Supreme Court of India

Shashi Jain vs Tarsem Lal (Dead) & Anr on 31 March, 2009

Supreme Court of India
Shashi Jain vs Tarsem Lal (Dead) & Anr on 31 March, 2009
Author: L S Panta
Bench: Lokeshwar Singh Panta, B. Sudershan Reddy
                        IN THE SUPREME COURT OF INDIA
               CIVIL APPELLATE JURISDICTION
              CIVIL APPEAL NO. 3623 OF 2001

Smt. Shashi Jain                              .....    Appellant


                              Versus

Tarsem Lal (Dead) & Anr.                       ..... Respondents




                        JUDGMENT

Lokeshwar Singh Panta, J.

1] This appeal by special leave has been filed by Smt. Shashi

Jain-landlady, assailing the final judgment and order dated

23.04.1998 passed by the High Court of Punjab and Haryana at

Chandigarh in Civil Revision No. 4062 of 1997.

2] The facts in brief giving rise to this appeal are as follows:-

2.1) On 24.07.1961, the mother of Smt. Shashi Jain-landlady-

appellant (hereinafter referred to as the “landlady”] had inducted

Tarsem Lal as a tenant in the premises, i.e. House No. 971,

Block-1 consisting of three rooms, one verandah, attached

courtyard, open space and latrine, etc. situated on Rajpura
2

Road, Civil Lines, Ludhiana, on a monthly rent of Rs.30/- vide

written rent deed (Ex.-AW5/A]. On 12.11.1973, Khushi Ram

had submitted application Form D-1 in the office of the Civil

Supply Officer for getting ration card to his family members

namely Smt. Lajwanti – wife, Tarsem Lal, Janak Raj, Harbans

Lal, Kewal Krishan- sons and Avinash Kumari – daughter-in-law

who all were living together in the demised premises on

01.04.1970, mother of the landlady suffered a consent decree of

the court in regard to the demised premises jointly passed in

favour of the landlady and her brother. Because of non-

registration of the said decree, ownership rights could not be

transferred in the name of the landlady and her brother.

2.2) On 14.03.1974, the mother of the landlady preferred an

application for ejectment of Tarsem Lal-tenant on the ground of

arrears of rent w.e.f April 1973 to May 1974, which amount later

on was tendered by the tenant in the court. Again on

01.10.1974, the mother of the landlady had filed second

application for ejectment of the tenant for non-payment of rent

from June 1974 to October 1974.

3

3) It was the case of the landlady before the Rent Controller

that the tenant did not tender the arrears of rent as claimed.

The Rent Controller, Ludhiana, passed an ejectment order

against the tenant. On appeal, the First Appellate Authority set

aside the said order and held that since the landlady and her

brother had already become the landlords of the demised

premises, therefore, Tarsem Lal has to be held a tenant under

them. The order of the First Appellate Authority was upheld by

the High Court of Punjab and Haryana on 11.04.1980. The

special leave petition preferred against the order of the High

Court came to be dismissed by this Court.

4) On 22.05.1982, the landlady had preferred an application

under Section 13 of the East Punjab Urban Rent Restriction Act,

1949 (hereinafter referred to as the “Rent Act”] for the ejectment

of Tarsem Lal-tenant, inter alia, on the following grounds:-

[a] That respondent no.1 was in arrears of rent
w.e.f. June 1974 onwards.

[b] That the respondent no.1 had converted the
demised premises into the residence of the family
of his married brother and sister, whereas it was
rented out to him for his personal residence.

4

[c] That the landlady required the demised premises
for her own personal use and occupation and also
for use and occupation of her aged mother.

It appears from the record that later on by way of
amendment, additional ground was also
incorporated in the ejectment application, which
read as under:

[d] That the respondent no. 1 without the written
consent of the landlady had sub-let the demised
premises to Rakesh Kumar-respondent no. 2,
who is employed in Punjab Agricultural
University as a messenger boy.

