Supreme Court of India

B. V. Patankar And Others vs C. G. Sastry on 8 September, 1960

Supreme Court of India
B. V. Patankar And Others vs C. G. Sastry on 8 September, 1960
Equivalent citations: 1961 AIR 272, 1961 SCR (1) 591
Author: K L.
Bench: Sinha, Bhuvneshwar P.(Cj), Kapur, J.L., Gajendragadkar, P.B., Subbarao, K., Wanchoo, K.N.
           PETITIONER:
B. V. PATANKAR AND OTHERS

	Vs.

RESPONDENT:
C. G. SASTRY

DATE OF JUDGMENT:
08/09/1960

BENCH:
KAPUR, J.L.
BENCH:
KAPUR, J.L.
SINHA, BHUVNESHWAR P.(CJ)
GAJENDRAGADKAR, P.B.
SUBBARAO, K.
WANCHOO, K.N.

CITATION:
 1961 AIR  272		  1961 SCR  (1) 591
 CITATOR INFO :
 R	    1967 SC1193	 (12)
 R	    1980 SC 214	 (12)
 RF	    1991 SC1094	 (4,5)


ACT:
Rent Control-Restrictions against eviction of tenants-Decree
for  possession of house-Delivery  given in the	 absence  of
tenant-Executing   Court   ignoring   restrictions-Legality-
Repugnance  Mysore  House  Rent	 and  Accommodation  Control
Order, 1948, ss. 9 and 16 and Transfer of Property Act, 1882
(Act IV of 1882),Code of Civil Procedure (Act V of 1908) ss.
47, 151.



HEADNOTE:
The  appellants	 in execution of a decree  passed  in  their
favour	for  possession	 over a	 house	obtained  possession
thereof	 on  July  22,	1951.  The  order  for	delivery  of
possession was made without notice to and in the absence  of
the  respondent.  The respondent made an application in	 the
Executing  Court  under ss. 47, 144 and 151, Code  of  Civil
Procedure  for setting aside the ex-parte order of  delivery
and  for redelivery of possession of the house to him or  in
the  alternative, for an order to the appellants for  giving
facilities  for removing the moveables from the house.	 The
Executing Court upheld the contention of the appellant that
76
592
the  respondent's  application	was  not  maintainable.	  On
appeal	by  the	 respondent the High  Court  held  that	 the
Executing Court had no jurisdiction to order the eviction of
the respondent because of the provisions of the Mysore House
Rent  and  Accommodation Control Order, 1948, which  was  in
operation on the date of eviction and under ss. 9 and 16  of
which  certain restrictions were placed on the	eviction  of
tenants.   On  appeal to this Court by	special	 leave,	 the
appellants  contended, inter alia, as they did in  the	High
Court  also-,  that the Mysore House Rent Control  Order  of
1948  was  repugnant to the provisions of  the	Transfer  of
Property Act, 1882 (IV of 1882), which became applicable  in
the  State of Mysore by Part B States (Laws) Act, 1951	(Act
III  of 1951), which came into force on April 1, 1951 ;	 and
therefore  the House Control Order could not operate on	 the
rights	of the parties on the day when the  Executing  Court
made the order for delivery of possession to the appellants,
i.  e.,	 July 9, 1951, or when delivery was  actually  given
i.e., on July 22, 1951.
Held, that the Transfer of Property Act came into force only
when  it  was extended by notification dated  September	 12,
1951,  under s. 3 of that Act, i.e., from October  1,  1951,
and  therefore	the  Mysore  House  Rent  and  Accommodation
Control Order, 1948, was not repealed as from April 1, 1951,
when the Part B States (Laws) Act, 1951, came into force and
was in force when the possession was delivered.	 It was then
an  existing  law  which  was  saved  by  Art.	372  of	 the
Constitution  and remained unaffected by Art. 254,  and	 the
question of repugnancy to the Transfer of Property Act	(Act
IV of 1882) did not arise in this case.
M/s.   Tilakram	 Rambaksh v. Bank of  Patiala,	A.I.R.	1959
Punj. 440, considered.
Section 47 of the Code of Civil Procedure was applicable  to
the  proceeding out of which this appeal has arisen  because
the question whether the decree was completely satisfied and
therefore  the	court became functus officio  was  a  matter
relating  to  execution, satisfaction and discharge  of	 the
decree.
Ramanna v. Nallaparaju, A, I. R. 1956 S. C. 87 and J. Marret
v.   Mohammad  Shirazi	and  Sons, A.I.R.  1930	 P.  C.	 86,
considered.
Where  the court was not aware of the statutory	 restriction
by which the execution of a decree was prohibited and passed
an  ejectment  decree against a tenant the  Executing  Court
could not execute the decree and any possession given  under
an ex parte order passed in execution of such a decree could
be set aside under s. 151 of the Code of Civil Procedure.
K.Muhammad Sikri Sahib v. Madhava Kurup, A.I.R. 1949 Mad.
809, considered.  1
The contentions of the appellant based on the ground of	 res
judicata and estoppel were without any force.  Sections 9(1)
and  16 of the House Rent Control Order placed	restrictions
on
593
the  power of the Court to execute the decree  and  ignoring
them   was   not  merely  an  error  in	 the   exercise	  of
jurisdiction.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 302 of 1955.
Appeal by special leave from the judgment and order dated
April 3, 1954, of the Mysore High Court in Regular Appeal
No. 195 of 1951-52.

