High Court Madhya Pradesh High Court

Anchal Mishra vs Shankar Singh Rathore on 4 August, 2010

Madhya Pradesh High Court
Anchal Mishra vs Shankar Singh Rathore on 4 August, 2010
                                    1

        HIGH COURT OF M. P. JUDICATURE AT JABALPUR

                  SECOND APPEAL NO.1270 of 2009.

                             Anchal Mishra
                                Versus.
                           Shankar Singh Rathore


For appellant          :    Shri Umakant Sharma, Sr.Advocate assisted
                            by Shri P.N.Tiwari, Advocate.

For respondent     :        Shri Jai Singh Thakur, Advocate.


                           O R D E R (ORAL)

(04.08.2010)
Per U. C. Maheshw ari J.

The appellant/defendant has directed this appeal under

Section 100 of the CPC being aggrieved by the judgment and decree

dated 8.9.2009 passed by 20 t h Additional District Judge , District

Jabalpur in regular civil appeal No.27-A/09 affirming the judgment

and decree dated 24.2.2009 passed by the 11 t h Civil Judge Class-I,

Jabalpur in original civil suit No. 112-A/08, decreeing the suit of

the respondent for eviction against the appellant with respect of a

shop the non-residential accommodation described in the plaint,

situated in Adhartal, Jabalpur.

2. The facts giving rise to this appeal in short are that

respondent herein filed the suit for eviction against the appellant,

with respect of the above-mentioned shop situated in Adhartal,

Jabalpur, described with all particulars in the plaint and also shown

in the annexed map with the plaint, on the ground of arrears of rent

under section 12(1)(a) and also on the ground of his bonafide
2

genuine requirement of the disputed accommodation under section

12(1)(f) of the M.P. Accommodation Control Act, 1961 (for short

`the Act’) for the business of his sons Naval Kishore and Manish for

which they did not have any other accommodation of his own in the

city of Jabalpur. As per some other averments of the plaint, the

appellant is stated to be his monthly tenant at the rate of Rs.300/-

per month in such shop for non-residential purpose. The appellant,

being defaulter in payment of the rent, did not pay the rent between

1.11.09 to 31.5.2002, on which, a demand notice was given by him

to the appellant through his counsel vide dated 1.6.2002. The same

was served, inspite that, within the statutory period, the rent was

not paid. Besides this, the respondent is in need of the alleged

accommodation for the business of his son Naval Kishore for

opening the General Store. At present, he is working in the shop of

his younger brother. The need of Manish is also stated in the plaint.

In these circumstances, prayer for eviction on the above mentioned

ground is made.

3. In the written statement of the appellant, by admitting the

tenancy of the accommodation, the rate of rent was disputed stating

that the same is Rs.250/- per month and accordingly the same was

regularly paid to the respondent. Appellant also spent Rs.17000/- in

repairing for keeping the disputed house in tenanted condition and

as per agreement with the respondent, the same was to be adjusted

in the sum of the rent. In such premises, no default has been

committed by him in payment of the monthly rent. On the contrary

the appellant has claimed against the respondent Rs.8000/-. In
3

addition, it is stated that the respondent is having three vacant

shops of his own in possession and, in such premises, the alleged

need could not be deemed to be neither bonafide nor genuine. Only

for creating the undue pressure for enhancing the rent of the

accommodation upto Rs.1000/-, the suit has been filed with

malafide intention and prayer for dismissal of the suit is made.

4. In view of the pleadings of the parties, after framing the

issues and recording the evidence, on appreciation of the same, the

suit of the respondent has been decreed by the trial court against the

appellant for eviction under section 12(1)(a) and 12(1)(f) of the

Act. On challenging such decree before the subordinate appellate

court by the appellant, on consideration, by affirming the same, the

appeal was dismissed, on which, the appellant has come forward to

this court with this appeal.

5. Shri Umakant Sharma, learned Senior counsel, after taking me

through the pleadings, evidence available on the record and the

exhibited documents, argued that in the available circumstances, the

approach of both the courts below holding the appellant to be

defaulter in payment of the rent, is not sustainable under the law as

the entire arrears and regular rent was deposited by the appellant in

accordance with the provision of section 13(1) and (2) of the Act

but without considering such aspect, the decree has been passed

under section 12(1)(a) of the Act under wrong premises. In

continuation, he said that the respondent was not the only owner of

the property. As such, the property was belong to joint family of the

respondents and in the absence of any proof of partition between the
4

members of the family, the respondent could not be termed to be the

landlord of the disputed accommodation and, in such premises,

decree passed under section 12(1)(f) of the Act by the courts below

is not sustainable. He also argued that the available alternate

accommodation with the respondent as stated by the appellant has

not been taken into consideration. Even some of such

accommodations, have not been pleaded by the respondent in the

plaint with proper explanation and without considering all such

aspects, the impugned decree on the ground of bonafide genuine

requirement is passed by the courts below under wrong premises,

therefore, at this stage, by admitting this appeal, re-appreciation of

the evidence is necessary and, in such premises, he prayed for

admission of this appeal on the proposed substantial questions of

law mentioned in the appeal memo.