5] It was also the case of the landlady before the Rent

Controller that Rakesh Kumar on 30.08.1983 had given a

declaration in writing to his Department that he is paying

Rs.150/- as monthly rent of the demised premises. Tarsem Lal

the original tenant had shifted his residence in two rooms

located at the backside of his `Dhaba’ (Restaurant]. Before that,

the father of Rakesh Kumar used to reside in the demised

premises and was drawing house rent from the Punjab

Agricultural University, where he was employed as Tube-well

Operator, in regard to the portion of the demised premises.

6) Tarsem Lal-tenant and Rakesh Kumar-respondent no. 2

herein both appeared before the Rent Controller on the date of
5

hearing of the application and tendered arrears of rent which

amount was accepted by the landlady. The claim of non-

payment of rent, therefore, has been rendered satisfied.

7) Tarsem Lal-tenant filed written statement to the eviction

application raising inter alia preliminary objections: [i] there

exists no relationship of landlady and tenant between them,

[ii] Rakesh Kumar was not a necessary party and has been

wrongly impleaded in the eviction proceedings, [iii] the eviction

petition was bad for partial ejectment, [iv] bad for non-joinder

and mis-joinder of necessary parties and [v] that the landlady

could not take advantage of her own act and conduct. He

denied the averments of sub-letting of any portion of the

demised premises to Rakesh Kumar. He stated that Rakesh

Kumar was residing as a tenant in a portion of building bearing

no. 1138/2 situated in village Rajpura, Tehsil & District

Ludhiana and before that, he used to reside with him as a

licensee being his sister’s son. It was further asserted that since

the inception of tenancy, the mother of Rakesh Kumar had been

residing with him in the demised premises.

6

8) On merits, the tenant denied the ownership rights of the

property in dispute of Smt. Santosh Kumari, mother of the

landlady. He has also denied the averments that mother of the

landlady had let out three rooms and a verandah to him on a

monthly rent of Rs.30/- from July 1961. According to the

tenant, he was in occupation of three rooms, verandah, open

space, one bathroom, one latrine and kitchen. It was denied

that any suit was filed by the landlady and her brother against

their mother Smt. Santosh Kumari for declaration, which was

later on decreed. The tenant, however, admitted that the

mother of the landlady filed the ejectment application against

him, which was allowed by the Rent Controller. The First

Appellate Authority set side the order of eviction passed by the

Rent Controller which was upheld by the High Court. He denied

the claim of the landlady that she bona fide requires the

demised premises for her personal use and occupation

alongwith her aged mother. He pleaded that the landlady is a

permanent resident of Chandigarh and she is in service of

Punjab School Education Board. It was also stated that the

landlady has got other residential buildings in Ludhiana town,
7

which are in the possession of her brother and mother. He also

submitted that Rakesh Kumar his sister’s son was born in the

premises in dispute and he has not sub-let the demised

premises to Rakesh Kumar. He denied the averments of the

landlady that the father of Rakesh Kumar used to reside in the

demised premises when he was an employee of Punjab

Agricultural University, Ludhiana. It was, however, admitted

that Rakesh Kumar is employed in Punjab Agricultural

University, Ludhiana.

9) The landlady then filed re-application controverting and

contradicting the averments of the written statement filed by the

tenant and reiterating and re-ascertaining the averments made

in the application for eviction of the tenant. On the

controversial pleadings of the parties, the Rent Controller

framed following issues:

[1] Whether the petitioner requires the demised
premises bonafide for her own use and occupation?
OPA.

[2] Whether the demised premises are being used
for the purpose other than for which these were
leased? OPA.

8

[3] Whether respondent no.1 without the written
consent of petitioner, has sub-let the demised
premises in favour of respondent no. 2? OPA.

[4] Whether there exists relationship of landlady
and tenant between the petitioner and respondent
no. 1? OPA.

