Delhi High Court High Court

Bank Of Baroda vs M/S. Vijay Mahipal & Co. on 25 May, 2010

Delhi High Court
Bank Of Baroda vs M/S. Vijay Mahipal & Co. on 25 May, 2010
Author: Reva Khetrapal
                                         REPORTED
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                              DATE OF RESERVE: February 17, 2010

                               DATE OF DECISION: May 25, 2010

+                                   RFA 421/2009

       Bank of Baroda.                                         ..... Appellant
                               Through: Mr.Adarsh B.Dial, Sr. Advocate with
                                        Mr.R.P.Aggarwal and Mr.Arvind Kumar,
                                        Advocates

                      versus

       M/s.Vijay Mahipal & Co.                       ..... Respondent
                         Through: Mr.Rajat Aneja, Advocate

       CORAM:
       HON'BLE MS. JUSTICE REVA KHETRAPAL

1.     Whether reporters of local papers may be allowed
       to see the judgment?
2.     To be referred to the Reporter or not?
3.     Whether judgment should be reported in Digest?


:      REVA KHETRAPAL, J.

1. In this appeal, the appellant seeks to assail the judgment and decree

dated 19.09.2009 passed by the learned Additional District Judge whereby the

suit of the respondent/plaintiff was decreed for the relief of possession.

2. The facts relevant for the disposal of the present appeal are not in

controversy. The appellant and the respondent had entered into a lease deed

dated 27.05.2004 in respect of the ground floor measuring 1203.12 sq.ft.,

RFA 421/2009 Page No. 1 of 14
basement 1378.12 sq.ft. and mezzanine floor measuring 1011.74 sq.ft.,

admeasuring in all 3592.98 sq.ft., situated at 32, Community Centre, Industrial

Area, Phase-I, Naraina, New Delhi on a monthly rent of Rs.71,860/- (Rupees

Seventy One Thousand Eight Hundred Sixty Only), subject to tax deduction at

source as per Income Tax Rules in force from time to time. The said lease

deed was for a period of five years from 01.09.2003 to 31.08.2008.

3. By a letter dated 28.04.2008, the appellant extended an offer to the

respondent for renewal of the aforesaid lease deed as follows:-

“Therefore as per Clause 5 on page 8 of the Lease Deed, we
request you to let us have your written consent (with terms of
offer) for renewal of lease latest by 31.5.08 or convey otherwise
for our further action.”

4. In response to the aforesaid letter, the respondent intimated the appellant

by its termination notice dated 03.05.2008 that the respondent was no longer

interested in continuing the lease any further. Paragraph-2 of the said letter,

which is apposite, is reproduced hereunder:-

“That the said Lease Deed was to come to an end by
efflux of time on 31.08.2008 as the period of 5 years will expire
on that day. Since you had offered to our clients for renewal of
the said lease by your letter dated 28.04.2008, expressing your
intention to renew the Lease, we have specific instructions from
our aforesaid clients to apprise you about their decision on the
said issue. Our clients have instructed us to say that they are not
interested in continuing the Lease any further. We also wish to
apprise you that as per Clause (5) embodied in the Lease Deed
executed between the parties, it has been clearly, unambiguously
and unequivocally provided that the Lessor shall be liable to give

RFA 421/2009 Page No. 2 of 14
to the Lessee a notice in writing not less than 3 (three) calender
months before the expiration of the term hereby created
conveying/reaffirming or denying/refusing his/its/their consent
for continuing the Lease and executing a Lease Deed therefor.
In view of the aforesaid Clause, our clients deny and refuse their
consent for continuing the Lease.”

5. Thereupon, in supersession of its earlier letter dated 28.04.2008, the

appellant by its letter dated 03.05.2008 wrote to the respondent, stating that in

terms of the provisions contained in the lease deed dated 27.05.2004 for

renewal of the lease, the appellant was exercising its option for renewal of the

lease for a period of five years from 01.09.2008 to 31.08.2013 on the terms and

conditions contained therein.

6. On 09.06.2008 the appellant through its counsel replied to the

respondent’s letter dated 03.05.2008, interpreting Clause 5 of the lease deed

dated 27.05.2004 to mean that the respondent was bound to renew the term of

the said lease deed for a further period of five years from 31.08.2008 by

execution and registration of a fresh lease deed.

7. The respondent through its counsel sent a reminder dated 11.08.2008 to

the appellant again calling upon the appellant to hand over and deliver the

vacant and peaceful possession of the suit premises to the respondent on or

before 31.08.2008. The respondent also informed that if the appellant failed to

vacate the suit premises, the respondent would be constrained to initiate

appropriate legal proceedings for the recovery of the possession of the demised

RFA 421/2009 Page No. 3 of 14
premises as also for the recovery of mesne profits at the market rate.

