Supreme Court of India

Om Prakash vs Ashwani Kumar Bassi on 27 August, 2010

Supreme Court of India
Om Prakash vs Ashwani Kumar Bassi on 27 August, 2010
Bench: Altamas Kabir, A.K. Patnaik
                                                                      REPORTABLE



              IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

     SPECIAL LEAVE PETITION (CIVIL) No.24430 OF 2008


Om Prakash                                     ... Petitioner

           Vs.

Ashwani Kumar Bassi                            ... Respondent



                      J U D G M E N T

ALTAMAS KABIR, J.

1. This Special Leave Petition is directed against

the judgment and order dated 5th October, 2007,

passed by a learned Single Judge of the Punjab &

Haryana High Court, dismissing Civil Revision

Petition No.5129 of 2007 which had been filed by

the Petitioner herein against an order dated 4th

August, 2007, passed by the Rent Controller,
2

Ludhiana. By his said order the Rent Controller

dismissed the Petitioner’s application under

Section 5 of the Limitation Act for condoning the

delay in filing the application for leave to

contest the eviction petition. Consequently, the

application for leave to contest the eviction

petition was also dismissed.

2. The Respondent herein filed an application for

eviction of the Petitioner from the premises in

question under Section 13-B of the East Punjab

Urban Rent Restriction Act, 1949, hereinafter

referred to as “the 1949 Act”. Notice of the

application was issued to the petitioner/tenant in

the prescribed form asking him to appear before the

Rent Controller within 15 days from the date of

service of the notice and to apply for leave to

contest the petition. The tenant was served with

the summons of the eviction petition on 19th May,

2005. The 15 days’ period indicated in the notice
3

for filing the application for leave to contest

expired on 3rd June, 2005. Such an application was

subsequently made the next day on 4th June, 2005,

but was not accompanied by any application for

condonation of the delay of one day in making the

same. Thereafter, the petitioner filed an

application under Section 5 of the Limitation Act

for condonation of the said delay in filing the

application which was dismissed by the Rent

Controller on 4th August, 2007, along with the

application for leave to defend the eviction

petition. In dismissing the Petitioner’s

application under Section 5 of the Limitation Act,

1963, the Rent Controller, relying on certain

judgments of the Punjab & Haryana High Court, held

that the provisions of Section 5 of the Limitation

Act were not applicable in proceedings before the

Rent Controller, particularly, for condoning the

delay in filing an application for leave to contest
4

the eviction petition.

3. The said decision of the Rent Controller,

Ludhiana, was questioned in Revision Petition

No.5129 of 2007 before the High Court and it was

contended that the impugned order had been passed

in violation of the provisions of Section 18-A(7)

of the East Punjab Urban Rent Restriction Act,

1949, as also Section 17 of the Presidency Small

Causes Courts Act, 1882. It was contended on

behalf of the Petitioner that by virtue of Sub-

section (7) of Section 18-A of the 1949 Act, the

procedure prescribed for trial of a suit under the

Small Causes Courts Act was also applicable for

trial of eviction petitions under the 1949 Act and

by virtue of Section 17 of the Small Causes Courts

Act, the Code of Civil Procedure has been made

applicable to eviction proceedings as well. It

was also contended that it was, therefore,

obligatory upon the part of the Rent Controller to
5

have considered the merits of the eviction petition

and to direct the landlord to lead evidence to

prove the grounds for eviction taken by him. It

was also urged before the High Court that mere

rejection of an application for leave to contest

did not ipso facto entitle the landlord to an order

of eviction. On the other hand, the Rent

Controller should have recorded the evidence of the

landlord and it is only after such evidence was

recorded and the Rent Controller was satisfied as

to the existence of grounds for eviction of the

tenant under Section 13-B of the 1949 Act, that the

order of eviction could be passed.

4. On consideration of the submissions made on

behalf of the respective parties, the High Court

took the view that the provisions of Section 18-A

of the 1949 Act have an overriding effect on all

other laws inconsistent therewith and that Sub-

section (7) of Section 18-A of the 1949 Act and
6

Section 17 of the Presidency Small Causes Courts

Act, 1882, were not attracted to the facts of the

case or in a situation where leave to contest has

been declined for any reason whatsoever. The High

Court further held that under the circumstances,

there was no statutory obligation upon the Rent

Controller to frame issues or to try the eviction

petition by calling upon the petitioner to lead

evidence. The High Court further held that refusal

to grant leave to contest amounts to admission of

the contents of the eviction petition and if the

eviction petition itself satisfies the requirements

of Section 13-B of the 1949 Act, an order of

eviction has to follow as a matter of course.

