Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Lakshminarayan vs Vijayraaj Jain (Baradiya) ...
2025 Latest Caselaw 5515 Raj

Citation : 2025 Latest Caselaw 5515 Raj
Judgement Date : 28 January, 2025

Rajasthan High Court - Jodhpur

Shri Lakshminarayan vs Vijayraaj Jain (Baradiya) ... on 28 January, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:5442]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil First Appeal No. 366/2023

Shri Lakshminarayan S/o Tolaram, Aged About 76 Years,
Resident Of Aadsar Baas, Shri Dungargarh, Tehsil - Shri
Dungargarh, District - Bikaner. (Shop Address - Main Market, Sri
Dungargarh) (Defendant)
                                                                      ----Appellant
                                       Versus
Vijayraaj Jain (Baradiya) S/o Late Prathviraj Baradiya, Resident
Of Aadsar Baas, Shri Dungargarh, Tehsil - Shri Dungargarh,
District - Bikaner. (Plaintiff)
                                                                    ----Respondent
                                 Connected With
                    S.B. Civil First Appeal No. 365/2023
Shri Lakshminarayan S/o Tolaram, Aged About 76 Years,
Resident Of Aadsar Baas, Shri Dungargarh, Tehsil - Shri
Dungargarh, District - Bikaner. (Shop Address - Main Market, Sri
Dungargarh) (Defendant)
                                                                      ----Appellant
                                       Versus
Vijayraaj Jain (Baradiya) S/o Late Prathviraj Baradiya, Resident
Of Aadsar Baas, Shri Dungargarh, Tehsil - Shri Dungargarh,
District - Bikaner. (Plaintiff)
                                                                    ----Respondent


For Appellant(s)             :     Mr. K.R. Saharan
For Respondent(s)            :     Mr. Rakesh Chotia


              HON'BLE MS. JUSTICE REKHA BORANA

Judgment

28/01/2025

1. The present appeals have been preferred aggrieved of the

judgments and decrees dated 01.09.2023 & 02.09.2023 passed by

the Additional District Judge, Sri Dungargarh in Civil Original Suit

Nos.07/2010 (CIS No.48/2010) & 08/2010 (CIS No.49/2010)

respectively whereby the learned Court has decreed the suit(s)

filed by the respondent-plaintiff seeking eviction of the appellant-

tenant from the suit shop/premise.

[2025:RJ-JD:5442] (2 of 3) [CFA-366/2023]

2. Learned counsel appearing for the appellant submitted that

the appellant-tenant needs some reasonable time to vacate the

shop/premise in question. Learned counsel submitted that he has

instructions not to press these appeals on merit but reasonable

time be granted to the appellant-tenant to vacate the suit

shop/premise and to handover the vacant possession of the same

to the respondent-landlord.

3. Learned counsel appearing for the respondent-landlord, on

instructions, does not oppose the submissions as made by learned

counsel appearing for the appellant-tenant.

4. Having heard learned counsel for the appellant-

tenant and having perused both the judgments and

decree/certificates of the Courts below, the prayer made by

learned counsel for the appellant-tenant seems to be reasonable

and deserves to be granted subject to the present appeals not

being pressed on merit.

5. Accordingly, it is directed that the appellant-

tenant shall handover the peaceful and vacant possession of the

suit shop/premise to the respondent-landlord within a period of

one and a half year i.e. on or before 31.07.2026 and shall, w.e.f.

01.02.2025, continue to pay mesne profit at the enhanced rate of

Rs.15,000/- per month {Rs.10,000/- per month (Rupees Ten

Thousand only) (In Suit No.07/2010) and Rs.5,000/- per month

(Rupees Five Thousand only) (In Suit No.08/2010)} by 15 th day of

the next succeeding month or in advance to the respondent-

landlord and in case there is any default in payment of mesne

profit, the period of one and a half year for eviction shall stand

[2025:RJ-JD:5442] (3 of 3) [CFA-366/2023]

reduced and the decree/certificate of eviction/possession would

become executable forthwith.

6. The appellant-tenant shall also clear all the arrears of rent (if

any) and mesne profit and pay the same to the respondent-

landlord within three months from today, if not paid till date,

otherwise the same will bear interest @9% per annum. The

appellant-tenant shall also not sublet, assign or part with the

possession of the suit shop/premise or any part thereof in favour

of anyone else and would not create any third party interest in the

same during the aforesaid period and if it is so done, the same

would be treated as void.

7. The appellant-tenant shall furnish a written undertaking

incorporating the aforesaid conditions before the learned Trial

Court within a period of one month and one copy thereof along

with affidavit, in this Court.

8. It is made clear that if the peaceful and vacant possession of

the suit shop/premise is not handed over to the respondent-

landlord within a period of one and a half year i.e. upto

31.07.2026, or mesne profits are not paid as directed above,

besides the expeditious execution of the decree/certificate in

normal course, the respondent-landlord shall also be entitled to

invoke the contempt jurisdiction of this Court.

9. With the aforesaid directions, the present appeals stand

disposed of.

10. The stay applications and pending applications also stand

disposed of.

(REKHA BORANA),J 164-165/praveen/-

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 : MAIMS

 
 
Latestlaws Newsletter