R.S.A.No. 3344 of 2008 (O&M) 1
In the High Court of Punjab and Haryana at Chandigarh
R.S.A.No. 3344 of 2008 (O&M)
Date of decision: 2.9.2009
Randhir Singh and another
......Appellants
Versus
Suresh Kumar
.......Respondent
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr. Roopak Bansal, Advocate,
for the appellants.
Mr.B.R.Mahajan, Advocate,
for the respondent.
****
SABINA, J.
Plaintiff Suresh Kumar filed a suit for possession by way
of eviction and for recovery of mesne profits, which was decreed by
the Civil Judge (Jr.Divn.) Sonepat vide judgment and decree dated
20.12.2007. In appeal, the said judgment and decree were upheld
by the Additional District Judge, Sonepat vide judgment and decree
dated 25.8.2008. Hence, the present appeal by the legal
representatives of the defendant (since deceased).
Brief facts of the case, as noticed by the lower appellate
Court in para Nos. 2 to 4 of its judgment, are as under:-
“2. The plaintiff-respondent filed suit for
R.S.A.No. 3344 of 2008 (O&M) 2possession of the disputed property measuring 3 kanals 1
marla as detailed in para no.3 of the plaint with further
relief of recovery of Rs.10,000/- as mesne profits for the
period of 10.8.1999 to 9.10.1999 and further mesne
profits at the rate of Rs.5,000 per month from the date of
filing of the suit till delivery of vacant possession.
3. The case of the plaintiff-respondent, in brief, is
that he purchased land measuring 3 kanals 1 marla, as
described in para no.1 of the plaint, from Umrao Singh
for a consideration of Rs.25,500/- vide registered sale
deed dated 7.8.1984. On the basis of the sale deed,
mutation bearing no.3094 was sanctioned in his favour
on 14.9.19085, by carving out Titamma in respect of
the land bearing Rect. & Killa No.56/12/1 (3-1). The
said land was leased out to the defendant for a period
of fifteen years commencing from 10.8.1984. On the
strength of the lease deed, mutation no.3121 was
sanctioned in favour of the defendant. The land was
leased out to the defendant for installation of a petrol
pump and the lease money was fixed Rs.3600/- per
annum payable at the rate of Rs.300/- per month.
Monthly tenancy commenced from 10th of each
calendar month and expired on 9th day of the following
calendar month. It has further been averred that there
R.S.A.No. 3344 of 2008 (O&M) 3had been litigation between the parties regarding
recovery of lease money, for rendition of accounts and
dissolution of partnership firm constituted by the
parties. The defendant had been taking inconsistent
pleas with regard to the status of the plaintiff as partner
in the partnership firm and with regard to the recovery
of lease money from the defendant on the strength of
the lease deed. In various judgments, the defendant
has been held to be a tenant during the period of lease.
The defendant also admitted his possession as tenant
under the plaintiff. The defendant raised plea that an
amount of Rs.30,000/- was borrowed by him from the
plaintiff and interest at the rate of 10 per cent i.e.
Rs.300/- per month was to be paid on that amount. In
civil suit No.291 of 24.8.1987, the plea raised by the
defendant was not accepted by the Court. The appeal
filed against the said judgment was dismissed on
4.5.1990. The plaintiff further filed a civil suit No.722 of
1990 on 27.8.1990 for recovery of lease money of
Rs.10,800/- for the period of 10.8.1987 to 9.8.1990 and
that suit was also decreed with costs in his favour on
21.1.1994. The appeal filed against the said judgment
was dismissed on 16.2.1997. The plaintiff further filed
suit No.423 of 1993 for recovery of lease money of
R.S.A.No. 3344 of 2008 (O&M) 4Rs.10,800/- for the period of 10.8.1990 to 9.8.1993,
which was decreed on 27.1.1998. Civil suits for
recovery of lease money for the period of 10.8.1993 to
9.8.1996 and 10.8.1996 to 9.8.1999 were also pending
adjudication. It has further been submitted that the
tenancy of the defendant was for a fixed period, which
ended on 9.8.1999. After expiry of the fixed term, the
tenancy of the defendant stood automatically
determined. Thus, the possession of the defendant
after efflux of time of tenancy originally fixed in the
registered lease-deed dated 10.8.1984 is illegal and
unauthorised, but he failed to hand over possession of
the disputed property to the plaintiff in spite of repeated
requests. Ultimately, a notice was got served by the
plaintiff upon the defendant to hand over the vacant
possession of the suit property and for payment of
mesne profits for illegal occupation, but the same did
not yield any result.
4. The defendant-appellant filed written
statement controverting the claim of the plaintiff on
various pump was issued in favour of the defendant,
being freedom fighter. In the application form, there
was column for nominating financer. Father-in-law of
Tilak Raj was the financer and he was approached
R.S.A.No. 3344 of 2008 (O&M) 5through Tilak Raj at the instance of some friend and his
name was written in the form. Initially, financial help of
Rs.30,000/- was sought, out of which land for the petrol
pump was purchased. Agreement to that effect was
executed by the defendant, but Tilak Raj became
dishonest and he wanted to take benefit of his position.
