Citation : 2025 Latest Caselaw 2212 Del
Judgement Date : 13 February, 2025
$~205
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 13.02.2025
+ RC.REV. 344/2019
RAJESH GANDHI .....Petitioner
Through: Mr. Amit Gupta, Mr. Prateek Mehta,
Mr. Gaurav Kocher, Mr. Vikas, Mr.
H.S. Mahapatra & Ms. Muskan
Nagpal, Advocates with Petitioner in
person.
versus
AJAY MITTAL .....Respondent
Through: None.
CORAM:
HON'BLE MS. JUSTICE TARA VITASTA GANJU
TARA VITASTA GANJU, J.: (Oral)
1. None appears for the Respondent.
2. It is not disputed by the Petitioner that pursuant to the execution proceedings filed by the Respondent on 18.12.2019, that is almost 5 years, the possession of the tenanted premises has been handed back to the Respondent/landlord.
3. This Court has taken a view in the judgment passed in Ashok Gupta v. Deepak Rao1 that once possession is restored to the landlord in accordance with law, nothing further survives in the petition. Reliance has been placed upon the Judgments of the Supreme Court in NC Daga v. Inder Mohan Singh Rana2, Vinod Kumar Verma v. Manmohan Verma3 and
2024 SCC OnLine Del 7148
(2003) 1 SCC 453
Civil Appeal Nos. 5220-5221 of 2008 dated 19.08.2008
Neelam Sharma v. Ekant Rekhan4. This Court is supported in its view by judgments passed by Coordinate Benches of this Court including Om Prakash Ashok Kumar & Sons v. Ajay Khurana5, Neelam Sharma v. Ekant Rekhan6, and Bhawani Shankar v Nand Lal and Ors.7.
3.1 On 30.07.2024, the Coordinate Bench of this Court has also given a finding that this Petition has become infructuous.
4. This Petition has now been listed before this Court on multiple occasions. On 11.12.2024, this Court had observed that the Petition has become infructuous in terms of the judgment passed in Ashok Gupta case. On that day, an adjournment was sought by the Petitioner on account of non- availability of learned Counsel for the Petitioner, and it was further directed in paragraph 6 of the order dated 11.12.2024 that the Petitioner shall remain present as below:
"5. A request for an accommodation is made on behalf of the Petitioner. It is stated that the arguing Counsel Mr. Amit Gupta is unavailable.
6.Although, the request of unavailability is not a ground for an adjournment, in the interest of justice, one last opportunity is granted to the Petitioner to be present..."
5. On 20.12.2024, once again this Court directed that since possession has been recovered in accordance with law, the Petition has become infructuous. The relevant extract of order dated 20.12.2024 is set out below:
"1. It has been recorded previously on 11.12.2024, that the possession of the tenanted premises has been restored to the Respondent in the execution proceedings in accordance with law on 18.12.2019.
2019 SCC OnLine Del 6487
2024 SCC OnLine Del 5228
2019 SCC Online Del 6487
2021 SCC OnLine Del 4284
2. The record shows that there was no interim protection granted to the Petitioner. However, on 19.12.2019, this Court had directed status quo in respect of the matter. The position continues till today.
3. This Court had on 11.12.2024 recorded the following:
"3. This Court has taken a similar view in the judgment passed in Ashok Gupta v. Deepak Rao, which has relied upon the Judgments of the Supreme Court in NC Daga v. Inder Mohan Singh Rana and Vinod Kumar Verma v. Manmohan Verma. This Court is supported in its view by judgments passed by Coordinate Benches of this Court including Om Prakash Ashok Kumar & Sons v. Ajay Khurana, Neelam Sharma v. Ekant Rekhan, and Bhawani Shankar v Nand Lal and Ors.
4. The Coordinate Bench of this Court has given a finding on 30.07.2024 also that this Petition has become infructuous.
5. A request for an accommodation is made on behalf of the Petitioner. It is stated that the arguing Counsel Mr. Amit Gupta is unavailable.
