JUDGMENT
E.S. Da Silva, J.
1. This second appeal is directed against the judgment of the learned Addl. District Judge, Panaji, dated 16th December, 1987 in Regular Civil Appeal No.5 of 1986 whereby he affirmed the judgment and decree of the learned Civil Judge J.D., Mapusa dated 30-11-1985 in Civil Suit No. 128/84. That was a suit for declaration, title and permanent injunction filed by the respondent No.1 (hereinafter called the respondent) against the appellant and the late respondent No. 2/P ascoal Goes. It was partly decreed by the trial Court as a result of which the respondent was declared tenant of two rooms with a carpet area of 37 sq. metres in respect of a demolished building belonging to the appellant and entitled to possession of equal area in the new building erected in its place on rent to be determined as per the provisions of the Goa, Daman and Diu Buildings (Lease, Rent and Eviction) Control Act, 1968 (hereinafter called the Act). An appeal filed by the appellant and the late respondent No.2 Pascoal was dismissed by the learned Addl. District Judge by judgment which is under challenge in this second appeal. The respondent claims to be a tenant of the ground floor consisting of a room of the building bearing No. M-8/16 belonging to the appellant and two rooms of another building bearing No. M-13/17 also belonging to her and situated at Mapusa. He claims that the tenancy was created somewhere in the year 1966 by one Pascoal Goes who according to him was managing these two buildings. It appears that Pascoal was the appellant’s father. The tenancy was not for respondent’s residence but for commercial use meant for recharging batteries. Admittedly there is no written instrument or lease executed between the respondent and the said Pascoal nor rent receipts were regularly issued by Pascoal to the said respondent. The respondent has pleaded that neither Pascoal nor the appellant gave him any receipt. However, he purported to produce two written documents being P.W. 1/A Colly, being one a writing which on one side there are some calculations made by the respondent admittedly in his own handwriting with regard to some rents in respect of “Goes House” while on the other side there is some acknowledgment with regard to the receipt of an amount of Rs. 170/- purportedly signed by Pascoal. The other documents consists of a letter dated 15-11-1972 which the respondent alleges to be a notice sent to him by Pascoal for his failure in timely paying the rents of the leased premises. From these documents the respondent wants the Court to infer the existence of a tenancy relationship between him and the appellant as evidence of a lease agreement entered into by Pascoal on behalf of the appellant with the said respondent. Later on and after the respondent returned from the Gulf where in he was living at the time the relationship was established by pascoal with the respondent the appellant-landlady demolished the premises i.e. both the buildings and it seems that in its place two new buildings came up. The respondent claims an equal area in the new buildings and the stand taken by the appellant is that the respondent is not at all her tenant and as such the question of giving him an equal area in the new construction does not arise.
2. The respondent therefore filed the aforesaid suit against pascoal and the appellant wherein he has prayed that he be declared tenant of the ground floor of the building No. M-8/16 and of the two rooms of the building No. M-13/17 and also a permanent injunction to restrain the appellant and Pascoal, their agents, etc. from commencing the construction of the new building in place of the old building. An additional prayer for compensation was also sought for by him. In his plaint the respondent has stated that Pascoal was managing the two houses for a number of years and in this capacity has leased the respective portion of the two houses to him about nine years back for a monthly total rent of Rs. 45/- being Rs. 25/- in respect of the ground floor of house No. M-8/16 and in respect of house No. M-13/17 for an amount of Rs. 20/-. the respondent thus does not say in his plaint that Pascoal had any authority or power of attorney to create a tenancy on behalf of the appellant and what he avers in the plaint is that Pascoal was only managing the two houses belonging to her. In his written statement the appellant has denied the pleadings of the respondent and stated that since she was out of Goa for some time Pascoal who is her father was just looking after her houses. The appellant has expressly challenged Pascoal’s authority to create any lease on her behalf and on behalf of her husband who is also the owner of the houses. As such she denied that there was lease of any kind either oral or written between the respondent and the appellant either personally or through her father Pascoal and asserted that the respondent never paid to her any rent in respect of the suit premises. It is further the case of the appellant that Pascoal allowed to the respondent merely a temporary occupation of one room of building bearing No. M-8/16 without payment of any rent or compensation which since then was admittedly in his possession but the respondent thereafter forced entry in other two rooms of the adjoining building bearing No.M-13/17 which were both in a dilapidated conditions. The appellant had purchased those buildings for the purpose of its reconstruction and in order to erect a new building in its place meant for her residence after she and her husband returned from the Gulf.