8. The appellant sent a reply dated 25.08.2008 to the aforesaid legal notice,

whereby the appellant reiterated the averments made in its earlier reply dated

09.06.2008. On 31.08.2008, the lease deed dated 27.05.2004 expired by efflux

of time and on 02.09.2008, the respondent filed a civil suit bearing Suit

No.122/2008 for recovery of possession and damages/mesne profits. The

appellant entered its defence by filing a written statement on 04.11.2008. The

respondent thereupon filed an application under Order XII Rule 6 for a decree

of possession against the appellant in view of the admissions made by the

appellant in the said written statement. The said application was contested by

the appellant, inter-alia, on the ground that it had moved a transfer petition

dated 11.09.2008 in the suit for specific performance, being Suit No.512/2008,

filed by it against the respondent, which was pending decision of the District

Judge, with the prayer that both the suits, i.e., the suit filed by the appellant as

well as the suit filed by the respondent be transferred to any one court. On

19.09.2009 the application of the respondent under Order XII Rule 6 read with

Section 151 CPC was allowed and the suit of the plaintiff was decreed for the

relief of possession. Aggrieved by the said order, the present appeal has been

preferred.

9. The arguments at the bar were advanced by Mr.Adarsh B.Dial, the

RFA 421/2009 Page No. 4 of 14
learned senior counsel for the appellant and Mr.Rajat Aneja, the learned

counsel for the respondent. The counsel for both the parties did not dispute

that Clause 5 of the lease deed was crucial for the decision of the present

appeal. For ready reference therefore, the said clause is reproduced below:-

“Provided always and it is hereby agreed and declared hat the
Lessor will, on the written request of the Lessee made not less
than 3(Three) calender months before the expiration of the term
hereby created, if there shall not at the time of such request be
any existing breach or non-observance of any of the covenants
on the part of the Lessee herein contained, grant to the Lessee
renewal of the lease of the demised Premises for a further
period of 5 years at the discretion of the Lessee, from the
expiration of the term hereby granted at the rent increased by
25% of the rent hereby fixed in respect of such further period
and containing of the covenants and provisions as are herein
contained excluding/including (delete the inapplicable) this
present covenant for renewal. The Lessor shall be liable to give
the Lessee a notice in writing not less than 3 (Three) calendar
months before the expiration of the term hereby created
conveying/reaffirming or denying/refusing his/its/their consent
for continuing the Lease and executing a lease deed therefor.”

10. Mr.Adarsh Dial, the learned Senior counsel for the appellant assailed

the judgment of the learned trial court on the ground that the suit had been

decreed on an entirely erroneous reading of the aforesaid Clause 5 of the lease

deed. He contended that a plain reading of Clause 5 makes it abundantly clear

that the appellant-lessee had an unconditional right to the renewal of the lease

deed dated 27.05.2004. He contended that the first part of Clause 5 was the

operative part, whereby it was agreed and declared between the parties that on

RFA 421/2009 Page No. 5 of 14
the written request of the lessee, made not less than three calender months

before the expiration of the term of the lease, the lessor shall grant to the

lessee renewal of the lease of the demised premises for a further period of five

years. The caveat, the learned counsel contended, was that at the time of

making such request, there shall not be any existing breach or non-observance

of any of the covenants of the lease on the part of the lessee; and it was no

one’s case that the appellant had committed any such breach. The second part

of Clause 5, the learned counsel contended, was complementary to the first

part and was by way of a supplement or adjunct. A supplement or adjunct

could not be allowed to supersede the main part and, in any case, no authority

was required for the proposition that effect must be given to every part of the

document, which has to be construed as a whole.

11. Alternatively Mr.Dayal contended that assuming Clause 5 to be capable

of two interpretations, it was incumbent upon the trial court to have allowed

the case to proceed to trial so as to enable the parties to bring on record explicit

evidence to show the intent of the parties. A decree under the provisions of

Order XII Rule 6 ought not to have been passed at the initial stage of the suit.

12. Mr.Dial on behalf of the appellant relied upon the following decisions:-

(i) Mahadev Leasing Finance (P) Ltd. & Another Vs. Erose

Educational Infotech Pvt.Ltd., 68(1997) DLT 846, wherein it

RFA 421/2009 Page No. 6 of 14
was held that a decree under Order XII Rule 6 can be passed

only where the admission made is clear and unambiguous, in

support of his contention that this was not the stage to go into the

merits of the pleas taken in the written statement, which

necessitated adducing of evidence by both the parties.