6. Although, the request of unavailability is not a ground for an adjournment, in the interest of justice, one last opportunity is granted to the Petitioner to be present."
5.1 On that date, once again the parties were also directed to be present.
6. Despite the directions on three occasions, the Petitioner was not present before the Court. This is reflected in the order dated 07.02.2025 as well. The relevant extract of the order dated 07.02.2025 is set out below
"2. Learned Counsel for the Petitioner requests for one more opportunity. The record reflects that this matter has been heard by this Court on two previous occasions and on each of these occasions, the Court has given its view in terms of the judgment passed by this Court in Ashok Gupta v. Deepak Rao; 2024 SCC OnLine Del 7148 which has been relied upon the judgments of the Supreme Court. This was also clarified in the order dated 20.12.2024.
xxx xxx xxx
3. One final opportunity is granted to the Petitioner to remain present
before the Court on the next date of hearing."
7. The Petitioner is present in Court today. Learned Counsel for the Petitioner/tenant submits that the Court must examine the matter on merits. Relying on a legal notice dated 16.12.2014, it is submitted that as per the legal notice sent, the Respondent/landlord had transferred the property in 2014 to a third party, thus, the bonafide need did not arise.
7.1 Learned Counsel for the Petitioner/tenant relies on paragraph 3(iv) of the Leave to Defend/Contest Application filed by the Petitioner/tenant. It is apposite to extract the said paragraph, which is below:
"3....iv. That the petitioner has not replied to the query raised in reply dated 20.12.2014 or has filed any objection in D.R. No.28/2015."
[Emphasis supplied]
7.2 As can be seen from the above, the paragraph above merely states that the Petitioner/tenant has not replied to the query raised in reply and has not filed any objection, does not raise any ground that the Respondent/landlord had transferred the property to a third party.
8. In response, the Reply to the Leave to Defend/Contest Application filed by the Respondent/landlord, states that he is not aware about the legal notice and that the Respondent/landlord is still the owner of the property. The relevant extract is below:
"(iv) That the contents of para No.3 (iv) of the application for leave to defend is wrong and denied except those which are matter of record.
It is not denied that the petitioner has not replied to the query raised in reply dated 20.12.2014 оr has filed any objection in D.R. No.28/2015. It is submitted herein that the petitioner had no knowledge about so called notice and the same was organized by the respondent in order to defeat the legal right of the petitioner. It is further submitted herein that the petitioner that the petitioner
appeared in the said petition and informed the Hon'ble Court that he is still the owner of the property and has not sold the same to anyone. Moreover, as regards ownership of the suit property by the petitioner and the relationship of landlord-tenant between the petitioner and respondent, the same was never in dispute and thus no specific reply in this regard was required from the side of the petitioner."
[Emphasis Supplied]
9. The Court in Ashok Gupta case has held that once an Eviction Order has gained fruition and has been implemented through an Execution proceeding in accordance with law, the Revision Petition becomes infructuous. The Court has relying on the judgment in the Abid-Ul-Islam v. Inder Sain Dua8 held that the jurisdiction of this Court in a Rent Revision matter is limited and circumspect to examine if there is an error apparent on the face of the record or absence of any adjudication by the learned Trial Court, and it is only then should the High Court interfere. The relevant extract of the Ashok Gupta case is set out below:
"10. The issue of whether a Revision Petition is maintainable when the tenanted premises have been legally restored to the Respondents/landlord, either during or before the filing of the Revision Petition, has been addressed by the Supreme Court as well as by Coordinate Benches of this Court.
11. The Supreme Court in NC Daga v. Inder Mohan Singh Rana, dealt with a similar situation while dismissing a challenge by a tenant to a judgment passed by this Court upholding an order declining leave to defend passed by the learned Trial Court. The facts in the case were that pursuant to order passed by the learned Trial Court, possession had been taken pursuant to an order passed by the Executing Court. The Supreme Court dealt with the similar arguments raised on behalf of the Respondents/landlord that the Petition has become infructuous pursuant to the possession having been taken.