5. It is against the said order of the learned

Single Judge of the High Court, dismissing the

petitioner’s Revision Petition, that the present

Special Leave Petition has been filed.
7

6. As indicated hereinbefore, the case of the

Petitioner is that both the Rent Controller and the

High Court had erred in law in holding that the

provisions of the Limitation Act would not apply in

a proceeding before the Rent Controller and that

Section 18-A of the 1949 Act would have an

overriding effect over Section 29(2) of the

Limitation Act, 1963. It was reiterated that by

virtue of Sub-section (7) of Section 18-A of the

1949 Act, the procedure prescribed for trial of

suits in the Small Causes Courts Act, is also

applicable for trial of eviction petitions since

by virtue of Section 17 of the Small Causes Courts

Act, the Code of Civil Procedure has been made

applicable to eviction proceedings as well.

7. Appearing for the Petitioner, Mr. Ujjal Singh,

learned advocate, referred to and relied upon the

decision of this Court in Mukri Gopalan vs.
8

Cheppilat Puthanpurajil Aboobacker [(1995) 5 SCC

5], wherein a similar question had arisen with

regard to the power of the Appellate Authority

under Section 18 of the Kerala Buildings (Lease and

Rent Control) Act, 1965, to condone the delay in

filing an appeal after expiry of the period of

limitation prescribed under the Act. This Court

held that the conditions for applicability of

Section 29(2) of the Limitation Act were satisfied

since Section 18 is a special law and in the

absence of any provision under the Limitation Act,

for filing an appeal, the period of limitation

provided under Section 18 would have to be treated

to be different from that under the Limitation Act.

It was held that as a consequence, Section 5 of the

Limitation Act would be automatically attracted to

an appeal under Section 18 in the absence of any

express exclusion under the Rent Act. It was

further held that since the District Judges
9

function as Appellate Authority under Section 18,

such an authority is a court and not persona

designata and, therefore, entitled to resort to

Section 5 of the Limitation Act. It was further

held that the Appellate Authority constituted under

Section 18 of the Kerala Buildings (Lease and Rent

Control) Act, 1965, functions as a Court and as a

result the period of limitation under the said

provisions governing appeals would be computed

keeping in view the provisions of Sections 4 to 24

of the Limitation Act, 1963. Reference was made to

a decision of this Court in Gaya Prasad Kar vs.

Subrata Kumar Banerjee [(2005) 8 SCC 14], wherein

it was held that having regard to the beneficial

provisions of the West Bengal Premises Tenancy Act,

1956, which allowed extension of time for making

deposit of arrears of rent, the provisions of the

Limitation Act and, in particular, Section 5

thereof, would also be applicable.

10

8. Yet another decision of this Court in the case

of Akesh Wadhawan & Ors. vs. Jagdamba Industrial

Corporation & Ors. [(2002) 5 SCC 440], was referred

to on behalf of the Petitioner in the context of

the 1949 Act, in which it was held that subsidiary

rules of interpretation envisage that in case of

ambiguity, a provision should be so read as to

avoid hardship, inconvenience, injustice, absurdity

and anomaly. It was held that since a statute can

never be exhaustive, courts have jurisdiction to

pass procedural orders, though not specifically

contemplated by statute and that such innovation is

permissible on the basis of authority supported by

the principles of justice, good sense and reason.

9. Certain other decisions were also referred to

by learned counsel which are on similar lines.

10. On behalf of the Respondent it was submitted

that Section 13-B had been introduced in the 1949
11

Act by way of amendment in 2001 to make special

provisions for Non-Resident Indians who return to

India and are in need of immediate possession of

their building or buildings let out by them. Such

benefit had been made available to a Non-Resident

Indian only after a period of five years from the

date on which the Non-Resident Indian became the

owner of such building. It was contended that the

provisions of the 1949 Act and, in particular,

Section 13-B thereof, would have to be very

strictly construed on account of the object with

which it had been enacted. In this regard

reference was made to a decision of this Court in

Prithipal Singh vs. Satpal Singh (Dead) through its

LRs. [(2010) 2 SCC 15], where an ex-parte eviction

order based on ground of bonafide requirement of

landlord was recalled by the Rent Controller

exercising jurisdiction under Order 9 Rule 13 read

with Order 37 Rule 4 and Section 151 of the Civil
12

Procedure Code. The said order was affirmed by the

High Court observing that in view of Rule 23 of the

Delhi Rent Control Rules, 1959, the Rent Controller

is conferred with power to set aside the ex-parte

order of eviction in exercise of jurisdiction under

the aforesaid provisions of the Code. On the said

orders being questioned in this Court it was held

that Rule 23 of the aforesaid Rules could not be

applied in view of Section 25-B which is a special

code and provides for a specific and exhaustive

procedure for eviction of a tenant by a landlord on

ground of bonafide requirement. The order of the

High Court was, therefore, set aside and that of

the Rent Controller was restored.

