High Court Rajasthan High Court - Jodhpur

Ram Chandra @ Shri Ram & Anr vs Bal Kishan & Ors on 22 October, 2009

Rajasthan High Court – Jodhpur
Ram Chandra @ Shri Ram & Anr vs Bal Kishan & Ors on 22 October, 2009
                                                             1
                                            SBCSA No. 252/2008


   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                     JODHPUR

                     JUDGMENT

         S.B. Civil Second Appeal No. 252/08
      Ramchandra @ Sriram & Anr. Vs. Balkishan & Ors.


             Date of Judgment :     22/10/2009


                          PRESENT
             HON'BLE MR. JUSTICE H.R.PANWAR


Mr. Aklavya Bhansali for the appellants.
Mr. Rajesh Joshi for the respondents.


BY THE COURT

This civil second appeal under Section 22 of the

Rajasthan Premises (Control of Rent and Eviction) Act, 1950 (for

short ‘the Act of 1950’ hereinafter) r/w Section 100 of Code of

Civil Procedure (for short ‘the Code’ hereinafter) is directed

against the judgment and decree dated 17.5.2008 passed by

Additional District Judge No.2, Jodhpur (for short ‘the first

appellate court’ hereinafter) in Civil Appeal Decree No. 108/07

whereby the appeal filed by the appellants defendants against

the judgment and decree dated 23.11.2004 passed by Additional

Civil Judge (Jr. Div.) No.2, Jodhpur (for short ‘the trial court’

hereinafter) in Civil Original Suit No.34/01, was dismissed.

During the pendency of the appeal, an application

being I.A. No. 12861/08 came to be filed by the appellants

defendants under Order 41 Rule 27 r/w Section 151 of the Code
2
SBCSA No. 252/2008

seeking to take on record the certified copy of the Voter List .

I have heard learned counsel for the parties on the

application under Order 41 Rule 27 r/w Section 151 of the Code

as also on the merit of the appeal. Carefully gone through the

judgment and decree of the trial court as well as of the first

appellate court.

Learned counsel appearing for the appellants

contended that the certified copy of the Voter List issued by the

Election Officer shows the names of Vijay Kumar and

Ramchandra to whom the respondent plaintiff alleged to be sub-

tenant or to whom the rented premises have otherwise been

parted with the possession by the respondent No.2 Prakash.

Learned counsel for the appellant-applicants contended that the

Voter List annexed with the application showing names of Vijay

Kumar and Ramchandra & their his family members would make

out a case that they had been residing since long and therefore,

he submits that the application under Order 41 Rule 27 r/w

Section 151 of the Code be considered and decided at the time

of hearing of the appeal on merit. Learned counsel for the

appellant-applicants has relied on a decision of Hon’ble Supreme

Court in North Eastern Railway Administration, Gorakhpur Vs.

Bhagwan Das (Dead) By LRs. (2008) 8 SCC, 511 wherein

Hon’ble Supreme Court while considering the provisions of Order

41 Rule 27 and Sections 100 and 107 of the Code held that the

High Court was bound to consider the application under Order 41
3
SBCSA No. 252/2008

