Citation : 2022 Latest Caselaw 7492 Raj
Judgement Date : 19 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 1885/2017 Kamla Devi Shotria W/o Shri Madan Lal Shotria, aged about 75 years, R/o Shop No. 2, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharmasala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti Dharamsala, Managing Committee, Bhilwara.
----Respondents Connected With S.B. Civil Writ Petition No. 1844/2017 Kalashi Devi W/o Rajmal Tak, aged about 59 years, R/o M/s. Sunil Pharma Shop No. 7, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara.
----Respondents S.B. Civil Writ Petition No. 1845/2017 Shanti Lal Babel S/o Shri Amarchand Babel, aged about 46 years, R/o M/s. Sarthi Medicos, Shop No. 11, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
(2 of 11) [CW-1885/2017]
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara
----Respondents S.B. Civil Writ Petition No. 1883/2017 Vinod Choudhary S/o Shri Hardayal Choudhary, aged about 55 years, R/o M/s Vinod Tent House, Shop No. 4, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara.
----Respondents S.B. Civil Writ Petition No. 2126/2017 Sushil Choudhary S/o Shri Hardayal Singh Choudhary, aged about 45 years, R/o M/s. Choudhary Tent House, Shop No. 12, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara
----Respondents S.B. Civil Writ Petition No. 2130/2017 Om Prakash S/o Shri Puranmal Tailor, aged about 70 years, R/o Shop No. 13, M/s. J.p. Tailor, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala,
(3 of 11) [CW-1885/2017]
Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara
----Respondents S.B. Civil Writ Petition No. 2250/2017 Shyam Lal S/o Shri Ganpat Lal Sen, aged about 72 years, R/o M/s. Shyam Engineering Works, Shop No. 6, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara.
----Respondents S.B. Civil Writ Petition No. 2259/2017 Kalashi Devi W/o Rajmal Tak, aged about 59 years, R/o M/s Sunil Pharma Shop No. 10, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara.
----Respondents S.B. Civil Writ Petition No. 2365/2017 Bashir Mohammad S/o Shri Nasiruddin Sekh, aged about 85 years, R/o Shop No. 15, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner
Versus
(4 of 11) [CW-1885/2017]
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara.
----Respondents S.B. Civil Writ Petition No. 2368/2017 Shyam Lal S/o Shri Ganpat Lal Sen, aged about 72 years, R/o Shop No. 5, Shri Sitaran Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara
----Respondents S.B. Civil Writ Petition No. 2369/2017 Daulat Ram Tak S/o Shri Ratan Lal Tak, aged about 72 years, R/o M/s Om Homeyo Clinic Shop No. 8, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
2. Principal, Medial Officer, Mahatma Gandhi Hospital And Member, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara.
----Respondents S.B. Civil Writ Petition No. 2370/2017 Rajendra Singh S/o Shri Nand Singh Chouhan, aged about 55 years, R/o Shop No. 1, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner
(5 of 11) [CW-1885/2017]
Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara
----Respondents S.B. Civil Writ Petition No. 2371/2017 Pramod Choudhary S/o Shri Hardhyal Choudhary Proprietor Jai Ambay Tailors Bhilwara Tent House, aged about years, R/o Shop No. 3, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara.
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara.
----Respondents S.B. Civil Writ Petition No. 2630/2017 Banshi Lal S/o Mangi Lal Mali, aged about 65 years, R/o Shop No. 9, M/s. Giriraj Auto Services, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara
----Petitioner Versus
1. Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara Through Manager Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Bhilwara
2. Principal, Medical Officer, Mahatma Gandhi Hospital And Members, Secretary, Shri Sitaram Satsang Bhawan Sewa Samiti, Dharamsala, Managing Committee, Bhilwara
----Respondents
(6 of 11) [CW-1885/2017]
For Petitioner(s) : Mr. Ravi Bhansali, Sr. Adv. assisted by Mr. Dhanesh Saraswat, Mr.Vipul Dharnia, Mr. Dipendra Singh Rao, Mr. Shubham Modi Mr. Shashank R Joshi For Respondent(s) : Mr. Anil Bissa Ms. Vandana Bhansali
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
19/05/2022
The present batch of writ petitions arise out of the identical
facts, therefore, the same are being decided by this common
order.