12. After briefly examining the contention of the parties, the Supreme Court held that in view of the admitted position of possession being taken in
(2022) 6 SCC 30
execution proceedings, it was not necessary to go into the further details since such a decision would be a purely academic question. The Supreme Court held as follows:
"6. In view of the admitted position that pursuant to the order passed by the Rent Controller, possession has been taken on execution of the order permitting eviction, and absence of specific stand regarding implied consent it is, however, not necessary to go into the finer details and to examine the rival stand in the background of legal position as it would amount to rendering decision on a purely academic question. The appeal is, therefore, dismissed, without any order as to costs."
[Emphasis supplied]
13. A similar view was taken by the Supreme Court in Vinod Kumar Verma v. Manmohan Verma where on an averment by the Respondent/landlord that possession of the premises has already been taken over, the Supreme Court held that nothing further survives in the Appeal and disposed the Appeals filed as being infructuous. The order being brief is extracted below:
"Leave granted.
At the time of hearing of these appeals, the learned counsel appearing on behalf of the landlord-respondent submits, on instructions, that the possession of the premises in question has already been taken over by the landlord-respondent. That being the position, these appeals have now become infructuous, which have been filed against the final judgment and order dt.25.02.2008 and 28.03.2008 passed by the High Court of Delhi at New Delhi in RCR No. 49 of 2007 and C.M. No. 119 of 2008 (Review) in RCR No. 49 of 2007, by which the Revision Petition filed by the tenant/appellant was dismissed and order of eviction was affirmed. Since the possession has already been taken over by the landlord-respondent, in our view nothing survives in these appeals and accordingly, the appeals are disposed of as infructuous.
Interim order, if any, stands vacated.
There will be no order as to costs."
[Emphasis Supplied]
14. Various Coordinate Benches of this Court have also similarly held that the tenant's Petition have become infructuous in view of possession being
taken. Reliance is placed on Neelam Sharma v. Ekant Rekhan4 and Bhawani Shankar v. Nand Lal.
14.1 In Om Prakash Ashok Kumar & Sons v. Ajay Khurana6 while relying on the NC Daga case and several other cases, a Coordinate Bench held as follows:
"10. This Court in various decisions has followed the decision given by the Supreme Court in N.C. Daga v. Inder Mohan Singh Rana. The Coordinate Bench of this Court in Poonam Bangia v. Harbhagwan Dass Chandiramani in RC. REV. no. 16/2021 vide order dated 22.07.2021 after following the law laid down in N.C. Daga v. Inder Mohan Singh Rana, dismissed the revision petition after observing that the landlord has received the possession of the tenanted premises through execution proceedings. Another Coordinate Bench of this Court in Mange Ram v. Rajesh Narain Goel, in RC. REV. no. 147/2021, decided on 19.03.2024 after following N.C. Daga v. Inder Mohan Singh Rana and Vinod Kumar Verma v. Manmohan Verma, in Civil Appeal nos. 5220-5221/2008 passed by the Supreme Court and in Poonam Bangia v. Harbhagwan Dass Chandiramani in RC. REV no. 16/2021 passed by this Court as mentioned hereinabove also dismissed the revision petition as became infructuous due to the reason that the possession of the subject premises has been restored to the respondent/landlord. The same view was also taken by another Co- ordinate Bench of this Court in Ram Avtar v. Anuradha Shukla in RC. Rev. Bearing no. 104/2021 vide order dated 03.11.2023, the revision petition was ordered to be dismissed as the possession of the tenanted premises has already been taken by the respondent/landlord in accordance with law.
xxx
12. In the present case as reflected from the order dated 10.05.2024, the possession of the tenanted premises has already been restored back to the respondent/landlord in execution of warrant of possession in accordance with law. This Court is also of the view that the present petition is not maintainable. Accordingly, the present petition, along with pending applications stands dismissed being infructuous."
Emphasis Supplied]
15. This Court in various orders including Order dated 14.12.2023 passed in RC. REV. 335/2019 captioned Ajay Kumar v. Ranbir Singh, Order dated 06.12.2023 passed in RC. REV. 52/2023 captioned Govardhan Lal v. Smt.
