Calcutta High Court High Court

Shyamlal Agarwala vs Smt. Nanda Rani Dassi on 27 November, 1986

Calcutta High Court
Shyamlal Agarwala vs Smt. Nanda Rani Dassi on 27 November, 1986
Equivalent citations: AIR 1988 Cal 133, (1987) 1 CompLJ 97 Cal, 91 CWN 591
Author: A Bhattacharjee
Bench: A Bhattacharjee, S K Sen

JUDGMENT

A.M. Bhattacharjee, J.

1. The suit-tenancy, created in 1962 by a registered Deed of Lease for a period of more than 20 years, was admittedly not governed by the provisions of the West Bengal Premises Tenancy Act, 1956 in view of Section 3 thereof and was governed by the provisions of Chap. V, T. P. Act. Under Section 111(g) T. P. Act, a lease of immoveable property stands determined by forfeiture for non-payment of rent if the lease provides for re-entry on the part of the lessor for such non-payment and the lessor gives notice in writing to the lessee of his intention to determine the lease. But Section 114 T. P. Act, however, provides that notwithstanding such forfeiture and resultant determination of lease, if the lessee, on being sued for ejectment, “pays or tenders to the lessor” “at the hearing of the suit, “the rent in arrear, together with interest thereon and his full costs of the suit…..the Court may, in lieu of making a decree for ejectment, pass an order relieving the lessee against the forfeiture” and “thereupon the lessee shall hold the property leased as if the forfeiture had not occurred.”

2. The expression “at the hearing of the suit” in Section 114 is likely to give rise to the impressions that the provisions thereof may be invoked by the lessee only in the trial court before the suit is heard and disposed of and not for the first time in the Court of appeal. In fact the decision of a learned single Judge of the Allahabad High Court in Northern India Coal Co, v. Bitti Kuer, ILR (1950) All 523 is to the same effect where it was held that the benefits of the provisions of Section 114, T. P. Act could have been availed of only at a stage prior to the decree of the trial Court. But a “suit” includes an “appeal”, unless the relevant statute expressly excludes it, as Section 2(1) of the Limitation Act, 1963 does and, therefore, in that view, “the hearing of the suit” continues during the hearing of the appeal therefrom.

3. The expression “Law abhors a forfeiture” has almost become a legal maxim. There are high authorities, both judicial and textual, for the view that law abhors and leans strongly against forfeiture. That is why this Court as early as in 1864 in Alam Chunder v. William Moran, (1864 WR (Gap No. Act X Rulings) p. 31 at 32) ruled that Court would not enforce forfeiture where there was no injury which could not be repaired by making compensation. If law abhors forfeiture, it would favour relief against forfeiture wherever possible. In that view of the matter, when the expression “at the hearing of the suit” in Section 114, T. P. Act is capable of being construed to cover the appellate stage of the suit also, such construction must be accepted as that would clothe the provisions of Section 114, T. P. Act with wider amplitude and would enable Courts to relieve lessees from the operation of forfeiture with greater plenitude.

4. This was the view adopted by a Division Bench of the Madras High Court as early as in 1913in Vidyapurna v. Rangappayya, (1913) 21 Ind Cas 405, which has been followed by the same High Court in the much later decision in Janab Vellathi v. K. Kederval, AIR 1958 Mad 232. We would have respectfully agree with this view, but we are now bound to accept this view whether or not we concur therein as the same has now been endorsedby the Supreme Court in R. S. Lala Praduman Kumar v. Virendra Goyal, , where the Supreme Court has observed that though “in terms Section 114 makes payment of rent at the hearing of the suit in ejectment a condition of the exercise of the Court’s jurisdiction”, but “an appeal being a re-hearing of the suit, in appropriate “cases it is open to the Appellate Court at the hearing of the appeal to relieve the tenant in default against forfeiture” and “passing of a decree in ejectment against a tenant by the Court of the First Instance does not take away the jurisdiction of the appellate court to grant equitable relief” under Section 114, T. P. Act.

5. I n the case at hand, the appellant-tenant clearly committed a breach of the condition of the lease relating to payment of rent and obviously incurred forfeiture for such nonpayment of rent and Mr. Roy Chowdhury, the learned Advocate appearing for the tenant-appellant, has fairly conceded that he is not in position to assail the finding of the trial Court that the lease stood determined as a result of forfeiture as aforesaid. The defendant-tenant, however, applied before the trial Court for relief against forfeiture under Section 114, T. P. Act, but his application was rejected as no interest on the rent in arrear, as provided in the deed of lease, was paid or tendered as required under that section. Mr. Roy Chowdhury with his usual fairness has not also challenged that the application was liable to be rejected as no interest was paid or tendered. But Mr. Roy Chowdhury has very strongly urged that notwithstanding all these, the tenant-appellant is entitled to invoke afresh the provisions of Section 114 of Transfer of Property Act before us in this Court on payment of all that was required to be paid or tendered under Section 114, T. P. Act and has relied on the aforesaid decision of the Supreme Court in Praduman Kumar v. Virendra Goyal, (supra) for the purpose. We have no doubt that the tenant-appellant would have been entitled to do so and that we would have allowed him to do so but for the fact that the lease under which the tenant held, being for a fixed period of 22 years from 1962, has already expired in 1984 during the pendency of the appeal in this Court and the lease would thus stand determined by efflux of time even if forfeiture is relieved against. For under the express terms of Section 114, T. P. Act, even if the forfeiture is relieved against, the lessee would have held the property only for the period fixed up to 1984 “as if the forfeiture had not occurred”.

6. It is true that the determination of the tenancy by efflux of time in this case is a post-suit subsequent development and ordinarily a lis is governed by the facts as they stand on the date of the initiation of the lis. But it is, well-settled that when the relief prayed, though otherwise appropriate on the date of the commencement of the lis, has become wholly inappropriate or would become entirely futile as a result of subsequent post-suit development, Courts must take notice thereof to mould its decision to suit the changed circumstances in order to do real justice between the parties and to shorten litigation. If any citation is necessary for such a well-established proposition, reference may be made to the old leading decision of this Court in Raicharan v. Biswanath, AIR 1915 Cal 103 and also the decision of the Supreme Court in Shikharchand v. Digamber, , which has approved the former. As the tenancy in this case has now, as conceded by Mr. Roy Chowdhury, stood determined by efflux of time, relieving the tenant-appellant against earlier determination of tenancy by forfeiture for; non-payment of rent would be an empty formality without any substance and since equity always looks to the substance and not to the form, the grant of equitable relief under Section 114, T. P. Act in this case would be entirely out of place. We, therefore, decline the prayer made by Mr. Roy Chowdhury on behalf of the tenant-appellant as equity shall never act in vain.

7. The appeal is, therefore, dismissed and the judgment and decree under appeal are confirmed with this modification that the appellant-tenant shall be allowed time to vacate the suit-premises till 31st of Jan., 1987, failing which the plaintiff-respondent shall be entitled to recover possession in execution of the decree under appeal. In the facts of this case, we, however, make no order as to costs in this appeal.

Shyamal Kumar Sen, J.

8. I agree.