High Court Punjab-Haryana High Court

Smt.Geeta Devi And Others vs Smt.Sushila on 25 August, 2008

Punjab-Haryana High Court
Smt.Geeta Devi And Others vs Smt.Sushila on 25 August, 2008
C.R. No.1488 of 2008                                                   1

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                       C.R. No.1488 of 2008
                                       Date of Decision: 25.8.2008

Smt.Geeta Devi and others                                .....Petitioners

                                Vs.

Smt.Sushila                                              ....Respondent
                                ....
CORAM :       HON'BLE MR.JUSTICE RAJIVE BHALLA

                                ****

Present :     Mr. R.S. Mittal, Sr.Advocate with Mr. Atul Gaur, Advocate
              for the petitioners.

Mr.Ashok Aggarwal, Sr.Advocate with Mr.Parminder Singh,
Advocate for the respondent-caveator.

RAJIVE BHALLA, J

The petitioners-tenants lay challenge to the order dated

14.2.2008 passed by the Appellate Authority, Bhiwani, accepting the appeal

filed by the landlady, reversing the order passed by the Rent Controller,

Charkhi Dadri dated 30.7.2004 and ordering their ejectment.

The respondent-landlady filed a petition for ejectment of

Krishan Patwari, the tenant, who has since passed away and is now

represented by the petitioners on the grounds of non payment of rent and

that the demised premises had become unfit and unsafe for human

habitation as the walls had developed cracks and water was leaking from the

roof.

In response, the tenant did not deny the damage to the building

but asserted that the damage could be repaired. The damage was attributed

to the of age of the house, floods that had inundated the house and
C.R. No.1488 of 2008 2

persistent neglect by the previous landlord and the present landlady,and as a

result, the Western walls, the front portion had developed cracks and the

roof and parts of the verandah walls had started leaking. The tenant

therefore served a legal notice dated 9.7.1996 calling upon the landlady,

to repair the tenanted premises. On her failure to do so, the tenant filed a

petition under Section 12 of the Haryana Urban (Control of Rent and

Eviction) Act, 1973 (hereinafter referred to as `the Act’) praying that the

landlady be directed to carry out repairs. It was, therefore, asserted that as

the tenanted premises are repairable, the ejectment petition be dismissed.

After appraisal of the respective pleadings, the learned Rent Controller

framed the following issues :-

“i). Whether the demised premises have become unfit and

unsafe for human habitation and, therefore, respondent is

liable to be evicted from the same ? OPP

ii). Whether tender of rent made by the respondent to the

petitioner is invalid and so respondent is liable to be

evicted ? OPP.

iii) Whether petitioner has no locus-standi to file the

petition ? OPD.

iv) Whether the petition is not maintainable ? OPR.

v) Whether petition is false and frivolous and petitioner has

not come in the Court with clean hands and petition has

been filed in order to harass the respondent and, therefore,

he is entitled to special costs ? OPR.

vi) Relief.”

The issue with respect to non payment of rent was decided in
C.R. No.1488 of 2008 3

favour of the tenants, as arrears of rent were tendered. On the issue,

whether the tenanted premises were unsafe and unfit for human habitation,

the learned Rent Controller held that the landlady had failed to establish the

extent and nature of the damage and merely because the tenanted premises

remained under water for a month or had developed cracks, it could not be

held that they had become unsafe and unfit for human habitation. The

ejectment petition was, therefore, dismissed.

The respondent-landlady filed an appeal. The Appellate

Authority accepted the appeal and reversed the order passed by the Rent

Controller and, therefore, ordered the tenants’ ejectment.