Rule 27 CPC before taking up the appeal on merits. The question

whether looking into the documents, sought to be filed as

additional evidence, would be necessary to pronounce judgment

in a more satisfactory manner, has to be considered by the Court

at the time of hearing of the appeal on merits. The appellate

court has the power to allow additional evidence not only if it

requires such evidence “to enable it to pronounce judgment” but

also for “any other substantial cause”. Though the general rule is

that ordinarily the appellate court should not travel outside the

record of the lower court and additional evidence, whether oral

or documentary is not admitted, but Section 107 CPC which

carves out an exception to the general rule, enables an appellate

court to take additional evidence or to require such evidence to

be taken subject to such conditions and limitations as may be

prescribed. These conditions are prescribed under Order 41 Rule

27 CPC.

Learned counsel appearing for the respondent

plaintiff opposed the application. Learned counsel appearing for

the respondent plaintiff has relied on a decision of Hon’ble

Supreme Court in Basayya I. Mathad Vs. Rudrayya S. Mathad &

Ors. AIR 2008 SC 1108 wherein Hon’ble Supreme Court held

that it is clear that parties to the lis are not entitled to produce

additional evidence as of course or routine but must satisfy the

conditions stated in sub-clauses (a) & (aa). In that case, the

condition stated in Sub-clause (a) and (aa) has not been
4
SBCSA No. 252/2008

resorted to neither by the party concerned nor adhered those

principles by the High Court and therefore, the finding based on

documents produced therein by the High court at the time of

argument was held to be dehors to Rule 27 of the Code and

therefore, it was unsustainable in the eye of law. It was held by

the Apex Court that in fact, sub-clause (2) of Rule 27 mandates

that wherever additional evidence is allowed to be produced by

an Appellate Court, it shall record the reason for its admission. It

is needless to mention that the High Court neither followed those

conditions for production of additional evidence nor recorded the

reason for basing reliance on the same.

In Haryana State Industrial Development Corporation

Vs. M/s Cork Manufacturing Co., AIR 2008 SC 56, the Hon’ble

Supreme Court held that Order 41 Rule 27 of the CPC does not

empower an appellate court to accept additional evidence on the

ground that such evidence could not be produced or filed either

before the trial Court or before the first appellate Court due to

inadvertence or lack of proper legal advice. Neither can it be said

that lack of proper legal advice or inadvertence to produce the

legal notice in evidence is a ground to hold that there was

substantial cause for acceptance of the additional evidence.

Similarly, non-realization of the importance of the documents

due to inadvertence or lack of proper legal advice also would not

bring the case within the expression “other substantial cause” in

Order 41 Rule 27 of the C.P.C. and on those premises, the Apex
5
SBCSA No. 252/2008

Court held that the legal notice could not be admitted as

additional evidence.

Order 41 Rule 27 of the Code provides for production

of additional evidence in Appellate Court which is reproduced

hereunder:-

“O.41 R. 27. Production of additional evidence in Appellate
Court.- (1) The parties to an appeal shall not be entitled to
produce additional evidence, whether oral or documentary, in
the Appellate Court. But if-

(a) the Court from whose decree the appeal is preferred
has refused to admit evidence which ought to have been
admitted, or
(aa) the party seeking to produce additional evidence,
establishes that notwithstanding the exercise of due diligence,
such evidence was not within his knowledge or could not, after
the exercise of due diligence, be produced by him at the time
when the decree appealed against was passed, or

(b) the Appellate Court requires any document to be
produced or any witness to be examined to enable it to
pronounce judgment, or for any other substantial cause,
the Appellate Court may allow such evidence or document to be
produced, or witness to be examined.

(2) Whenever additional evidence is allowed to be produced by
an Appellate Court, the Court shall record the reason for its
admission.”

In the instant case, neither the document sought to

be taken on record is necessary for pronouncement of judgment

nor for any other substantial cause, when indisputably the

appellant-applicant failed to satisfy the requirement of Rule 27

(a) and (aa). It is not the case of the appellant-applicants that
6
SBCSA No. 252/2008

the Court from whose decree the appeal is preferred has refused

to admit evidence, since no such efforts were made by the

appellant-applicants to produce additional evidence before the

first appellate court. So far as seeking to produced additional

evidence by producing Voter List, it is not the case of the

appellant-applicants that notwithstanding the exercise of due

diligence, such document was not within their knowledge or

could not, after the exercise of due diligence, be produced by

them at the time when the decree appealed against was passed.

In the circumstances, therefore, the decision relied on by learned

counsel for the appellant-applicants is of no help to them. In

this view of the matter, in my view, the applicant-appellants

failed to make out a case admitting the document as additional

evidence at the stage of second appeal and therefore, the

application under Order 41 Rule 27 r/w Section 151 of the Code

being IA No.12861/08 is hereby dismissed.

