1982 INSC 0155 Smt. Jamna Devi and Others Vs Kude Ram and Another Civil Appeals Nos. 2919-2920 of 1982 (D. A. Desai, E. S. Venkataramiah JJ) 26.08.1982 ORDER 1. Petition for special leave is granted. 2. This is a case under the Delhi Rent Control Act wherein the landlord approached the court seeking possession of the premises occupied by tenant on the ground that the landlord requires the premises bona fide for his own use and occupation as provided in Section 14(1) proviso (e). 3. After the summons in the prescribed form was served, the tenant appeared and filed an affidavit as envisaged by Section 25-B(4). The learned V Additional Rent Controller did not grant leave to defend and proceeded to decree the eviction of the tenant. The matter went to the High Court at the instance of the tenant, the appellant before us, which was dismissed in limine. Hence this appeal by special leave. 4. Section 25-B(5) enjoins a duty on the Rent Controller to grant leave to contest the petition, if the facts disclosed in the affidavit of the tenant are such as would disentitle the landlord to obtain an order of eviction. Therefore, ordinarily while examining the application for leave to contest one has to confine to the facts disclosed in the affidavit and that is certainly not a stage for a full-fledged trial of the issues arising from the facts stated in the affidavit. That stage is yet to arrive. Now first consider what has happened here. The respondent-landlord contended that he has one room in her possession. The tenant contended that the landlord has two rooms in her possession and that provides sufficient accommodation and no additional space is necessary. At that stage a sketch map was prepared on behalf of the respondent-landlord and was shown to the court and it was disclosed that there is a room and a kitchen in possession of the landlord. Against this Mr Mehta, learned counsel for the respondent-landlord told us that the petitioner-tenant has in her possession two rooms. The dimension of the two are set out in the petition and can be found in para (2) of the petition presented by the landlord. The petitioner-landlord's case is that respondents are tenants in respect of the room measuring 13' X 9' with attached verandah of 13' X 7'-8". There is also reference to one tinshed-barsati measuring 12' X 7' on the top floor of the house described therein. It is not suggested that these facts are established but it does appear that in slum area both the landlord and tenant are in small premises. The need had to be judged after evaluating facts established on evidence, her untested affidavit. Was that sufficient to enable the learned Rent Controller to refuse leave ? We have no doubt in our mind that these disclosed facts necessitated examination, either by cross-examination, evaluation and adjudication. The unilateral declarations have no evidentiary value as such. What is considered improper is converting the stage of granting or refusing to grant leave into a full-fledged trial circumventing the prescribed procedure. Even documents are not properly proved and yet decision is followed thereon. We are, therefore, of the view that there is a case in which leave to contest ought to have been granted. We accordingly set aside the decision of the learned V Additional Rent Controller as well as of the High Court. We grant leave to the tenant to contest the eviction petition. He must file his written statement within two weeks from today. The parties must appear before the learned V Additional Rent Controller, Delhi on September 15, 1982. As the landlord seeks possession of the premises on the ground of personal requirement, the matter be disposed of as expeditiously as possible. We hope that the learned V Additional Rent Controller will give priority to this matter and dispose it of on merits as early as possible and not later than six months from today. There will be no order as to costs.