Bombay High Court High Court

Shri Shyam Dattatraya Thakur vs Smt. Gajarabai Mohanlal Rathod on 25 February, 2009

Bombay High Court
Shri Shyam Dattatraya Thakur vs Smt. Gajarabai Mohanlal Rathod on 25 February, 2009
Bench: A.M. Khanwilkar
Lsp
                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               CIVIL APPELLATE JURISDICTION




                                                                                                                                 
                                WRIT PETITION NO. 1288 of 1992




                                                                                             
       Shri Shyam Dattatraya Thakur                                                                                 ...Petitioner
                          V/s.
       Smt. Gajarabai Mohanlal Rathod
       since deceased by her legal heirs
       Harish Mohanlal Rathod & ors.                                                                                ...Respondents




                                                                                            
       Mr. V.B.Rajure for the petitioner.
       Mr. S.N.Chandrachood for respondent no.1.




                                                                      
                                            CORAM : A.M.KHANWILKAR,J.
                                            DATED : 25TH FEBRUARY, 2009

       JUDGMENT

. This Writ Petition under Article 227 of the

Constitution of India takes exception to the Judgment

and decree passed by the IVth Additional District Judge,

Pune dated 13th December, 1991 in Civil Appeal No.

845/1988 whereby the Appeal preferred by the

Respondent-tenant was allowed and the suit for

possession filed by the Petitioner-landlord came to be

dismissed. The Petitioner had filed Suit for possession

amongst others on the ground of bonafide and reasonable

requirement for personal use and occupation of the suit

premises, arrears of rent and unlawful subletting. The

Trial Court decreed the suit in favour of the

Petitioner-landlord on 29th July, 1988 accepting the two

grounds pressed into service for eviction of the

Respondent-tenant, namely, bonafide requirement and

unlawful subletting. Against the said decision, the

::: Downloaded on – 09/06/2013 14:22:19 :::
2

Respondent-tenant carried the matter in Appeal before

the District Judge who in turn allowed the Appeal filed

by the tenant and dismissed the suit for possession

filed by the Petitioner-landlord. This decision is

subject matter of challenge in the present Writ

Petition.

2. During the course of arguments Counsel for the

Petitioner stated on instructions that the landlord was

not pressing ig ground of reasonable and bonafide

requirement of suit premises and would proceed in the

matter only in relation to the ground of unlawful

subletting. In the circumstances, I am examining the

matter only in the context of ground of unlawful

subletting. For the nature of order that I propose to

pass, it will not be necessary to advert to all the

events that led to the filing of the suit for

possession.

3. Suffice it to observe that the plaintiff- landlord

claims that husband of defendant no.1 was the tenant in

respect of suit premises and after his demise defendant

no.1 not only changed the business which was conducted

in the suit premises and started using the premises for

some other business, but also allowed the third party to

conduct that business from the suit premises on the

specious plea that the said business was conducted in

::: Downloaded on – 09/06/2013 14:22:19 :::
3

the name and style of Chetna Enterprises, a Partnership

Firm of defendants 1 to 5 as partners thereof.

4. It is matter of record that after institution of

suit, injunction order was passed against defendant no.1

not to create third party right, title or interest in

the suit premises. It is the case of the plaintiff that

notwithstanding the said injunction, defendant no.1

inducted defendants 2 to 5 in the garb that they are the

Partners of ig Chetna Enterprises of which defendant no.1

was also one of the Partner. In this background, the

plaintiff amended the plaint and asserted that defendant

no.1 has unlawfully sublet the suit premises to

defendants 2 to 5. The parties went for trial in

respect of the said allegation of the

plaintiff-landlord. The Trial Court amongst others, in

Paragraph 11, dealt with this aspect of the matter in

extenso. The Trial Court referred to relevant evidence

produced on record. In the first place, the Trial Court

proceeded to hold that the documents such as Partnership

Deed, Certificate issued by Bank of India and Shop Act

Licence were not proved by the defendants. The Trial

Court then examined other evidence and considered the

same in Paragraph 11 of its Judgment to conclude that

defendant no.1 had inducted defendants 2 to 5 in the

suit premises and thus the suit premises were unlawfully

sublet to the said defendants by defendant no.1. It is

::: Downloaded on – 09/06/2013 14:22:19 :::
4

on that basis the Trial Court decreed the suit in favour

of the Petitioner-plaintiff by Judgment and order dated

29th July, 1988.

5. In Appeal, at the instance of Respondent-tenant,

however, the Appellate Court dealt with the said ground

in Paragraph 10 of the impugned Judgment. In the first

place, the Appellate Court proceeded to record that the

Trial Court has given undue weightage to the decision of

High Court instead
ig of Supreme Court Judgment on the

point directly applicable to the fact situation of the

present case. It then proceeded to hold that the

Partnership Deed has been proved by the defendants. On

the assumption that Partnership Deed has been proved,

the Appellate Court then proceeded to hold that the same

would indicate that the legal possession of the suit

premises has not been parted by defendant no.1. On the

other hand, defendants 2 to 5 were merely Partners

alongwith defendant no.1 in Chetna Enterprises; for

which reason, it was not a case of unlawful subletting.

