Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Beena Devi Tomar Wife Of Shri Ashok ... vs Gangasahai Son Of Shri Ramjivan
2023 Latest Caselaw 344 Raj/2

Citation : 2023 Latest Caselaw 344 Raj/2
Judgement Date : 11 January, 2023

Rajasthan High Court
Beena Devi Tomar Wife Of Shri Ashok ... vs Gangasahai Son Of Shri Ramjivan on 11 January, 2023
Bench: Inderjeet Singh
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

               S.B. Civil Writ Petition No. 377/2023

Beena Devi Tomar Wife Of Shri Ashok Kumar Tomar, Resident Of
1485/30, Prakash Road, Nagra, Ajmer.
                                                                  ----Petitioner
                                   Versus
Gangasahai Son Of Shri Ramjivan, Resident/workplace- 547/29,
Naya Ghar, Gulab Bari, Ajmer.
                                                                ----Respondent

For Petitioner(s) : Mr. Alok Chaturvedi.

Mr. Shailendra Kumar.

For Respondent(s) :

HON'BLE MR. JUSTICE INDERJEET SINGH

Order

11/01/2023

The instant writ petition has been filed by the petitioner with

the prayer to direct the Rent Tribunal, Ajmer to decide the eviction

case No.114/2019 expeditiously.

Counsel for the petitioner submitted that the petition is

pending before the Rent Tribunal, Ajmer since 2019. Counsel

further submits that according to the scheme of 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

(2 of 2) [CW-377/2023]

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, Ajmer to decide the eviction

case No.114/2019 preferably within a period of one year.

(INDERJEET SINGH),J

MG/150

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