3. On behalf of the appellant several contentions were advanced by Shri Kakodkar, learned Senior Advocate, which were sought to be met with by the respondent’s learned Senior Counsel Shri Usgaonkar who also has urged several counter contentions in this respect.
4. I will make only a brief and sketchy reference to some of these contentions although I do not propose to adjudicate them since in my view this appeal can be conveniently disposed of on the basis of two substantive questions of law specifically mentioned by the appellant in her memo of appeal namely as to whether the suit was not liable to be dismissed for non-joinder of necessary parties namely Lourenco Manual Pereira the appellant’s husband and whether the obligation to join the necessary party to the suit could be dispensed with on the footing that the said party was aware of the proceedings and yet did not care to apply for being impleaded as a party to the suit.
5. Among the contentions raised by Shri Kakodkar he has submitted that assuming that the respondent was inducted by Pascoal in the suit premises he could not claim to be a tenant of the suit room or rooms because admittedly Pascoal has no power of attorney given by the appellant for this purpose and as such no authority to create tenancy on behalf of the appellant. However even considering that the respondent was a tenant qua Pascoal still this tenancy was not binding on the appellant who was the real owner of the old premises and now of the new building erected in its place. Thus the tenancy purportedly created by Pascoal could not be fastened on the appellant. On the other hand, assuming that the tenancy was binding on the appellant this could be only in respect of the old building. Further by conceding that the respondent was the tenant of Pascoal Goes in respect of the old premises obviously Pascoal had nothing to do with the new building actually erected by the appellant in its place after that building was demolished or razed to the ground. It was nobody’s case that Pascoal had constructed this new structure or at least was also managing the same. Therefore at the most if the respondent had any claim against Pascoal he could assert the same towards pascoal for the purpose of forcing him to give to the respondent an area in any other building belonging to Pascoal. Obviously the respondent could not enforce this claim against the appellant namely in relation to the new building. If Pascoal had demolished the old structure and constructed a new one in that case at least the liability of Pascoal could be demanded by the respondent if the building was actually belonging to him. Shri Kakodkar, has taken me through the evidence of the plaintiff/respondent in which he has clearly admitted that no written agreement was executed by him with Pascoal in respect of the suit premises. No rent receipts were ever issued by him in respect of its occupation of the said premises and only a writing purportedly signed by Pascoal was available with him to establish the alleged tenancy. In his deposition the respondent has said nothing as to in what capacity he was inducted by Pascoal in the said premises in the year 1966. There is also nothing in the alleged receipt purported to be relied by the respondent as proof of the tenancy to show that it refers to the rents of the suit building. Therefore according to the learned Counsel this writing signifies nothing and in his view is just a worthless piece of paper. Similarly with regard to the so called notice he also contends that the same has not been proved as having been addressed by Pascoal to the respondent inasmuch as the same also refers to a relationship of licence and to the payment of compensation only which by no means is equivalent to lease and rent. The learned Counsel took strong exception as to the manner in which the signature of Pascoal both in the so called receipt as well as in the notice was deemed to be established in violation of the settled principles of law. In this respect both the trial Court as well as the learned Addl. District Judge have held the signature of Pascoal as proved by merely comparing the same with the existing signatures on record on the Wakalatnama given by appellant and Pascoal to their lawyer and the written statement filed by them. It was submitted by the learned Counsel that the law in this respect is quite clear and the courts could not have given a finding on facts involving this issue simply based on a mere comparison or similarity of the signatures. The comparison could be used or relied by the courts only for the purpose of corroboration. As such the courts when unaided by expert’s opinion were not supposed to give a conclusive finding in this regard. According to Shri Kakodkar in this view of the matter the fate of both the documents was irremediably doomed and they should have not been relied by the courts below for the purpose of proving an existing relationship of tenancy between the appellant and the respondent. He urged that if the signature of Pascoal was held as not proved obviously the contents of the documents could not sustain the plea that they have established only lease or tenancy claimed by the respondent. It was pointed out that at the relevant time the law governing the creation of tenancy was the Decree No. 43525 of 1965 whereby in normal circumstances