Supreme Court of India

Bajaj Auto Limited vs Behari Lal Kohli on 8 August, 1989

Supreme Court of India
Bajaj Auto Limited vs Behari Lal Kohli on 8 August, 1989
Equivalent citations: 1989 AIR 1806, 1989 SCR (3) 730
Author: L Sharma
Bench: Sharma, L.M. (J)
           PETITIONER:
BAJAJ AUTO LIMITED

	Vs.

RESPONDENT:
BEHARI LAL KOHLI

DATE OF JUDGMENT08/08/1989

BENCH:
SHARMA, L.M. (J)
BENCH:
SHARMA, L.M. (J)
OJHA, N.D. (J)

CITATION:
 1989 AIR 1806		  1989 SCR  (3) 730
 1989 SCC  (4)	39	  JT 1989 (3)	324
 1989 SCALE  (2)285
 CITATOR INFO :
 RF	    1991 SC2053	 (16)


ACT:
    Delhi  Rent	 Control Act,  1958: Section  14(1)  Proviso
(b)Eviction  of	 tenant on  ground  of	sub-letting--Whether
lessee entitled to create sub-lease--Lease deed inadmissible
for non-registration--Term of the lease deed regarding	sub-
lease--Whether could be relied upon.



HEADNOTE:
    The respondent let out his premises to the appellant  by
way  of an unregistered lease deed which inter	alia  stated
that  without  the permission of the landlord  the  premises
should not he sub-let except to associate concerns, and	 the
lessee	was  liable for payment of rent. Alleging  that	 the
appellant, a manufacturing company of automobiles, had	sub-
let  the  premises  to M/s United  Automobiles	without	 his
consent, the respondent initiated eviction proceedings.
    The	 appellant  contended that M/s	United	Automobiles,
being the authorised dealer and distributor of the  products
manufactured  by it, has been in occupation of the  premises
in  that  capacity and cannot therefore he  described  as  a
sub-tenant.  Alternatively, in view of the specific term  in
the  lease deed, the arrangement with the associate  concern
was  not a sub-lease without the consent of the	 respondent,
it  was	 contended. The respondent took the stand  that	 the
term  cannot be looked into, as the document was not  regis-
tered  and that M/s United Automobiles cannot be assumed  to
he  an 'associate concern' within the meaning of  the  term.
Both  the Rent Controller and the appellate  authority	held
that the term of the lease was not inadmissible, but ordered
eviction  on  the  ground that M/s  United  Automobiles	 was
inducted in the premises as a sub-lessee.
    The	 appellant  filed a second appeal  before  the	High
Court  which  dismissed it in limine. Hence this  appeal  by
special leave.
Dismissing the appeal,
    HELD: 1. The appellant has created a sub-lease in favour
of  its	 dealer,  and has thus parted  with  the  possession
within the meaning of s. 14(1) Proviso (b) of the Delhi Rent
Control Act. The appellant-Com-
730
731
pany has a separate legal entity and has nothing to do	with
M/s  United  Automobiles  except  that	the  latter  is	 the
dealer-distributor of some of its manufactured articles. M/s
United	Automobiles is not a licensee and is not in  posses-
sion  of the premises on behalf of the appellant. The  mone-
tary  benefit  available to the dealer is  confined  to	 the
commission  it	receives on the sale of every  vehicle;	 and
does not include the right of enjoyment of the premises. The
dealer	pays  a fixed sum as rent to the appellant  and	 the
rent is not related or dependant on the sale of any vehicle.
The  fact  that this amount is same as what is paid  by	 the
appellant to the respondent does not appear to be  material.
[733E-G]
    2. The question whether a lessee is entitled to create a
sub-lease or not is undoubtedly a term of the transaction of
lease,	and if it is incorporated in the document it  cannot
be disassociated from the lease and considered separately in
isolation.  If a document is inadmissible for  non-registra-
tion,  all  its	 terms are inadmissible	 including  the	 one
dealing with landlord's permission to his tenant to sub-let.
The  appellant	cannot,	 in the	 present  circumstances,  be
allowed	 to rely upon the clause in the	 unregistered  lease
deed. [734C-D]
    Sachindra  Mohan Ghose v. Ramesh Agarwalla, A.I.R.	1932
Patna 97; referred to.
    3.	In the instant case, a perusal of the clause  relied
on by the appellant would show that it contains the respond-
ent's  consent	in general terms without  reference  to	 M/s
United	Automobiles. As a matter of fact M/s United  Automo-
biles came to be inducted as a sub-tenant much later. Such a
general	 permission cannot be treated to be the	 consent  as
required  by s. 14(1) Proviso (b) of the Act. Since  consent
of the respondent was not obtained specifically with  refer-
ence to the sub-letting in favour of M/s United Automobiles,
the clause in the lease deed cannot save the appellant, even
if it be assumed in its favour that the clause is admissible
and the sub-lessee is appellant's associate concern.  [734E-
G]
    M/s	 Shalimar Tar Products v. S.C. Sharma, [1988] 1	 SCC
70; relied on.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2443 of
1980.

