set out above by the Petitioners and given the unconditional apology of the Petitioners, this Court deems it apposite to discharge the notice for show cause issued against the Petitioners.

17. Learned Counsel for the Petitioners, on instructions from the Petitioners, seeks unconditional leave to withdraw the present Petition. The Petition is dismissed as withdrawn. All pending Applications stand closed.

18. The amounts deposited by the Petitioners as user and occupation charges in pursuance of order dated 03.04.2024 passed by this Court, including any interest accrued thereon, shall be released to Respondent No.1 by the Registry of this Court.

19. The parties will act based on the digitally signed copy of the order.

TARA VITASTA GANJU, J APRIL 8, 2025/r/ ha

 
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