Delhi High Court High Court

Life Insurance Corporation Of … vs Hari Singh And Sons And Anr. on 30 May, 1968

Delhi High Court
Life Insurance Corporation Of … vs Hari Singh And Sons And Anr. on 30 May, 1968
Equivalent citations: 4 (1968) DLT 559
Author: I Dua
Bench: I Dua


JUDGMENT

I.D. Dua, J.

(1) The life Insurance Corporation of India has presented this revision under Section 35 of the Dei and Ajmer Rent Control Act 38 of 1952 hereafter called the Act) against the order of the Additional Senior Subordinate Judge with enhanced appellate powers dated 5th April, 1.961 whereby he allowed the appeal from the order of a learned subordinate Judge 1st Class dated 2ath September , 1859 and dismissed the life Insurance Corporation’s suit for ejectment which has been deereed by the trial Court.

(2) The only question which fell for determination by the trial Court was whether P. Surie. the original tenant of the Life Insurance Corporation, had, by the agreement Exhibit D. 2, sublet, assigned or toherwise parted with possession of the whole or any part of the premis- es in question so as to have become liable to be evicted from the tenan- ted premise under section 13(1) Proviso (b)(i) of the Act. The trial Court en a consideration of the evidence, came to the conclusion that Shri Surie had parted with possession of the whole of the tenancy premises except the balcony. On account of this finding, the learned trial Court felt that the question whether Shri P. Surie had, without obtaining the consent of the Life Insurance Corporation, sublet the tenancy premises to M/S. Hari Singh and Sons, did nto arise for decision.

(3) On appeal, the learned Additional Senior Subordinate Judge disagreed with the conclusion of the trial Court and found that Shri P. Surie had pto forfeited his tenancy rights by any subletting or porting with possession of the premises in favor of M/s. Hari Singh and Sons. It appears that during the pendecv of the appeal, Shri P. Surie had died and it was unsucessfully contended on behalf of the life Insurance Corporation that the proceedings in the appeal could nto be continued for the benefit of the legal representatives of the deceased. It was “however conceded”, to qutoe the exact language of the Court below, “that the tenancy in favor of P. Sarie was a contractual tenancy and a contractual tenancy is certainly heritable, vide Nihal Chand v. Shive Narain and Niadre v Nanneh P.Surie’s death after the institution of the appeal will nto, therefore, “affect the decision of the case. It is then urged that since P Surie has died the tenant cannto be taken to be in control of the sub-agency business and the premises should be held have passed into the exclusive possession of M/s Hari Singh and Sons. It is stared by the appellant’s counsel at the bar that P. Surie’s widow has assumed the functions connected with the sub-agency whi”h were being performed by her husband previously and the business of sub-agency is being carried on as before. Any way, this is a matter for adjudication after recordirg evidence and cannto be made the subject of a finding at the hearing of the appeal.” I have reproduced this part of the order beca- use before me also, Shri Bhagwat Daval, the learned counsel for the Life Insurance Corporation, has contended that the appeal in the Court below could nto continue after P. Surie’s death. Having held that the plaintiff corporation had failed to establish that P. Surie had sublet or parted with the possession of the premises, as alleged in the plaint, the lower appellate Court allowed the appeal and dismissed the suit.

(4) On revision before me Shri Bhagwat Dayal has with his usual industry and research, taken me through the entire relevant material on the record and drawn my attention of the decided cases in support of his submission that the terms of the document Exhibit D. 2 read in the light of the evidence on the record, lead to the only inference that P. Surie had parted with possession of a part of the premises in question and indeed he has gone a step further and submitted that the relation ship between P.Surie and M s.Hari Singh and Sons was that: of a landlord and tenant, with the result that P. Surie and M/s Hari Singh and Sons are liable to be evicted in these proceedings. Reliance by Shri Bhagwat Dayal has been placed on Addiscombe Girden Estate”, Ltd. v. Crabb Associated Htoel’s of India Ltd., v. R N. Kapoor and G.D. Choudhary v. shri Anand Sarup’.As observed earlier, the learned counsel has also contended that after P. Surie’s death, continuation of the possecssion by M/s Hari Singh and Sons claarly reveals the true nature and substance of the agr- eement embodied in Exhibit D. 2 and the subsequent events can legiti- mately be taken into account oil appeal. Shri Bhagwat Dayal has of course in addition questioned the right of P. Surie’s heirs to continue the appeal in the lower Appellate Court and has contended that the lease being only for a period of Ii months, thereafter, it was a case of a tenant holding over, which status, could nto be inherited by the heirs of the deceased. The argument of the original lease being for 11th months and thereafter the position having become of atenant holding over, is a new point and has nto been allowed by me to be developed as it had nto besn raised in the Court below.

