Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shrimati Sethani Gangabai Trust vs Gautam Chand Bohara, Son Of Late ...
2021 Latest Caselaw 7061 Raj/2

Citation : 2021 Latest Caselaw 7061 Raj/2
Judgement Date : 30 November, 2021

Rajasthan High Court
Shrimati Sethani Gangabai Trust vs Gautam Chand Bohara, Son Of Late ... on 30 November, 2021
Bench: Inderjeet Singh
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

              S.B. Civil Writ Petition No. 4877/2020
Shrimati Sethani Gangabai Trust, Beawar, Situated At Damodar
Das Rathi Marg, Chang Chitar Road, Beawar, Rajasthan Through
Its Managing Trustee, Shri Vishnu Kumar Rathi.
                                                                    ----Petitioner
                                    Versus
1.    Gautam Chand Bohara, Son Of Late Amar Chand Bohara,
      Address No. 1 Shop No. 2, Chikitsalaya Bhawan (At
      Present Rathi Hospital), Pipliya Bazar, Shanti Jain School
      Marg, Beawar District Ajmer Rajasthan. Address No. 2
      Khatican      Khara       Kuan    Marg,       Beawar,      District   Ajmer,
      Rajasthan.
2.    Uttam Chand Bohara, Son Of Late Amar Chand Bohara,
      Address No. 1 Shop No. 2, Chikitsalaya Bhawan (At
      Present Rathi Hospital), Pipliya Bazar, Shanti Jain School
      Marg, Beawar District Ajmer Rajasthan. Address No. 2
      Khatican      Khara       Kuan    Marg,       Beawar,      District   Ajmer,
      Rajasthan.
                                                                 ----Respondents

For Petitioner(s) : Mr. Rajat Ranjan, Adv.

For Respondent(s)           :



          HON'BLE MR. JUSTICE INDERJEET SINGH

                                     Order

30/11/2021

The instant writ petition has been filed by the petitioner with

the prayer to direct the Rent Tribunal, Beawar, District Ajmer to

decide the Eviction Petition No.23/2017 expeditiously.

Counsel for the petitioner submitted that the eviction petition

is pending before the Rent Tribunal, Beawar, District Ajmer since

2017. Counsel further submits that according to the scheme of

(2 of 2) [CW-4877/2020]

Rent Control Act, 2001, the eviction petition has to be decided

within a period of 240 days.

In support of contentions, counsel relied upon the judgment

passed by the Hon'ble Supreme Court in the matter of Hameed

Kunju vs. Nazimin, reported in (2017) 8 Supreme Court Cases

611, wherein it has been held as under:-

"43. Before parting, we consider it apposite to observe that the object of the Rent Laws all over the State is to ensure speedy disposal of eviction cases between the landlord and tenant and especially those cases where the landlord seek eviction for his bona fide need.

44. We sincerely feel that the eviction matters should be given priority in their disposal at all stages of litigation and especially where the eviction is claimed on the ground of bona fide need of the landlord. We hope and trust that due attention would be paid by all courts to ensure speedy disposal of eviction cases."

In that view of the matter, the writ petition is disposed of

with a direction to the Rent Tribunal, Beawar, District Ajmer to

decide the Eviction Petition No.23/2017 preferably within a period

of one year.

(INDERJEET SINGH),J

JYOTI /56

Powered by TCPDF (www.tcpdf.org)

 
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