Supreme Court of India

A.K.Jain vs Prem Kapoor on 28 July, 2008

Supreme Court of India
A.K.Jain vs Prem Kapoor on 28 July, 2008
Author: A Alam
Bench: Tarun Chatterjee, Aftab Alam
                                             1




                                          REPORTABLE



                IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO. 4680 OF 2008
                [Arising out of SLP (C) No.8530/2007]


A.K. Jain                                               ... Appellant

                                 Versus

Prem Kapoor                                             ... Respondent




                          JUDGMENT

AFTAB ALAM,J.

1. Heard counsel for the parties.

2. Leave granted.

3. This appeal arises for an eviction proceeding instituted by the

appellant, the landlord, in terms of Section 13 of the Haryana Urban

(Control of Rent & Eviction) Act, 1973. The eviction of the respondent,
2

the tenant, was sought on a number of grounds, of which only personal

necessity now remains relevant, and we, accordingly, propose to take

note of facts germane to that ground. The Rent Controller, Faridabad

rejected the Eviction Petition (24 of 1998) filed by the appellant by order

dated 26 August, 2004. The Appellate Authority, however, allowed the

appellant’s appeal (Rent Appeal No.6 of 2004) and ordered the

respondent’s eviction by judgment dated 28 March, 2005. The High

Court in turn, set aside the appellate order and restored the judgment and

order passed by the Rent Controller vide. the judgment and order dated 3

April, 2007 in Civil Revision No.2344 of 2005 (O & M), preferred by the

respondent. The High Court allowed the respondent’s revision and

dismissed the eviction petition filed by the appellant primarily on the

ground that the appellant had failed to make the necessary averments in

the Eviction Petition as required by Section 13(3)(a)(i) of the Act. The

finding of the High Court that led to the dismissal of the appellant’s case

is admittedly based on an error of record and the order coming under

appeal is therefore liable to be set aside on that score alone. But before

proceeding further we must recount the relevant facts and the respective

views taken by the courts below.

4. The appellant, in August 1995, inducted the respondent as a tenant

in a portion of his dwelling house at no.1007 in Sector 14, Faridabad.

The let-out portion consisted of one garage-room and one bed room with
3

attached bath and toilet. The portion of the house that remained with the

landlord consisted of two bed rooms, baths and toilets and a kitchen.

5. On 13 April, 1998 the appellant filed the petition for eviction of

the respondent from the tenanted portion of the house inter alia on

grounds of personal necessity. In the Eviction Petition, it was pleaded

that the appellant needed the entire house, including the part tenanted by

the respondent for himself and his family. It was stated that the

appellant’s family consisted of himself, his wife and a son and a

daughter, both of whom were of marriageable age and were likely to be

married soon. The respondent resisted the eviction proceeding and

controverted the plea of personal necessity by pointing out that the

appellant was an Executive Engineer in the Haryana Electricity Board

and he was posted in Hisar where he lived in an official residence. His

daughter stayed in Sholapur in connection with her studies. It was

contended that the plea of personal necessity was false and unfounded.

6. The eviction proceeding remained pending before the Rent

Controller for over six years in course of which a number of

developments took place that, according to the appellant, further

aggravated his need for a larger space and he required, more than before,

the tenanted portion of his house. The appellant’s son was married in

January 1999 and his wife (the appellant’s daughter-in-law) also came to

live with them in that house. In 2004, he had one daughter who was
4

about two years old at that time. (It was stated before us that the

appellant’s son has now two female children aged 8 years and 6 years

respectively). During the pendency of the proceeding before the Rent

Controller, the daughter of the appellant was also married and though she

lived with her husband, both of them frequently came to visit and stayed

over-night with her parents. The appellant, therefore, needed a separate

room not only for her son and daughter-in-law but also for her daughter

and son-in-law. Another significant development was that the appellant’s

retirement from service had come very close and he had no other place to

live than his own house, a portion of which was the subject matter of the

proceeding.

7. The rent controller did not accept the appellant’s case and rejected

the Eviction Petition by order dated 26 August 2004.

8. Against the order passed by the Rent Controller the appellant filed

appeal before the Appellate Authority on 27 September 2004. It is

significant to note here that five days after the order was passed by the

Rent Controller the appellant retired from service on 31 August, 2004

and before the Appellate Authority he produced his retirement order

dated 25 august 2004 which was marked as `X’.