Learned counsel for the appellants arguing on the

merit of the appeal contended that the burden to prove the issue

of sub-letting / otherwise parting with the possession of rented

premises was wrongly casted on the appellant defendant tenant

by both the courts below. It is further contended that the

respondent plaintiff failed to plead and make out a case of sub-

letting or otherwise parting with the possession of the premises

in question. It was also contended that initial onus is on the

landlord respondent plaintiff to establish the factum of sub-
7

SBCSA No. 252/2008

letting or otherwise parting with the possession of the premises

which the respondent plaintiff failed to discharge. Learned

counsel for the appellants has relied on decisions of Hon’ble

Supreme Court in Boodireddy Chandraiah and Ors. Vs. Arigela

Laxmi and Anr., 2008 DNJ (SC) 1009, in State Bank of India and

Ors. Vs. S.N.Goyal, AIR 2008 SC 2594, in Kala and another Vs.

Madho Parshad Vaidya, AIR 1998 SC 2773 and a decision of this

Court in Shakuntala Devi Vs. Leeladhar Agrawal, 2001 (5)

Western Law Cases (Raj.), 787.

In Boodireddy Chandraiah and Ors. Vs. Arigela Laxmi

and Anr. (supra) while considering the expression “substantial

question of law”, the Hon’ble Supreme Court held that to be

“substantial” a question of law must be debatable, not previously

settled by law of the land or a binding precedent, and must have

a material bearing on the decision of the case, if answered either

way, insofar as the rights of the parties before it are concerned.

To be a question of law “involving in the case” there must be

first a foundation for it laid in the pleadings and the question

should emerge from the sustainable findings of fact arrived at by

Court of facts and it must be necessary to decide that question

of law for a just and proper decision of the case. An entirely new

point raised for the first time before the High Court is not a

question involved in the case unless it goes to the root of the

matter. It will, therefore, depend on the facts and circumstances

of each case whether a question of law is a substantial one and
8
SBCSA No. 252/2008

involved in the case, or not; the paramount overall consideration

being the need for striking a judicious balance between the

indispensable obligation to do justice at all stages and impelling

necessity of avoiding prolongation in the life of any lis.

In State Bank of India and Ors. Vs. S.N.Goyal

(supra), while considering the word “substantial”, the Hon’ble

Supreme Court held that the word ‘substantial’ prefixed to

‘question of law’ does not refer to the stakes involved in the

case, nor intended to refer only to questions of law of general

importance, but refers to impact or effect of the question of law

on the decision in the lis between the parties. ‘Substantial

questions of law’ means not only substantial questions of law of

general importance, but also substantial question of law arising

in a case as between the parties.

In Kala and another Vs. Madho Parshad Vaidya

(supra) while considering the provision of Himachal Pradesh

Urban Rent Control Act, Section 14 (2) (ii) eviction on the

ground of sub-letting, the Apex Court held that initial onus is on

landlord to prove sub-letting.

This Court in Shakuntala Devi Vs. Leeladhar Agrawal

(supra), held that if there is conflict of oral evidence of the

parties on any issue and the decision hinges upon the credibility

of witnesses, then only upon a peculiar situation as to the

evidence of a particular witness having escaped notice of the trial

Court or only if there is a sufficient balance of improbability to
9
SBCSA No. 252/2008

displace his opinion the first appellate Court may interfere with

finding of the trial Court on a question of fact.

Learned counsel appearing for the respondent

plaintiff supported the concurrent finding of fact recorded by the

trial court as well as by the first appellate court and submits that

this appeal do not involve any substantial question of law.

On careful perusal of the pleadings of the parties as

also the evidence led by the parties and the judgment and

decree of the trial court as well as of the first appellate court, in

my view, the finding of facts recorded by the Court of fact i.e.

the trial court as also the first appellate court on the issue No.1

is concurrent finding of fact based on sound and proper

appreciation of the evidence. Issue No.1 relates to as to whether

the defendant tenant Prakash S/o Vasudev has neither tendered

nor paid the rent for the period from January 2000 to December

2000 for 12 months and thus committed default in payment of

monthly rent for the continuous period of 12 months. So far as

issue No.2 is concerned, the issue No.2 relates to otherwise

parting with the possession of first floor of the rented premises

in favour of the defendant appellant No.1 Ramchandra @ Sriram.

