Bombay High Court High Court

Naranji Bhimji Family Trust vs Sub-Divisional Officer on 13 March, 2009

Bombay High Court
Naranji Bhimji Family Trust vs Sub-Divisional Officer on 13 March, 2009
Bench: J. H. Bhatia
                                                     


                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH AT NAGPUR




                                                                                               
                              WRIT PETITION NO. 214/2008




                                                                       
          Naranji Bhimji Family Trust,
          having registration No. E-87 (Nagpur) thr.
          Managing Trustee, Shri Mahendra Bhavanji Thaker,




                                                                      
          aged 67 years, r/o Giripeth, Nagpur, tq. Dist. Nagpur.

                                                                          .....PETITIONER
                                ...V E R S U S...




                                                        
    1.    Sub-Divisional Officer, Ramtek,
                                      
          Tq. Ramtek, dist. Nagpur.

    2.    Smt. Manibai Nanalal Thakkar,
                                     
          aged 80 years, Occ. Household,
          r/o Vallabhbhai Patel Ward, Ramtek,
          tq. Ramtek, dist. Nagpur.
            


    2A. Mr. Vandana w/o Vyankatesh Naidu,
        aged about 60 years, r/o Vandana
         



        Apartment, B-Wing, 3rd Floor,
        Flat No. 13, Ramdaspeth, Nagpur.





    3.     Narendra s/o Nanalal Thakkar,
           aged 65 years, Occ. Business,
           r/o Vallabhbhai Patel Ward, Ramtek,
           Tq. Ramtek, dist. Nagpur.                                      .....RESPONDENTS
    -------------------------------------------------------------------------------------------------





    Mr. Pendharkar, Senior Advocate with Mr. Hedaoo, Advocate for
    petitioner.
    Ms. Khade, A.G.P. for respondent no.1
    Mr. Masodkar, Advocate for respondent no. 3.
    -------------------------------------------------------------------------------------------------




                                                                       ::: Downloaded on - 09/06/2013 14:24:34 :::
                                         ✁



                                   CORAM:- J. H. BHATIA, J.

DATE:- 13th MARCH, 2009

ORAL JUDGMENT

1. Rule. Rule made returnable forthwith. With consent of

learned counsel for the parties, the matter is taken up for final hearing

immediately. Heard learned counsel for the parties.

2. The petitioner claims to be owner and landlord of the

suit premises admeasuring 2137 sq. ft., which is part of the property

bearing City Survey No. 1060 admeasuring 1687.1 sq. mtr. shown on

sheet no. 13, Tq. Ramtek, dist. Nagpur. The property originally

belonged to one Shamji Naranji and in the year 1962, by order of the

Charity Commissioner, the said property was included in Naranji

Bhimji Family Trust and accordingly entry was also taken in the city

survey record in the year 1969. According to the petitioner-Trust, one

Nanalal Thakkar, husband of respondent no. 2 and father of

respondent no. 3 was in the service of Shamji Naranji. Said Nanalal

::: Downloaded on – 09/06/2013 14:24:34 :::

died in the year 1972. Respondent nos. 2 and 3 i.e. legal

representatives of said Nanalal had no residential accommodation and,

therefore, on their request and taking into consideration the past

services of said Nanalal, the petitioner-trust allowed them in the year

1980-81 to occupy the suit premises consisting of five rooms and two

varandha etc. as licensee. Thus, occupation of the respondents is

permissive. Respondent no. 3 had filed Regular Civil Suit No.65/1990

in the Court of Civil Judge Junior Division, Ramtek seeking declaration

that he was owner of the property on the basis of oral gift. That suit

came to be dismissed on 08.02.2005. According to the petitioner, they

had repeatedly asked respondent nos. 2 and 3 to vacate the premises

but they avoided. Finally on 01.04.2005, notice was issued to them

but in vain. With these pleadings Revenue Case No. 1/A-71(2)/05-06

under Section 43 of the Maharashtra Rent Control Act, 1999 (For short

the “Act”) was filed by the petitioner.

3. Respondent nos. 2 and 3 filed an application on

05.09.2005 seeking leave to appear and to contest that application as

::: Downloaded on – 09/06/2013 14:24:34 :::

contemplated in Section 43(4) (9) of the Act. In that application also,

the main defence was that Shamji Naranji Lohana had made oral gift

of the suit property in favour of father of non applicant no. 2 for

selfless services rendered by him and thus he had become owner of the

property. Non applicants claimed to be owners of the property and

according to them, in view of this, it was necessary to grant them leave

to appear and to contest the matter. That application was opposed by

the petitioner. It appears that both the parties filed their notes of

arguments in respect of the leave sought by non applicants to appear

and contest the application. However, while deciding the question of

leave, the Sub Divisional Officer, Ramtek, who was the competent

Authority under the Act, dismissed the application of the petitioner

itself holding that in view of the provisions of Section 22 of the Act, it

is necessary that there should be written agreement of service tenancy

and as in the present case, there was no such written agreement and,

therefore, the application itself is not tenable under section 42 of the

Act. That order is challenged in the present petition.

