1987 INSC 0173 Motamarri Venkata Seshavataram Vs Devata Sita, Respondent. Civil Appeal No. 601 of 1987 (Arising out of SLP (C) No. 11654 of 1986) (M. M. Dutt, E. S. Venkataramiah JJ) 05.03.1987 ORDER 1. Special leave granted. Heard learned counsel for the parties. 2. We are satisfied that the appellant has given satisfactory reason for the irregular deposit of rent. So we set aside the orders passed by the High Court on June 26, 1986, by the Subordinate Judge on November 2, 1982 and by the Rent Controller on August 20, 1981 and condone the delay in depositing the rents in court. The case is remanded to the Rent Controller to dispose it of in accordance with merits within four months. The appeal is accordingly allowed No costs.