PETITIONER:
SYED ASADULLAH KAZMI
	Vs.
RESPONDENT:
THE ADDL. DISTRICT JUDGE, ALLAHABAD AND OTHERS
DATE OF JUDGMENT23/07/1981
BENCH:
PATHAK, R.S.
BENCH:
PATHAK, R.S.
KOSHAL, A.D.
CITATION:
 1981 AIR 1724		  1982 SCR  (1)	 77
 1981 SCC  (3) 483	  1981 SCALE  (3)1092
 CITATOR INFO :
 D	    1988 SC  30	 (5)
ACT:
     Landlord and  tenant-Prescribed authority	allowing the
landlord to recover his building tenanted, but the appellate
authority modifying  the order of part recovery only and the
said order  becomes final  due	to  successive	failures  in
appeal by  the tenant  including in  the  Supreme  Court-Any
application to re-open the issue due to the subsequent event
i.e. the death of the landlord is not maintainable.
HEADNOTE:
     In February  1965, Bungalow No. 16-D, Beli Road (now 26
B.K.  Banerjee	 Road),	 Allahabad   was  allotted   to	 the
appellant.  On	 an  application  made	in  April  1975	 the
prescribed  authority	allowed,  on  24th  May,  1976,	 the
application directing  the release  of the  bungalow to	 the
landlord. On  appeal the  appellate authority  by its  order
dated 25th  March, 1977 modified the order by releasing only
a portion of the building and by permitting the appellant to
continue in  the remaining  portion with  a direction to the
prescribed authority to divide the bungalow accordingly. The
said order  dated 25th	March, 1977  became final, since the
writ petition  challenging the	said order was dismissed. On
the death  of the  landlord  the  appellant  filed  a  fresh
application before  the prescribed  authority not to proceed
with the  partition scheme.  Since the	prescribed authority
refused to take note of this subsequent event, the issue has
come up before this Court by way of special leave.
     Dismissing the appeal, the Court
^
     HELD: 1.  The order  dated	 25th  March,  1977  of	 the
appellate authority  releasing a  portion of the premises in
favour of  the third  respondent and  leaving the  remaining
portion in  the tenancy	 of the	 appellant acquired finality
when the  proceedings taken  against  it  by  the  appellant
failed. The prescribed authority was bound to give effect to
that final order and was not acting outside its jurisdiction
or contrary to law. [79 C-D]
     2. It is true that subsequent events must be taken into
account by  a statutory	 authority or court when considering
proceeding  arising   out  of	a  landlord's  petition	 for
ejectment of  a tenant	on  the	 ground	 of  the  landlord's
personal need. But in the present case the order for release
of a  portion of  the accommodation acquired finality before
the death  of the  landlord and the controversy concluded by
it could not be reopened now. [79 E-F]
     3. The  present appeal  being limited  to the  question
which  arose   before  the   prescribed	 authority   on	 the
application of	the  appellant	after  the  proceedings	 for
release had  acquired finality,	 it is	not open even to the
Supreme Court,	to reopen the proceeding for release. [79 G-
H]
78
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1440 of
1979.
 Appeal by	special leave from the	judgment and order
dated the 15th November, 1978 of the Allahabad High Court in
Civil Misc. Writ No. 8736 of 1978.
 R.K. Garg,	Manoj Swarup and Miss Lalita Kohli for the
Appellant.
 Yogeshwar	Prasad,	and Mrs Rani Chhabra, for	the
Respondent.
 The Judgment of the Court was delivered by
PATHAK, J.	The appeal by special	leave	is directed
against a judgment of the Allahabad High Court dismissing a
tenant’s writ	petition arising out of	proceedings
consequential upon an order of ejectment.
 The bungalow, 16-D, Beli Road, Allahabad, was owned by
Raj Kumar Sinha, father of the third respondent, Kailash
Shanker Sinha.	In February 1965, the bungalow was allotted
to the	appellant, Syed Asadullah	Kazmi,	and he	was
accordingly treated as the tenant of	the premises. At the
time, Raj Kumar Sinha, with his family, including the third
respondent, occupied another house at 14-D,	Beli Road,
Allahabad. In October 1973, the third respondent applied for
the release of the bungalow 16-D, Beli Road, Allahabad, now
described as 26, B.K. Banerjee Road, Allahabad. The attempt
failed. A fresh application was made in April, 1975. It was
allowed by the Prescribed Authority on 24th May, 1976 after
overruling an	objection filed by	the appellant.	The
appellant appealed and the appellate authority by its order
dated 25th March, 1977 modified the order of the Prescribed
Authority inasmuch as a portion only	of the	building was
released in favour of the third respondent and the appellant
was permitted to continue in the remaining portion, and the
Prescribed Authority was directed to divide the bungalow
accordingly. The appellant filed a writ petition in the High
Court against the order of the Appellate Authority, but the
writ petition	was dismissed.	Against its dismissal he
applied in this Court for special leave to appeal and on 3rd
January, 1978, that petition was also dismissed.
 To give effect to the direction of the Appellate
Authority, the	Prescribed Authority	meanwhile initiated
proceedings for demar-
79
cation of the premises and a partition scheme was prepared.
During the preparation of the partition scheme, Raj Kumar
Sinha,	the third respondent’s father, died. On	22nd
September, 1978, the appellant	filed an application before
the Prescribed	Authority bringing the fact of this death to
its notice and praying that the partition scheme should not
be prepared.	The Prescribed	Authority rejected	the
application. Appeal by the appellant was dismissed by the
Appellate Authority on the ground that the order dated 25th
March, 1977 directing a division of the premises had become
final and the	controversy could not	be re-opened.	The
appellant then	filed a writ petition before the High Court,
and the	High Court has maintained the view taken by	the
Appellate Authority and dismissed the writ petition by its
judgment dated 25th November, 1978.
 We are of	opinion that	the High Court is right.
Plainly, the order dated 25th March, 1977 of the Appellate
Authority releasing a portion	of the premises in favour of
the third respondent and leaving the	remaining portion in
the tenancy of the appellant acquired	finality when	the
proceeding taken against it by the appellant failed.	The
order having become final, the Prescribed Authority	was
bound to give effect to it. In doing	so, the Prescribed
Authority was	not acting outside its jurisdiction or
contrary to law. The application moved by the appellant
before the Prescribed Authority requesting it to take into
account the death of Raj Kumar Sinha was misconceived,
because it did not lie with the Prescribed Authority to
reopen proceedings which had been taken to the highest Court
and had become final. It is true that subsequent events must
be taken into account by a statutory authority or court when
considering proceedings	arising out of landlord’s petition
for ejectment of a tenant on	the ground of the landlord’s
personal need.	But in	the present case, the order	for
release of a portion of the accommodation required finality
before the death of Raj Kumar	Sinha and the	controversy
concluded by it could not be reopened,
The appellant has	vehemently urged that being	the
highest court of the land it	is open	to us to reopen the
proceeding for release initiated by the third respondent. We
do not	think we can. The present appeal is limited to the
question which	arose before the Prescribed Authority on the
application of	the appellant	after the proceedings	for
release had acquired finality and we must be confined to the
consideration of that question alone. We cannot reopen that
which has become final after	this court dismissed	the
special leave petition of the appellant. We may point out
that we have been referred to s. 24 of the U.P. Urban
80
Building Act, 1972 in	support of the contention that the
Prescribed Authority	retains	control over ejectment
proceedings, but we are not impressed by that contention.
The appeal fails and is dismissed with costs.
S. R.					   Appeal dismissed.
81