11. Reference was also made to a Bench decision of

the Punjab & Haryana High Court in Ashwani Kumar

Gupta vs. Siri Pal Jain [1998 (2) RCR 222], in a

Civil Revision, where the very same question fell

for consideration and it was held that when the
13

tenant had failed to file affidavit seeking leave

to contest the proceedings within the time

prescribed, the Rent Controller had no power to

condone the delay. Certain other cases were also

referred to on the same lines relating to the 1949

Act and Sections 13-B and 18-A thereof.

12. From the materials on record it is clear that

the application for leave to contest the

application under Section 13-B of the 1949 Act has

to be made within 15 days from the date of service

of the summons. In this case, the application for

leave to contest the application was made one day

after the said period had expired. The issue for

consideration before us is whether the Rent

Controller was right in rejecting the application

on the ground that he had no jurisdiction to

condone the delay under the Act. The matter was

considered at length by the High Court, which, as

indicated hereinabove, came to the conclusion that
14

Section 18-A of the 1949 Act would have an over-

riding effect on all other laws inconsistent

therewith and that Sub-Section (8) of Section 18-A

of the 1949 Act and Section 17 of the Presidency

Small Causes Courts Act, 1882, were not attracted

to the facts of the case.

13. The views expressed by the High Court also

formed the subject matter of the decision in

Prithipal Singh’s case (supra), though in the

context of the Delhi Rent Control Act, 1958, and

the rules framed thereunder. This Court was of the

view that Section 25-B of the Delhi Rent Control

Act was a complete Code by itself and other

provisions could not, therefore, be brought into

play in such proceedings. In the instant case, the

same principle would apply having regard to the

fact that the Rent Controller had not been

conferred with power under Order 9 Rule 13 C.P.C.

to recall an ex-parte order passed earlier.
15

14. Apart from the above is the view taken by this

Court in Prakash H. Jain vs. Marie Fernandes

[(2003) 8 SCC 431], where it was specifically held

that since the Competent Authority under Section 40

of the Maharashtra Rent Control Act, 1999, was not

a court but a statutory authority with no power to

condone the delay in filing an affidavit and

application for leave to contest, the Competent

Authority had no other option but to pass an order

of eviction in the manner envisaged under the Act.

15. The decision in Mukri Gopalan’s case (supra)

relied upon by Mr. Ujjal Singh is distinguishable

from the facts of this case. In the facts of the

said case, it was the District Judges who were

discharging the functions of the Appellate

Authority and being a Court, it was held that the

District Judge, functioning as the Appellate
16

Authority, was a Court and not persona designata

and was, therefore, entitled to resort to Section 5

of the Limitation Act. That is not so in the

instant case where the Rent Controller appointed by

the State Government is a member of the Punjab

Civil Services and, therefore, a persona designata

who would not be entitled to apply the provisions

of Section 5 of the Limitation Act, 1963, as in the

other case. The decision in Gaya Prasad Kar’s case

(supra) is also of little help to the Petitioner

since under the West Bengal Premises Tenancy Act,

1956, powers have been vested in the Rent

Controller to extend the time for making deposits

of arrears of rent, which would make the provisions

of the Limitation Act applicable in such specific

instances.

16. The instant case stands on a different footing

and, in our view, is covered by the decision of

this Court in Gaya Prasad Kar’s case (supra),
17

wherein it was held that the Competent Authority

had no other option but to pass an order of

eviction since it had no power to condone the delay

in filing an application for leave to contest.

17. Section 13-B is a power given to a Non-Resident

Indian owner of a building to obtain immediate

possession of a residential building or scheduled

building when required for his or her use or for

the use of any one ordinarily living with and

dependent on him or her. The right has been

limited to one application only during the life

time of the owner. Section 18-A(2) of the

aforesaid Act provides that after an application

under Section 13-B is received, the Controller

shall issue summons for service on the tenant in

the form specified in Schedule II. The said form

indicates that within 15 days of service of the

summons the tenant is required to appear before the

Controller and apply for leave to contest the same.
18

There is no specific provision to vest the Rent

Controller with authority to extend the time for

making of such affidavit and the application. The

Rent Controller being a creature of statute can

only act in terms of the powers vested in him by

statute and cannot, therefore, entertain an

application under Section 5 of the Limitation Act

for condonation of delay since the statute does not

vest him with such power.

18. In such case, neither the Rent Controller nor

the High Court had committed any error of law in

rejecting the Petitioner’s application for seeking

leave to contest the suit, since the same had been

filed beyond the period prescribed in the form in

Schedule II of the Act referred to in Section

18-A(2) thereof.

19

19. The Special Leave Petition must, therefore,

fail and is dismissed accordingly. However, there

will be no order as to costs.

…………………………………………J.
(ALTAMAS KABIR)

…………………………………………J.
(A.K. PATNAIK)
New Delhi
Dated:27.08.2010