High Court Punjab-Haryana High Court

Chander Kalan And Another vs Roshan Lal on 8 May, 2009

Punjab-Haryana High Court
Chander Kalan And Another vs Roshan Lal on 8 May, 2009
Civil Revision No. 569 of 2008                                             1


     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                                      --

                                Civil Revision No. 569 of 2008
                                Date of decision: May 08, 2009


Chander Kalan and another                                 ........Petitioners

             Versus

Roshan Lal                                            .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur

      1. Whether Reporters of local papers may be allowed to see the judgment?
      2. To be referred to the Reporters or not?
      3. Whether the judgment should be reported in the Digest?


Present:     Mr. Akshay Kumar Goel, Advocate
             for the petitioners

             Mr. Sudhanshu Makkar, Advocate
             for the respondent
                    -.-

Nirmaljit Kaur, J.

The petitioners-landlord filed rent petition under Section 13 of

the Haryana Urban (Control of Rent and Eviction) Act, 1973 (in brevity

the Act, 1973), seeking eviction of the respondent-tenant from the house in

dispute, bearing Municipal No. D-571, situated at Dhani Chejran, Bhiwani.

Chander Kalan-Petitioner No. 1, is the landlady, while petitioner No. 2-

Rajesh Kumar, is the son of petitioner No. 1. The eviction of the

respondent was sought, mainly, on two grounds; firstly, non-payment of

rent, and secondly, for the bona fide use and occupation of the house in

dispute by petitioner No. 2, Rajesh Kumar. The rent petition was
Civil Revision No. 569 of 2008 2

dismissed by the Rent Controller, Bhiwani, vide order dated 02.12.2004.

The petitioners, thereafter, preferred an appeal against the aforesaid order

dated 02.12.2004, passed by the Rent Controller, Bhiwani before the

Appellate Authority, Bhiwani, which was also dismissed vide order dated

10.10.2007. The petitioners have, therefore, filed the present revision,

challenging the order dated 02.12.2004 passed by the Rent Controller,

Bhiwani, order dated 10.10.2007 passed by the learned Appellate Court,

Bhiwani, as also the order dated 10.10.2007 passed by the lower Appellate

Court, dismissing the application filed under Order 41 Rule 27 CPC filed

by the petitioners for leading additional evidence.

While impugning the order passed by the Rent Controller and

the concurrent findings recorded by the lower Appellate Court, the learned

counsel for the petitioners submitted that both the Courts below misread

the evidence while deciding their bone fide requirements of the premises.

The Courts below failed to peruse the pleadings and the statements of PW-

1 and PW-3 in their true perspective and did not appreciate that the

petitioners have clearly mentioned in their pleadings that the family of

petitioner No. 1, consists of four members excluding petitioner No. 2 (her

son) and his wife whom he had married 1 and ½ years back from the date

of the filing of the petition before the learned trial Court, i.e. before

28.09.2001. Meaning thereby, the petitioners consisted of 6 members at

the time of the filing of the petition and failed to notice that PW-1 in his

affidavit stated that they are now 7 members in all, as a child was also born

subsequently.

Counsel for the respondent, on the other hand, argued that
Civil Revision No. 569 of 2008 3

petitioners had three houses. He was earlier a tenant of one of the houses,

which the petitioners sold subsequently. He agreed to shift to the present

house in order to make it convenient for the landlord-petitioners to sell the

house, in which he was earlier residing as tenant. Presently also, petitioner

No. 2 was residing in a separate house from the one, which was sought to

be vacated from the respondent. Hence, the petitioners do not require the

house and there is no bona fide requirement of the premises in dispute.

After hearing the learned counsel for the parties and having

perused the record, evidence and pleadings of the case, I find merit in the

arguments raised by the learned counsel for the petitioners.

The present is a case of rent revision. While challenging the

finding recorded by the Appellate Court, the attention of the Court was

invited to the findings recorded by the Rent Controller, which were later on

upheld by the lower Appellate Court in para-11 of its judgment, as under:-

” In the present case, Chander Kalan sold another house

before letting out the house in question to the

respondent. It was admitted by PW1 that previously the

respondent was residing in their other house. It is also

admitted by him that the said house was sold and

thereafter the house in question was let out to the

respondent. As per his statement the house in question

was let out to the respondent in the year 1995. It shows

that they have sold the property after enforcement of the

Act, 1949. It is no where alleged by the petitioners that

PW1 Rajesh Kumar was married or his children were
Civil Revision No. 569 of 2008 4

born after letting the house in question to the

respondent. It shows that when the previous house was

sold by Chander Kalan the number of the family

members was same. Previous house was got vacated by

the respondent because the petitioners were willing to

sell the same and gave him the house in question on rent.