::: Downloaded on – 09/06/2013 14:24:34 :::

4. Chapter VIII of the Act consisting of Sections 39 to 52,

provides for summary disposal of certain applications for eviction.

Section 41 declares that for the purpose of Chapter VIII, a landlord

means (a) a person who has created a service tenancy in respect of his

premises or a part thereof in favour of his employee under section 22;

(b) a member of the armed forces of the Union or a scientist or a

Government servant or a successor-in-interest, referred to in section

23; or (c) a person who has given premises on license for residence or

a successor-in-interest referred to in section 24. If the landlord claims

to be a person falling in any of these three categories, he can make an

application before the competent Authority to evict the tenant or

licensee under section 42 of the Act. Section 43 of the Act provides for

special procedure for disposal of application for eviction. Sub Section

(4) of Section 43, which is relevant, reads as follows:-

“43. Special procedure for disposal of applications
(1) …..

(2) …..

(3) …..

             (4)(a)         The tenant or licensee on whom the
             summons is duly served in the ordinary way or by




                                                       ::: Downloaded on - 09/06/2013 14:24:34 :::

registered post in the manner laid down in sub-section

(3) shall not contest the prayer for eviction from the
premises, unless within thirty days of the service of

summons on him as aforesaid, he files an affidavit
stating ground on which he seeks to contest the
application for eviction and obtains leave from the

Competent Authority as hereinafter provided, and in
default of his appearance in pursuance of the summons

or his obtaining such leave, the Statement made by the
landlord in the application for eviction shall be deemed

to be admitted by the tenant or the licensee, as the case

may be, and the applicant shall be entitled to an order
for eviction on the ground aforesaid.

(b) The Competent Authority shall give to the

tenant or licensee leave to contest the application if the

affidavit filed by the tenant or licensee discloses such
facts as would disentitle the landlord from obtaining an
order for the recovery of possession of the premises on

the ground specified in section 22 or 23 or 24;”

From these provisions, it becomes clear that when

summons is served on a tenant or licensee, he shall not contest the

prayer for eviction unless within 30 days of service of summons on

::: Downloaded on – 09/06/2013 14:24:34 :::

him, he files an affidavit stating the grounds on which he seeks to

contest the application for eviction and obtains leave from the

competent Authority. If he does not make such application, seeking

leave within the prescribed period or if he makes such an application

but that application is rejected and leave is refused, the statement

made by the landlord in the application for eviction shall be deemed to

be admitted by tenant or licensee, as the case may be, and applicant

shall be entitled to an order for eviction on the grounds stated therein.

From clause (b) of sub section (4), it is clear that if the affidavit filed

by the tenant or licensee discloses such facts as would disentitle the

landlord from obtaining an order for recovery of possession on the

grounds as specified in Section 22 or 23 or 24, the competent

authority shall give to the tenant or licensee leave to contest the

application. From this it is clear that if the affidavit filed by the tenant

or licensee does not disclose such facts as would disentitle the landlord

from obtaining an order of recovery of possession, the competent

authority shall refuse leave to tenant or licensee.

::: Downloaded on – 09/06/2013 14:24:34 :::

5. Section 22 of the Act is applicable where a landlord has

let out the premises to his employee as a service condition or where

they have created a service tenancy. For that purpose, it is necessary

that the landlord and the employee may enter into an agreement in

writing. Section 23 is applicable where the landlord claims to be

member of armed forces of the Union, scientists or a successor-in

-interest. Section 24 is applicable where the landlord had given

premises to a person for residence as a licensee. In the present case,

the petitioner had nowhere claimed in the application for eviction that

the suit premises was given to Nanalal Thakkar, husband of non

application no. 1 and father of non applicant no. 2, as a service

tenement. Therefore, Section 22 would not be applicable. According

to the petitioner, Nanalal had died in 1971 itself and non applicants

were inducted as licensee in the year 1981-82 on their request,

because they did not have any residential accommodation, taking into

consideration the past services of Nanalal. It was nowhere pleaded by

the petitioner that service tenancy was created either in favour of

Nanalal or in favour of his legal representatives. In view of pleadings,

::: Downloaded on – 09/06/2013 14:24:34 :::

the case would fall under section 24 of the Act and not under section

22 of the Act. Sub Divisional Officer-Competent Authority misled

himself by holding that because there were no written agreement to

create service tenancy as required under section 22 of the Act, the

application itself is not tenable. As the petitioner claimed that the suit

premises were given on license to the non applicants, the case would

fall under section 24 and the application is tenable under section 42 of

the Act.

