Delhi High Court High Court

Ashok Kumar Karan vs Satish Gupta on 23 September, 2008

Delhi High Court
Ashok Kumar Karan vs Satish Gupta on 23 September, 2008
Author: Pradeep Nandrajog
*    IN THE HIGH COURT OF DELHI AT NEW DELHI


+                     RFA 255/2001


     ASHOK KUMAR KARAN                ..... Appellant
             Through: Mr.Vijay Tandon, Adv.

                versus


     SATISH GUPTA                   ..... Respondent
              Through:     Mr.Madan Lal Sharma, Adv. and
                           Mr.Brijesh Saini, Adv.


                      DATE OF DECISION:
%                        23.09.2008



CORAM:
Hon'ble Mr.Justice Pradeep Nandrajog
Hon'ble Mr.Justice J.R. Midha

1. Whether reporters of local papers may be allowed
   to see the judgment?

2. To be referred to the Reporter or not?

3. Whether judgment should be reported in Digest?


: PRADEEP NANDRAJOG, J. (Oral)

CM No.6192/2008

1. This is an application under Order 41 Rule 27 read

with Section 151 CPC filed by the appellant praying that the

page 1 of 9
appellant be permitted to lead additional evidence.

2. Without arguing the application, learned counsel for

the appellant and the respondent state that the application

may be disposed of recording their consent, by allowing the

same to a limited extent, in that, reply to a legal notice sent by

the respondent as received to by the appellant on 10.9.2000,

copy whereof has been filed along with the application, may be

taken on record and treated as a proved document.

3. For facility of reference the said document has been

marked as Mark ‘X’.

4. The application stands disposed of.

RFA No.255/2001

1. Learned counsel for the parties state that the

appeal may be heard for final disposal.

2. Heard learned counsel for the parties.

3. Appellant has suffered a decree in a suit filed by

respondent-landlord who claimed that the appellant was in

arrears of rent, water and electricity charges in sum of

Rs.1,01,546/-. Case of the landlord was that the appellant was

inducted as a tenant in respect of 2 rooms, toilet, kitchen and

page 2 of 9
bathroom on the second floor of property No.693/1, Gali No.3,

Punjabi Basti, Anand Parbat at a monthly rent of Rs.2,300/-

and exercising right under the Delhi Rent Control Act, after 3

years of the tenancy a legal notice dated 2.9.2000 was served

calling upon the appellant to pay rent increased by 10% of the

agreed rent with effect from 15.10.2000. Thus, rent with

effect from 15.10.2000 was stated to have been increased to

Rs.2,530/-.

4. In the written statement, it was pleaded by the

appellant that he was inducted as a tenant at a rent of

Rs.500/- per month. The rent was stated to have been paid till

14.6.2000.

5. In respect of the charges payable for electricity and

water it was stated that the appellant was always willing to

pay the same but the landlord was intentionally not accepting

the same.

6. The notice referred to in the plaint towards increase

of rent was responded to by accepting receipt thereof but

justification for non-compliance thereof given was that the

notice was illegal as it sought enhancement of rent from

Rs.2,300/- to Rs.2,530/- but rent was Rs.500/- per month.

page 3 of 9

7. Needless to state, on the rival pleadings of the

parties, the only material issued which arose for determination

was whether the rent of the tenanted premises at the time of

inception of the tenancy was Rs.2,300/- per month or Rs.500/-

per month.

8. It be noted that there is no written lease executed

between the parties.

9. The landlord sought to prove his case with

reference to Ex.PW-1, a receipt stated to have been signed by

the appellant while tendering rent. The receipt is dated

20.4.1998. It records the rent at Rs.2,300/- per month. It

records tender of rent from 15.3.1998 to 14.4.1998.

10. The second evidence relied upon by the landlord

was Ex.PW-1/8 being a lease executed between the appellant

and one Hans Raj where-under appellant took on lease, for a

period of 11 months, 2 rooms on the first floor and 1 room on

the second floor of property bearing No.661/1B, Ghatni Ghati

Road, Anand Parbat, New Delhi.

11. With respect to PW-1/1, since appellant has denied

his signatures thereon, both parties i.e. the landlord and the

appellant led opinion of an expert witness. Needless to state

page 4 of 9
the expert witness of the appellant gave justification in

support of his report that the signatures of the appellant on

the receipt were forged. The expert examined by the

respondent gave evidence that the signatures of the appellant

on the receipt Ex.PW-1/1 are those of the appellant.

