Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maqbool Ahmed (Died) vs A.Rajender Kumar Gupta
2021 Latest Caselaw 21984 Mad

Citation : 2021 Latest Caselaw 21984 Mad
Judgement Date : 2 November, 2021

Madras High Court
Maqbool Ahmed (Died) vs A.Rajender Kumar Gupta on 2 November, 2021
                                                               C.R.P.(NPD).Nos.1253 & 1254 of 2016

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 02.11.2021

                                                      CORAM:

                                   THE HONOURABLE MS.JUSTICE V.M.VELUMANI

                                         C.R.P.(NPD).Nos.1253 & 1254 of 2016
                                                         and
                                                C.M.P.No.17240 of 2016

                  1.Maqbool Ahmed (died)

                  (3rd petitioner as LRs of the deceased 1st petitioner
                  as per memo dated 06.09.2021 in C.S.R.Nos.26382
                  & 26381 of 2021 vide order of this Court dated
                  09.09.2021)

                  2.Qhamunnisa Begam

                  3.Fathima Begam @ Fathima Yacub

                  4.Azeez Ahmed (deceased)

                  5.Malick Mehar                                              .. Petitioners
                                                                              (in both cases)

                  (5th petitioner brought on record as LR's of the
                  deceased 4th petitioner vide order of this Court
                  dated 18.03.2016 in C.M.P.Nos.2550 & 2548 of
                  2016 in C.R.P.SR.Nos.32649 & 19668 of 2015
                  respectively)

                                                         Vs.

                  A.Rajender Kumar Gupta                                      .. Respondent
                                                                              (in both cases)

                  1/5
https://www.mhc.tn.gov.in/judis
                                                             C.R.P.(NPD).Nos.1253 & 1254 of 2016

                  Prayer in C.R.P.(NPD).No.1253 of 2016: This Civil Revision Petition is
                  filed under Section 25(1) of the Tamil Nadu Buildings (Lease & Rent
                  Control) Act, 1960, against the judgment and decree dated 20.01.2015 made
                  in R.C.A.No.346 of 2014 passed by the learned Rent Control Appellate
                  Authority-cum-IX Judge, Court of Small Causes, Chennai, revising the order
                  and decree dated 28.03.2014 made in R.C.O.P.No.1789 of 2008 passed by the
                  learned Rent Controller-cum-XI Judge, Court of Small Causes, Chennai.


                  Prayer in C.R.P.(NPD).No.1254 of 2016: This Civil Revision Petition is
                  filed under Section 25(1) of the Tamil Nadu Buildings (Lease & Rent
                  Control) Act, 1960, against the judgment and decree dated 27.10.2014 passed
                  by the Learned VII Judge-Cum-Rent Control Appellate Authority, Small
                  Causes Court, Chennai, made in R.C.A.No.808 of 2008 confirming the order
                  and decree made in R.C.O.P.No.84 of 2007 dated 06.12.2007 passed by the
                  Learned Rent Controller-cum-XV Judge, Small Causes Court, Chennai.

                  In both cases:
                                        For Petitioners   : Mr.S.Ganesh
                                                            for Mr.M.Mohammed Rafi

                                        For Respondent    : Mr.K.M.D.Muhilan
                                                            for Mr.R.Parthasarathy

                                              COMMON ORDER

                           (The matter is heard through “Video Conferencing/Hybrid Mode”.)


                             After several discussions, the parties have settled the matter. The

                  respondent agreed to pay a sum of Rs.26,00,000/- (Rupees Twenty Six Lakhs

                  2/5
https://www.mhc.tn.gov.in/judis
                                                             C.R.P.(NPD).Nos.1253 & 1254 of 2016

                  Only) in six instalments and hand over the possession of the petition premises

                  immediately to the petitioners and he also filed an affidavit to that effect. In

                  the affidavit, the date of fourth instalment is wrongly typed as 25.01.2021

                  instead of 25.01.2022.



                             2.The learned counsel appearing for the respondent submitted that

                  today, i.e., 02.11.2021, they will pay a sum of Rs.5,00,000/- (Rupees Five

                  Lakhs Only) as first instalment and due to typographical error, the date of

                  fourth instalment was mentioned as 25.01.2021 instead of 25.01.2022. The

                  fourth instalment will be paid on 25.01.2022. He further submitted that the

                  petitioners have agreed for the said payment. The learned counsel appearing

                  for the respondent further submitted that if the petitioners are ready to take

                  possession, tomorrow they will hand over the possession and also submitted

                  that the learned counsel appearing for the petitioners will furnish the Bank

                  details of the petitioners.



                             3.Recording the undertaking given by the respondent in the affidavit

                  and acceptance of terms of undertaking by the petitioners, both the Civil

                  Revision Petitions are closed. The date of fourth instalment is 25.01.2022.



                  3/5
https://www.mhc.tn.gov.in/judis
                                                          C.R.P.(NPD).Nos.1253 & 1254 of 2016

                  The affidavit of undertaking shall form part of this order. Consequently, the

                  connected Miscellaneous Petitions are closed. No costs.



                                                                               02.11.2021

                  krk

                  Index           : Yes / No
                  Internet        : Yes / No


                  To

                  1.The learned Rent Control Appellate Authority cum IX Judge,
                    Court of Small Causes,
                    Chennai.

                  2.The learned Rent Controller cum XI Judge,
                    Court of Small Causes,
                    Chennai.

                  3.The learned Rent Control Appellate Authority cum VII Judge,
                    Small Causes Court,
                    Chennai.

                  4.The learned Rent Controller cum XV Judge,
                    Small Causes Court,
                    Chennai.




                  4/5
https://www.mhc.tn.gov.in/judis
                                    C.R.P.(NPD).Nos.1253 & 1254 of 2016



                                                  V.M.VELUMANI, J.

krk

C.R.P.(NPD).Nos.1253 & 1254 of 2016

02.11.2021

https://www.mhc.tn.gov.in/judis

 
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