(ii) Smt.Sneh Vasih & Another Vs. Filatex India Ltd., 95(2002)

DLT 373, wherein it was held that it would not be appropriate to

pass a judgment under Order XII Rule 6 in the peculiar facts of

the case and in view of the terms of the lease agreement.

(iii) Bhanu Mehra Vs. Dato Brij Kishore & Others, 2001(60) DRJ

1(DB) wherein, in paragraph-15 it was held that in view of the

disputed questions of fact and law, it was necessary for the trial

court to have framed issues thereon and then proceeded with the

trial of the suit on merits in accordance with law, instead of

making its own observations that the plaintiff was entitled to a

decree for possession on the alleged implied admission.

(iv) Puran Chand Packaging Industrial P.Ltd. Vs. Sona Devi &

Another, 154(2008) DLT 111(DB), where a judgment on

admissions passed by a learned Single Judge of this Court was

set aside by the Division Bench on the ground that various

RFA 421/2009 Page No. 7 of 14
objections, which go to the root of the matter, which if permitted

to be proved would disentitle the respondents to a decree of

possession had been urged by the appellant.

13. Highlighting the second part of Clause 5, Mr.Rajat Aneja, the learned

counsel, on the other hand, contended that the last few lines of Clause 5 qualify

the first part of Clause 5. He further contended that there would have been no

need to incorporate the last four lines unless it was intended to vest in the

lessor the right of denying/refusing his consent for continuing the lease and

executing a lease deed therefor. The second part of Clause 5, which was

heavily relied upon by the respondent/plaintiff, at the risk of repetition, is again

reproduced hereunder:-

“The Lessor shall be liable to give the Lessee a notice in
writing not less than 3 (Three) calendar months before the
expiration of the term hereby created conveying/reaffirming or
denying/refusing his/its/their consent for continuing the Lease
and executing a lease deed therefor.”

14. Mr.Aneja contended that it is a cardinal rule of interpretation of

documents that no clause or part of a clause of a document should be rendered

otiose, and that as far as possible all the clauses and each and every part of

each clause must be harmoniously read. According to him, such a reading of

the first part and the second part of Clause 5 of the lease deed dated

27.05.2004 seems to suggest that a renewal of the lease deed in the instant case

RFA 421/2009 Page No. 8 of 14
was envisaged only when the lessee as well as the lessor were interested, on

expiration of the term of the lease, in executing a fresh lease deed for a further

period of five years. The right given to the lessor of denying or refusing his

consent to continuing the lease in the latter part of the Clause 5 could not be

brushed aside or ignored, given the fact that ultimately it was for the lessor to

decide whether or not he wants to give his premises on lease for a further

period of five years to the lessee.

15. Mr.Aneja also contended that the first para of Section 107 of the

Transfer of Property Act makes it very clear that a lease of immovable

property exceeding one year can never be made by an unregistered instrument.

In the present case, admittedly, the registered lease deed dated 27.05.2004 had

expired by efflux of time on 31.08.2008, and the lessor having refused to

accede to the request of the lessee for renewal of the lease deed, the tenancy

must be regarded as a month-to-month tenancy, which could be and was in fact

terminated in accordance with the provisions of Section 106 of the Act. In

this context, reliance was placed by the learned counsel for the respondent on

the following decisions of this court:-

(i) Burmah Shell Oil Distributing, now known as Bharat

Petroleum Corporation Ltd. Vs. Khaja Midhat Noor

and Others, AIR 1988 SC 1470,

RFA 421/2009 Page No. 9 of 14

(ii) Uptron Powertronics Ltd. Vs. Shri G.L.Rawal, 1999 IV

AD (Delhi) 861,

(iii)Modern Food Industries (India) Limited Vs. I.K.Malik

and Others, 2002 VIII AD (Delhi) 88, and

(iv)Kidarsons Industries Pvt. Ltd. Vs. Allahabad Bank,

1999 IV AD (Delhi) 822.

16. Having considered the rival submissions of the counsel for the parties

and gone through the precedents cited at the bar, I have not the least bit of

hesitation in holding that the construction sought to be placed by the appellant

on Clause 5 of the lease deed is wholly untenable. The learned trial court has

rightly construed the said clause to mean that by virtue of the lease deed itself,

the respondent/plaintiff had the right to affirm or deny consent for the

continuation of the lease or to execute or refuse to execute a fresh lease deed,

and that no right exists in favour of the appellant/lessee unless the

respondent/lessor in categorical terms conveys its consent regarding the

continuation of the lease and agrees to execute a fresh lease deed. This is not a

case where any exclusive right has been given to the appellant-lessee to opt for

renewal of the lease deed even in the absence of the concurrence of the lessor.