9. The Appellate Authority allowed the appellant’s appeal, accepted the

case of personal necessity and ordered the respondent’s eviction. It took

into consideration all the developments that took place since the
5

institution of the proceeding and which were amply borne out from the

evidences led before the Rent Controller. As regards the appellant’s

retirement from service the Appellate Authority made the following

observations:

“Admittedly, A.K.Jain, petitioner has since retired
from service with effect from 31-8-2004 vide order dated
25-8-2004 mark X and now he has shifted in his house at
Faridabad with his wife in which the respondent is a
tenant in some portion of the house. The petitioner is not
having any otherwise in Faridabad where he alongwith
his wife start living after his retirement from service.
The petitioner has the right to live with dignity after his
retirement in his own house which was constructed by
him while he was in service.”

[Emphasis added]

The Appellate Authority further observed as follows:-

“The petitioner has constructed his house during
his service career. He has retired from his service. He
wants to reside in his house constructed by him during
his service careers but the respondent is bent upon not to
allow the petitioner to reside in the same house which
was constructed by him on expenditure of huge amount
while in service.”

[Emphasis added]

The Appellate Authority accordingly found and held:-

“…..that the petitioner was entitled to get
possession of the rented portion of the house on account
of personal necessity and the respondent was liable to be
evicted on account of the personal necessity of the
landlord.”

6

10. The respondent-tenant filed revision before the High Court against

the order of eviction passed by the Appellate Authority. As noted above,

the High Court allowed the revision, set aside the order passed by the

Appellate Authority and restored the order of Rent Controller.

11. The High Court order coming under appeal before us is based on

the premise that in the eviction petition filed by him the appellant-

landlord had failed to make the necessary declarations as requited under

Section 13(3)(a)(i)(b) and (c) of the Act. In order to show the omissions

in the pleadings the High Court extracted certain paragraphs from what it

supposed to be the eviction petition filed by the appellant. Unfortunately,

the High Court committed an error of record and the extracts reproduced

in the High Court judgment are not from Rent Petition No.24/1998, from

which the revision arose but those are from a different petition filed later

by the appellant. Learned counsel appearing for the respondent-tenant

fairly accepted that the statements quoted in the High Court judgment are

not from the eviction petition filed by the appellant and in that regard the

High Court has committed an error of record. For our satisfaction we also

referred to Rent Petition No.24 of 1998 which is a part of Annexure P-1

to the S.L.P. On a perusal of paragraphs 5 (i) to (iv) we are satisfied that

the pleadings fully comply with the requirements of Section 13(3)(a)(i)

(b) and (c) of the Act. The High Court order is thus liable to be set aside

on this score alone.

7

12. Though conceding that the High Court order suffered from a fatal

error of record, learned counsel appearing for the respondent-tenant

sought to resist the appellant’s appeal on two other grounds. The counsel

first submitted that in the year 1998 when the eviction proceeding was

instituted the appellant was very much in service. He retired from

service a few days after the eviction petition was dismissed by the Rent

Controller. However, the event of the appellant’s retirement from service,

arising subsequent to the dismissal of the proceeding by the first court

was never brought on record in accordance with law either by making

any amendment in the pleadings or by a petition for bringing on record

any additional evidence. All that was done was to simply file the

retirement order before the Appellate Authority where it was marked as

`X’. The Appellate Authority had, therefore, committed an error in taking

it into consideration in support of the appellant’s plea of personal

necessity. In support of the submission he relied upon the decisions of

this Court in (i) Om Prakash Gupta V. Ranbir B. Goyal, (2002) 2 SCC

256 and (ii) Ram Kumar Barnwal V. Ram Lakhan, (2007) 5 SCC 660.

13. We are unable to accept the submission. It needs to be clarified

that the respondent-tenant does not deny the fact that the appellant retired

from service on 31 August, 2004. As a matter of fact, when asked

pointedly, learned counsel for the Respondent was not in a position to

deny that the appellant had in fact retired from service on 31 August
8

2004. He, however, contended that the fact of the appellant’s retirement

had not come before the court in accordance with law. It is noted above

that the Appellate Authority observed that the retirement of the appellant

was an admitted fact. It may further be noted that before the High Court

a petition under Order 41 Rule 27 was filed on behalf of the appellant-

landlord to produce the retirement order as an additional piece of

evidence. The High Court, however, rejected the prayer observing as

follows:

“It is not in dispute that the respondent-landlord had
retired during the pendency of the petition before the
Rent Controller and the learned Appellate Authority has
already taken note of the subsequent event i.e. retirement
of the landlord and, therefore, the present application
under Order 41 Rule 27 of the CPC cannot be said to be
competent. Accordingly, the same is dismissed being
unnecessary.”