From the Judgment and Order dated 8.9.80 of the Delhi
High Court in S.A.O. No. 339 of 1980.

732

Mukul Mudgal for the Appellant.

Rajinder Sachhar and Mrs. J. Wad for the
Respondent.

The Judgment of the Court was delivered by
SHARMA, J. This is a tenant’s appeal against the decree
for his eviction from certain disputed premises passed by
the Rent Controller, Delhi and confirmed in appeal and
second appeal.

2. The respondent, the owner of the premises, let it out
to the appellant in 1961 as a monthly tenant. An unregis-
tered deed of lease was executed on that occasion containing
the following statement as one of the clauses:

“That they will not assign or underlet or part
with the premises hereby demised without the
permission in writing of the landlord subject
however to this proviso that they shall be
entitled to assign or otherwise part with the
possession of the said premises or any part
thereof to their associate concerns without
such consent but in any event the lessees
shall be liable for the payment of the rent
during the term hereby granted.”

3. The appellant is a manufacturing company of Scooters,
Pickup Vans and Auto-Three-Wheelers. Alleging that the
appellant had sub-let the premises to M/s. United Automo-
biles without his consent, the respondent contended that the
ground mentioned in S. 14 (1) Proviso (b) of the Delhi Rent
Control Act, 1958 was made out and the appellant was liable
to be evicted.

4. The eviction proceeding was defended by the appellant
on the ground that the M/s. United Automobiles are the
authorised dealer and distributor of the product manufac-
tured by the appellant and has been in occupation of the
premises in that capacity and can not, therefore, be de-
scribed as a sub-tenant. It was alternatively argued that in
view of the term of the lease as quoted above the arrange-
ment with the M/s. United Automobiles can not be condemned
as a sublease without the consent of the respondent. The
stand of the respondent has been that the above-mentioned
term, of the lease can not be looked into as document was
not registered and further the M/s. United Automobiles can
not be assumed to be an ‘associate a concern’ within the
meaning of the term. The Rent Controller, as well as, the
733
appellate authority held that the afore-mentioned term of
the lease was not inadmissible and the appellant was enti-
tled to rely upon the same, but ordered eviction on the
ground that M/s. United Automobiles was inducted in the
premises as a sub-lessee. The High Court dismissed the
appellant’s second appeal in limine, and in this situation
the present appeal by special leave has been filed.