S.A. Gopala Rao and B. R. L. Iyengar, for the appellants.
Mirle N. Lakshminaranappa, P. Ram Reddy, R. Thiagarajan and
C. V. L. Narayan, for the respondent.

1960. September 8. The Judgment of the Court was delivered
by
KAPUR J.-This appeal has little substance and must,
therefore, be dismissed. The appellants are the decree-
holders and the respondent is the judgment-debtor. On
February 3, 1941, by a registered deed the father of the
appellants leased to the respondent the house in dispute for
a period of 10 years with an option of renewal for further
periods for as long as the respondent wanted. This house
was used by the respondent for his hotel.

The father died on January 25, 1945. On December 21, 1945,
the appellants filed a suit for a declaration that the deed
of lease of February 3, 1941, executed by their father was
not for legal necessity or for the benefit of the family,
that the alienation was not binding on them and the option
of renewal under the lease was void and unenforceable on
account of uncertainty. The appellants further prayed for
delivery of possession and for a decree for a sum of Rs.
2,655 as past mesne profits and future mesne profits at Rs.
250 per mensem as from December 1, 1945. The respondent
filed his written statement on March 11, 1946, and an
additional written statement on November 26, 1946, whereby
he raised an objection to the jurisdiction of the court by
reason of the Mysore House Rent Control Order of 1945. The
trial judge upheld the preliminary objection and dismissed
the suit. On appeal, the High Court set aside the decree on
the ground that the
594
nature and scope of the suit had been misconceived by the
trial court and that it was not based on relationship of
landlord and tenant and therefore s. 8(1) of the Mysore
House Rent Control Order was inapplicable and the case was
remanded for retrial.

On August 23, 1948, the suit was decreed. The trial court
held that the lease was binding for the first period of ten
years as from May 1, 1941, as it was supported by legal
necessity; but the option of renewal was void and
unenforceable for uncertainty and therefore a decree for
possession was passed to be operative on the expiry of ten
years, i.e., May 1, 1951. On appeal the High Court
confirmed that decree on August 22, 1950.

On July 9,’1951, the appellants took out execution of the
decree and on July 22, 195 1, possession was delivered to
them. The order for delivery was made without notice to and
in the absence of the respondent. The proceedings, “spot
mahazar” that the respondent came to the spot after delivery
of the major portion of the property in dispute had been
delivered to the appellants.

On August 13, 1951, the respondent made an application in
the Executing Court, the District Judge, under ss. 47, 144
and 151 of the Code of Civil Procedure for setting aside the
ex parte order of delivery and for redelivery of possession
of the house to him and in the alternative for an order to
the appellants to give facilities to him (respondent) to
remove the various moveables and articles mentioned in the
petition. The appellants pleaded that the application was
not maintainable. The District Judge, on November 14, 1951,
upheld this contention and dismissed the application. An
appeal was taken to the High Court and it reversed the order
of the Executing Court and directed the appellants to return
possession of the house in dispute to the respondent along
with the moveables which were in the house at the time
respondent was evicted. The High Court held that the
Executing Court had no jurisdiction to order the eviction of
the respondent because of the provisions of Mysore House
Rent and Accommodation Control
595
Order, 1948, which was in operation on the date of eviction,
The High Court having refused to give a certificate under
art. 133 the appellants obtained special leave to appeal
from this Court on January 12, 1955, and this is how the
matter has come to this Court.