[5] Whether the tender made is invalid? OPA.

[6] Whether the findings of the Hon’ble High Court
in Civil Revision No. 1096 of 1977 operate as res
judicata to the present petition OPR.

[7] Whether the respondent is estopped from
challenging the relationship in between petitioner and
respondent no. 1? OPA.

[8] Whether the petition is not maintainable as
alleged? OPR.

      [9] Whether the       petition   is   bad   for   partial
      ejectment? OPR.

[10] Whether the petitioner is estopped by her act
and conduct to file the petition against respondent
no. 2? OPR.

[11] Whether the petition is bad for non-joinder of
necessary parties? OPR.

[12] Relief.

10) The parties went to trial and led their evidence. On the

main question of bona fide requirement of the demised premises

by the landlady for her own use and occupation, the Rent
9

Controller, Ludhiana, had not found the evidence of the

landlady appearing as AW-1 and supported by the evidence of

her mother- AW-5, reliable and acceptable. Therefore, the first

Issue was decided against the landlady and in favour of the

tenant. Issue Nos. 2, 3 and 5 were decided in favour of the

tenant and against the landlady. Finding against Issue No. 4

was recorded in favour of the landlady and against the tenant.

Issue No. 6 was not pressed by the tenant and therefore, it was

decided in favour of the landlady and against the tenant. In

view of the findings on Issue Nos. 4 and 6, Issue Nos. 7 and 8

were rendered as redundant. Issue No. 9 was not pressed by

the tenant and it was, accordingly, decided against him and in

favour of the landlady. The Rent Controller in view of the

finding on issue no. 3 held Issue No. 10 having become

redundant. The tenant did not press Issue No. 11 and therefore,

it was decided against him and in favour of the landlady. The

Rent Controller, on the basis of the findings recorded on Issue

Nos. 1 and 3, dismissed the petition of the landlady for eviction

of the tenant leaving the parties to bear their own costs.
10

11) Being aggrieved against the order of the Rent Controller

dated 29.03.1995, the landlady filed appeal before the Appellate

Authority, Ludhiana. The Appellate Authority by its order dated

06.02.1997 dismissed the appeal with costs and thereby

affirmed the order of the Rent Controller. In addition, counsel

fee was assessed at Rs. 1,000/-.

12) Feeling aggrieved thereby, the landlady filed Revision

Petition under Section 15 [5] of the Rent Act before the High

Court. The learned Single Judge by order dated 23.04.1998

dismissed the said revision petition. The order of the High Court

reads as under:

“The petitioner seeks eviction of the respondent on
the ground that she bona fide requires the property in
question and the other ground pressed is that the
tenant-respondent no. 1 has sublet the property to
respondent no. 2.

Both the Rent Controller and the Appellate Authority
have returned the findings adverse to the petitioner.
The findings of facts by the courts are based on
evidence. They cannot be described to be erroneous
and absurd to permit this court to interfere in the
present Revision Petition. In these circumstances,
there is no ground to interfere. Revision Petition fails
and is dismissed.”

13) Now, the landlady has filed this appeal by special leave.
11

14) During the pendency of this appeal, Tarsem Lal – tenant,

who was a bachelor expired on 17.07.1999. I. A. No.1 of 2000

has been filed by Janak Raj, Kewal Krishan – brothers and Satya

Devi – sister of deceased Tarsem Lal, praying for bringing them

on record as legal representatives of the deceased.

15) We have heard the landlady – appellant appearing in

person and argued the appeal and Mr. M.N. Krishnamani,

learned Senior Advocate appearing on behalf of Rakesh Kumar-

respondent no. 2 herein. Primarily and mainly following two

points have fallen for consideration of this Court:

[i] Whether the landlady-appellant has proved
on record that she bona fide requires the
demised premises for her personal use and
occupation? and

[ii] Whether the deceased Tarsem Lal – the
tenant without the consent of the
landlady had sub-let the demised
premises to Rakesh Kumar-respondent
no.2.