Rather, it is case where renewal of the lease has been viewed as matter of

consensus to be arrived at between the parties. Clause 5 of the lease deed in

RFA 421/2009 Page No. 10 of 14
the present case, in my opinion, secures the right of the lessee as well as the

lessor, by giving to the lessee the right to opt for the renewal of the lease deed,

and to the lessor the right to refuse consent to the aforesaid renewal. Any other

construction placed upon the said clause can only lead to absurdity and would

in fact amount to distortion of the clause itself.

17. It also cannot be lost sight of that the words ‘renewal of the lease’ are a

misnomer. Viewed from any angle, the renewal is in fact really execution of a

fresh lease and that too a registered one in terms of para-1 of Section 107 of

the Transfer of Property Act. The Supreme Court in DDA Vs. Durga Chand

Kaushish , AIR 1973 SC 2609 elucidated as under:-

“A renewal of lease is really grant of a fresh lease. It is called
‘renewal’ simply because it postulates the existence of a prior
lease, which generally provides for renewal as of right. In all
other aspects, it is really a fresh lease.”

18. The renewal of the lease having been equated to a fresh lease deed, even

otherwise, in my opinion, consensus ad item would be a sine qua non for

renewal of the lease agreement between the parties. Thus, without the consent

of the lessor, the lessee cannot be said to have opted for and obtained the

renewal of the lease deed after it has expired by efflux of time, merely on

account of renewal clause inserted in the lease deed providing for option of the

lessee to renew the lease deed on an enhanced rate of rent.

19. The lease in the present case was for a period of five years and, as held

RFA 421/2009 Page No. 11 of 14
by the Supreme Court in the Burma Shell Oil Distributing case (supra), on a

harmonious construction of Section 107 read with Section 116 of the Transfer

of Property Act, on the expiry of the lease period, which in the instant case

expired on 31.08.2008, in the absence of a registered instrument, it must be

held that it was a case of holding over from month-to-month and that the lease

stood terminated by the giving of a valid notice. Such notice was given to the

lessee on 03.05.2008, asking the lessee to quit the demised premises and to

hand over and deliver the vacant and peaceful possession of the demised

premises, on the expiration of the lease ending on 31.08.2008.

20. As regards the precedents relied upon by the learned counsel for the

appellant to contend that the learned trial court ought not to have passed the

decree under Order XII Rule 6 without granting to the parties an opportunity of

adducing their evidence, the said cases, in my view, are clearly distinguishable

on facts. No hard and fast rule can be laid down as to when the trial court

should exercise its discretion to pass a decree under Order XII Rule 6 of the

Code of Civil Procedure as this is a matter which depends wholly upon the

facts of each particular case. Thus in the case of Mahadev Leasing Finance

(P) Ltd. (supra), the lease deed was liable to be renewed “for a maximum

period of an additional two years only at the option of the Lessee” and no right

was given to the lessor to refuse the aforesaid renewal for an additional period

RFA 421/2009 Page No. 12 of 14
of two years only. So also in Sneh Vasih (supra), the relevant clause of the

lease agreement specifically provided that the lessors would be disentitled to

recover possession where renewal notice was served upon them coupled with

increase in rent within the stipulated time. In Bhanu Mehra (supra), it was

held that the right of renewal arises only when notice is given to the lessor by

the lessee in terms of the renewal clause and the lessee has performed all the

conditions precedent as provided in the renewal clause, and further held that it

was also a question of fact as to whether or not the lessee had violated the

covenants of the registered lease deed. In the present case, as rightly

contended, no such disputed questions of fact and law arise and, therefore, the

judgment rendered by the Division Bench in Bhanu Mehra (supra) is wholly

inapplicable to the facts of the present case. Likewise the judgment in Puran

Chand Packaging(supra) has no bearing on the present case. In the said case

the plea of lessor was that notice of termination had been waived by the

respondent/lessee and the Court held that this being a question of fact, it had to

be decided after the parties had been given time to adduce their evidence.

21. To conclude, there is no dispute in the instant case as regards the facts

which are cut and dried. As rightly contended by the learned counsel for the

appellant, the case turns upon the interpretation of Clause 5 of the lease deed

and, in such circumstances, to my mind, there is no illegality or perversity in

RFA 421/2009 Page No. 13 of 14
the impugned judgment and decree. The judgment in fact is a well considered

one in which the learned trial court has considered a catena of legal precedents

to arrive at the conclusion that the respondent/plaintiff is entitled for judgment

on admission against the appellant/defendant. No ground for interference is

made out. The impugned judgment and decree are accordingly affirmed.

Resultantly, the appeal is dismissed as being without merit.

REVA KHETRAPAL, J.

May 25, 2010
aks

RFA 421/2009 Page No. 14 of 14