High Court Punjab-Haryana High Court

Nelson Christopher vs Pritam Singh on 10 November, 2009

Punjab-Haryana High Court
Nelson Christopher vs Pritam Singh on 10 November, 2009
Civil Revision No. 1397 of 2007                               {1}

      In the High Court of Punjab and Haryana at Chandigarh


                               Civil Revision No. 1397 of 2007
                               Date of Decision:November 10, 2009

Nelson Christopher



                                           ---Petitioner


                  versus


Pritam Singh


                                           ---Respondent


Coram:      HONBLE MR. JUSTICE GURDEV SINGH

                ***

Present:    Mr. Kanwaljit Singh, Senior Advocate,
            with Ms. Prachi Sharma, Advocate
            for the petitioner

            Mr.Sushil Kumar Saini, Advocate,
            for the respondent.

                  ***

GURDEV SINGH, J. (Oral)

Petitioner-tenant has preferred this revision petition against

orders dated 17.2.2007 passed by Shri Tarsem Mangla, Rent Controller,

Ludhiana, vide which he dismissed the application filed by the petitioner

under Section 18-A of the East Punjab Urban Rent Restriction Act, 1949

(hereinafter referred to as “the Act”) seeking leave to contest the petition

filed by the respondent-landlord under Section 13-B of the Act for his

ejectment from the premises in dispute and ordered his ejectment from that

premises after refusing that application, on the ground that he is Non-

Civil Revision No. 1397 of 2007 {2}

resident Indian and his ownership regarding the demised premises matured

more than five years back and he wanted to occupy the same for personal

use and occupation.

The facts are that the respondent-landlord filed an application

under Section 13-B of the Act for the ejectment of the petitioner-tenant on

the ground that he is Non-resident Indian as defined under Section 2 (dd) of

the Act. The petitioner is tenant under him though the rent is being

collected on his behalf by his wife. He acquired ownership of this premises

more than five years back and bona fide requires the same for his personal

use and occupation. After service, the petitioner put in appearance before

the learned Rent Controller and filed an application for leave to contest the

ejectment application on various grounds. According to him the relation of

landlord and tenant does not exist between him and the respondent and only

Hardeep Kaur is his landlord/landlady. The respondent has suppressed the

material fact regarding that relationship. The ejectment application is for

partial ejectment and the same is not maintainable on that ground itself. He

is not a Non-resident Indian and does not require the demised premises bone

fide for his personal necessity. He owns and possesses another house

bearing No. 317, situated in Bharat Nagar Chowk, Ludhiana. That

application for leave to contest was contested by the respondent. In his

reply, he denied all the contentions raised by the petitioner. He reiterated

his averments as made in the ejectment application. The learned Rent

Controller did not accept the contentions raised by the petitioner and

resultantly dismissed his application and passed the ejectment order in

favour of the respondent.

I have heard learned counsel for the parties and have carefully
Civil Revision No. 1397 of 2007 {3}

gone through the case file.

It was submitted by learned counsel for the petitioner that

learned Rent Controller failed to appreciate the fact that the respondent

owns an possesses another house in the same urban area and as such cannot

be said to be in bona fide need of the demised premises for his personal use

and occupation. The petitioner in his affidavit specifically pleaded that the

respondent and his wife own and possess House No. 317, situated in Bharat

Nagar Chowk, Ludhiana and the respondent was not able to controvert that

contention. The learned Rent Controller in his order incorporated the

statement of the Advocate for the petitioner that he was not the owner and

in possession of that house. That statement could not have been made the

basis for concluding that no such house is owned and possessed by the

respondent. From the affidavit of the petitioner it becomes clear that the

respondent is not entitled to get the demised premises vacated on the ground

of personal necessity. In these circumstances, leave to contest should have

been granted to the petitioner and the ejectment application should have

been decided on merits. In support of his contentions he has placed

reliance on Inderjeet Kaur v. Nirpal Singh 2001(1) R.C.R.(Rent) 33,

M.R.F. Limited and another v. S. Major Singh Purewal 2009(3)RCR

(Civil) 196 and Baldev Singh Bajwa v. Monish Saini, 2005(2) RCR 470.

He prayed that the revision be accepted and the application filed by the

petitioner for leave to contest the original ejectment application be allowed.

The ejectment order be set aside and the ejectment application be decided

on merits.

On the other hand, it was submitted by the learned counsel for

the respondent that all the contentions raised by the petitioner in his
Civil Revision No. 1397 of 2007 {4}

application/affidavit for leave to contest were duly considered by the

learned rent Controller and he negatived all those contentions. The

respondent was able to prove that he required the building for his own use.

Therefore, it cannot be said that the order passed by the learned Rent

Controller suffers from any such illegality. In support, he has placed

reliance on Prem Kumar Patel v. Inderjit Singh Grewal (2002-3) Punjab

Law Reporter 829. He prayed for dismissal of the revision petition.

According to Section 18-B(5) of the Act, which contains the

procedure for dealing with the application filed under Section 13-B of the

Act, the Controller may give to the tenant leave to contest the application if

the affidavit filed by the tenant discloses such facts as would dis-entitle the

Non-resident Indian landlord from obtaining an order for the recovery of

possession of the residential building under Section 13-B of the Act.