written agreement was required to be shown in order to prove tenancy or in its absence at least rent receipts were necessary to be produced. Being so since there was admittedly no written instrument and the rent receipt also could not be accepted the question of tenancy between the respondent and the appellant through Pascoal could not arise. The appellant since beginning denied that the signature shown in the receipt as well as in the so called notice was of Pascoal. But even assuming that the signatures were to be held as having been made by Pascoal the effect of this writing was nil. Obviously it was not permissible for the courts to go beyond its ex-facie value and to take resort to mere presumptions and conjectures in order to find its real meaning. Being so and viewed in this light the said documents were to be deemed as totally irrelevant. With regard to the purported notice it was to be noted that the same ex-pressly refers to licence and speaks of compensation in respect of two rooms rather than making a mention of any lease or payment of rents and hence at the most the same could be accepted as an instrument creating a licence qua Pascoal. It had nothing to do with the appellant. The learned Counsel has insisted that any attempt or finding seeking to link this licence. Respect of the two rooms to the appellant was entirely perverse. Further even assuming that any tenancy qua Pascoal was deemed to be established the learned Counsel submitted that admittedly Pascoal had no authority to create a tenancy on behalf of the appellant or to bind her in respect of the said tenancy. He was in the words of the respondent a mere manager or a caretaker in respect of the suit premises while the appellant was its real owner. The relief which the respondent was seeking by filing the suit was apparently against Pascoal after the premises were demolished and razed to the ground. There was no dispute that the new premises were constructed and owned by the appellant and her husband. This being the position Pascoal would be no where in respect of the new building. It was also urged by Shri Kakodkar that what could not be considered a lease according to the law prevailing at the time the alleged relationship of lease was created, i.e., during the pendency of the Decree No. 43525 which was the existing law immediately before the Rent Act came into force the same could not be converted into a lease after the coming into force of The Rent Act. Therefore if the learned Addl. District Judge has held that the respondent was a tenant in the year 1966 the question of his invoking section 2(p) of the Act could not arise.
6. Shri Usgaoncar has particularly opposed to this line of arguments advanced by the appellant’s learned Counsel and sought to assert some propositions in respect of the relevant issues arising in this case. According to the learned Counsel admittedly there was an agreement established between Pascoal and the respondent with payment of consideration and therefore the parties being not in issue on this point there was no need to produce any evidence to prove this document. I am however afraid that this proposition is to be understood in its real perspective. There is no doubt an admission on the part of the appellant that Pascoal had entered into an understanding with the respondent with regard to the occupation of a single room of the old building bearing No. M-13/17. Nowhere the appellant has even conceded that this under-standing or agreement was entered into by Pascoal towards the payment of any consideration although the appellant does not deny that Pascoal might have received some amounts from the respondent which according to her were willingly disbursed by him in respect of the occupation of the room. Therefore the real issue which arises in this regard is to find out whether this understanding or agreement amounts to a lease as claimed by the respondent or a mere licence as contended by the appellant. This fact by itself points out to the need on the part of the respondent to produce any documentary evidence for the purpose of proving the so called lease agreement allegedly entered into by him with Pascoal on behalf of the appellant. It was further contended by the learned Counsel that the contract had been entered into in January, 1966 and this also for a consideration. The Easement Act came into force on 1-11-1978. The Transfer of Property Act was extended to this State from 1-11-1965 and the Rent Control Act on 1-10-1969. The concept of licence is contained in the Easements Act. There was no such concept before that even during the pendency of the Portuguese law in this State. Thus the occupation permitted during the pendency of Decree No. 43525 with consideration in the year 1966 could be nothing but a lease. Without prejudice even for the purpose of Article 8 Paras 2 and 3 of the aforesaid Decree the respondent has averred in his plaint that when Goes granted to him the lease of the suit premises he represented to him that he could not reduce the same to writing because he was not holding a written power of attorney and this fact has not been denied by the appellant. Therefore the allegation as required by the aforesaid Article 8, paras 2 and 3 has been complied and therefore proof of lease by receipt was permissible. It was the contention of Shri Usgaoncar that Exh. P.W. 