Counsel for the petitioners submits that the Appellate

Authority, Bhiwani, committed serious errors, while reversing the order

passed by the Rent Controller. The learned Rent Controller rightly held

that the landlady had failed to establish, by any cogent or reliable evidence,

the extent and nature of the damage caused to the tenanted premises or that

the admitted damage was sufficient to hold that the building is unsafe and

unfit for human habitation. The landlady merely produced AW-1 Gian

Chand, a Municipal Engineer, in support of her allegation that the building

has become unsafe and unfit for human habitation. This deposition was

rightly rejected by the Rent Controller, as vague and unworthy of credence

as the witness was not a qualified Architect or an Engineer. It is submitted

that apart from the statement of AW-1 Gian Chand, the site plan Ex.A-1

and her self serving statement, the landlady did not produce any other

evidence, to establish that the building has become unsafe and unfit for

human habitation. The learned Rent Controller placed reliance upon the

statement of RW-2 Vikas Bagla, the expert, produced by the petitioners,
C.R. No.1488 of 2008 4

who submitted an opinion that the building requires minor repairs valued at

Rs.7500/-. His statement and report Ex.R.4 were unfairly discarded by the

Appellate Court by holding that the report was contrary to the admissions

made by Sh.Krishan Patwari, the original tenant and predecessor in interest

of the petitioners, in his petition filed under Section 12 of the Act, praying

for repair of the premises. It is argued that the repairs as prayed for were

minimal and could not be construed as an admission that the building had

become unsafe and unfit for human habitation.

It is also argued that the Appellate Authority erred in placing

undue significance on dismissal of the application for repairs, as

infructuous. From the aforementioned order, the appellate Court drew an

untenable inference that repairs effected, without waiting for final orders,

indicates the tenant attempt to conceal the fact that the building is unsafe

and unfit for human habitation. The onus to establish that the building is

unsafe and unfit for human habitation, lies squarely upon the landlady, but

she has failed to discharge this onus. The Appellate Authority should have,

therefore, dismissed the appeal.

It is further argued that mere existence of cracks or seepage in

the roof and the walls, in the absence of any evidence of their extent and

nature, would not give rise to an inference that the building has become

unsafe and unfit for human habitation. It is further submitted that Section

108(f) of the Transfer of Property Act postulates that where a lessor

neglects, within reasonable time, to effect repairs, the lessee may repair the

building, at the cost of the lessor. The original tenant therefore did not

commit any error in repairing the premises.

Counsel for the respondent/landlady, on the other hand, submits
C.R. No.1488 of 2008 5

that the Appellate Authority rightly reversed the order passed by the Rent

Controller. As is apparent from the order passed by the Rent Controller,

much significance was not attached to the admissions made in the

application seeking repairs. In this application, the tenant admitted that the

demised premises had remained under water for a period of one month and

as a result, the walls developed cracks and water started leaking from

various parts. Instead of waiting for the outcome of the petition filed for

repair of the tenanted premises, the tenant unilaterally and without

permission, of the Rent Controller, repaired the building so as to conceal the

true nature and extent of the damage. The original tenant stepped into the

witness box but his answers to questions, as to the extent and nature of

repair carried out, were evasive and vague. For a building to be unsafe and

unfit for human habitation, it is not necessary that the building should

collapse or should be in such immediate and imminent danger of collapse,

as would warrant instant ejectment. The appellate Court, therefore, rightly

drew an adverse inference against the petitioners and accepted the appeal.

It is further submitted that the report Ex.R.4 submitted by

Vikas Bagla was rightly rejected by the appellate Court. The report lacks

details and was submitted after the premises were repaired. It is, therefore,

asserted that as the order passed by the Appellate Authority does not suffer

from any error of jurisdiction or of law, the revision petition be dismissed.

I have heard learned counsel for the parties and perused the

orders passed by the Rent Controller as also the Appellate Authority.