(5) On the toher hand, Shri A. N. Monga, the learned counsel for M/s Hari Singh and Sons, has submitted that the conclusion of the lower appellate Court is one of fact and this Court has no jurisdiction on revi- sion to re-open this conclusion. He has also submitted that there is no parting with possession on the part of Shri P. Surie in favor of M/s Hari Singh & Sons. He has relied on Anantpal Ram v. KamaRhya Narain”, G. Rangamannar v. Desu Rangiah”, Darshan Singh v. Kulwant Rai’.Ajit Parshad v. Gian Singh’, S. R. Mitroo v. Youngmen’s Christian Association^”, Nandu Mal v. Ramji Lat, Shmt Pragowati Devi v. Bhawemi Shankir Basrurker, and Bari Shankar v. Rao Gtrdhciri Lal”, in support of his submission.

(6) Due to acute shortage of accommodation in Delhi, which is fast developing. Coarts are often faced with situations in -which, on the one hand the landlords try to evict the tenants on the slightest pretext so that they may either force the tenants to agree to pay enhanced rent or they may be able’ to lease it out to a new tenant and thereby make more money, whether visible or concealed, and on the toher, the tenants try to make money by subletting a part or whole of the premises by adopt’ ing various devices and subterfuges in order to avoid the consequences of the violation of the provisions of rent legislation. The ingenuity on the part of the tenants in this respect takes various forms. In such cases, the landlords are normally handicapped in the matter of proof because the best evidence is beyond their reach and is often kept secret from them. Snob evidence is usually in the exclusive knowledge of the tenant and the alleged subtenant. The true nature of the transaction between the tenants and. .the alleged sab-tenants has to be spelled out by the Courts from the attending circnmstances,and the canduct of the parties by drawing reasonable inferences and presumptions, keeping in view .the common course of human conduct. It is again seldom that events happen which may serve to bring out and reveal the true character of the arrangement known only to the tenant and his alleged sub tenant. When such events happen, it is, in my opinion, .in the larger interests of lustice that Courts should take. due and proper ntoice of them in accordance with law and it would be inappropriate, in the ab sence of special circumstances, to ignore such events and allow violation of the provisions of the Kent Acts by subterfuges or colourable devices and transactions. The Rent Acts are meant nto only for the prtoection of honest tenants but they also prtoect the landlords against colourable transactions and illegal devices adopted by nnsciupulons or dishonest tenats to the prejudice of the honest landlords.

(7) Keeping in view this aspect, in my view, the learned Additional Senior Subordinate judge was wrung in nto taking into account the death of P. Suile and in declining to consider the position of the parties on his death, If there was no subsequent independent arrangement between Mr. Surie and M/s Hari Singh & Sons and the latter had con tinned in possession of the premises, it would have thrown useful light on, and revealed to some extent, the true nature and character of the arrangement embodied in Exhibit D. 2.

(8) There has since been further development in this case. Mrs. Asha P. Surie, widow of late Mr. P. Surie, has also since died on 19th April, 1967, as is evident from the application under Order 22, Rules 4 and 11 read with section 151. Civil P. C., filed in this Court. I would in the circumstances consider it more in accard with justice to set aside and quash the impugned order of the learned Additional Senior Subordinate Judge and send the case back to his Court for considering the subsequent developments in the case. It would be open to the parties, if so advised, to adduce further evidence, as to in what circumstances, if at all, M/s Hari Singh & Sons are continuing in possession of the pre- mises after the death of Shri P. Surie and again after the death of Mrs. Surie. I must nto be deemed to have expressed any opinion on the merits of the points in controversy.

(9) Parties arc directed to appear in the Court of the learned Addi’tional Senior Subordinate Judge on 15th July, 1968 when a short date would be given for further proceedings in aecordance with law and in the light of the observations made above. Costs of this Court would be costs in the cause.