Vidya Rani (Deceased) Through Lrs dated 03.11.2023 passed in RC. REV. 104/2021 captioned Ram Avtar v. Smt. Anuradha Shukla has held that when a Revision Petition has been filed challenging an order of learned Trial Court which has now gained fruition and has already been implemented through execution proceedings, in such circumstances, the Revision Petition has become infructuous. In addition, it was held that once possession was taken over by the Respondent/landlord in accordance with law, the Petition becomes infructuous."
[Emphasis supplied]
9.1 It was further held in the Ashok Gupta case that Section 19 of the DRC Act gives a right to a tenant to recover possession from the landlord albeit in terms of the provisions of such Section. The relevant extract is set out below:
"16. The present Petition has been filed impugning the order and judgment of the learned Trial Court which has directed vacation of the subject premises in issue. The jurisdiction of this Court is only revisionary in nature and limited in scope. The Supreme Court while interpreting the intendment of the legislature in removing two stages of Appeal that were earlier provided in the Act has held that this is a conscious omission. The High Court is not expected to substitute and supplant its view with that of the learned Trial Court, its only role is to satisfy itself on the process adopted. Thus, the scope of revisionary jurisdiction of this Court has been limited to examine if there is an error apparent on the fact of the record or absence of any adjudication by the learned Trial Court, and it is only then should the High Court interfere. The Supreme Court has also cautioned from converting the power of superintendence into that of a regular first Appeal under revisionary jurisdiction.
17. The provisions of the Act provide for a remedy of restoration of possession to a Petitioner/tenant in one situation and, i.e., under Section 19 of the Act. In cases allowed under Section 14(1)(e) of the Act, the recovery of possession by a tenant under Section 19(1) can be obtained if the landlord re-let the whole or part of the premises within three years from the date of obtaining possession from the evicted tenant. Sub-section (2) of Section 19 of the Act further provides that where such premises are not occupied within two months or within three years from the date of possession, are re-let to a person without permission of the Rent Controller within three years from the date of possession, the Rent Controller may direct the landlord to put the tenant in possession or pay him such compensation as is deemed fit by the Rent Controller. Section 19 is set
out below:
"19. Recovery of possession for occupation and re-entry.--(1) Where a landlord recovers possession of any premises from the tenant in pursuance of an order made under clause (e) of the proviso to sub- section (1) of section 14 [or under sections 14A, 14B, I4C, 14D and 21, the landlord shall not, except with the permission of the Controller obtained in the prescribed manner, re-let the whole or any part of the premises within three years from the date of obtaining such possession, and in granting such permission, the Controller may direct the landlord to put such evicted tenant in possession of the premises.
(2) Where a landlord recovers possession of any premises as aforesaid and the premises are not occupied by the landlord or by the person for whose benefit the premises are held, within two months of obtaining such possession, or the premises having been so occupied are, at any time within three years from the date of obtaining possession, re-let to any person other than the evicted tenant without obtaining the permission of the Controller under sub-section (1) or the possession of such premises is transferred to another person for reasons which do not appear to the Controller to be bona fide, the Controller may, on an application made to him in this behalf by such evicted tenant within such time as may be prescribed, direct the landlord to put the tenant in possession of the premises or to pay him such compensation as the Controller thinks fit."
17.1 The Supreme Court in Abid-Ul-Islam case has held that Section 19 of the Act gives a right of re-possession to the dispossessed tenant if landlord recovers possession under Section 14(1)(e) of the Act and thereafter, the landlord does not use the subject premises for the purpose that it was intended and set out in such Eviction Petition on which basis, an order for eviction was obtained by the landlord. The relevant extract is set out below:
"19. Before a presumption is drawn, the landlord is duty-bound to place prima facie material supported by the adequate averments. It is only thereafter, the presumption gets attracted and the onus shifts on the tenant. The object of Section 14(1)(e) vis-à-vis Section 25-B has to be seen in the light of yet another provision contained under Section 19. Section 19 gives a right to the dispossessed tenant for repossession if there is a non- compliance on the part of the landlord albeit after eviction, to put the premises to use for the intended purpose. Such a right is available only to a tenant who stood dispossessed on the application filed by the landlord invoking Section 14(1)(e) being allowed. Thus, Section 19 inter alia throws more light on the legislative objective facilitating a speedy possession. The object is also reflected in the proviso to Section 25-B(8),
denying a right of appeal.."