Large tracks of Charkhi Dadri, including the tenanted premises

were inundated by flood waters in September 1995. Admittedly, the

tenanted premises are an old building. It is not denied, by the petitioners
C.R. No.1488 of 2008 6

and is in fact asserted in their petition, filed under Section 12 of the Act, for

repair of the tenanted premises( Ex.A-3 ),and in their written statement that

the tenanted premises remained submerged under 6 ft. of water for more

than one month. It is the positive case of the petitioners that as a result of

this inundation, the tenanted premises were damaged, three walls developed

cracks and the roof started leaking. It is, therefore, apparent that as per

the defence set up by the deceased tenant, the building was damaged,its

walls had developed cracks and there was seepage from the roof. The only

point at issue, therefore, is, whether the admitted damage was sufficient for

the Appellate Authority to infer that the tenanted premises had become

unsafe and unfit for human habitation. Both the learned Rent Controller and

the Appellate Authority have recorded diametrically opposite opinions in

respect thereof.

The learned Rent Controller after rejecting the report submitted

by the landlady’s expert,has placed reliance upon a report submitted by one

Vikas Bagla, the expert produced by the petitioners. This report was

rejected by the first appellate Court, as the original tenant admitted to the

existence of cracks in the walls and seepage in the roof, but the report

Ex.R.5, was silent on these points and failed to make a reference to the

nature of the building, the strength of the foundation and its condition. This

report was prepared, after the original tenant unilaterally carried out repairs,

without waiting for the decision of his application praying for repair. No

infirmity or illegality is discernible from the Appellate Court’s decision to

reject the report.

The first appellate Court considered the averments in the

petition filed for repair of the tenanted premises and in the written statement
C.R. No.1488 of 2008 7

and rightly held that the tenant had admitted to the existence of cracks

and seepage in the building. The tenant without the permission of the Rent

Controller and without waiting for the decision of the petition filed for

repair of the tenanted premises, carried out repairs in the tenanted premises.

The petition for repair of the tenanted premises was, therefore, dismissed as

infructuous. The Appellate Authority rightly drew an inference from the

tenant’s conduct, referred to herein above that he had effected repairs so as

to conceal the true extent of the damage to the tenanted premises. The

appellate Court also held that the original tenant had failed to answer a

specific question, as to the nature and extent of repairs carried out by him.

From the above facts an inference was rightly drawn that that the building

had become unsafe and unfit for human habitation. It would, therefore, be

necessary to reproduce the relevant extract from the judgement of the

Appellate Authority :-

“It may be recalled that it is the own case of the respondent

tenant in the petition Ex.A/3 and the notice Ex.PX that the

building had remained submerged under water for a long period

on account of flood in the month September, 1995. This

architect went to add that the building can be repaired at a cost

of Rs.7500/-, which part of his report has been blindly relied

upon by the Rent Controller by using the word that the said

amount is “merely” 5 percent of the total costs of the house.

The learned Rent Controller lost sight of the fact that the rent of

the premises in question is Rs.25/- per month equivalent to

Rs.300/- per annum and the amount of Rs.7500/- considered by

the Rent Controller to be an insignificant amount, would be
C.R. No.1488 of 2008 8

equivalent to twenty five years rent of the premises in question.

Reverting to the report Ex.R/5 of the report of RW1 Vikas

Bagla above named, it may be noticed that he has admitted

during his cross-examination that when he inspected the

premises in question, there were no cracks in the walls and he

did not remove the plaster from any portion to find out the

condition of the wall. At the cost of repetition, it may be

recalled that it is the own case of the tenant that as per his

above reoffered application Ex.A/3, three walls in all had

developed cracks and over head roof had started leaking. An

overall appraisal of the testimony of this witness reveals that

his report Ex.R/5 is not such upon which implicit reliance

could have been placed as done by the Rent controller.