6. The real question to be considered is: whether the

Appellate Court was right in disposing of the argument

in such cryptic manner especially when the Trial Court

had recorded as of fact that the relevant documents were

not proved in evidence by the defendant; and only

thereafter the Trial Court proceeded to consider the

::: Downloaded on – 09/06/2013 14:22:20 :::
5

other evidence to answer the point in issue. Whereas

the Appellate court without recording any reason as to

why it was inclined to overturn the finding so record by

the Trial Court straightway jumped to the conclusion

that the Partnership Deed has been proved by the

defendants and on that basis proceeded to answer the

point in issue with reference to the stipulations

therein. However, if it were to be held, as found by

the trial Court, that Partnership Deed was not proved,

the stipulations therein
ig will be of no avail. Indeed, I

am not expressing any opinion as to whether the view

taken by the Appellate Court in that behalf is just and

proper. It would have been a different matter if the

Appellate Court were to record some reasons as to why it

was inclined to take the view that the Partnership Deed

has been duly proved in evidence. That is not the case

on hand. Indeed, Counsel for the Respondent tried to

pursuade me that there is ample evidence on record which

would support the conclusion noted by the Appellate

Court that the Partnership Deed has been proved by the

defendants. However, it is not possible for this Court

to appreciate the evidence for the first time to

ascertain that fact in exercise of writ jurisdiction.

That however was expected from the Appellate Court who

ought to have adverted to the relevant evidence which

would substantiate the finding that the Partnership Deed

was duly proved in evidence. Instead of reappreciating

::: Downloaded on – 09/06/2013 14:22:20 :::
6

the evidence for the first time by this Court, the

appropriate course, in my opinion, is to relegate the

parties before the Appellate Court which will have to

reconsider the entire matter with regard to ground of

unlawful subletting on its own merits in accordance with

law. All questions in that behalf are left open to be

considered by the Appellate Court.

7. Counsel for the Petitioner has relied on the

decision of ig our High Court in the case of Bachansingh

Dualsing Sikh & ors.v/s. Rasulbi w/o. Shaikh Ismail

Sikilkar & ors. reported in 1987 Mah. R.C.J. 113 to

contend that the Partnership Deed was a sham and bogus

document. However, once again that is a matter which

will have to be examined by the Appellate court since

the parties are relegated before that Court for

reconsideration of the issue on its own merits in

accordance with law.

8. Counsel for the Respondent, on the other hand, has

relied on the decision of the Apex Court in the case of

Helper Girdharibhai v/s. Saiyed Mohmad Mirasaheb Kadri

& ors. reported in AIR 1987 SC 1782 to contend that if

it is a case of “genuine partnership agreement” and

defendant no.1 is one of the Partner of the said firm,

the question of unlawful subletting does not arise.

There is no difficulty in accepting the proposition

::: Downloaded on – 09/06/2013 14:22:20 :::
7

expounded in the decision of the Apex Court referred to

above. However, that decision would be of avail to the

Respondent-tenant only if the Respondent-tenant was able

to prove the existence of a Partnership and that too

that the Partnership was a genuine one. This matter

will have to be considered by the Appellate Court while

considering the restored Appeal on its own merits with

regard to ground of unlawful subletting.

9. My attention was also invited to another decision

of the Apex Court in the case of Delhi Stationers and

Printers v/s. Rajendra Kumar reported in 1990 (@) SCC

331 to contend that the ingredients such as transfer of

exclusive right to enjoy property in favour of third

party and that the said right created must be in lieu of

payment of some compensation or rent and parting of

legal possession, has to be established from the record.

In absence thereof, it is not open to conclude that it

is a case of unlawful subletting. Once again this is a

matter which will have to be considered by the Appellate

Court in remanded proceedings. All questions in that

behalf as aforesaid are left open to be considered on

its own merits.

10. My attention has been rightly invited by the

Counsel for the Respondent in all fairness to the

exposition in the case of Suresh D. Zamakade v/s.

::: Downloaded on – 09/06/2013 14:22:20 :::
8

Narayandas V. Shah & ors. reported in 2003 (2) Bombay

C.R. 830 which has expounded about the role and duty of

the Appellate Court in examining and answering the

matter before it. Needless to observe that the

Appellate Court shall bear those parameters while

considering the Appeal which is restored to its file for

reconsideration.

11. Accordingly, this Writ Petition partly succeeds.

    The         impugned               Judgment
                                         ig                     and                decree              passed               by            the           Appellate

    Court                  is          set           aside             and               instead             Civil              Appeal                No.845/1988

    is            restored             to        the            file           of           the           District               Judge,           Pune           for
                                       
    reconsideration                     on             its         own                  merits            with              regard              to            ground

of unlawful subletting only. All questions in that

behalf are left open.

12. The parties shall appear before the Appellate Court

on 16th March, 2009 on which date the Appellate Court

may proceed to indicate date of hearing of the Appeal,

however, shall ensure that Appeal shall be finally

disposed of not later than 31st July, 2009. It will be

open to the parties to request the Appellate Court to

consider further material if any in addition to the

material already on record. That request will have to

be dealt with in accordance with law.

::: Downloaded on – 09/06/2013 14:22:20 :::
9

13. Office to transmit the record forthwith to the

District Court Pune, if necessary by a special

messenger.

[A.M.KHANWILKAR,J.]

::: Downloaded on – 09/06/2013 14:22:20 :::