...
19. As stated above, the jurisdiction of this Court exercising revisionary powers is limited and circumspect. The Petitioner/tenant did not initiate civil proceedings for recovery of possession, instead the present Revision Petition was filed. The Petitioner/tenant has not contended that Section 19 of the Delhi Rent Control Act, 1958 has been violated. Relying on the judgment of the Supreme Court in the NC Daga case and Vinod Kumar Verma case, this Court finds that this Petition has become infructuous and is accordingly dismissed."
[Emphasis Supplied]
10. The record reflects that the present Petition was filed seeking to challenge the order dated 24.12.2018 passed by the learned Additional Rent Controller-02, Central District, Tis Hazari Courts, Delhi. By the Impugned Order, the leave to defend Application filed by the Petitioner was dismissed in view of the fact that the learned Trial Court found no triable issue in the matter. Since no interim protection was granted to the Petitioner, the possession of the subject premises was recovered by the Respondent/landlord in the execution proceedings in accordance with law on 18.12.2019.
10.1 Concededly, no proceedings alleging violation of Section 19 of the DRC Act has been filed by the Petitioner/tenant. Despite recovery of possession by the Respondent/landlord more than 6 years ago.
11. The Petitioner has only contended that the possession of the subject premises was recovered in violation of the order passed by the Court. This contention of the Petitioner is without any merit. The Petitioner did not enjoy any interim protection from this Court and subsequently, the Executing Court directed issue of warrants of possession in respect of the subject premises. The Bailiff subsequently filed a report stating that the
possession of the subject premises was recovered by him on 18.12.2019. Thus, the recovery of possession of the subject premises is in accordance with law and pursuant to order dated 27.11.2019 passed by the Executing Court in Ex. No. 2073/2019 captioned Ajay Mittal v. Rajesh Gandhi.
12. The only other contention raised by the Petitioner has already been examined by the Court in paragraph 7 and 8 above and found to be without merit.
13. By way of the Impugned Order, the learned Trial Court has found that the ingredients of Section 14(1)(e) of the DRC Act stood satisfied and had passed the Impugned Order. On the issue of landlord-tenant relationship between the parties and ownership of the subject premises, the learned Trial Court has given a finding that the landlord-tenant relationship has not been disputed and the Petitioner had admitted in an ancillary proceedings between the parties that the Respondent is the owner and landlord of the subject premises, thus the learned Trial Court, based on the admission given a finding that there exists a relationship of landlord-tenant between the parties. On the issue of availability of suitable alternate accommodation, it has been found that the Respondent has failed to file any documents in support of its averments.
14. On the aspect of bona fide need, it is the case of the Respondent that he is a senior citizen and is suffering from cancer and is not keeping very well and it is contended that he also has heart trouble and needs regular treatment. Thus, he requires to get better medical facility for which he needs to have a place in Delhi to shift from Lucknow to Delhi.
14.1 The challenge to the bona fide need of the Respondent was that the
Respondent should continue to reside in Lucknow to get treatment of his ailments as it is the capital of Uttar Pradesh and that the Respondent in addition has not filed any medical documents in support of its ailments. Thus, the ground raised by the Petitioner in the leave to defend Application is that no explanation has been given as to why the Respondent cannot continue to reside in Lucknow.
15. The learned Trial Court has in the Impugned Order relied on the judgment of the Supreme Court in Satyawati Shivam v. Union of India and another9 and given a finding that the Rent Controller is not required to conduct a full-fledged trial. The learned Trial Court found that the grounds raised by the Petitioner has not raised any triable issue and thus dismissed the Application for leave to defend.