The question for- decision mainly turns upon the
applicability of the provisions of the two House Rent
Control Orders of 1945 and 1948 and how far they were
applicable to the proceedings in the suit and execution.
The Mysore House Rent Control Order of 1945 came into force
on November 6, 1945, and by s. 8(1) of this Act a
restriction was imposed on the eviction of tenants and the
relevant part of this section was:-

Section 8 “(1) A tenant in possession of a house shall not
be evicted therefrom, whether in execution of a decree or
otherwise before or after the termination of the tenancy,
except in accordance with the provisions of this clause;
(2)A landlord wishing to evict a tenant in possession
shall apply to the Controller for a direction in that
behalf. If the Controller after giving the tenant a
reasonable opportunity of showing cause against the
application, is satisfied
This Order was replaced by the Mysore Rent and Accommodation
Control Order of 1948 which came into force on July 1, 1948.
The relevant provisions of this Order, i. e., ss. 9 and 16
which are applicable to the present appeal are as follows:-
Section 9 ” (1) A tenant in possession of a house shall not
be evicted therefrom whether in execution of a decree or
otherwise except in accordance with the provisions of this
clause
(2)A landlord who seeks to evict a tenant in possession
shall apply to the Controller for a direction in that behalf
If the Controller, after giving tenant a suitable
opportunity of showing cause against such application-, is
satisfied:-

this Order shall Prevent
596
a landlord from filing a suit for eviction of a tenant
before a competent civil court, provided that no decree for
eviction of a tenant, passed by a civil court shall be
executed unless a certificate to that effect is obtained
from the Controller ”

It was argued on behalf of the appellants before the High
Court and that argument was repeated before us that the
Mysore House Rent Control Order of 1948 was repugnant to the
provisions of the Transfer of Property Act (Act IV of 1882)
which was brought into force in the State of Mysore by Part
B States (Laws) Act, 1951 (Act III of 1951). This Act was
enacted on February 22, 1951, and came into force on April
1, 1951, which was termed the appointed day. It was
contended therefore that the House Control Order could not
operate on the rights of the parties on the day when the
Executing Court made the. order for delivery of possession
to the appellants, i.e., July 9, 1951, or when the delivery
was actually given, i.e., on July 22, 1951. To test the
force of this argument it is necessary to examine the
provisions of Part B States (Laws) Act and how and when as a
consequence of it the Transfer of Property Act became
effective and operative in the State of Mysore. Section 3
of that Act deals with the extension and amendment of
certain Acts and Ordinances. The Acts and the Ordinances
specified in the Schedule were amended and became applicable
as specified and as a consequence the fourth paragraph of s.
1 for the words ” Bombay’ Punjab or Delhi “, the words ”
that the said States ” were substituted. Therefore the
effect of the Part B States (Laws) Act merely was that qua
the Transfer of Property Act, the State of Mysore was placed
on the same footing as the States of Bombay, Punjab or
Delhi. It was by virtue of a Notification No. 2676-Cts. 46-
51-5 dated September 12, 1951, that the Transfer of Property
Act was extended to the State of Mysore as from October 1,
1951. Consequently the laws of the State applying to leases
which would include the Mysore House Rent Control Order of
1948 continued to be in force and applicable to cases that
were pending till it was repealed by the
597
Mysore Rent Control Act of 1951 which received the
President’s assent on August 16, 1951. The argument,
therefore, that as from April 1, 1951, as a result of
repugnancy the House Rent Control Order of 1948 stood
repealed must be repelled as unsound and cannot be
sustained, because it was an existing law which was saved by
art. 372 of the Constitution and remained unaffected by art.

254. The Punjab High Court in M/s. Tilakram Rambaksh v.
Bank of Patiala (1) discussing the effect of Part B States
(Laws) Act on the application of the Transfer of Property
Act to PEPSU said:

” All that Central Act III of 1951 has done
is to make it possible for Part B States to
extend the Act to any part of territory by
notification. Actually, however, this wag
never done by PEPSU or Punjab and the Transfer
of Property Act is not as such in force there.
It is unnecessary in the circumstances to
examine the argument further “.