16) We propose to scrutinize the evidence independently led by

the parties before the Rent Controller, before we deal with rival

contentions raised before us. This exercise on our part becomes

necessary to find out whether the authorities below in exercise
12

of their statutory functions and jurisdiction have appreciated

the evidence properly and in right perspective or the vital

evidence led by the landlady in support of her case has been

ignored which has caused grave miscarriage of justice to her.

The above extracted order of the High Court reveals that the

Revision Petition of the landlady was dismissed mainly on the

ground that the Rent Controller as well as the Appellate

Authority both have rendered concurrent findings of facts;

therefore, no interference was called for in the said orders of the

authorities below. The order of the High Court does not deal

with the ground of challenge made by the landlady in her

revision petition and the contentions raised by the parties before

it, nor the order contains clear findings on the points in issue.

The High Court in exercise of its revisional jurisdiction ought to

have recorded its independent findings on merits after

considering all points raised by the parties before it based on

the assessment of the evidence by the authorities below.

POINT NO. 1

17] In support of her claim of bona fide requirement of the

demised premises, the landlady in her deposition as AW-1 has
13

categorically stated that Tarsem Lal – tenant had shifted his

residence from the demised premises finally to a new residence

consisting of two rooms located at the back side of his `Dhaba’.

AW-5 the mother of the landlady corroborated her testimony.

The Rent Controller and the Appellate Authority rejected the

claim of requirement of the premises in dispute made by the

landlady on flimsy and untangible ground holding that the

landlady was residing at Mohali the place of her posting as a

teacher in Education Board. It was the specific case of the

landlady that she in fact was residing at Mohali in one room

because of her employment as a Government Servant and

occasionally she used to visit Ludhiana to look after her mother.

It was established by the landlady that had she got the

possession of the demised premises from the tenant when he

had shifted to his new residence located at the back side of the

`Dhaba’, she could have immediately occupied the premises and

started living along with her old mother therein. It is her

evidence that had she got the vacant possession of the demised

premises, she would have commuted from Ludhiana to

Chandigarh to attend her official duties as the distance between
14

these two places is neither far-off nor time consuming. The

tenant could not rebut and controvert the acceptable evidence of

the landlady on any material aspect. On the contrary, it finds

stated in paragraph 10 of the order of the Rent Controller that

the tenant and his brothers who appeared as RW – 7 and RW – 8

respectively, have admitted the said statement of AW landlady.

The Rent Controller and the Appellate Authority rejected the

claim of the landlady on the point of bona fide requirement, on

the other ground holding that the mother of the landlady is the

owner of one more house at Ludhiana, which was in occupation

of the brother of the mother of the landlady and the house could

be shared by the landlady and her mother. During the course of

the hearing of this appeal, the landlady has admitted before this

Court that she has since retired from the Government Service

and presently she is residing with her sister at Chandigarh and

now she intends to reside in her own house at Ludhiana. It has

been proved by the landlady that her mother being an old

woman has to be looked after by her in her house at Ludhiana.

The evidence led by the landlady clearly proves that Tarsem Lal,

had stopped living in the demised premises and as noticed
15

above he had shifted to his new residence located at the back of

his `Dhaba’. The landlady categorically stated in her statement

that a house owned by her parents located in Field Ganj,

Ludhiana is unfit and unsafe for habitation of landlady and her

aged ailing mother. The house is in dilapidated condition and

there exist no open space, no sun light and air in that part of

the area as the house is located near railway line and daily

smoke and dust of running trains will be very harmful and

injurious for the health of her mother who is a chronic patient of

Asthma and high blood pressure. It is also proved on record

that the landlady’s mother’s house situated at Shahpur is in

industrial area and is in possession of the tenants inducted by

the maternal uncle of the landlady. It is also proved on record

that the Rent Controller, Chandigarh has passed ejectment

order in regard to one room on the first floor of House No. 454,

Sector 15-A, Chandigarh, which was occupied by the landlady at

the time of her employment in Government job at Mohali.