16. The Supreme Court in the case of Prativa Devi (Smt) v. T.V. Krishnan10 has held that tenant cannot dictate the terms of use of a property to a landlord and that the landlord is the best judge of his requirements. It is not for the Courts to dictate in what manner and how a landlord should live. This Court while relying on the Prativa Devi case has in the R.S. Chadha v. Thakur Dass11 held:
"13.1 It is settled law that the tenant cannot dictate the terms of use of a property to a landlord and that the landlord is the best judge of his requirements. It is not for the Courts to dictate in what manner and how a landlord should live. It is also not for the Courts to adjudicate that the landlord has a bonafide need or not. The Courts will generally accept the landlords need as bonafide. The Supreme Court in the case of Prativa Devi (Smt) v. T.V. Krishnan [(1996) 5 SCC 353] has directed:
148 (2008) DLT 705 (SC)
(1996) 5 SCC 353
2024 SCC OnLine Del 47
"2. The proven facts are that the appellant who is a widow, since the demise of her husband late Shiv Nath Mukherjee, has been staying as a guest with Shri N.C. Chatterjee who was a family friend of her late husband, at B-4/20, Safdarjung Enclave, New Delhi. There is nothing to show that she has any kind of right whatever to stay in the house of Shri Chatterjee. On the other hand, she is there merely by sufferance. The reason given by the High Court that the appellant is an old lady aged about 70 years and has no one to look after her and therefore she should continue to live with Shri Chatterjee, was hardly a ground sufficient for interference. The landlord is the best judge of his residential requirement. He has a complete freedom in the matter. It is no concern of the courts to dictate to the landlord how, and in what manner, he should live or to prescribe for him a residential standard of their own. The High Court is rather solicitous about the age of the appellant and thinks that because of her age she needs to be looked after. Now, that is a lookout of the appellant and not of the High Court. We fail to appreciate the High Court giving such a gratuitous advice which was uncalled for. There is no law which deprives the landlord of the beneficial enjoyment of his property. We accordingly reverse the finding reached by the High Court and restore that of the Rent Controller that the appellant had established her bona fide requirement of the demised premises for her personal use and occupation, which finding was based on a proper appreciation of the evidence in the light of the surrounding circumstances."
13.2 In any event, it is only the Respondent/landlord and his family who can decide what is sufficient space as per their needs and requirements. Sufficiency of residential accommodation for any person would essentially be dependent on multiple factors, including his living standard and general status in society. In view of the fact that admittedly the Respondent/landlord has a large family, it is not open to the Petitioner/tenant to contend that requirement of 6 rooms as pleaded by the Respondent/landlord, is not bonafide.
13.3 The Trial Court has dealt with the sufficiency of accommodation of the Respondent/landlord in the Impugned Order. This Court finds no reason to impugn these findings."
[Emphasis supplied]
17. As can be seen above, this matter has been pending before this Court for the last six years despite the fact that the possession of the subject premises has been restored to the Respondent/landlord on 18.12.2019.
17.1 Concededly, the Petitioner/tenant has not taken any remedies available to him, in respect of his contentions that possession should be restored to him. All that the Petitioner/tenant has done is to repeatedly seek adjournments before this Court.
17.2 The Petitioner has for the last four dates taken adjournments before this Court and despite directions for the appearance of the Petitioner, the Petitioner did not appear before the Court. In view of the above, it is appropriate to fix costs in the sum of Rs.15,000/- payable by the Petitioner/tenant to be paid to the "Bar Council of Delhi-Indigent and Disabled Lawyers Account" within four weeks. Proof of costs shall be filed by the Petitioner in the time frame as given.
18. In view of the aforegoing discussion, the Petition and all pending Applications are dismissed.
19. List the matter for compliance before the concerned Registrar on 03.03.2025.
20. The parties shall act based on the digitally signed copy of the order.
TARA VITASTA GANJU, J FEBRUARY 13, 2025/ ha Click here to check corrigendum, if any
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!