Delhi High Court High Court

National Insurance Company Ltd. vs Sh. K.L.Juneja & Ors. on 13 August, 2008

Delhi High Court
National Insurance Company Ltd. vs Sh. K.L.Juneja & Ors. on 13 August, 2008
Author: Pradeep Nandrajog
*                 HIGH COURT OF DELHI : NEW DELHI

                Date of Order : August 13, 2008

+                  RFA No.315/2008 & 316/2008

%     National Insurance Company Limited ...     Petitioner
                       Through: Mr.Yogesh Malhotra, advocate

                              versus

      Shri K.L. Juneja & Ors.      ...       Respondents

Through: Mr. Bharat Bhushan Bhatia and
Ms. Sanjana Vikal, Advocates.

CORAM:

HON’BLE MR. JUSTICE PRADEEP NANDRAJOG
HON’BLE MR. JUSTICE SUNIL GAUR

1. Whether the Reporters of local papers may
be allowed to see the judgment?

2. To be referred to Reporter or not?

3. Whether the judgment should be reported
in the Digest?

PRADEEP NANDRAJOG, J.(ORAL)

Caveat Petition No.53/2008 in RFA No.315/2008

Since Caveators appear through counsel on advance copy

being served, the caveat stands disposed of.

RFAs 315 & 316/2008

1. ADMIT.

2. Learned Counsel for the respondents who has lodged

a caveat on behalf of respondents accepts notice of admission of

the appeals.

RFA Nos.315/2008 & 316/2008 Page No.1 of 12

3. Since the appellant has filed true copy of the records

of Suit No.143/2005 and Suit No.298/2005, it is agreed between

learned counsel for the parties that the trial court record need

not be summoned and printing of paper book be dispensed with

and matter heard today itself.

4. Heard learned counsel for the parties.

5. RFA No.315/2008 lays a challenge to the decree

passed by the learned trial Judge in Suit No.143/2005. The suit

was filed by the appellant. Prayer made in the suit was to pass a

decree against the respondents in sum of Rs.3,04,224/- with

further prayer that interest be also granted to the appellant @

12% per annum from date of suit till date of realization.

6. By way of RFA No.316/2008 the appellant challenges

the decree passed in Suit No.298/2005 which was filed against

the appellant by the respondents.

7. Both suits i.e. Suit No.143/2005 and 298/2005 have

been disposed of by a common judgment and decree dated 30 th

April, 2008 by the learned trial Judge.

8. As noted above, appellant herein who was the plaintiff

of Suit No.143/2005 has suffered a dismissal of the suit.

Respondents who were the plaintiffs of Suit No.298/2005 have

obtained a decree in sum of Rs.6,78,632/- against the appellant

RFA Nos.315/2008 & 316/2008 Page No.2 of 12
together with interest @6% per annum from the date of suit till

realization.

9. Briefly noted, the relevant facts are that a jural

relationship was created between the appellant and the

respondents when a lease deed dated 18th January, 1999

(Ex.PW1/2) was executed creating a tenancy in favour of the

appellant under the respondents in respect of the subject

property with effect from 23rd February, 1998.

10. The tenancy was for a period of nine years. Obviously,

the tenancy would have expired on 22nd February 2007.

11. By January 2005 the agreed monthly rent payable was

Rs.1,40,408/-.

12. The appellant desired to terminate the tenancy and

accordingly wrote a letter informing the respondents that it

intends to vacate the tenanted premises. Respondents were

informed that by way of security deposit they were holding a sum

of Rs.5,85,040/-. It was informed that possession would be

surrendered by the end of February, 2005. Appellant informed

the respondents that they may appropriate part of the security

deposit towards future rent.

RFA Nos.315/2008 & 316/2008 Page No.3 of 12

13. Respondents reconciled to the premature

determination of the tenancy evidenced vide Ex.PW1/5. The same

is a memo recorded at the tenanted premises on 28th February

2005 when first respondent, Shri K.L. Juneja, who is husband of

second respondent and is the father of the third respondent went

to the site intending to receive possession. But he did not do so.

The reason was certain breakages noticed in the tenanted

premises.

14. After recording in Ex.PW1/5 the breakages in the

tenanted premises, an agreed note was appended at the bottom

of the memo recording as under:-

”Possession shall be handed over/taken over on
completion/rectification and balance security shall be
refunded after adjusting due rent for the month.”

15. In token of execution the memo, Ex.PW1/5, has been

signed by Shri K.L. Juenja, respondent No.1, recording him to be

the owner and Lalit Pandey, the representative of the appellant.