Therefore, in order to succeed in the application for leave to contest, the

petitioner was required to prove that the respondent was not entitled to an

order for the recovery of possession of the demised premises. As per sub

Section 9 of that Section, the procedure for the disposal, after such leave is

granted, is the same as for the disposal of the application by the Controller.

Learned Rent Controller was to reach the conclusion, on the basis of the

pleadings and affidavits of the parties, that the respondent bona fide

requires the demised premises for his use and occupation and that he is not

in possession of any such residential building in the urban area concerned

and has not vacated any such building without sufficient cause since the

commencement of the Act. No doubt, he recorded a finding to that effect.

The question to be decided for the decision of the present revision is

whether that finding is perverse and has been recorded without sufficient
Civil Revision No. 1397 of 2007 {5}

material on the record.

It was held by the Apex Court in the case of Baldev Singh

Bajwa’s case (supra) that ” in the proceedings taken up under Section 13-

B by the Non-resident Indian in the ejectment of the tenant, the Court shall

presume that landlord’s need pleaded in the petition is genuine and bona

fide. But this would not dis-entitle the tenant from proving that in fact and

in law the requirement of the landlord is not genuine. A heavy burden

would lie on the tenant and will be called upon to give all the necessary

facts and particulars supported by documentary evidence, if available, to

support his plea in the affidavit itself so that the Controller will be in a

position to adjudicate and decide the question of genuine or bona fide

requirement of the landlord. A mere assertion on the part of the tenant

would not be sufficient to rebut the strong presumption in the landlord’s

favour that his requirement of occupation of the premises is real and

genuine.”

It has been held by the this Court in M.R.F. Limited’s case

(supra) as under:-

” In this context, the need of the landlord is not merely to be

presumed at all times but if the issue whether the requirement

of the accommodation of the landlord or his dependent is

genuine or not it shall be examined in the context of what is

stated in the written statement. The need could be shown as

such but not merely a desire or a mere wish to secure eviction if

it was pointed out that the landlord did in fact own other

premises and there was no justification for applying for

eviction.”

Civil Revision No. 1397 of 2007 {6}

In order to succeed in the application, heavy burden was upon

the petitioner to prove that the requirement of the respondent was not

genuine. He specifically deposed in his affidavit that the respondent owns

and possesses another house in the same urban area. Learned Rent

Controller recorded a finding that the said house belongs to the wife of the

respondent. It is pertinent to note that it was also recorded by him in his

order that even the rent of the demised premises is being collected by the

wife of the respondent.

Learned counsel for the respondent has heavily relied on Prem

Kumar Patel’s case (supra) and on the basis thereof tried to contend that

the ownership and possession of other suitable accommodation in the same

urban area is no bar to Non-resident Indian to get one building of his choice

vacated. Relevant portion of that judgment is reproduced below:-

“As against this, Section 13-B merely requires a claim that the

property is required by the landlord for his own use or for the

use of his dependents. The requirements of building can be for

any purpose and not necessarily for his permanent residence.

Unlike section 13-A, the ownership or possession of other

suitable accommodation in the same area is no bar on a Non-

resident Indian to get one building of his choice vacated under

Section 13-B. It is also significant to note that section 13-B

provides for recovery of possession of one entire building.

Once it is claimed by the Non-resident Indian that he requires it

for his own use, the objection that a portion of the building is

sufficient for his requirement is of no consequence. He would

still be entitled to the possession of one whole building.”

Civil Revision No. 1397 of 2007 {7}

In the present case, the respondent has tried to suppress the fact

that he owns and possesses another house in the urban area concerned. He

has come out with a plea that the said house is owned and possessed by him

and still he requires the demised premises for his use and occupation. In

these circumstances, he is not entitled to the benefit of the observation

made in the above said judgment.

In the case of Inderjeet Kaur’s case (Supra), it was held by

the Apex Court that “assertions and counter assertions in the affidavits of

the parties may not afford safe and acceptable evidence so as to arrive at an

affirmative conclusion unless there is strong and acceptable evidence

available to show that facts disclosed in the application filed by tenant

seeking leave to defend were either frivolous, untenable or most

unreasonable. At the stage of granting leave, real test should be whether

facts disclosed in the application/affidavit seeking leave to defend prima

facie show that land lord would be dis-entitled from obtaining an order of

eviction and not whether at the end the defence may fail.”

Therefore, from the affidavit of the petitioner, it was to be seen

whether the respondent was dis-entitled from getting the possession of the

demised premises. In order to succeed, he was to prove that he bona fide

required that premises for his use and occupation. It stands proved from

the facts that the respondent owns and possesses another house in the same

urban area and nothing was said by the respondent as to what was the

ground of preference for getting the demised premises vacated. From the

affidavit of the tenant it prime facie stands proved that the respondent shall

be dis-entitled to the recovery of the possession of the demised premises on

the ground taken by him in the application under Section 13-B of the Act.

Civil Revision No. 1397 of 2007 {8}

Therefore, the finding recorded by the Rent Controller cannot be sustained

and is liable to be set aside.

Accordingly, the revision petition is hereby accepted. Orders

dated 17.2.2007 passed by the learned Rent Controller are set aside. The

application filed by the petitioner for leave to contest is allowed. Rent

Controller, Ludhiana, shall proceed in accordance with the provisions

contained in Section 18-A (6)of the Act.

Parties are directed to appear before the Rent Controller,

Ludhiana on 14.12.2009.

(GURDEV SINGH)
JUDGE

November 10, 2009
PARAMJIT