High Court Punjab-Haryana High Court

Ram Lal vs Pyare Lal on 13 July, 2009

Punjab-Haryana High Court
Ram Lal vs Pyare Lal on 13 July, 2009
R.A. No.58-CII of 2009 (O&M)                                    -1-
in C.R. No.5165 of 2002

     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH

                                R.A. No.58-CII of 2009 (O&M)
                                in C.R. No.5165 of 2002
                                Date of Decision: 13.07.2009

Ram Lal                                     .....Applicant/Tenant

                                   Versus

Pyare Lal                                   ....Respondent/Landlord

Present: Mr. O.P. Goyal, Senior Advocate with
         Mr. Varun Sharma, Advocate
         for the petitioner.

            Mr. Arun Jain, Senior Advocate with
            Mr. Amit Jain, Advocate and
            Mr. Chetan Slathia, Advocate
            for the respondent.

CORAM:HON'BLE MR. JUSTICE K. KANNAN

1.     Whether Reporters of local papers may be allowed to see the
       judgment ? Yes
2.     To be referred to the Reporters or not ? Yes
3.     Whether the judgment should be reported in the Digest ?Yes
                            -.-
K. KANNAN J.(ORAL)

C.M. No.15042-CII of 2009

            Application allowed.

            Facts

of the case are taken on record.

R.A. No.58-CII of 2009 in C.R. No.5165 of 2002

1. The application seeks for a review of the order passed by me

on 28.04.2009. On that day, the revision petitioner was not present

either in person or through counsel and the order came to be passed in

the presence of learned counsel for the respondent. The review is

sought for on the ground that the judgment was delivered in the

absence of counsel and the order contains a prima facie error that

requires to be corrected.

R.A. No.58-CII of 2009 (O&M) -2-

in C.R. No.5165 of 2002

2. The intervention of this Court was sought in revision against

the order passed by the Rent Controller directing eviction while

disposing of an objection filed by the judgment debtor. Learned Senior

Counsel appearing on behalf of the applicant-tenant points out that the

order of eviction was passed on 23.01.1991 as per the terms of

compromise and the Court that passed an order on consent cannot

expand its terms or substitute its own terms to what was agreed to

between the parties. The terms are:

“Statement of Sh. Ram Lal s/o Sh. Budh Raj s/o Sh.

Piara Lal, aged 60 years, respondent on S.A.

I undertook to vacate the disputed shop admitting

the grounds of ejectment as correct. I shall vacate the

disputed shop on 30.11.1991. I shall only vacate the disputed

shop in case the applicant makes a payment of Rs.1,00,000/-

in five bi-monthly equal instalments of Rs.20,000/- each by

depositing in the Court falling due on 31.03.1991,

31.05.1991, 31.07.1991, 30.09.1991 and 29.11.1991. In case

the applicant makes the payment in lump-sum, then I shall

vacate the disputed shop within 15 days of the deposit of the

amount. In case I fail to vacate the disputed shop by the

stipulated time, then the applicant can withdraw the amount

deposited by him.”

“Statement of Sh. Piara Lal s/o Jai Ram Dass s/o

Sugru Ram, aged 53 years applicant on SA:

I have heard the above statement of the respondent

and admit the same as correct. The ejectment petition be
R.A. No.58-CII of 2009 (O&M) -3-
in C.R. No.5165 of 2002

decided accordingly.”

3. The order passed by the Court ran thus:

“Respondent has made a statement admitting the grounds of

ejectment as correct undertaking to vacate the disputed shop

upto and for 31.11.1991, in case the applicant makes the

payment of Rs.1,00,000/- (Rs. One Lac) in 5 bi-monthly

installments of Rs.20,000/- each by depositing in the Court

on 31.03.1991, 31.05.1991, 31.07.1991, 30.09.1991 and

29.11.1991 respectively. In case the applicant makes the

payment in lumpsum, then the respondent shall vacate the

disputed shop within 15 days of the day of deposit failing

which the applicant can withdraw the amount deposited by

him. The above statement has been admitted as correct by

the applicant. Accordingly, the respondent is ordered to

vacate the disputed shop. File be consigned to the record

room.”

