High Court Punjab-Haryana High Court

Manohar Lal L. Nadarchand vs Mohan Lal Gian Chand on 7 September, 1956

Punjab-Haryana High Court
Manohar Lal L. Nadarchand vs Mohan Lal Gian Chand on 7 September, 1956
Equivalent citations: AIR 1957 P H 72
Author: Bhandari
Bench: Bhandari


ORDER

Bhandari, C.J.

1. This petition raises the question whether a Rent Controller appointed under the provisions of the Punjab Urban Rent Restriction Act, 1948, is at liberty to set aside an ex parte order passed by himself.

2. A tenant applied to a Bent Controller for the setting aside of an ex parte decree passed against him, but the latter was unable to accede to this request as he was of the opinion that although the tenant was prevented by sufficient cause from appearing in the Court, there was no provision in the Punjab Urban Rent Restriction Act which empowered him to do so. The order of the Rent Controller was upheld by the District Judge in appeal and the tenant has accordingly come to this Court under Article 227 of the Constitution.

3. There are at least three decisions of the Madras High Court which appear to propound the proposition that as the provisions of the Code of Civil Procedure do not apply to proceedings under the Rent Control Act, it would be a mistake to apply the principles of those provisions to the said proceedings, Devichand Moolchand v. Dhanraj Kantilal, AIR 1949 Mad 53 (A); Miss Revathi v. Venkataraman, AIR 1951 Mad 745 (B); Ahdul Khadir v. A. K. Murthy, AIR 1948 Mad 235 (C). The Nagpur High Court has gone a step further by holding that a Rent Controller has no inherent power to set aside an ex parte order, as this power has been excluded by clause 21 (3) of Rent Control Order, 1949, which provides that an order of the Rent Controller shall be final subject only to the decision of the Deputy Commissioner in appeal and that it will not be open to reviaw : Ruplal Sitaram v. Sheo Shankar, AIR 1953 Nag 191 (D).

4. I must confess with great regret that I am unable to endorse the view taken by these two Courts. A Rent Controller appointed under the Act of 1949 is either a Court or an administrative tribunal. If he is to be regarded as a Court, there can be no manner of doubt that he has full power to set aside an ex parte order passed by himself, for every Court has inherent powers to do all things that are reasonably necessary for the administration of justice within the scope of Its jurisdiction including the power to prevent abuses, oppression and injustice and the power to
relieve a parly in default independently of statute.

A Commissioner of a Division possesses an inherent power to restore to his file an appeal which he has decided ex parte, if he considers this to be necessary for the ends of justice, D. N. Ray v. Nalin Behari Bose, 46 Ind Gas 621 (BR-Bengal) (E), a Special Judge under the Dakhan Agriculturists’ Relief Act has inherent power to review an ex parte order made by him, Ramchandra Narayan v. Draupadi, ILR 20 Bom 281 (F)’, and a Court has inherent power to restore an application in execution proceedings which has been dismissed in default notwithstanding the fact that the applicant had an alternative remedy open to him, Mt Acharji Bibi v. Swami Shesh Sahai, AIR 1939 Lah, 223 (G).

Their Lordships of the Privy Council have expressed the view that quite apart from Section 151 any Court might rightfully consider itself to possess an inherent power to rectify a mistake which has been inadvertently made, Debi Bakhsh Singh v. Habib Shah, 19 Ind Cas 526 (PC) (H). Our own Court appears to have taken the view that although the provisions of Order 9, Rule 13, and Order 41, Rule 21, of the Code of Civil Procedure have not been made applicable to proceedings under the East Punjab Urban Rent Restriction Act, any tribunal or appellate authority has inherent power to set aside and review an order obtained by fraud and one which the tribunal passing it could not possibly have passed if the true facts had been brought to his notice (Civil Revision No. 442 of 1951).

5. But a Rent Controller cannot, in my opinion, be regarded as a civil Court although he has been entrusted with a number of functions which are analogous to those performed by Judicial officer. He is only a persona designata who has been brought into existence for the specific purpose of performing certain functions savouring of a judicial character but which are in reality only quasi-Judicial, Pitman’s Shorthand Academy v. B. Lila Ram & Sons., 52 Pun LR 1: (AIR 1958 EP 181) (FB) (I). The fact that he exercises a discretion or judgment quasi-Judicial in its nature in the performance of his duties cannot bring him into the category of judicial officers.

He can at best be regarded as a quasi-judicial officer and the proceedings taken by him partake of the nature of a judicial proceeding. He has the same powers of summoning and enforcing the attendance of witnesses and compelling the production of evidence as are vested in a Court under the Code of Civil Procedure, and every order made by him under certain sections of the statute is required to be executed by a civil Court as if it were a decree of that Court. He Is under a statutory obligation to follow the procedure prescribed by law, but he is not bound to follow the technical rules of procedure Which, apply to trials in a Court of Law.

He is expected to observe the elementary and fundamental principles of a judicial enquiry to comply with the rudimentary requirements of fair play, and to safeguard the fundamental constitutional rights of the citizen. In the absence of an express provision in the statute or in a statutory rule, he is at liberty to devise his own procedure in ascertaining the facts on which he is to act or decide.

6. For these reasons I entertain no doubt in my mind that the Rent Controller has inherent power to set aside an ex parte order passed by himself. I would accordingly accept the petition, set aside the order of the Rent Controller and direct

him to proceed with the case in accordance with law.

7. It may be that the District Judge has in the meantime passed an order in favour of the landlord, but that fact alone would not, in my opinion, justify denial of Justice, to the tenant who has not been afforded a reasonable opportunity of being heard. The order of the learned District Judge must, in my opinion, be quashed. I would order accordingly.

8. The parties have been directed to appear
before the Rent Controller on the 3rd October
1959.