1/A was a receipt and since the same was clearly speaking of rent in respect of ‘Goes House’ it was referring to rent of six months at the rate of Rs. 45/- and with the deduction of Rs. 100/- as a result whereof Rs. 170/- had been paid. The appellant nowhere denied in the cross-examination of the respondent that the signature in the said receipt was not of Pascoal. As such the said signature was not disputed by the respondent. Being so once the signature was not disputed the contents of the document would follow. In addition the Court as per section 73 of the Evidence Act found on comparison that the signature in the receipt as well as in the Wakalatnama and written statement of the defendants in the suit was the same. I am again afraid that the conclusion arrived at by the learned Counsel even assuming that the signature in the document is to be deemed as having been affixed therein as well as in the notice which makes part of the said Exhibit by Pascoal is still that the contents of the aforesaid document need not be held as proved as a matter of course. In the case of Om Prakash Berlia and another v. Unit Trust of India an others, 1983(54) Company Cases, 136, this Court while relying on the judgment of the Supreme Court has held that it was not permissible to read that in all cases where a document has been admitted on record it can be looked at on the basis that the truth of its contents had been established, albeit Prima facie, because there was a distinction between the proof of the contents of a documents and proof of the truth of the contents of a document. Thus even assuming that the signature of Pascoal was deemed to have been proved in that document this fact could not mean that the genuineness of its contents was proved to be truthful and this proof could be arrived or established only by placing the document before its maker. These observations are also good in respect of the further proposition advanced by Shri Usgaoncar, that the signature in the notice dated 15-11-72 as having been given by Pascoal, is also to be held as proved. Alternatively according to the learned Counsel, Exh. P.W. 1/A both receipt dated 27-5-71 and notice dated 15-11-72 as well as exclusive possession from 1966 make it clear that the intention of Pascoal was to create a lease and not a licence in favour of the respondent. Beside it was also urged by learned Counsel that induction of the respondent was within the knowledge of the appellant and whatever has been done by Pascoal with full knowledge of the appellant was certainly binding on her.
7. After this broad exposition of the stand taken by both learned Counsels for the parties in respect of certain issues raised by the appellant in this second appeal as constituting substantial questions of law and on which as it was already mentioned above I am not required to give any definite findings apart few observations made by me in respect of some of them. I will revert to the relevant issues on which this controversy is to be sorted out in this second appeal.
8. It is the case of the appellant that in the suit filed by respondent her husband Lourenco Manual Pereira is very much a necessary party and his non-joinder in the proceedings willingly and consciously avoided by the respondent is fatal to the same suit which on this ground alone is thus bound to be dismissed. The learned Counsel took me through Para 24 of the plaint in which the respondent has clearly averred that he learnt that the building No. M-8/165 as well as the building No. M-13/17 belonged to the appellant and her husband Lourenco. This shows that the respondent who is the plaintiff in the suit was fully aware that at the time of its filing the husband of the appellant Lourenco was also the owner of the suit premises. Having known this it was certainly his bounden duty to join him in the suit and the failure to do so has created an error of jurisdiction of the very Court which was approached by him for relief. It is not only a question of procedure which the respondent appears to have irregularly followed in this case but in error which is fatal ab-initio because it goes to the very root of jurisdiction of the Court. Being so as the same stands the suit is definitely bad. The respondent is practically seeking relief against the appellant’s husband but behind his back. As such no relief can be granted to the respondent/plaintiff by the Court against the appellant also when this relief directly and substantially affects her husband’s proprietary rights in respect of the suit premises. The learned Counsel has also urged that the finding of the learned District Judge that being aware of the proceedings which were going on between the appellant and the respondent in respect of the premises to which he had a right. Lourenco should have asked the Court to be joined is certainly impermissible in law. On the other hand Order 1, Rule 13 of C.P.C. do not come in the way of the suit being rejected and dismissed on account of non-joinder of the appellant’s husband in the proceedings because this provision has no applicability in cases when without joining the necessary parties the plaintiff cannot get a substantial relief at all. Similarly section 99 of C.P.C. according to which no decree should be reversed or substantial varied on account of misjoinder or non-joinder does not affect