4. According to learned counsel, the tenant had no doubt agreed

to vacate the premises if the amount of Rs.1 lac was paid either in five

bi-monthly installments commencing from 31.03.1991 and ending with

28.11.1991 or in lump sum. The compromise provided that he would

vacate the premises within 15 days of deposit and if he refused to

vacate the premises, the landlord was only entitled to take back the

money which he had deposited. In other words, the construction which

was put in the compromise was to the effect that offer to evict itself

could be wholly dependent on his volition only whether he was

vacating or not. If he was not vacating in spite of deposit, the only
R.A. No.58-CII of 2009 (O&M) -4-
in C.R. No.5165 of 2002

remedy that the landlord could have was to take back the money in

deposit.

5. It must be noticed that the compromise terms themselves are

not too happily worded and while the Court will not normally substitute

the terms of the compromise, it will at least make an inference to

understand the terms in the manner that will fit in with normal canons

of logic. It will be impermissible to assign some meaning to a

compromise that is either unworkable or that would reduce the terms of

compromise ad absurdum. It should be noticed here that the

compromise terms themselves do not read like a conditional one,

stipulating that the amount was to be paid before a particular date and if

that amount was not paid by that specified date, the landlord would not

be entitled to the order of eviction. A harmonious construction of the

terms and a logical inference to the words shall be only that the

landlord could not have obtained eviction without payment of Rs.1 lac.

It cannot be given a meaning that would make the deposit itself

meaningless if the tenant chose not to evict and leaving the option to

the landlord of merely withdrawing the money which he had deposited.

The imprimatur that the Court gave by accepting the terms did not

again treat the compromise terms as a conditional one. It did no more

than saying that “accordingly, the respondent is ordered to vacate the

disputed shop.” This expression “accordingly” must be understood as

an expression that the Court directed eviction and both the parties were

expected to perform the respective obligations namely of the landlord

by a deposit of Rs.1 lac and of the tenant, a duty to vacate.

6. The landlord put the decree in execution nearly 7 ½ years
R.A. No.58-CII of 2009 (O&M) -5-
in C.R. No.5165 of 2002

later but without either complying with the terms of deposit or offering

to deposit. On the other hand, the landlord had stated that the condition

for deposit itself was against public policy. When objection was taken

by the tenant regarding the executability, the Executing Court passed an

order directing eviction and by a contemporaneous order directed Rs.1

lac to be paid within 15 days from the date of order. This amount was

also deposited as directed by the Court. It is this order which was

challenged in revision by the Judgment Debtor.

7. While passing an order on 28.04.2009, I had noticed an

absurd situation that the terms of the compromise could be put to if the

tenant were to say that if he chose not to vacate, the landlord himself

did not have a power to execute the decree. I had also noticed the fact

that the compromise terms did not contain any clause referring to the

deposit period as constituting the essence of contract between the

parties. To my mind, the compromise could be understood only as

containing mutual obligations in the manner referred to above namely

of the landlord’s right to obtain eviction on his liability to deposit Rs.1

lac and the tenant’s duty to vacate with a right to withdraw the money.

A compromise is invariably a climb down from the respective positions

of contesting parties and operates on an elementary principle of “give

and take”. It can never be “give and give” or “take and take”. If the

tenant was to contend that he would either withdraw the money or

choose not to withdraw and in which case the compromise term could

be rendered meaningless will be impressing the character of the

compromise to a meaningless gibberish. The order, therefore, passed

by the Executing Court directing the amount to be paid rejecting the
R.A. No.58-CII of 2009 (O&M) -6-
in C.R. No.5165 of 2002

contention of the landlord that it was against the terms of public policy

and making it conditional for execution of the decree perfectly

accorded with logic, reason and law.

8. Learned Senior Counsel appearing for the applicant-tenant

relies on Gupta Steel Industries Vs. Jolly Steel Industries Pvt. Ltd.

and another (1996) 11 SCC 678 that a Court cannot interfere with or

modify the terms of compromise unless the parties agreed to the same.

By directing eviction with a concomitant liability of a landlord to

deposit Rs.1 lac is not according to me altering the terms of the

compromise which the law interdicts. On the other hand, it is an

attempt to bring the best meaning to the compromise. He also refers me

to a decision of the Calcutta High Court in Santosh Kumar Ghosh Vs.

