Supreme Court of India

Ram Babu Agarwal vs Jay Kishan Das on 7 October, 2009

Supreme Court of India
Ram Babu Agarwal vs Jay Kishan Das on 7 October, 2009
Author: ………………………J.
Bench: Markandey Katju, Asok Kumar Ganguly
           ITEM NO.105                   COURT NO.8             SECTION IV

              S U P R E M E     C O U R T   O F    I N D I A
                             RECORD OF PROCEEDINGS

CIVIL APPEAL NO(s). 1388 OF 2003

RAM BABU AGARWAL                                         Appellant (s)

                   VERSUS

JAY KISHAN DAS                                           Respondent(s)

(With appln(s) for exemption from filing O.T.,permission to place
addl.   documents    on   record,permission   to    file   rejoinder
affidavit,permission to file additional documents and under section
13(6) of The Madhya Pradesh Accommodation Control Act, 1961 for
striking out defence in the appeal and with office report)

Date: 07/10/2009    This Appeal was called on for hearing today.

CORAM :
          HON'BLE MR. JUSTICE MARKANDEY KATJU
          HON'BLE MR. JUSTICE ASOK KUMAR GANGULY



For Appellant(s)       Mr.    Sushil Kumar Jain, Adv.
                       Mr.    Niraj Sharma,Adv.
                       Mr.    Vikrant Singh Bais, Adv.
                       Ms.    Eshita Barua, Adv.

For Respondent(s)      Mr. Anup G.Choudhary, Sr. Adv.
                       Mr. Prashant Kr. Roy, Adv.
                       Mr. Ashwani Kumar,Adv.

            UPON hearing counsel the Court made the following
                                O R D E R

The Appeal is allowed on the question of bona fide
need only to the extent indicated in the reportable signed
order, which is placed on the file. No costs.

      (Parveen Kr. Chawla)                       ( Indu Satija)
          Court Master                            Court Master
                                                                REPORTABLE
                     IN THE SUPREME COURT OF INDIA

                     CIVIL APPELLATE JURISDICTION

                     CIVIL APPEAL NO. 1388 OF 2003


Ram Babu Agarwal                                                ..Appellant

                               versus

Jay Kishan Das                                                  ..Respondent

                               O R D E R


Heard learned counsel for the parties.

This Appeal has been filed against the impugned

judgment of the High Court of Madhya Pradesh dated

23.8.2002 passed in First appeal No. 224 of 1997.

The appellant is the landlord of the premises in

question and the respondent is a tenant therein. The

appellant filed a suit for eviction against the tenant on

two grounds (i) default in payment of rent; (ii) bonafide

need.

As regards the first point, the High Court has

recorded a finding of fact that the entire rent has been

deposited by the tenant in compliance with the order of

the High Court passed in a revision petition and hence we

cannot interfere with the finding of the High Court on that

point.

Shri S.K.Jain, learned counsel for the appellant

submitted that even if the tenant has paid the rent up to

the proceedings in the High Court, if he has committed
default in payment of rent after the judgment of the High

Court and during the pendency of the special leave

-2-

petition/appeal under Article 136 of the Constitution of

India before this Court, the provisions of Section 13(6) of

the Madhya Pradesh Accommodation Control Act, 1961 (for

short ‘the Act’) will apply and the defence of the tenant

will have to be struck off. We do not agree. In our

opinion, the provisions of section 13(6) of the Act will

apply only to the statutory appeals under the Act and not

to the constitutional remedy under Article 136 of the

Constitution.

It is well settled that a statutory provision cannot

control a constitutional provision. An appeal is a

creature of the statute and the conditions mentioned in

Section 13(6) of the Act will apply to the statutory appeal

and not to the constitutional remedy. That is because a

constitutional provision is on a higher pedestal as

compared to a statutory provision. A statute cannot

control the constitutional provisions. Hence, we reject

the first submission of Shri S.K.Jain.

However, as regards the question of bonafide need,

we find that the main ground for rejecting the landlord’s

petition for eviction was that in the petition the

landlord had alleged that he required the premises for his

son Giriraj who wanted to do footwear business in the
premises in question. The High Court has held that since

Giriraj has no experience in the footwear business and was

only helping his father in the cloth business, hence there

was no bonafide need. We are of the opinion that a person

can start a new business even if he has no experience in

-3-

the new business. That does not mean that his claim for

starting the new business must be rejected on the ground

that it is a false claim. Many people start new businesses

even if they do not have experience in the new business,

and sometimes they are successful in the new business also.

Hence, we are of the opinion that the High Court

should have gone deeper into the question of bona fide need

and not rejected it only on the ground that Giriraj has no

experience in foot wear business.

For the reasons given above, we set aside the

impugned judgments of the High Court and the trial Court on

the question of bona fide need and remand the matter to the

trial Court only to decide the issue of bona fide need

afresh. Parties may lead fresh evidence on their pleadings

and the trial Court shall decide the matter expeditiously

thereafter.

The Appeal is allowed on the question of bona fide

need only to the extent indicated above. No costs.
………………………J.

[MARKANDEY KATJU]

NEW DELHI; ………………………J.
OCTOBER 07, 2009. [ASOK KUMAR GANGULY]