High Court Punjab-Haryana High Court

Madanjit Singh And Another vs Sh. P.K. Aggarwal on 24 February, 2009

Punjab-Haryana High Court
Madanjit Singh And Another vs Sh. P.K. Aggarwal on 24 February, 2009
Civil Revision No.277 of 2001 (O&M)                             -1-

          IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

                    Civil Revision No.277 of 2001 (O&M)
                    Date of decision: 24.02.2009

Madanjit Singh and another                         .............. Petitioners
                                  Vs.

Sh. P.K. Aggarwal                                  ............Respondent

Present: Mr. Aman Chaudhary, Advocate
         for the petitioners.
         Mr. D.K. Gupta, Advocate
         for the respondent.

CORAM: HON'BLE MR. JUSTICE K. KANNAN

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

1. The question for consideration in the civil revision petition

is the effect of a tenant who was carrying on business in his individual

capacity later introduced the company as the tenant although he

retained control over the affairs as a Director. The question that

requires to be answered is whether the change of entity from an

individual to a company constituted sub-tenancy.

2. Admittedly, the tenant was carrying on business in his

individual capacity. It is also admitted by him subsequently that he

had established a private company in the same premises and he

continued to run the same business from the demised premises. The

Rent Controller allowed the petition upholding the contention of the

landlord that there had been a sub-tenancy by the tenant in his

individual capacity to the company, which was a corporate entity. The

Appellate Court reversed the decision and found that there was no
Civil Revision No.277 of 2001 (O&M) -2-

sub-tenancy and that the mere change in character by the tenant

cannot amount to sub-tenancy so long as the physical possession of

the property had been continued in the hands of a tenant.

3. The point revolves around consideration of a proposition of

law which seems firmly established in favour of the landlord by its

decision in Ram Saran Vs. Pyare Lal and another AIR 1996 SC

2361. It was a case where the tenant, who was an individual, later was

responsible for forming a society in which he was a president and

continued to reside in the same premises. The Court addressed the

issue about the subsequent change of tenancy in favour of a registered

society and found a tenancy surrendered in favour of registered

society without the consent of landlord shall constitute a sub-tenancy.

The Hon’ble Supreme Court also held that even the acceptance of rent

tendered in the name of the registered society would not enable the

landlord from seeking eviction on the ground of unauthorized

subletting. While dealing with the case, the Court adverted to the

decision of Delhi High Court rendered in Vishwa Nath and another

Vs. Chaman Lal Khanna and another AIR 1975 Delhi 117 where the

Court dealt with typically a situation of tenant, who was an individual

and later allowed the property to be in the hands of company of which

he was a Director. In that case, the Delhi High Court had held that

there was no subletting. The Hon’ble Supreme Court distinguished

this decision and held that the Delhi High Court was only dealing with

the case where the name of the business had changed but all other

things remained the same and the original tenant continued to be a

tenant. The Hon’ble Supreme Court also distinguished its own
Civil Revision No.277 of 2001 (O&M) -3-

decision rendered earlier in M/s Madras Bangalore Transport

Company (West) Vs. Inder Singh and others A.I.R. 1986 S.C. 1564.

In that case the Hon’ble Supreme Court was dealing with the case of

tenancy in favour of a firm and the firm had subsequently associated

itself with another company with its partners as directors, allowing the

company to operate along with from the tenant premises. The Hon’ble

Supreme Court had held although firm and company were separate

legal entities and there was no subletting.

4. The distinction with the Hon’ble Supreme Court was making

in laying down the law that a society, which is a distinct legal entity

and to which tenanted premises had ultimately fallen to exclusive

possession as proof of sub-letting and at the same time distinguishing

the case that had been dealt with by the Delhi High Court and its own

decision rendered earlier in M/s Madras Bangalore Transport

Company’s case (supra) is but on a thin line but the aspect to be seen

is that there is a difference. In this case, it is not the case of an

individual tenant who contended that he continued as a tenant. On the

other hand, it is a case where individual tenant conceded that it was

the company which was the tenant under the landlord and that it was

paying rent to the landlord directly. In Delhi High Court’s case, the

Court found that apart from the change in the name of the business

nothing else had changed and original tenant continued as a tenant

while associating himself with the affairs of a company. In the

Hon’ble Supreme Court’s decision in M/s Madras Bangalore

Transport Company’s case (supra), the tenant which was a

partnership firm continued as a tenant while still the partners had
Civil Revision No.277 of 2001 (O&M) -4-

established a company with themselves as directors. In the said two

cases, the identity of the original tenant had not been effaced.

However in Ram Saran’s case (supra), the Hon’ble Supreme Court

was dealing with the situation which was on all fours with the fact at

hand. The tenant, who held possession in individual capacity later

allowed the property to be held in possession by the society and he

held the possession as a president of the society. The payment of rent

by the president of society was seen to be by a distinct legal entity and

was found to establish a sub-tenancy. Here the tenant in his

individual capacity had effaced himself and had allowed the society to

assume full control. Similarly, in this case the first respondent himself

was not in the business in his individual capacity but was associating

himself wholly with the company. It was the company, which was in

exclusive possession. To that extent being an independent entity

distinct from the original tenant, the exclusivity of its possession made

obvious the corollary, namely, that the tenant in his individual

capacity had lost his possession to the sub tenant.

5. In fine, the decision is inevitable that the point to be

answered is covered by the decision of Hon’ble Supreme Court in

Ram Saran’s case (supra). I set aside the order passed by the

Appellate Authority and the order of eviction issued by the Rent

Controller is restored. Civil revision petition is allowed accordingly.

However, there shall be no order as to costs. Time for eviction is two

months.

(K. KANNAN)
JUDGE
February 24 , 2009
Pankaj*