16. Vide Ex.PW1/6, being a letter dated 03.03.2005,

written by the appellant to the respondents, with reference to the

breakages listed in Ex.PW1/5, appellant informed the respondents

that all breakages at site have been rectified. In relation to the

tax deducted at source certificate which was to be issued it was

informed that the same would be ready and handed over to the

RFA Nos.315/2008 & 316/2008 Page No.4 of 12
respondents on 7.3.2005. Said date was notified to the

respondents requiring their presence at site so that they could

receive possession of the tenanted premises, with further request

that after adjusting the rent payable for the month of January and

February 2005 as also for the seven days of the month of the

March 2005 balance security deposit may be refunded to the

appellant.

17. In spite of receipt of Ex.PW1/6, none reached the site

from side of the respondents requiring the appellant to hand

deliver a letter on 8.3.2005, Ex.PW1/7. The letter was delivered to

the respondents informing that the respondents did not visit the

site to receive the possession on 7.3.2005. Respondents were

advised to reach the premises on 11.3.2005 at 14.00 hours so

that possession could be handed over.

18. The respondents did not reach the tenanted premises

on 11.3.2005.

19. On 18.4.2005, since the said position continued till

then, appellant caused to be served on the respondents a legal

notice, Ex.PW1/8. Referring to the lease deed dated 18.1.1999,

Ex.Pw1/2, and the subsequent events relatable to the memo

dated 28.2.2005 (Ex.PW1/5) and subsequent correspondence,

appellant informed the respondents that the appellant would not

RFA Nos.315/2008 & 316/2008 Page No.5 of 12
be liable for any dues post 28.2.2005. A demand in sum of

Rs.3,04,224/- was made informing the respondents that they

were holding security in sum of Rs.5,85,040/- and were entitled to

adjust the rent payable for the months of January and February

2005 @ Rs.1,40,408/- per month, totaling Rs.2,80,816/-. (It be

noted that Rs.3,04,224/- is the remainder after subtracting

Rs.2,80,816/- from Rs.5,85,040/-).

20. The legal notice, Ex.PW1/8, was responded to by the

respondents vide their lawyer’s reply dated 29.4.2005, Ex.PW1/9.

21. The respondents took the plea that the tenancy was

for an agreed period of nine years and hence could not be

terminated prior to 22.2.2007.

22. On the situation aforesaid, the appellant had no option

but to file a suit for recovery of the balance security deposit held

by the respondents after adjusting the rent for 2 months liable to

be adjusted from the security deposit.

23. The suit was filed somewhere in the month of July,

2005. After narrating the afore noted facts, decree in the sum of

Rs.3,04,224/- was prayed for. Interest @ 12% per annum from

the date of suit till date of realization was also prayed for.

RFA Nos.315/2008 & 316/2008 Page No.6 of 12

24. Needless to state the amount claimed in the suit was

Rs.5,85,040/- – Rs.2,80,224/- = Rs.3,04,224/-.

25. Appellant’s suit was met with a counter suit filed by

the respondents.

26. The respondents claimed a decree in the sum of

Rs.12,63,672/- together with interest @ 12% per annum from the

date of the suit till date of realization.

27. Needless to state the claim in the suit was the rent

payable with effect from 1.1.2005 till 30.9.2005 @Rs.1,40,408/-

per month.

28. It be noted that the respondents’ suit was filed on

12.9.2005.

29. After recording evidence, by a common judgment and

decree dated 30.4.2008, learned trial Judge dismissed the suit of

the appellant and decreed the suit filed by the respondents but

restricted the decree to Rs.6,78,632/-, for the reason the learned

trial Judge gave adjustment of Rs.5,85,040/- (the security amount

already held by the respondents) from out of the sum of

Rs.12,63,672/- being the rent held payable by the appellant to

respondents for the months of January 2005 till the end of

September 2005 i.e. nine months.

RFA Nos.315/2008 & 316/2008 Page No.7 of 12

30. The decision of the learned trial Judge is based on a

single reasoning.

31. With reference to the lease agreement, Ex.PW1/2,

learned trial Judge has held that the lease was for a fixed period

of 9 years and that commencing from 23.2.1998 it was expiring

on 22.2.2007. Finding that there was no covenant in the lease

empowering the tenant to determine the lease except on account

of the property being destroyed, noting that the property was not

destroyed, learned trial Judge held that the appellant was liable

to pay rent to the landlord till the lease period expired on

22.2.2007.