the merits of the case or the jurisdiction of the Court and proviso to the aforesaid section is clear in lying down that nothing in this section shall apply to non-joinder of necessary parties. Shri Kakodkar has placed reliance on the case of Ramchandar Singh v. Raghopati Sahai, A.I.R. (32)1945 Patna 189 and a number of other authorities in support of this proposition. In the case of Ramchandar Singh v. Raghopati Sahai while dealing with provisions of Order 1, Rule 9 the Court held that in applying Order 1, Rule 9 the distinction between a necessary party and a proper party should be borne in mind. If no decree can be passed without affecting the rights of absent parties, the suit cannot proceed in their absence and should be dismissed. In the decision of the Full Bench in Chandra Mohan Saha and another v. Union of India and another, A.I.R. 1953 Assam 193 and straightaway dealing with the provisions of Order 1, Rule 13, C.P.C. has expressly observed that Rule 13 has no application to a case where a necessary party to the suit is not before the Court and hence no effective decree can be made in the absence of such a party and that non-joinder of necessary party can be taken even at the appellate stage. Similarly in the case of Basanta Pandey and another v. Sudhir Lall Seal and others, it was held that the plea of non-joinder of necessary parties could be raised by the appellate stage and even in proceedings under Article 227 of the Constitution, since defect arising as a result of the non-joinder was an incurable one. In the case of J.C. Chatterjee and others v. Shri Sri Kishan Tandon and another, it was laid down that a point of law could be taken even in second appeal unless it necessitates deep investigation. As such the question of non-joinder of necessary party goes to the root of the jurisdiction of the Court being a substantial question of law could be raised by the appellant at any stage. In the case of Rama-Krishana Ganapayya Hegde v. Lakshminarayana Trimmayya Hegde, the Court while holding that the objection of non-joinder to be raised in second appeal and Order 1, Rule 13 is no bar at the same time clarified that necessary party is a party without which no effective order or decree could be made in his absence and the Court would have no jurisdiction to take cognizance of the suit unless that party was joined.
9. Shri Usgaoncar however has joined issue with these submissions of the appellant’s learned Counsel. Shri Usgaoncar contended that the grant of lease is an act of administration and for that purpose he took support from Article 13 of Decree No. 43525 which is admittedly the law applicable in this case to the disputed agreement. This agreement was to be held as being of six months duration as per Article 13 read with Article 22 in view of the absence of a written document to substantiate the agreement. However the licence for construction of the new building was admittedly applied by the appellant and this was averred not only in para 36 of the plaint as well as in para 36 of the written statement. It was also urged that the rights of tenancy passes to the new building which is erected consequent upon the rented building. Besides the fact of the appellant having not reacted for about eight years against the so called unauthorised induction of the respondent/plaintiff by Pascoal without her authority which came to her knowledge does not permit according to Shri Usgaoncar that the appellant should claim that this induction was unauthorised. Hence the plea made in this respect in the written statement is not to be accepted. It was also contended that even under the Rent Act and as per its section 269 Pascoal would be the landlord for the purpose of that definition and by implication would bind the owner of the building for the relationship created towards the respondent. Thus the liability of the new building which arises from the tenancy created by Pascoal with the respondent regarding the old building should be seen in the light of the relevant provisions of Decree No. 43525. The tenancy having not been terminated was thus transmitted to the new building both under the aforesaid Decree as well as under the provisions of the Rent Act. Besides as it was already stated above it was the appellant who alone applied for the licence for the purpose of putting up a new structure and it was she also who had actually purchased prior to that the old house meant for demolition. This shows that it was the appellant who was obviously administering the property in question. A creation of lease unless it is subject of registration being an act of administration could be done therefore by the appellant without special authorisation of the remaining co-owners. This shows that the lease being for a duration period which does not require registration could have been created by the appellant or on her behalf alone. In the absence of any document in writing regarding the execution of lease the same was to be presumed, in view of the provisions of Art. 13r/w Article 22 of the Decree, to be for the period of six months only. Once the relationship had been created by one of the spouses, according to the learned Counsel, any action to enforce this type of relationship is to be treated as incidental to that relationship and hence need not be sought from the other spouse Therefore the