For brevity, the facts of S.B. Civil Writ Petition No.
1885/2017 (Kamla Devi Shotria vs. Shri Sitaram Sat. Bhawan
Sewa Sami. & Anr.) are being taken into consideration for deciding
the present controversy.
The brief facts of the case are that the petitioners were
rented shops by the respondent - Shri Sitaram Satsang Bhawan
Sewa Samiti, Dharmasala, Bhilwara which is a society registered
under the Rajasthan Societies Registration Act, 1958. The shops
were rented on different rents as mentioned in the rent note. In
the year 2001, the rent was increased by the society and
petitioners agreed to pay the increased rent. In the year 2012, the
rent was increased almost ten times of rent of the shop and
thereafter the respondents themselves reassessed the rent and
reduced the same by 50%. Since the petitioners were threatened
by the respondents of eviction from the rented premises, the
petitioners preferred an application under Section 18 read with
Sections 21 and 23 of the Rajasthan Rent Control Act, 2001
(7 of 11) [CW-1885/2017]
(hereinafter referred to as 'the Act of 2001') before the Rent
Tribunal, Bhilwara. The Rent Tribunal, Bhilwara allowed the
applications of the petitioners vide order dated 25.07.2013
(Annex.10) directing the respondents to revise the increased rent
of the rented premises i.e. shops in accordance with Section 6 of
the Act of 2001 and the petitioners shall not be evicted without
following due process of law. This order dated 25.07.2013 passed
by the Rent Tribunal, Bhilwara was challenged by way of filing an
appeal by the respondents before the Appellate Rent Tribunal,
Bhilwara and the Appellate Rent Tribunal, Bhilwara allowed the
appeal preferred by the respondents vide its judgment dated
28.01.2017 (Annex.12). Aggrieved by the order passed by the
Appellate Rent Tribunal dated 21.08.2017, the present writ
petitions have been filed.
Learned Senior Counsel for the petitioners submits that
petitioners are tenants of the shops and are duly paying their rent
from time to time and since the respondents increased the rent of
the shops in violation of the Act of 2001 and an exorbitant amount
of rent was asked from petitioners, therefore, they were forced to
file an application before the Rent Tribunal, Bhilwara. He further
submits that the Rent Tribunal, Bhilwara has decided the
application correctly in conformity with the provisions of law. He
further submits that the order passed by the Appellate Rent
Tribunal is based on a Notification purportedly issued by the State
Government notifying the fact that the suit property belongs to
the State Government and since it has been notified as such in the
Gazette Notification issued by the State Government, therefore, as
per Section 18 of the Act of 2001, the Rent Tribunal, Bhilwara had
no jurisdiction to deal with the matter. Learned Senior Counsel
(8 of 11) [CW-1885/2017]
submits that such Notification declaring the suit property to be the
State property was never brought on record before the Appellate
Rent Tribunal, Bhilwara nor was produced at the time of hearing
before the Appellate Rent Tribunal. Learned Senior Counsel further
submits that since there is no documentary evidence produced on
record even before this Court to show that the suit property
belongs to the State Government, the findings recorded by the
Appellate Rent Tribunal, Bhilwara is incorrect and perverse. Since
no other ground has been taken into consideration by the
Appellate Rent Tribunal, Bhilwara, therefore, the order dated
28.01.2017 is required to be quashed and set aside. He further
submits that since the property still continues to be the property
under the ownership of respondent No.1, therefore, the Rent
Tribunal, Bhilwara had jurisdiction and their applications were
correctly decided by it. He, therefore, prays that the writ petitions
may be allowed and the appellate order dated 28.01.2017 may be
quashed and set aside.