Though the issue was decided by the trial court in favour of the

defendant Sriram but the first appellate court on sound and

proper reappreciation of the evidence came to the conclusion

that the original tenant was Shri Vasudev and on his death his

son Prakash became the tenant as has been established from the
10
SBCSA No. 252/2008

evidence on record and the tenant Prakash has gone to Dubai

and parted with the possession of the suit premises on the first

floor of the rented premises to the appellant defendant No.1

Ramchandra @ Sriram without the consent of respondent

plaintiff. So far as finding on issue No.3 is concerned, the issue

relates as to whether the ground floor of the rented premises

has been sub-letted to the appellant defendant No.2 Vijay Kumar

@ Vijay or otherwise parted with possession without consent of

the respondent plaintiff and both the courts below concurrently

found that Prakash defendant No.1 in the suit who was legal

representative of original tenant Vasudev and became tenant on

the death of Vasudev has sub-letted and parted with the

possession of the ground floor of the rented premises without

the consent of respondent plaintiff. The respondent plaintiff filed

the suit against tenant Prakash defendant No.1 as also against

both the appellants namely Ramchandra @ Sriram and Vijay

Kumar @ Vijay on the ground that the defendant tenant Prakash

has neither paid nor tendered monthly rent to the respondent

plaintiff for a continuous period of 12 months i.e. from January

2000 to December 2000 and that tenant Prakash has gone to

Dubai and sub-letted the ground floor of rented premises in

favour of appellant defendant No.2 Vijay Kumar @ Vijay or

otherwise parted with the possession of the ground floor of the

rented premises without the consent of respondent plaintiff and

tenant defendant Prakash otherwise parted with the possession
11
SBCSA No. 252/2008

of the first floor of the rented premises in favour of the appellant

No.1 defendant Ramchandra @ Sriram. The pleadings and

evidence produced by the respondent plaintiff is consistent. The

tenant defendant Prakash even after service of notice failed to

appear and contest the suit and remained ex-parte and ex-parte

proceedings were taken against him, even the appellant

defendants also did not produce him as a witness in evidence. In

the written statement filed by appellants defendants they came

with a case that the rented premises subject matter of the suit

was taken on rent by Vasudev brother of the defendant No.2

Sriram. The original tenant Vasudev said to be expired in the

year 1981 and thereafter his son Prakash continued to be

tenant. So far as the appellant No.2 Vijay Kumar @ Vijay, the

defendant No.3 in the suit came with a plea that he has family

relation with the original tenant Vasudev and has been residing

in the rented premises subject matter of the suit with the

consent of original tenant. At any rate, it is not the case of the

appellant defendant No.2 Vijay Kumar that he has been residing

in the rented premises at ground floor with the consent of the

respondent plaintiff landlord. Thus, it is admitted position that

the possession of part of rented premises i.e. ground floor has

been otherwise parted with in favour of Vijay Kumar by the

tenant without consent of the plaintiff landlord. Thus, there is

concurrent finding of fact so far as parting with the possession of

part of rented premises subject matter of the suit without the
12
SBCSA No. 252/2008

consent of the respondent landlord. In the instant case, the

respondent plaintiff landlord has discharged the initial onus to

prove that the first floor of the rented premises has been

subletted or otherwise parted with the possession in favour of

defendant No.2 who is appellant No.1 herein namely

Ramchandra @ Sriram and ground floor in favour of appellant

No.2 Vijay Kumar @ Vijay original defendant No.3 without the

consent of respondent landlord. Even the appellants defendants

admitted this fact that the defendant No.3 Vijay Kumar @ Vijay

has been residing in the rented premises subject matter of the

suit in exclusive possession. The respondent plaintiff has

succeeded to prove the issue of sub-letting and otherwise

parting with the possession of the rented premises as also

default in payment of rent. In this view of the matter, the

decision relied on by learned counsel for the appellants turn on

their own facts and are of no help to them. On close scrutiny of

the judgment and decree of the trial court as well as of the first

appellate court, in my view, this appeal does not involve any

substantial question of law and therefore, it is liable to be

dismissed.

Consequently, I do not find any merit in the instant

second appeal and therefore, it is dismissed. Interim order

stands vacated and stay petition also stands dismissed.

(H.R.PANWAR), J.

rp