The defendant was humiliated on account of the
depressed condition of his mind. Tilak Raj managed to
get the sale deed executed and registered in the name
of his son i.e. the present plaintiff Suresh Kumar and
also got written the other document, which is said to be
alleged lease deed. The same were without the
intention of the parties and as a result of fraud and
undue influence exercised upon the defendant,
therefore, such documents are void ab-initio and not
binding upon the right and title of the defendant. It has
further been submitted that Tilak Raj previously
instituted a suit for declaration to get declared his son
Sujresh Kumar as partner in the business of the petrol
pump being run by the defendant. The said suit was
got dismissed on 16.3.1998. Since the year 1985, Tilak
Raj had been pursuing one litigation after the other.
One similar suit was decided by the court of
Sh.P.L.Ahuja, and that judgment was reversed by the
R.S.A.No. 3344 of 2008 (O&M) 6learned appellate court, which kept the status of the
parties as per dictum of the civil suit for declaration
pending at that time, which was got dismissed on
16.3.1998. After dismissal of the said suit, the plaintiff
was left with no such status, therefore, he is not entitled
to recover Rs.300/- per month as lease money. The
plaintiff has no concern with the suit land whereas the
defendant is owner in possession thereof. Therefore,
the defendant is not bound to make payment of any
amount and deliver possession of the disputed property
to the plaintiff. Other averments made in the plaint
have been denied.”
On the pleadings of the parties, following issues were
framed by the trial Court on 26.2.2001:-
“1. Whether the tenancy of the defendant stands
automatically determined on the expiry of period of lease
on 9.8.1999, if so, to what effect? OPP
2. Whether the notice of termination of tenancy is
illegal and not binding on the defendant? OPD
3. Whether the plaintiff is entitled to recover
damages of Rs.10,000/- for use and occupation of the
premises in dispute for the period from 10.8.1999 to
9.10.1999? OPD
4. Whether the plaintiff is entitled to decree for
R.S.A.No. 3344 of 2008 (O&M) 7possession of the suit property? OPD
5. Whether the Court has no jurisdiction to try
the present suit? OPD
6. Relief. “
On the basis of amended pleadings of the parties, the
following issues were also framed on 4.5.2006:-
“1. Whether the plaintiff is entitled for possession
of the suit property, as alleged, if so to what effect? OPP
2. Whether the plaintiff is entitled for recovery of
Rs.10,000/- as mesne profits of the property for the
period from 10.8.1999 to 9.10.1999 and future mesne
profit at the rate of Rs.5,000/- per month as alleged, if
so to what effect? OPP
3. Relief.”
After hearing learned counsel for the parties, I am of the
opinion that the present appeal deserves to be dismissed.
The plaintiff filed a suit for possession by way of eviction
of the defendant from the suit property and also for recovery of
mesne profits. Parties led their evidence in support of their case.
The Suit bearing No.496 of 1984 was filed by the plaintiff for
declaration. During the pendency of that suit another suit was filed
by the plaintiff bearing No.291 of 24.8.1987 for recovery of
Rs.10,800/- as rent. It was alleged that the defendant was a tenant
over the property in dispute and was running a petrol pump on
R.S.A.No. 3344 of 2008 (O&M) 8
payment of yearly rent of Rs.3,600/-. The said suit was decreed by
the trial Court on 7.8.1989 and the appeal filed against the said
judgment and decree was disposed of with a direction that the
amount realized from the defendant be adjusted according to the
terms of the decree of already pending suit. However, suit No.496 of
1984 was dismissed in default vide order dated 16.3.1998.
The case of the plaintiff is that he had purchased the suit
land vide registered sale deed dated 7.8.1984 for a consideration of
Rs.25,500/-. The defendant had set up a petrol pump on the said
land in dispute. The sale deed in question was signed by the
defendant as an attesting witness. He never challenged the said
sale deed. Ex.P-6 is the copy of the lease deed. The said lease
deed is a registered document. As per the same, the land in dispute
was given on lease to the defendant for fifteen years i.e. from
10.8.1984 to 9.8.1999. After expiry of the said lease deed, the
possession of the land was liable to be handed over to the plaintiff by
the defendant. It has been observed by the learned Additional
District Judge in the impugned judgment that in the suit filed by the
plaintiff bearing No.496 of 1984, the plaintiff had pleaded that the
land was exclusively purchased by him vide sale deed dated
7.8.1984 and thereafter, he entered into a partnership with the
defendant on 8.2.1985 and the shares of the parties in business were
to the extent of 50% each. Hence, he was entitled to get share in the
property made by the defendant while running the petrol pump.
R.S.A.No. 3344 of 2008 (O&M) 9
Written statement was filed by the defendant in the said
suit and execution of the partnership deed was denied. It was
averred that the land was, in fact, purchased by the defendant by
taking a loan of Rs.30,000/- from Tilak Raj and the partnership deed
might have been got fraudulently scribed by Tilak Raj as defendant
had signed certain documents for security purposes. During the
pendency of the said suit, another suit was filed by plaintiff bearing
No.291 dated 24.8.1989 for recovery. The amount of Rs.10,800/-
was held to be recoverable by the plaintiff by the trial Court but in
appeal, it was held that the same would be subject to the decision of
suit No.496 of 1984. However, the present suit has been filed for
eviction after the expiry of the lease period. Hence, both the Courts
below rightly held that the present suit was maintainable. The suit of
the plaintiff regarding recovery of mesne profits was also rightly
decreed by the Courts below from the date of filing of the suit till
actual delivery of possession of the land in dispute as the defendant
has remained in possession of the suit land after the expiry of the
lease period.
No substantial question of law arises in this regular
second appeal. Accordingly, the same is dismissed.
(SABINA)
JUDGE
September 02, 2009
anita