Per contra, learned counsel for the respondents vehemently
submitted that the order passed by the Appellate Rent Tribunal,
Bhilwara does not suffer from any infirmity as sufficient material
was placed before the Appellate Authority to show that the shops
in question are the properties of the State Government and,
therefore, as per Section 18 of the Act of 2001, the Rent Tribunal,
Bhilwara had no jurisdiction to deal with the applications preferred
by the petitioners. She submits that in reply, the entire fact of the
shops being under the ownership of the State Government has
been placed on record which conclusively goes to show that the
order passed by the Appellate Authority is just, proper and
correct. She frankly submits that the Gazette Notification
(9 of 11) [CW-1885/2017]
mentioned in the appellate order could not be produced before the
Appellate Rent Tribunal, Bhilwara and in view of the directions
issued by this Court also, she is unable to lay her hands on the
same for placing it before this Court. She, therefore, submits that
no interference is warranted in the order passed by the Appellate
Rent Tribunal, Bhilwara.
I have considered the submissions made at the Bar and
gone through the record of the case including the impugned order.
The fact of the petitioners being the tenants of the property
i.e. shops in question is not disputed and they still continue to be
the tenants of the shops of respondent No.1 since the year 1996.
The petitioners had been paying the rent due to the respondents
from time to time. The petitioners approached the Rent Tribunal
on the ground of increased rent in violation of the Act of 2001,
and, therefore, their applications preferred under Section 18 read
with Section 21 and 23 of the Act of 2001 were allowed. Aggrieved
of the order passed by the Rent Tribunal, the respondents
preferred an appeal and the Appellate Rent Tribunal, Bhilwara
allowed the appeal preferred by the respondents on the ground
that the Rent Tribunal, Bhilwara had no jurisdiction to deal with
the matter as rented shops of the petitioners are the property of
the State Government by virtue of a Gazette Notification issued. It
is surprising that neither the date of such Gazette Notification is
mentioned nor any particulars of the same have been mentioned
by the Appellate Rent Tribunal, Bhilwara. There is no dispute with
respect to the fact that the Gazette Notification was ever produced
before the Appellate Rent Tribunal, Bhilwara. The finding arrived at
by the Appellate Rent Tribunal, Bhilwara is without any basis as no
such Gazette Notification has ever been issued.
(10 of 11) [CW-1885/2017]
To satisfy with respect to the issuance of the Gazette
Notification, this Court on 06.05.2022 directed learned counsel for
the respondents to place on record the Gazette Notification
mentioned in the appellate order declaring the suit property to be
the property of State Government and the matter was placed on
11.05.2022. Again on 11.05.2022, learned counsel for the
respondent took last opportunity to get the Gazette Notification for
producing the same before this Court and, therefore, the matter
was adjourned for 19.05.2022. Today, when a pointed query is
made by the Court to learned counsel for the respondents for
producing the copy of the Gazette Notification mentioned by the
Appellate Rent Tribunal, Bhilwara before this Court, she frankly
submitted that no such notification has been issued by the State
Government and, therefore, the same cannot be produced before
this Court. The only conclusion which can be drawn by this Court
in such circumstances is that the the Appellate Rent Tribunal,
Bhilwara has grossly committed an error while deciding the
appeals preferred by the respondents solely on the ground of such
notification which was never issued and was not in existence on
the date of the decision of the Appellate Rent Tribunal, Bhilwara
and not only that, the same has not been produced before this
Court despite having given two opportunities for producing the
same. This Court, therefore, can safely presume that such
Notification was never issued and, therefore, the basis on which
the Appellate Rent Tribunal, Bhilwara has proceeded to allow the
appeals preferred by the respondents is liable to be quashed and
set aside.
(11 of 11) [CW-1885/2017]
Needless to say that if such Notification has not been issued
then there is no question of taking into consideration Section 18 of
the Act of 2001.
In view of the discussions made above, the writ petitions are
allowed and the appellate order dated 28.01.2017 is quashed and
set aside.
However, it is made clear that the order passed in these writ
petitions will not prejudice the case of the parties, if any other
proceedings in accordance with law are undertaken by them.
The stay applications and other pending applications, if any,
also stand dismissed.
(VINIT KUMAR MATHUR),J 7-20/SanjayS/KashishS/-
Powered by TCPDF (www.tcpdf.org)
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!