question of joining the other spouse could not arise at all in this case. If the law provides that this creation could be done without participation of the other spouse any action related to this relationship does not require the intervention of the remaining spouse. Shri Usgaoncar relied on the provisions of section 56(2) of the Decree for this purpose which provides for payment of compensation on the part of the landlord in case he fails to comply with the terms of the undertaking given by him or her in terms of Para 2 of Article 54. He has also referred to another provision under The Rent Control Act, namely, its sections 30(1)(a)(b), (2) and (3) in which case the application by tenant on re-occupation need not be made against both the spouses but only against the one who had given the undertaking. Hence the question of joining both the spouses in the suit filed by the respondent was not necessary. Reliance was placed by the learned Counsel on Krishna Laxman Yadav and others v. Narsinghrao Vithalrao Sonawane and another, which speaks of the right of occupation being incidental to the contract of tenancy which has continued to exist between the parties. The tenants would be entitled to specific performance of their rights in respect of the construction that had been put up. It was therefore urged that once it was established that the appellant was bound by the old agreement the suit could not fail for the reason of her husband having not been impleaded because the suit could fail only if the plaintiff/respondent was not able to establish that the appellant was not liable for the relationship created by Pascoal towards the respondent. As such the appellant’s husband could not be deemed as necessary party in this relationship. Therefore the contract could be executed by the appellant alone by force of law i.e. by one spouse only and anything relating incidental to this contract need not be done or action sought for by the other spouse in respect of the said contract in addition to the concerned spouse.
10. It is impossible for me to accede to this proposition. First of all I am of the view that if one wants the decree to be effective in relation to some object he must seek it against those who can be and ultimately are bound by it. At the same time one wonders based on which law the argument was advanced that if the appellant’s husband was aware of the proceedings which were likely to affect his rights he was free to sought for his impleading in the suit. If there is no duty or compulsion on the part of the appellant’s husband to do so it is obvious that it is not legal or fair to contend that the appellant’s husband would be expected or required to do so in order to protect his rights. The law is very much settled in this respect and if anything done by one of the spouses which is likely to have a tallying effect on the right of the other one it is obvious that such right of one spouse cannot be defeated by the other one. Admittedly in this case the appellant’s husband has ownership rights in respect of the new building or to the suit premises. Hence the tenancy rights in order to be enforced by the respondent on the suit premises must be deemed as having been created by the respondent in respect of the appellant’s husband also. Further the test to decide who is the necessary party in a suit appears to be depending upon the very frame of the suit filed by the plaintiff. In this particular case the respondent/ plaintiff is clearly seeking to claim tenancy in respect of a building which admittedly belongs to the appellant and her husband. Hence irrespective of the relevant provisions of the Decree No. 43525 relied by Shri Usgaoncar which appears in my view totally irrelevant for the purpose of determining who is or not the necessary party in the suit, the real test in this regard lies in the shape given by the plaintiff/respondent to the plaint in the suit instituted by him against the appellant and the reliefs prayed for in that suit. Obviously it would be a mockery of justice if one could saddle a person with a Court decree unless he was made a party in the suit or impleaded as such in the proceedings. There could be no dispute that the tenancy rights are patrimonial rights equivalented to property rights. Being so, the husband is always a necessary party in proceedings which affect the patrimonial rights of a wife which by implication project on his own patrimonial rights. Hence the fact of the husband being a necessary party in the suit thus flows from the very frame of the suit and the relief sought for by the plaintiff therein. In my view the respondent/plaintiff in the suit on his own pleadings has shown who a necessary party of the purpose of the reliefs sought for by him in this case. Being so the deliberate stand taken by him in refusing to implead the appellant’s husband as party in the proceedings has necessarily vitiated the same and caused a patent error of jurisdiction which is definitely going to the very root of the jurisdiction of the courts below to try and dispose of the same.
11. In this view of the matter the appeal is bound to succeed. As a result I allow the appeal, quash and set aside the judgments and decrees of both the courts below and dismiss the suit filed by the plaintiff before the trial Court. The parties are however left to bear their own costs.