18] It is not in dispute that Tarsem Lal – tenant was an

unmarried man and during the pendency of this appeal he has

died. The landlady has pleaded and proved by leading reliable,
16

positive and acceptable evidence that she is in urgent need of

the demised property for her bona fide use and occupation in

terms of Section 13 (3)(a)(i)(a) of the Rent Act.

POINT NO.2

19] In support of this point, the landlady has proved on record

that Shri Satpal, father of Rakesh Kumar-respondent had

shifted in the demised premises along with his family members

about ten years after Chinese aggression in the year 1973-74

and then Shri Satpal got employment in Punjab Agricultural

University at Ludhiana as Tubewell Operator. The Rent

Controller as well as the First Appellate Authority have not

properly appreciated the evidence of the landlady and wrongly

concluded that Rakesh Kumar – respondent became sub-lessee

in the year 1973 without appreciating and considering the fact

that in the year 1973 Rakesh Kumar was a minor and could not

execute agreement of tenancy. It was the specific case of the

landlady that Rakesh Kumar was inducted as sub-tenant by

Tarsem Lal in the year 1983 after Rakesh Kumar on the death of

his father Satpal got employment in Punjab Agricultural

University, Ludhiana. It is proved on record that Tarsem Lal
17

had parted with the possession of two rooms and verandah of

the demised premises to Rakesh Kumar – respondent for a

consideration of Rs. 150/- per month as rent. The landlady has

proved on record pro forma D-1 prescribed for the employees of

Punjab Agricultural University, Ludhiana, for drawal of the

house rent allowance (Ex. AW/1a) which would prove that

Rakesh Kumar – respondent has been drawing a sum of Rs.

150/- per month as rent for unfurnished accommodation of the

demised premises. Application Form D-1 dated 12.11.1973

prescribed for distribution card of food grain and sugar

submitted by Khushi Ram father of Tarsem Lal was

acknowledged on 29.07.1975 by a Clerk in the Office of the Food

Supply, Ludhiana. On bare perusal of Ex. AW-1/1 produced on

record by the landlady, it becomes crystal clear that Khushi

Ram, his wife Lajwanti, Tarsem Lal, Janak Raj, Kewal Krishna –

sons and one Avinash Kumari – daughter in law of Khushi Ram

were living in the demised premises. Further document – D1

would show that Rakesh Kumar – respondent was not residing

with his mother in the demised premises since the inception of

the tenancy as held by the Rent Controller in his order. The
18

Appellate Authority, in our view, has failed to apply its

independent mind and merely stamped the order of the Rent

Controller without giving independent reasons for upholding the

said order. The statement of Tarsem Lal that his sister and her

son Rakesh Kumar – respondent were living with him at the

time of inception of the tenancy has been wrongly relied upon by

the Rent Controller which is contrary to the documentary

evidence Form D-1 attached with (Exhibit AW 1/1). The Rent

Controller and the Appellate Authority as well as the High Court

have gravely erred in not appreciating and considering the fact

that payment of rent by a sub-tenant to the tenant is always a

secret arrangement between them and as stated above, Rakesh

Kumar – respondent has been receiving a sum of Rs. 150/- per

month as rent from his employer of the demised premises. The

statement of Smt. Satya Devi – RW 5, sister of Tarsem Lal that

she was residing with her son in the demised premises since

1961 has been wrongly accepted by authorities below as her

statement too is wholly contrary to the documentary evidence

Form D1 placed on record and proved by the landlady along

with Ex. AW1/1. Satnam Rai – RW 7, the Sub Inspector of Food
19

and Supplies Department has proved on record Form Ex. RW

7/1, Certificate Exhibit RW 7/2, entries from register Ex. RW 3,

Exhibit RW 7/4 and ration card Exhibit R-8 which would prove

that in the year 1973, Tarsem Lal- tenant was residing in the

demised premises along with his father and brothers etc. whose

names find mentioned in form D-1. Thus, the documentary

evidence on record, belies the oral version of Tarsem Lal and his

sister Satya Devi-RW 5 that Rakesh Kumar was residing in the

house in dispute along with her right from the day of his birth

i.e. 27.11.1962 till the application for eviction of the tenant was

filed by landlady before the Rent Controller in the year 1982.