32. Learned counsel for the appellant urges that the

learned trial Judge fell in error in completely ignoring Ex.PW1/5,

the memorandum dated 28.2.2005. Counsel urges that the

learned trial Judge failed to appreciate that the law of contract

does not prohibit or prevent parties from novating the contract by

agreed consent. Learned counsel urges that the memorandum

dated 28.2.2005 evidences agreement between the parties that

the tenancy would stand determined when the appellant rectifies

the defect noted in the memorandum Ex.PW1/5.

33. With reference to the letters, Ex.PW1/6, (dated

3.3.2005) and Ex.PW1/7 (8.3.2005), learned Counsel urges that

RFA Nos.315/2008 & 316/2008 Page No.8 of 12
the same reflect that the conditions of the memo Ex.PW1/5 were

fully complied with in as much as the rectification work was

completed and possession offered.

34. Confronted with the aforesaid submissions, except to

urge that the case was never projected as aforesaid before the

learned trial Judge, learned counsel for the respondents has no

submission to make.

35. We note from the pleadings of the appellant in the suit

filed by the appellant that the appellant has made a reference in

para 6 of the plaint to the memorandum drawn between the

parties on 28.2.2005. The appellant has also referred to the

subsequent letters issued by the appellant and served upon the

respondents pointing out that the defects required to be rectified

as per the memorandum dated 28.2.2005 were rectified and in

spite thereof the respondents did not take possession of the

tenanted premises. Thus, the argument urged as herein today,

namely that the appellant did not project its case as it is sought

to be urged before us is not correct.

36. We need hardly write much more. We have noted

herein above the relevant contents of the memorandum dated

28.2.2005, Ex.PW1/5.

RFA Nos.315/2008 & 316/2008 Page No.9 of 12

37. The memorandum clearly records the consent of the

landlord to receive possession of the tenanted premises when the

defects noted in the memorandum stand rectified. We note that

the defects were rectified by 3rd March 2005 and due intimation

thereof was given to the respondents. We also note that it is not

the case of the respondents that defects were not rectified. It

was also not the case of the respondents that appellant had not

vacated the premises and vacant physical possession thereof was

not offered.

38. The novation of the original lease is writ large on the

face of the memorandum recorded on 28.2.2005. The intention of

the parties is clearly reflected. The intention is the agreement

between the parties: for the landlord to take over possession and

for the tenant to hand over possession when defects stood

rectified. It would not be out of place to record that the

memorandum further records that on rectification of the defects

possession shall be handed over/taken over and balance security

amount shall be refunded after adjusting the rent due.

39. Parties could not have reflected their intention with

more clarity.

40. It is unfortunate that the learned trial Judge has

ignored the material documents and relevant evidence which has

RFA Nos.315/2008 & 316/2008 Page No.10 of 12
been noted by us hereinabove. Learned trial Judge has totally

eschewed the principle of novation of a contract. Learned trial

Judge has not kept in mind that nothing prevents the parties to a

contract to, by consent, novate the contract.

41. For the reasons noted hereinabove, the two appeals

stand disposed of as under :-

(a). RFA No.315/2008 is allowed. Impugned judgment and

decree dated 30.4.2008 dismissing Suit No.143/2005 is set

aside. The suit filed by the appellant is decreed in sum of

Rs.2,54,402/-. The said sum has been calculated after

giving credit of rent to the respondents for the months of

January, 2005, February, 2005 and upto 11th of March, 2005

for the reason by said date the appellant had informed the

respondents that the defects being rectified, respondent

should take over possession of the tenanted premises. We

grant interest to the appellant on the said sum @ 6% per

annum from the date of the suit till date of realization.

(b). RFA No.316/2005 is allowed. Impugned judgment and

decree dated 30.4.2008 decreeing Suit No.298/2005 in sum

of Rs.6,78,632/- with pendente lite and future interest is set

aside. Suit No.298/2005 is dismissed.

RFA Nos.315/2008 & 316/2008 Page No.11 of 12

42. We propose not to pass any order pertaining to costs

except directing that proportionate court fee paid by the

appellant in Suit No.143/2005 would be paid by the respondent to

the appellant as also the proportionate court fee paid in RFA

No.315/2008. Full court fee paid by the appellant in RFA

No.316/2008 shall also be paid by the respondents to the

appellant.

PRADEEP NANDRAJOG, J.

SUNIL GAUR, J.

August 12, 2008
DKG

RFA Nos.315/2008 & 316/2008 Page No.12 of 12