In view of this, it is clear that Sub Divisional Officer/

Competent Authority committed serious error in rejecting the

application.

6. As noted earlier, the parties had submitted only notes of

arguments on the application made by non applicants seeking leave to

contest the eviction application. That application should have been

considered by the competent authority taking into consideration the

plea taken by non applicant. As noted earlier, according to non

applicants/respondents the suit premises were given in gift by original

owner Shamji Naranji to Nanalal some times in the year 1952-53,

::: Downloaded on – 09/06/2013 14:24:34 :::
✠☛✡

orally. It is material to note that non applicant no. 2 Narnedra s/o

Nanalal had filed Regular Civil Suit No.65/1990 claiming declaration

that he had become owner of the property mainly on the ground that

the suit property was gifted orally to his father by Shamji Naranji.

That suit was dismissed on the ground that the suit was filed without

permission of the Charity Commissioner as well as non joinder of the

necessary party. Learned counsel for respondents-non applicants

makes statement that an appeal has been preferred against judgment

and that appeal is still pending. In my considered opinion, it is

immaterial that the suit has been dismissed for want of necessary

permission from the Charity Commissioner. The material fact is that

in that suit and even in the application made by the respondents

before the competent Authority seeking leave to contest the eviction

proceeding, their main contention is that the suit property was gifted

by Shamji Naranji to Nanalal some times in the year 1952-53 and

according to them, the gift was oral. The suit property is a house

admeasuring approximately 2137 sq. ft and consisting of 5 rooms,

varandhas and bathroom etc.

::: Downloaded on – 09/06/2013 14:24:34 :::

7. Section 123 of the Transfer of Property Act clearly

provides that for the purpose of making gift of immovable property,

the transfer must be effected by registered instrument signed by or on

behalf of the donor and attested by at least two witnesses. A gift of

movable property may be made either by registered instrument or by

delivery. From this it is clear that the immovable property cannot be

transferred unless a gift of the same was made by a registered

instrument. The oral gift of immovable property is not permitted

under Section 123 of the Transfer of Property Act. Similarly, section

17 of the Registration Act, 1908 makes registration of an instrument of

gift of any immovable property compulsory irrespective of value of the

property. Other non testamentary instruments, which purport or

operate to create, declare, assign, limit or extinguish any right, title or

interest in immovable property, the value of which is Rs. 100/- or

upwards are required to be registered compulsorily. It means that if

value of the property is less than Rs. 100/-, in case of such documents,

they are not compulsorily required to be registered. However,

::: Downloaded on – 09/06/2013 14:24:34 :::
✌☛✍

exception on the basis of value of the immovable property is not made

in respect of instrument of gift of immovable property. Thus, it is clear

that Section 123 of the Transfer Property Act as well as Section 17 of

the Registration Act make registration of the instrument of gift deed of

an immovable property, irrespective of the value, to be compulsory. In

view of this, the ground taken by the respondents in defence of the

application for eviction is not permitted to be raised and proved, in

view of specific provisions of Section 17 of the Registration Act and

Section 123 of the Transfer of Property Act. If this defence is ruled

out, the respondents do not have any other ground or defence which

would disentitle the petitioner from getting an order of eviction and

possession. In view of this, the competent authority should have

rejected the application seeking leave to defend.

8. In view of the facts and legal position noted above, it is

clear that the competent authority misled itself by holding that the

application is not tenable under section 42 of the Act because there

was no written service tenancy agreement as required in Section 22 of

::: Downloaded on – 09/06/2013 14:24:34 :::
✎✑✏

the Act. The Competent Authority was wrong in rejecting the

application on that ground. The non applicants had not taken any

ground, which would disentitle the landlord from seeking eviction. As

pointed out, the ground taken by them that they had become owner of

the property in view of oral gift, cannot be allowed to be raised and

proved, in view of provisions of Section 123 of the Transfer of

Property Act and Section 17 of Registration Act.

9. As in the present case, no gift deed was executed and

registered and the plea of oral gift cannot be taken, therefore, in my

considered opinion, the respondents had not raised any defence or

ground, which would disentitle the petitioner from getting the order

for eviction. Therefore, the very application seeking leave to defend is

liable to be rejected.

10. For the aforesaid reasons, the petition is allowed.

Impugned order passed by competent authority rejecting the

application filed by landlord/petitioner is hereby set aside. The

::: Downloaded on – 09/06/2013 14:24:34 :::
✒✔✓

application made by non applicants seeking leave to appear and

contest stands rejected. Competent Authority shall pass consequential

order in view of provisions of Section 42 (4) (1) of the Act.

Rule is made absolute accordingly. No order as to costs.

JUDGE

kahale

::: Downloaded on – 09/06/2013 14:24:34 :::