20] In the backdrop of the above stated evidence led by the

landlady, the plea of the appellant that Tarsem Lal had sublet

the premises in dispute to Rakesh Kumar without her written

consent has been proved by her by leading reliable and

convincing evidence. In the facts and circumstances, Rakesh

Kumar – respondent is held to be liable to be evicted from the

demised premises in terms of the provisions contained in

Section 13(2)(ii)(a) of the Rent Act. The Rent Controller as well

as the First Appellate Authority have failed to appreciate the
20

evidence of the landlady in right perspective. The High Court in

exercise of its revisional jurisdiction has power to satisfy itself as

to whether the question of subletting which is a question of law

was properly decided by the courts below based on the evidence,

but the order shows that the High Court has legally failed to

exercise its revisional jurisdiction in dismissing the revision

petition of the landlady without assigning independent reasons

and also not taking into consideration the perversity and

infirmity of the order of the Rent Controller as confirmed by the

Appellate Authority based upon misreading and mis-

appreciation of the evidence on record. This Court in exercise of

its jurisdiction in this appeal will not be over-reaching its power

in appreciating the evidence on record to find out whether the

order of the authorities below as confirmed by the High Court

are perverse not based upon proper and legitimate appreciation

of the evidence on record led by the landlady which orders have

caused miscarriage of justice to the landlady.

21] The contention of Mr. M.N. Krishnamani, learned senior

counsel appearing for Rakesh Kumar – respondent that this

Court shall not be obliged to interfere with the concurrent
21

findings of fact arrived at by the three courts below cannot be

accepted for the aforesaid reasons.

22] In the result, this appeal deserves and it is, accordingly,

allowed. The order of the Rent Controller, Ludhiana, dated

24.03.1995 passed in RA No. 71 and order of the Appellate

Authority, in Rent Appeal No. 2/21-4/1995 dated 6.2.1997 as

well as the unreasoned order of the High Court dated 23.4.1998

passed in Civil Revision No. 4062/1997 are all quashed and set

aside. As a consequence thereof, the application for eviction of

Rakesh Kumar – respondent, son of Satpal filed by the land lady

– appellant under Section 13 of the Rent Act is accordingly,

allowed on the grounds available to her under Section 13(3)(a)(i)

(a) and Section 13(2)(ii)(a) of the Rent Act.

23] The landlady, therefore, is held entitled for eviction of

Rakesh Kumar – respondent from the suit premises. Rakesh

Kumar and/or any other person claiming any right, title or

interest in the demised premises are directed to hand over the

vacant possession of the premises in dispute to Ms. Shashi Jain,

the landlady on or before 31st May, 2009. In default thereof,

Rakesh Kumar – respondent shall pay a sum of Rs. 500/- per
22

day as mesne profits for unauthorized use and occupation of the

demised premises after the stipulated day of 31st May, 2009 till

the day the vacant possession is not handed over to the

landlady.

24] Rakesh Kumar – respondent shall also pay costs of

Rs. 5000/- to the landlady.

I. A. No. 1 of 2000

25] In view of the final disposal of the appeal on merits, no

order is required to be passed on this application seeking

substitution of the legal representatives of Tarsem Lal –

deceased.

………………………………….J.
(Lokeshwar Singh Panta)

………………………………….J.
(B. Sudershan Reddy)

New Delhi,
March 31, 2009.