Bholanath Ghosh and others 2001 AIHC 2492 that held where a

compromise decree is for recovery of possession of land on payment of

yearly installments and if the party failed to pay the installment within

the stipulated time, he would not be entitled to execution of decree

merely because he subsequently deposited the amount in Court. The

Calcutta High Court again was dealing with the situation where the

amounts were to be deposited and delivery was to be effected for

extents in proportion to the deposits. The Court found that if the

amount was not deposited within the time stipulated, the right itself

could be lost. I may not be able to go as far as how the Hon’ble

Calcutta High Court understood the law laid down by the Hon’ble

Supreme Court in Prithvi Chand Ram Chand Sarlok Vs. S.Y. Shind

AIR 1993 SC 1929. I have already stated that the decree itself did not

stipulate the period of deposit as of the essence of contract. I have
R.A. No.58-CII of 2009 (O&M) -7-
in C.R. No.5165 of 2002

given expression to the meaning of the compromise as a right of a

decree-holder to obtain on payment of certain sums and the dates

mentioned was without a specification as to the consequence of non-

deposit. In K.C. Reddy Vs. Batcha Vasudeva Naidu 1999 AIHC 4540,

the Andhra Pradesh High Court through a Single Bench dealt with a

case of a money decree passed on a compromise and the defendant

agreeing to part with the suit sum in satisfaction of the suit claim. The

High Court dealt with the effect of non-payment of the amount within

the time specified and the refusal of the Court to extend the time in

such conditional decree. I have again pointed out above that if there

was a conditional decree with the time as to deposit being a pre-

condition, the Court’s power to extend the time is simply unavailable.

The power to enlarge the time, which is available under Section 148 of

the Civil Procedure Code is only to the period at the time of passing of

the decree. After the decree, the law itself lays down Order 20 Rule 11

(2) CPC that the Court will have no power to enlarge the time if the

parties did not concede for the same. We are not confronted with the

situation like what obtains in a conditional decree of payment within a

particular period. There is no other clause in the compromise terms as

to the effect of non-deposit within a particular time. It cannot,

therefore, be not understood as conditional for obtaining eviction

before any particular date. The decision of the Kerala High Court in

V.N. Sreedharan Vs. Bhaskaran AIR 1986 Kerala 49 was a decision

where the Kerala High Court was actually casting a duty on Court to

give effect to the terms of a compromise and it could never be taken to

give rise to a particular meaning that makes it inexecutable. Far from
R.A. No.58-CII of 2009 (O&M) -8-
in C.R. No.5165 of 2002

supporting the contention of the learned Senior Counsel for the tenant,

the Kerala High Court was laying stress on the executability as being

one of the main incidences of decree whether it is a compromise decree

or not. By the interpretation that the learned Senior Counsel wants to

give to the terms of the compromise, he reinforces the inexecutability

of the decree as the governing criterion. Salkia Businessmen’s

Association and others Vs. Howrah Municipal Corporation and

others AIR 2001 SC 2970 was a case where the Hon’ble Supreme

Court held that the Court should strictly enforce the terms and viewing

breach of terms of compromise as matter of mere contract between

parties and disregarding it would have disastrous effect on rule of law.

The Executing Court directed Rs.1 lac to be deposited by the decree-

holder before he could obtain eviction, thereby enforcing the terms of

the contract and refusing to the decree-holder a scope to commit a

breach in the manner sought for by him by contending that the terms for

deposit was against public policy. This decision again re-enforces the

fundamental principle that the parties cannot stay away from the terms

of a compromise and make it wholly inexecutable unless the

inexecutability itself is to be a result of non-compliance of some of the

terms.

9. The lengthy discussion that I have undertaken would falsify

even the untenable condition that there is an error apparent on the face

of record that makes a judgment susceptible for review, which error

must be so patent as it would require no further forensic exercise for

finding whether a legal reasoning is appropriate or not. I have still

taken up this task only to quell an apprehension that the case came to
R.A. No.58-CII of 2009 (O&M) -9-
in C.R. No.5165 of 2002

be decided by the default of appearance of the revision petitioner by a

lackadaisical approach. Nay, I have applied all the relevant points to

gain my attention and delivered a judgment on due consideration.

There is no scope for review and review application is dismissed.

(K. KANNAN)
JUDGE
July 13, 2009
Pankaj*