XXX XXX XXX

The fact of such offering of compensation qua damage to the

premises in question is yet another circumstance showing that

the premises in question were indeed damaged and the extent of

damage as per recital in the petitioner Ex.A-3 filed by the

tenant itself reveals that it had resulted in cracks in the walls,

leading to leakage from the roof. Obviously, the extent of

leakage was so great that the deceased tenant did not wait for

the orders of the Rent Controller pursuant to his application

Ex.A-3 filed under Section 12 of the Act and chose to himself

carry out the repairs, although a tenant is not competent to do

so. Observations of own Hon’ble High Court in the case titled

as Jai Dev Singh V. M.L. Kapoor reported in 2007(2) RCR
C.R. No.1488 of 2008 9

(Civil) 654 may be read to advantage in this context wherein it

has been observed inter alia that the landlord is not required to

carry out material repairs and the landlord can rather seek

eviction of tenant if the building requires large scale re;pairs

and has outlived its utility.

XXX XXX XXX

It may be highlighted in this context that as per recital in the

notice Ex.PX admittedly sent by the tenant to the landlord, the

premises in question had remained submerged for about one

month under six feet of water. Such prolonged submersion of

building under such huge quantity of water would obviously

damage the building greatly which it apparently did on account

of large cracks appeared in the walls and consequent leaking

and the tenant resorted to repair thereof without the permission

of the Rent Controller though so required thereby rendering

himself liable to eviction.”

A submission, by counsel for the petitioners that even if the

walls had developed cracks and part of the roof was leaking, these facts

would not by themselves lead to an inference that the building had

become unsafe and unfit for human habitation, merits rejection. A

considered appraisal of the facts, particularly the age of the building, the

fact that it remained submerged under flood waters, the fact that the tenant

admitted the existence of cracks and leakage in the roof, the fact that the

original tenant filed a petition for repair of the tenanted premises, but

instead of waiting for its outcome,proceeded to repair the premises
C.R. No.1488 of 2008 10

unilaterally, compel me to hold that the learned Appellate Authority rightly

concluded that the building was unsafe and unfit for human habitation. A

tenant shall not, by an unilateral act of repair, except where the repairs are

minor and inconsequential, defeat a landlord’s right to seek ejectment and

the Rent Controller’s statutory jurisdiction to examine whether the building

has become unsafe and unfit for human habitation. For the above

conclusion, reference may be made to Balbir Singh V. Hari Singh, 1982(2)

Rent Law Reporter 463 and Som Dutt and others V. Vidhya Parkash,

2003 (1) RCR 503.

Another argument that the cracks and the seepage in the

building could be repaired by expending a nominal sum of money, as

pointed out by the building expert examined by the petitioners, cannot be

accepted. The building was inspected after the tenant had effected repairs.

The tenant, who was facing, a petition for ejectment, on the ground that

the building had become unsafe and unfit for human habitation carried out

repairs without waiting for the decision of the Rent Controller on his

application for directing the landlord to repair the building. A presumption

was, therefore, rightly raised against the tenant that in case repairs had not

been carried out, the landlord would have succeeded in establishing that

the building had become unsafe and unfit for human habitation. It would

also be necessary to mention here that this inference, drawn against the

tenant is fortified by the fact that when the original tenant stepped into the

witness box, his reply to a question as to the nature and extent of the repairs

effected by him was vague and evasive.

An argument that Section 108(f) of the Transfer of Property

Act, entitles a tenant to effect repairs, if the landlord ignores to do so, does
C.R. No.1488 of 2008 11

not advance the petitioner’s case in any manner. Section 12 of the Act,

confers a right upon a tenant to seek an order for repairs. A tenant, who

approaches a Court under Section 12 of the Act, would be required to wait

and abide by the decision of the Rent Controller and shall not during the

pendency of such an application, effect repairs unilaterally, more

particularly, where an ejectment petition is pending.

In view of what has been stated herein above, as the impugned

order, passed by the Appellate Authority, holding that the building has

become unsafe and unfit for human habitation, thus, requiring the

petitioners ejectment does not suffer from any error of jurisdiction or of law,

the revision petition is dismissed with no order as to costs.

25.8.2008                                           (RAJIVE BHALLA)
GS                                                       JUDGE