Supreme Court of India

B.Y.Narasimha Prasad vs M.Veerappa & Anr on 21 July, 2008

Supreme Court of India
B.Y.Narasimha Prasad vs M.Veerappa & Anr on 21 July, 2008
Author: A Alam
Bench: Harjit Singh Bedi, Aftab Alam
                                         1


                                           `NON-REPORTABLE'

              IN THE SUPREME COURT OF INDIA

               CIVIL APPELLATE JURISDICTION

       SPECIAL LEAVE PETITION (C) NO.16453 OF 2006

B.Y.Narasimha Prasad                               ... Petitioner

                                  Versus

M.Veerappa & Anr.                                  ... Respondent




                          JUDGMENT

AFTAB ALAM,J.

This petition for special leave to appeal arises from an eviction

proceeding. The 2nd Additional Small Causes Judge, Bangalore, held

that the eviction petition (HRC No.422/99) filed against respondent

no. 1 was not maintainable under the Karnataka Rent Act, 1999

because the proceeding was instituted within the period of 15 years
2

since the suit house was subjected to substantial renovation and

additional construction as provided under Section 2(3) (f) of the Act.

In revision, the High Court affirmed the view taken by the trial court

vide order dated 22 June, 2006 in House Rent Revision Petition

No.554 of 2005. The petitioner seeks leave to file appeal against the

High Court order.

The facts of the case are brief and may be stated thus. The suit

premises belonged to one Shankar Narayan Rao (now deceased). He

inducted respondent No.1 as a tenant in the house in the year 1976. At

that time it was a single storey house without any garage as an

appurtenance. In the year 1988, on the request of the tenant, another

storey was added and a garage was also constructed on the ground

floor. Respondent No.1 then came to occupy as tenant, the entire

premises, that is to say, the ground floor and the newly added first

floor and the garage on a monthly rental of Rs.2500/-.

In 1999, Shankar Narayan Rao filed a petition under the

Karnataka Rent Control Act, 1961 seeking the eviction of respondent

No.1 on a number of grounds. Respondent no.1 resisted the eviction

proceeding and filed his written statement, inter alia, stating that

additional construction/renovation of the house in the year 1988 was
3

done at his expense and in that connection he had incurred the cost of

Rs.6,50,000/-.

The Karnataka Rent Control Act was repealed and it was

replaced by the Karnataka Rent Control Act, 1999 with effect from

December 2001. At that time the proceeding was pending before the

trial court.

In the same year Shankar Narayan Rao died and the present

petitioner and respondent No.2 got themselves substituted in his place

to prosecute the eviction proceeding. Respondent No.2 is the widow

of Shankar Narayan Rao and the petitioner claims to be his adopted

son.

In course of the proceeding before it the trial court seems to

have noticed the plea taken by respondent No.1 that the additional

construction/renovation of the house was done in the year 1988 at a

cost of Rs.6,50,000/-. On the basis of the evidences already on record

he further found that the aforesaid amount was in excess of 75% of

the valuation of the house and hence, the suit premises had undergone

substantial renovation/construction within the meaning of Section 2

(3) (f) of the Act that stipulated that to such a premises no provision

of the Rent Control Act, 1999 would apply for a period of 15 years
4

from the date of completion of construction or substantial renovation.

The eviction petition in question, was filed in 1999, i.e., clearly

within the period of 15 years from the date of completion of

additional construction/substantial renovation of the suit premises and

was, therefore, not maintainable under the Act.

The petitioner challenged the order of the trial court in revision

before the High Court. At this stage, the dispute which was till then

only bipartite, being between the tenant on the one side and the

petitioner and the second respondent on the other assumed a tripartite

dimension. The widow of Shankar Narayan Rao who after the death

of her husband had initially joined the petitioner in prosecuting the

eviction proceeding changed her stand. A petition was filed on her

behalf in the trial court stating that she came to know about a will

allegedly created in favour of the petitioner, which according to her

was a fake. She also disputed the petitioner’s claim of adoption by

Shankar Narayan Rao and prayed for dismissing the eviction

proceeding. It was in those circumstances that in the revision filed by

the petitioner before the High Court she was impleaded as the second

respondent along with the tenant being the first respondent. The High
5

Court, as noticed above, dismissed the revision and affirmed the order

passed by the trial court.

Learned counsel appearing in support of the Leave Petition

submitted that the question of maintainability of the proceeding was

not even raised by respondent No.1, the tenant, and there bring no

such plea the trial court was in error in dismissing the petition as not

maintainable. He further submitted that the suit house could not be

said to have undergone construction/substantial renovation within the

meaning of the explanation to Section 2(3)(f) of the Act. Learned

counsel also submitted that at any rate on 21 November, 2005, the

date on which the trial court dismissed the eviction petition, the 15

years period was already over. The bar of Section 2(3)(f) was thus

lifted in connection with the suit house and there was no legal

impediment before the court to proceed in the matter. In support of

the last submission, he relied upon a decision of this Court in Sudhir

G.Angur & Ors. V. M. Sanjeev & others, 2005 (8) Scale 762.

We are not impressed by any of these submissions. What was

the cost of construction or the value of the single storey house that

was originally let out to respondent No.1 and what was the cost of

construction of the first floor and the garage and whether or not the

suit house had undergone substantial renovation/additional
6

construction within the meaning of Section 2(3)(f) of the Act are pure

questions of fact. On the basis of the evidences led before it, the trial

court found and held that the cost incurred in the additional

construction/renovation was in excess of 75% of the value of the

original single storey house. The finding of the trial court has been

affirmed by the High Court. The finding is based on evidence

brought before the court and it, therefore, does not warrant any

interference by us. Further, once it was established that the suit house

had undergone additional construction/substantial renovation within

the meaning of Section 2(3)(f) of the Act the question of

maintainability of the proceeding became a jurisdictional issue and

the court was legally bound to address it regardless of whether or not

any objection was raised by the other side. The trial court was,

therefore, perfectly justified in considering whether or not it had the

jurisdiction and the competence to proceed in the matter. The Trial

Court did so and found that the proceeding was not maintainable

before it.

We are also unable to accept the contention that the date on

which the order was passed the 15 years period was over and the

proceeding had thus became maintainable. We are of the view that the

decision in Sudhir G.Angur has no application to the facts of the case.
7

The maintainability of the proceeding was to be decided with

reference to the date on which the Rent Control Act, 1999 came into

force and not the date on which the order was passed by the trial

court. A proceeding that was incompetent on the date the Act came

into force would not revive merely because it remained pending

before the court.

Counsel for the petitioner lastly submitted that the intent of

section 3(2)(f) was to give some benefit to the landlord and further

that the proceeding would not abate under Section 70(2)(c) of the

Act. We find no force in the submission. It is indeed true that

Section 2(3) (f) is beneficial to the landlord but then it was for the

land lord, Narayan Shankar Rao to withdraw the proceeding on

coming into force on the 1999 Act in terms of Section 2(3)(f) and to

proceed against the tenant under the general law governing the

landlord and tenant relationship. That course having not been adopted

the proceeding under the Rent Control Act was clearly not

maintainable and was rightly dismissed by the trial court.

We thus find no merit in this special leave petition and it is

dismissed accordingly.

We may note here that the High Court has left it open to the

petitioner or the 2nd respondent (the widow of Narayan Shankar Rao)
8

to file a fresh eviction petition on the ground that by the end of

December 2003 the 15 years period was over. The direction of the

High Court in that regard would remain undisturbed by the dismissal

of the Special Leave Petition.

…………………………..J.

[Harjit Singh Bedi]

…………………………..J.

[Aftab Alam]

New Delhi,

July 21, 2008.