12. Learned Trial Judge has accepted the opinion of the

expert cited by the respondent. Thus, the first piece of

evidence held against the appellant is the receipt Ex.PW-1/1.

13. With respect to Ex.PW-1/8, learned Trial Judge has

noted that the rent disclosed therein is Rs.2,700/- per month.

It has been noted that it relates to a tenancy in Anand Parbat

and with respect to the tenancy between the respondent and

the appellant it has been noted that the same consists of 2

rooms, a toilet, a bath-room and a kitchen. Inference drawn is

that Ex.PW-1/8 is good evidence to show the rentals in the

area.

14. Since rental shown in Ex.PW-1/8 is Rs.2,700/- per

month, the learned Trial Court has held that the version of the

landlord appears to be correct that the agreed rent was

Rs.2,300/- per month.

page 5 of 9

15. The notice dated 2.9.2000 enhancing the rent

proved by the landlord as Ex.PW-1/4 has also been brought

into aid inasmuch as the same records the monthly rent to be

Rs.2,300/-.

16. We note that the appellant did not prove the reply

sent by the appellant to the notice Ex.PW-1.4.

17. We note that we have today taken on record the

said reply as a proved document and for identity have

assigned to it Mark ‘A’.

18. In the document Mark ‘A’ we find that the appellant

has disputed that the agreed rent was Rs.2,300/- per month.

19. Thus, the third reasoning of the learned Trial Judge

would not be available to sustain the finding returned by the

learned Trial Judge.

20. Learned counsel for the appellant has made 3

submissions.

21. The first submission made is that the entire receipt

book of the landlord was available and it was the duty of the

Court to have got expert opinion pertaining to the signatures

of the appellant on the counter-foils available in the entire rent

receipt book.

page 6 of 9

22. Second contention urged is that the learned Trial

Judge ought to have referred the disputed signatures for

opinion of a neutral expert.

23. The third contention urged is that it was incumbent

upon the learned Trial Judge to ensure that all relevant

evidence was brought on record.

24. In an adversarial litigating adjudicatory process, as

followed in India, it is the duty of the respective parties to

bring on record their evidence and it is not the duty of a Court

at a civil trial to direct evidence to be led in one form or the

other.

25. No doubt, in the interest of justice Courts have

been vested with powers to summon evidence which is not

being produced by the parties but that does not mean that in

every case it is the duty of a Court to summon all and sundry

evidences.

26. Evidence of expert is nothing more than an opinion

under Section 45 of the Evidence Act. It guides the Court in

forming an opinion. But, the primary duty is still of the Court

to see with its own eyes the disputed signatures and the

page 7 of 9
admitted signatures. In the instant case, parties had cited

their expert witnesses to support the opinion given by the

expert. We see no reason why the learned Trial Court should

have referred the dispute to a neutral expert.

27. We have ourselves seen Ex.PW-1/1 and Ex.PW-1/8.

28. The signatures of the appellant on Ex.PW-1/1 are

similar to the signatures of the appellant which stand

appended on Ex.PW-1/8.

29. We are satisfied that the person who has signed as

Ashok on PW-1/1 is the same person who has signed as Ashok

on Ex.PW-1/8.

30. Ex.PW-1/1 thus concludes the issue between the

parties, namely that the agreed rent was Rs.2,300/- per

month.

31. No corroborative evidence thus needs to be looked

into.

32. However, to satisfy the judicial conscience we may

record that for 2 rooms on the first floor admeasuring 12′ x 12′

and 6½’ x 8′ and a room on second floor admeasuring 9′ x 9′,

the appellant was paying a rent of Rs.2,700/- per month

pertaining to a property in Anand Parbat. (Ex.PW-1/8).

page 8 of 9

33. 2 years later the appellant took on rent the second

floor of property bearing Municipal No.693/1, Gali No.3, Punjabi

Basti, Anand Parbat.

34. The rental thereof as claimed by the landlord is

Rs.2,300/- per month.

35. The rental of the tenanted premises in comparison

with the rental as disclosed in Ex.PW-1/8 shows the

comparative rent, justifying the same to be Rs.2,300/- per

month and not Rs.500/- per month.

36. It is settled law that at a civil trial the evaluation of

evidence has to be on pre-ponderance of probabilities and not

proof beyond reasonable doubt.

37. No other contention has been urged.

38. We find no merits in the appeal.

39. The appeal is dismissed.

40. Costs shall follow in favour of the respondent and

against the appellant.

PRADEEP NANDRAJOG, J.

J.R. MIDHA, J.

SEPTEMBER 23, 2008
dk