Allahabad High Court High Court

Kallu Mal And Ors. vs Mohammad Yusuf And Ors. on 28 November, 1958

Allahabad High Court
Kallu Mal And Ors. vs Mohammad Yusuf And Ors. on 28 November, 1958
Equivalent citations: AIR 1959 All 391
Author: B Nigam
Bench: V Bhargava, B Nigam


JUDGMENT

B.N. Nigam, J.

1. This is a reference by one of us of a writ petition under Article 227 of the Constitution.

2. The facts in brief are that Kallu Mal and three others are tenants of a shop situated in Bazar Husainganj, Lucknow, since 1910. In June 1953 opposite-party No. 1 who is the owner of the shop made an application to the Rent Control and Eviction Officer, Lucknow for permission under Section 3 of the Rent Control and Eviction Act to file a suit for ejectment. That application was rejected. The) second application made on 9-6-1956 was also rejected. The opposite-party No. 1, however, persisted and filed a fresh application on 4-9-1956.

This application was allowed by the Rent Control and Eviction Officer by his order dated 11-12-1956. He allowed the petitioners one month’s time to vacate half the portion of the shop in their pos-session. If they did so there was to be no permission for ejectment. If, on the other hand, they failed to vacate half portion of the shop the opposite-party No. 1 was to be entitled to the permission prayed for by him. Against this order a revision was preferred before the Commissioner Lucknow on 11-1-1957.

This was disposed of by the learned Additional Commissioner by his order dated 22-3-1957. The order of the Rent Control and Eviction Officer was affirmed. Then on 23-3-57 an application was presented before the Rent Control and Eviction Officer, by the applicants agreeing to vacate half portion of the shop and asking for a clarification as to which portion was to be vacated. Thereupon the Rent Control and Eviction Officer by his order dated 17-5-57 accorded permission to the opposite-party No. 1 to take proceedings for ejectment in the Civil Courts.

Aggrieved by tin’s order the present applicants filed a revision application before the Commissioner Lucknow on 17-6-1957. This revision application came up for decision on 19-7-1957 and by his order, a copy of which is annexure 5 with the petition, the learned Addl. Commissioner holding that the revision application had become infructuous due to the institution of the Civil suit for eviction, dismissed the revision application. It is against that order that the present applicants have come up in this writ petition. We have heard learned counsel for the parties.

3. The only contention before us is that the learned Add., Commissioner did not exercise the jurisdiction vested in him by law and that, therefore, the order dated 4-10-1957 should be quashed, with the result that the revision application would be restored to its original number and be decided in accordance with the law.

4. There are several rulings of this Court bearing on this point. The first is Wazir Singh v. Sm. Rakkba Devi 1955 All LJ 260 and the second is Jagdish Prasad v. State of Uttar Pradesh, 1955 All LJ 846. The latter is a single Judge decision while the former is a Division Bench case. Another case to which our attention has been drawn is Dr. Bishambhar Nath v. Baldeo Prasad, 1957 All LJ 704. The last case is also a Division Bench decision and was referred to in Dr. S. L. Khoparji v. The State Govt. of U. P. 1953 All LJ 724.

5. As pointed out in the last ruling the cases are distinguishable. Where the authority concerned has exercised its jurisdiction and in view of the fact that a Civil suit has been instituted by the party to whom permission was granted, it decides not to interfere with the exercise of the discretion by the

subordinate authority, it would not be a case of refusal to exercise jurisdiction. Such a case was considered in 1955 All LJ 260 (supra). In 1958 All LJ 724 (supra) the decision was that as the authority had refused to exercise its jurisdiction merely on the ground that a Civil suit had been instituted a writ will issue.

6. In the present case, we are satisfied that it is quite clear from the order of the learned Additional Commissioner dated 7-10-1957 that he refused to consider the case on merits. Had he exercised his jurisdiction and then after considering the merits of the case and taking into consideration the fact of the institution of the Civil suit considered it improper to interfere or correct the order of the Rent Control and Eviction Officer, we would not have been justified in holding that the Additional Commissioner had not exercised the jurisdiction vested in him.

In the present case the learned Additional Commissioner held that the revision application was infructuous and he, therefore, declined to consider the matter on merits. The case is therefore covered by the authority contained in Dr. S L. Khooarji’s case 1958 All LJ 724. We see absolutely no reason for taking a different view and respectfully agree with that view.

7. In the circumstances we accept this writ petition and quash the order of the learned Additional Commissioner dated 4-10-1957. It will now be for the Additional Commissioner to restore the Case to its original number and to decide it in accordance with law. In view of the state of law on the point we consider it only right to direct the parties to bear their own costs in this application. The stay order dated ,18-11-1957 is vacated.