5. It has been strenuously contended by the learned
counsel for the appellant that as, (i) the United Automo-
biles is a distributor of the product manufactured by the
appellant on the basis of commission, (ii) it pays the same
amount to the appellant as the rent of the premises payable
by the appellant to the respondent, and (iii) is entitled to
be in possession only as long as it continues to be a dis-
tributor, it should be held to be an ‘associate concern’
within the meaning of the aforementioned term of the lease.
In reply of the respondent’s contention that the term can
not be taken into consideration as the deed is not a regis-
tered one, it was urged that the appellant, in view of the
provisions of S. 49 of the Registration Act, is entitled to
rely upon the term for ‘collateral purpose’. The argument is
that the document may not be admissible for the purpose of
proving the existence of a lease or the terms thereof, but
as the afore-mentioned clause does not come within that
category, in as much as, it merely amounts to a written
permission to the appellant to create a sub-lease, it can
not be excluded from consideration on the ground of non-
registration.

6. There is no dispute that the appellant has put M/s.
United Automobiles in possession of the premises and has
thus parted with the possession within the meaning of S.
14(1) Proviso (b) of the Act. The appellant-Company has a
separate legal entity and has nothing to do with M/s. United
Automobiles ‘except that the latter is the dealer distribu-
tor of some of its manufactured articles. M/s. United Auto-
mobiles is not a licensee and is not in possession of the
premises on behalf of the appellant. The monetary benefit
available to the dealer is confined to the commission it
receives on the sale of every vehicles; and does not include
the right of enjoyment of the premises. The dealer pays a
fixed sum as rent to the appellant and the rent is not
related or dependant on the sale of any vehicle. ‘The fact
that this amount is same as what is paid by the appellant to
the respondent does not appear to be material. The irresist-
ible conclusion is that the appellant has created a sub-
lease in favour of its dealer. The question now is whether
the clause in the lease mentioned above amounts to the
respondent’s consent in writing.

7. The contention of the learned counsel for the respondent
that
734
the aforesaid clause can not be looked into for want of
registration of the lease deed appears to be correct. Reli-
ance has been placed on the observations of Fazal Ali, J. in
Sachindra Mohan Ghose v. Ramjash Agarwalla, A.I.R. 1932
Patna 97 that if a decree purporting to create a lease is
inadmissible in evidence for want of registration, none of
the terms of the lease can be admitted in evidence and that
to use a document for the purpose of proving an important
clause in the lease is not using it as a collateral purpose.

8. The learned counsel for the appellant attempted to
meet the point by saying that so far the consent of the
landlord permitting sub-letting is concerned, it does not
require registration and the clause, therefore, must be
excepted from the requirement of registration and consequent
exclusion from evidence. We do not see any force in this
argument. The question whether a lessee is entitled to
create a sub-lease, or not is undoubtedly a term of the
transaction of lease, and if it is incorporated in the
document it can not be disassociated from the lease and
considered separately in isolation. If a document is inad-
missible for non-registration, all its terms are inadmissi-
ble including the one dealing with landlord’s permission to
his tenant to sub-let. It follows that the appellant can
not, in the present circumstances, be allowed to rely upon
the clause in his unregistered lease deed.

9. There is still another reason to hold that the afore-
said clause can not come to the aid of the appellant. A
perusal of its language would show that it contains the
respondent’s consent in general terms without reference to
M/s. United Automobiles. As a matter of fact M/s. United
Automobiles came to be inducted as a sub-tenant much later.
Can such a general permission be treated to be the consent
as required by S. 14 (1) Proviso (b) of the Act? It was held
by this Court In M/s. Shalimar Tar Products v. S.C. Sharma,
[1988] 1 SCC 70; that Ss. 14(1) Proviso (b) and 16(2) and
(3) of the Delhi Rent Control Act, 1958 enjoin the tenant to
obtain consent of the landlord in writing to the specific
sub-letting and any other interpretation of the provisions
will defeat the object of the statute and is, therefore,
inpermissible. Since it is not suggested that the consent of
the respondent was obtained specifically with reference to
the Sub-letting in favour of M/s. United Automobiles, the
clause in the lease deed, which has been relied on can not
save the appellant, even if it be assumed in its favour
that the clause is admissible and the sUb-lessee is appel-
lant’s associate concern. The appeal, therefore, fails and
is dismissed with Costs.

G.N.						Appeal	dis-
missed.'
735