Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Urmila & Ors Vs. Ram Kumar Verma [1998] INSC 104 (17 February 1998)
1998 Latest Caselaw 104 SC

Citation : 1998 Latest Caselaw 104 SC
Judgement Date : Feb/1998

    

K.Urmila & Ors Vs. Ram Kumar Verma [1998] INSC 104 (17 February 1998)

S. Saghir A Hmad, M. Jagannadha Rao M. Jagannadha Rao, J.

ACT:

HEAD NOTE:

THE 17TH DAY OF FEBRUARY, 1998 Present:

Hon'ble Mr. Justice S.Saghir Ahmad Hon'ble Mr. Justice M.Jagannadha Rao Ms. Usha Reddy, Adv. for the appellants. Chaitanya Sidharth and R.C.Verma, Advs. for the Respondent

The following Judgment of the Court was delivered:

Leave granted.

This is an appeal by the tenant against the judgment of the learned Single Judge of the High Court of Andhra Pradesh in Civil Revision Petition No. 56 of 1994 dated 6.3.1997. By that judgment, the learned Single Judge reversed the concurrent findings of the appellate authority as well as the Rent Controller and ordered the eviction petition in favour of the respondent-landlord.

The eviction application was filed by the respondent against appellants in the year 1985 on three grounds namely wilful default, bonafide requirement for self-occupation and sub-letting. The learned Rent Controller by his judgment dated 31.7.1988 dismissed the eviction application.

On appeal by the landlord the appeliate authority again framed three points for consideration namely with regard to wilful default, bonafide requirement and sub-letting and came to the conclusion that none of the grounds was proved.

In the result, the appeal of the landlord was dismissed on 20.9.1993.

The landlord then filed revision in the High Court. It was merely observed by the High Court as follows:

"Having gone through the orders of the courts below, I feel that the courts that the petitioner has not made out his bonafide requirement and that his bonafide requirement is arbitrary. There is evidence to show that the landlord requires the premises in question for starting his business. Hence both the orders under revision deserve to be set aside. Accordingly they are set aside." Having held so, the learned Judge granted two years time i.e. upto 6.3.1989 for vacation.

In this appeal, it is contended by the learned counsel for the tenant that the High Court has not considered and discussed the relevant evidence on the basis of which the Rent Controller and the appellate authority had held that the landlord had not established his bonafide requirement.

On the other hand, it is contended for the respondent- landlord that this case is not a fit one for interference by this Court.

We are of the view that the High Court while reversing the concurrent findings of the appellate authority and the Rent Controller ought to have considered and discussed the evidence on which the said authorities had held against the landlord. It was not sufficient for the High Court merely to sate that there was evidence to show that the bonafides of the landlord was proved. We are, therefore, constrained to set aside the judgment of the High Court and remit the same to the High Court for disposal in accordance with law as early as possible. Appeal allowed and the matter remanded to the High Court accordingly.

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 : MAIMS

 
 
Latestlaws Newsletter