Although the question of repugnancy was raised in the High
Court at the time of the hearing of the appeal, the true
effect of s. 3 of the Part B States (Laws) Act was not
brought to the notice of the learned Judges nor was the
Notification placed before them, but it was discussed by the
High Court in its order refusing certificate under art.
133(1) of the Constitution. The argument of repugnancy,
therefore, is wholly inefficacious in this appeal.
The inapplicability of s. 47 to the proceedings out of which
the appeal has arisen was also raised before us, but that
contention is equally unsubstantial because the question
whether the decree was completely satisfied and therefore
the court became functus officio is a matter relating to
execution, satisfaction and discharge of the decree. It was
held by this Court in Ramanna v. Nallaparaju (2) that:

” When a sale in execution of a decree is
impugned on the ground that it is not
warranted by the terms thereof, that question
could be agitated, when it arises between
parties to the decree, only by an application
under s. 47, and not in a separate suit “.

(1) A.I.R. 1959-Pb. 440, 447.

(2) A.I.R. 1956 $.C. 87, 91.

598

See also J. Marret v. Mohammad Shirazi & Sons (1) where the
facts were that an order was made by the Executing Court
directing contrary to the terms of the decree the payment of
a certain fund to the decree-holder. The Madras High Court
in K. Mohammad Sikri Sahib v. Madhava Kurup (2) held that
where the Executing Court was not aware of the amendment of
the Rent Restriction Act by which the execution of a decree
was prohibited and passed an ejectment order against a
tenant, the Executing Court could not execute the decree and
any possession given under an ex parte order passed in
execution of such a decree, could be set aside under s. 151
of the Code of Civil Procedure. The prohibition is equally
puissant in the present case and s. 47 read with s. 151
would be equally effective to sustain the order of
redelivery made in favour of the respondent.
The applicability of res judicata and the defenses of waiver
and estoppel were also raised by the appellants. The
contention of res judicata was based on the plea taken by
the respondent in his written statement, dated March 11,
1946, where he pleaded that the civil court had no
jurisdiction to order eviction because of the House Rent
Control Order, 1945, to which the reply of the appellants
was that considering the nature of the suit and the
consequential remedy that they were seeking, the plea of
jurisdiction of the court was not open to the respondent.
Thereupon the trial court raised a new ‘issue ” whether this
court has jurisdiction to try the suit, in view of the House
Rent Control Order ” which was decided against the
respondent and a decree in favour of the appellants was
passed on August 23,1945. This judgment formed the basis of
the argument before us that the plea of in-executability of
the decree could not be raised because it was barred on the
principle of res judicata. The plea of res judicata is not
available to the appellants as the prohibition on account of
the House Rent Control Order was not against the passing of
the decree but against its execution and therefore the
objection to the executability could only be taken
(1) A.I.R. 1930 P.C. 86,
(2) A.I.R. 1949 Mad. 809.

599

at the time of the execution of the decree which in the
instant case could not be done because the order for
delivery by the Executing Court was passed without notice to
the respondent. We must, therefore, repel the contention
based on the ground of res judicata.

The argument of waiver and estoppel is also devoid of force.
This plea was based on a letter which the respondent’s
lawyer sent in reply to the respondent asking to make
arrangements to put the appellants in possession. The
former replied thereto that his client’ was making
arrangements and as soon as he could do go, he would hand
over possession to the appellants. This is slender basis
for the sustainability of the plea of waiver and estoppel.
There is no conduct on the part of the respondent which has
induced the appellants to change their position or has in
any way affected their rights and the plea of non-
executability which has been taken is based on statute and
against statute there cannot be an estoppel. This ground
taken by the appellants is equally unsound and must be
rejected.

The contention raised that ignoring ss. 9(1) and 16 of the
1948 House Rent Control Order is no more than an error in
the exercise of jurisdiction does not appear to be sound
because those sections are a fetter on the executability of
the decree and not merely an error in the exercise of the
jurisdiction. In the present case the two sections
mentioned above were a restriction on the power of the court
to execute the decree and therefore this argument must also
be, rejected.

In the result this appeal fails and is dismissed with costs.
Appeal dismissed.

77
600