6. Having heard the counsel, I have carefully examined the

record of both the courts below and perused the impugned

judgments. It is apparent fact on record that the impugned decree

has been concurrently passed by both the courts below for eviction

of the appellant under section 12(1)(a) and 2(1)(f) of the Act and

such findings being based on appreciation of the evidence could be

termed only findings of fact and, according to my opinion, the same

is not giving rise to any question of law rather than the substantial

question of law requiring any consideration at this stage under

section 100 of the CPC. In such premises, this appeal deserves to

be dismissed at the initial stage of motion hearing.
5

7. So far the argument of the appellant’s counsel relating to

section 12(1)(a) of the Act is concerned, mere perusal of the

impugned judgment and the evidence of the parties, it is revealed

that appellant was remained defaulter in payment of the regular rent

of the disputed accommodation and in such premises, the impugned

decree has been rightly passed by the courts below and the same

could not be interfered at this stage in view of the principle laid

down by the Apex Court in the matter of Jamnalal and others

Vs. Radheshyam (2000) 4 SCC 380.

8. So far the argument of the appellant’s counsel on the

ground of bonafide genuine requirement under section 12(1)(f)

is concerned, in view of the settled proposition of the law laid

down by the Apex Court in the matter of Dr. Ranbir Singh Vs.

Asharfi Lal-(1995) 6 SCC 580 holding that the concurrent

findings of the courts below based on appreciation of the

evidence on the ground of bonafide genuine requirement, could

not be interfered at the stage of second appeal under section

100 of the CPC, such argument has not appealed me for framing

any substantial question of law in the matter.

9. So far the argument of the appellant’s counsel saying that

the respondent could not prove that he is the owner of the

disputed accommodation and acquired absolute title in the

property on their family partition thus he was not entitled to

file the suit under section 12(1)(f) of the Act is concerned, it is

apparent fact on record that in any case the respondent being
6

co-parcenor of the joint property was the co-owner of the

property and if the property was not divided between them even

then in view of the law laid down by the Apex Court in the

matter of Sri Ram Pasricha Vs. Jagannath and others- AIR

1976 SC 2335 in which it was held that every co-parcenor is

the owner of every part of the property till it is divided between

amongst the co-parcenors of the family or co-owners, the

respondent had a right to file the suit for eviction. Even

otherwise for the sake of arguments, if it is deemed that the suit

is filed by the co-owner or co-parcenor of the family even then

in view of the aforesaid cited case the courts below have not

committed any error of law, in such premises also, I have not

found any perversity in the impugned judgment giving rise to

any substantial question of law requiring any consideration at

this stage.

10. In view of the aforesaid, I have not found any

circumstance giving rise to any question of law for admission

of this appeal, resultantly, in the lack of it, the same is hereby

dismissed at the stage of motion hearing.

11. However, taking into consideration that the appellant is in

possession of the disputed accommodation since long,

therefore, it would not be possible for him to vacate the same

within short period. Therefore, subject to some conditions, I

deem fit to extend some time to him for vacating the disputed
7

premises. Hence, it is directed that on depositing the entire

decreetal sum including the arrears of the rent, if any, and on

furnishing appropriate surety to the satisfaction of the trial

court within thirty days from today along with an undertaking

that the appellant shall vacate the disputed premises and hand-

over its peaceful possession to the decree holder on or before

28.02.2011, then subject to payment of regular monthly mesne

profit of the disputed accommodation at the rate of the monthly

rent as held by the courts below within 15 days from the end of

such every tenancy month, the appellant is extended the time to

vacate the premises up to 28.2.2011. Failing in compliance of

any of the aforesaid condition, the respondent/decree holder

and the executing court shall be at liberty to execute the decree

of eviction forthwith with all aspects.

12. The appeal is dismissed as indicated above.

(U.C.MAHESHWARI)
JUDGE
MKL
8
9