High Court Punjab-Haryana High Court

Rafeal O Kanno vs Mahfuz-Ur-Rehman on 31 July, 2009

Punjab-Haryana High Court
Rafeal O Kanno vs Mahfuz-Ur-Rehman on 31 July, 2009
Civil Revision No.5456 of 2002                             1



      In the High Court of Punjab and Haryana at Chandigarh


                        Civil Revision No.5456 of 2002
                        Date of decision:     31.7. 2009


Rafeal O Kanno                                         ......petitioner

                        Versus


Mahfuz-ur-Rehman                                    .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:   Mr. Amrit Lal Jain, Advocate.
           for the petitioner.

           None for the respondent.

                 ****
SABINA, J.

Plaintiff-Mahfuz-ur-Rehman filed a suit for possession by

way of ejectment and for recovery of arrears of rent/mesne profits.

Notice of the suit was issued to the defendant.

During the pendency of the suit, an application under

Order 15 Rule 5 read with Section 151 of the Code of Civil Procedure

was filed by the plaintiff. It was averred that the defendant had failed

to deposit the entire amount of compensation for use and occupation

along with interest and hence, his defence was liable to be struck off.

Vide the impugned order dated 19.7.2002, the said application was

allowed by the Civil Judge (Jr.Divn.) Gurgaon. Hence, the present
Civil Revision No.5456 of 2002 2

revision petition by the defendant.

Learned counsel for the petitioner has submitted that now

there was no relationship of landlord and tenant between the parties.

The plaintiff had executed an agreement to sell in favour of the

defendant and had received the entire sale consideration and hence,

the defendant was not in possession of the property in question as a

tenant. In these circumstances, the defendant was not required to

pay any compensation or rent to the plaintiff.

In support of his argument, learned counsel for the

petitioner has placed reliance on R.Kanthimathi and other v. Mrs.

Beatrice Xavier Vol. CXXIX (2001-3) PLR, 587, wherein it has been

held as under:-

“Thus within this legal premises, the

submission by learned counsel for the respondent of

revival of their old relationship of landlord and tenant

when she repudiates this agreement by sending back to

the tenant Rs.20,000/- through a cheque (which

according to the appellant was not encashed) cannot be

accepted. So we have no hesitation to reject the same.

Every conduct of the landlady right from the date of

entering into agreement of sale, accepting money towards

the sale consideration, delivering possession in lieu of

such agreement all clearly indicates and has to be

construed in law that she repudiated her old relationship
Civil Revision No.5456 of 2002 3

of landlord and tenant. Thus, after the parties enter into

new cloak of seller and purchaser and their relationship to

be governed under the said terms of the agreement.

Every right and obligation thereafter would flow from it.

Even if parties under the agreement of sale do not

perform their obligations remedy may be availed in law as

permissible under the law. Hence, we have no hesitation

to hold that Courts below including High Court committed

error in holding that tenant committed wailful default.

When appellant is no more tenant how can non-payment

be construed as wailful default.”

After hearing learned counsel for the petitioner, I am of

the opinion that this revision petition deserves to be allowed.

The petitioner, in the present case, has denied the

relationship of landlord and tenant between the parties. The question

that requires consideration is as to whether in the facts and

circumstances of the present case, the petitioner is required to

deposit entire amount of compensation for use and occupation of

the premises in dispute during the continuation of the suit?

The plaintiff had filed a suit for possession by way of

ejectment and recovery of arrears of rent/mesne profits. The

defendant, on the other hand, has taken the stand that he was no

longer in possession of the property in dispute as a tenant. Rather

he was in possession of the premises in dispute on the basis of part
Civil Revision No.5456 of 2002 4

performance of agreement to sell entered between the parties.

Admittedly, the defendant was inducted as a tenant by the

plaintiff. However, the case of the defendant is that the plaintiff has

agreed to sell the premises in dispute to the defendant and

agreement to sell in this regard was executed between the parties.

The defendant was now in possession of the premises in dispute on

the basis of the agreement to sell and hence, the relationship of

landlord and tenant between the parties had come to an end.

It has been held by the Apex Court in R.Kanthimathi’s

case (Supra) that once there is an agreement to sell between the

parties, then the old relationship of landlord and tenant comes to an

end. The defendant has based his possession on the basis of part

performance of agreement to sell. Parties are yet to lead their

evidence in support of their case. In these circumstances, the

learned trial Court had erred in striking off the defence of the

defendant on the ground that he failed to deposit the rent after

appearing in the Court. In the facts and circumstances of the case,

the defence of the defendant could not be struck of.

Accordingly, this revision petition is allowed. The

impugned order dated 19.7.2002 passed by the Civil Judge

(Jr.Divn.) Gurgaon is set aside.




                                               (SABINA)
                                                JUDGE
July    31 , 2009
anita