[Emphasis added]

14. Even before us it was admitted that the appellant had retired from

service on the date stated by him. The appellant’s retirement from service

on the date as stated by him being admitted by the respondent the

Appellate Authority was fully justified in taking that development into

consideration. No prejudice was caused to the respondent because the

appellant did not make any formal amendments in the pleadings or

because the retirement order filed before the Authority was not

accompanied with a formal petition under Order 41 Rule 27. The
9

contention raised on behalf of the respondent is not highly technical and

it is calculated only to frustrate the proceeding coming to a just-

conclusion by making it quite incidental and completely subservient to

the Court’s procedures. We also fail to see how the two decisions relied

upon by the counsel can support the case of the respondent. We thus find

no merit in the submission.

15. Learned counsel next submitted that the order of eviction was also

based on the growing needs of the appellant’s son but in that connection

there was no pleading as required under Section 13(3)(a)(ii) of the Act.

The provision referred by the counsel reads as follows:

“(3) A landlord may apply to the Controller for an order
directing the tenant to put the landlord in possession –

(a) in the case of a residential building, if, —

(i) xxx xxx xxx xxx

(ii) he requires if for use as an office or consulting room
by his son who intends to start practice as a lawyer,
qualified architect or chartered accountant or as a
“registered practitioner” within the meaning of that
expression used in the Punjab Medical Registration Act,
1916, the Punjab Ayurvedic and Unani Practitioners Act,
1963, or the Punjab Homoeopathic Practitioners Act,
1965, or for the residence of his son who is married :

Provided that such son is not occupying in the
urban area concerned any other building for use as
office, consulting room or residence, as the case may be,
and has not vacated it without sufficient cause after the
commencement of the 1949 Act.”

10

16. We are unable to accept this submission because we see no

application of the quoted provision to the facts of this case. Section 13(3)

(a) (ii) will have application only in case the eviction is sought for the

son’s requirement independently and separately from the landlord. In

this case, the son and his wife and children are part of the landlord’s

family and all of them are living together. The accommodation of the

son, his wife and their children is part of the landlord’s personal

necessity. The case of the appellant clearly falls under section 13(3)(a)(i)

that deals with the situation where the landlord requires the tenanted

premises for his own occupation and it does not attract section 13(3)(a)

(ii) that deals with the requirements of the son of the landlord. In taking

the view we are supported by the decision of this Court in Joginder Pal

V. Nawal Kishore Behal, (2002) 5 SCC 397. In paragraph 33 of the

decision it was held and observed as follows:

“Our conclusions are crystallized as under:

(i) The words “for his own use” as occurring in
Section 13(3)(a)(ii) of the East Punjab Urban Rent
Restriction Act, 1949 must received a wide, liberal
and useful meaning rather than a strict or narrow
construction.

(ii) The expression – landlord requires for “his own
use”, is not confined in its meaning to actual
physical user by the landlord personally. The
requirement not only of the landlord himself but
also of the normal “emanations” of the landlord is
included therein. All the cases and circumstances
in which actual physical occupation or user by
someone else, would amount to occupation or user
11

by the landlord himself, cannot be exhaustively
enumerated. It will depend on a variety of factors
such as interrelationship and interdependence –
economic or otherwise, between the landlord and
such person in the background of social, socio-
religious and local customs and obligations of the
society or region to which they belong.

(iii) The tests to be applied are: (i) whether the
requirement pleaded and proved may properly be
regarded as the landlord’s own requirement; and,

(ii) whether on the facts and in the circumstances
of a given case, actual occupation and user by a
person other than the landlord would be deemed
by the landlord as “his own” occupation or user.
The answer would, in its turn, depend on (i) the
nature and degree of relationship and/or
dependence between the landlord pleading the
requirement as “his own” and the person who
would actually use the premises; (ii) the
circumstances in which the claim arises and is put
forward; and (iii) the intrinsic tenability of the
claim. The court on being satisfied of the
reasonability and genuineness of claim, as
distinguished from a mere ruse to get rid of the
tenant, will uphold the landlord’s claim.

(iv) While casting its judicial verdict, the court shall
adopt a practical and meaningful approach guided by the
realities of life.

(v) In the present case, the requirement of the landlord of
the suit premises for user as office of his chartered
accountant son is the requirement of landlord “for his
own use” within the meaning of Section 13(3)(a)(ii).”

17. For the reasons discussed above we find no merit in this

respondent’s pleas. Accordingly, the appeal succeeds and it is allowed.

The order of the High Court is set aside and the order of the Appellate

Authority is restored.

12

18. In the facts and circumstances of the case, however, the

respondent-tenant is allowed six months time to vacate the tenanted

premises on condition of filing the usual affidavit before this Court

within four weeks from today.

………………………………J.

[Tarun Chatterjee]

……………………………..J.

[Aftab Alam]
New Delhi,
July 28, 2008.