Now, they are seeking his ejectment on the ground of

personal necessity. It shows that they are not coming

with clean hands.”

The findings recorded by the Appellate Court, as narrated

above, are contrary to the evidence on record and the same is evident as

demonstrated below.

The present premises were admittedly rented out in the year

1995. In para 5 of the rent petition filed before the Rent Controller, it is

specifically stated that petitioner No. 2 was married 1 and ½ years back.

The rent petition is dated 28.09.2001, which means that the petitioner No.

2 got married in the year 1999. Thus, from the pleadings, it is evident that

petitioner No. 2 got married and a child was born after the house in

question was rented out to the respondent. This averment in para 5 has not

been denied in the written statement and nor in their evidence. As such, the

number of family members increased due to the marriage of petitioner No.

2, after letting out the present house to the respondent and also after the

selling of the earlier house, i.e. in the year 1995. Even if, it is to be

accepted that one of the houses was got vacated from the respondent

because the petitioners intended to sell the same, it will not come in the
Civil Revision No. 569 of 2008 5

way of the petitioners from seeking ejectment of the respondent from the

house in question, as at that time, petitioner No. 2 was not married and he

did not have an extended family of his own and the personal necessity of

having one’s own residence and a separate accommodation from the other

family members was not there till petitioner No. 2 got married. It is

apparent from the pleadings, as discussed above that petitioner No. 2 got

married some where in the year 1999, which is definitely after the year

1995, i.e. the date of the sale of earlier house and renting out the present

premises.

The lower Appellate Court in para 12 of its judgment,

records:-

“Further, it is alleged in para No. 5 of the petition that they

were four members in the family. The names of the members

are not mentioned therein. But PW-3 stated that there were

seven members in the family. It was stated by him that two

daughters and another son of Chander Kalan were also

residing with her. It shows that four members never resided in

the house. More so, PW3 stated in his examination that

Rajesh was living in his neighbourhood in a rented house. It

means that he is not residing in the house shown in EX.P1

along with Chander Kalan. PW3 stated that he is residing in

his own house. It shows that reference of rented house is not

pertaining to him. It is nowhere alleged that Rajesh Kumar is

residing in another house taken on rent. In this way, the

petitioners have failed to prove that their need is bona fide and
Civil Revision No. 569 of 2008 6

house in question is required for their personal necessity. So

these arguments are of no avail. The finding of learned Rent

Controller are well reasoned, based on law and facts and

cannot be disturbed.”

The above findings are contradictory and inconsistent and

also not based on correct perspective. The fact that it is a rented

accommodation is obvious from the examination of PW-3, Pardeep Kumar,

himself, wherein, he has specifically stated that Rajesh Kumar stays in a

rented accommodation. Therefore, it has been wrongly recorded that there

is no evidence to show that Rajesh Kumar is residing in another house

which is taken on rent. Rather, it is clear that the accommodation to which

Rajesh Kumar has shifted is on rent and presently, there is no other house

except in which Rajesh Kumar has a share i.e. house in dispute, which is

an ancestral house from which the eviction of the respondent is being

sought. There is no rebuttal to the evidence of PW-3 that the family

consists of seven members, namely, Chander Kalan, mother, who is an

elder lady, Rajesh Kumar, who is petitioner No. 2 and a married man, two

grown up sisters, one brother aged about 19 years, Rajesh Kumar’s wife

and his minor son. Thus, there is no doubt that there are seven members in

all. It is also clear from the site plan, EX P-1, that it comprised of only one

room and one verandah, which is insufficient and absolutely against the

aesthetic sense of any human being, to allow all the seven family

members of different relationship between each other to stay in one room.

Thus, to reject the personal necessity of the petitioner No. 2, being married,

and need of a separate accommodation only on the ground that he has
Civil Revision No. 569 of 2008 7

shifted to a rented accommodation, is totally unfair and unjust, especially

when there is no evidence forthcoming as to whether the present

accommodation, to which petitioner No. 2 has shifted, is also sufficient or

not. At the same time, an accommodation of one room and a verandah

available with such a huge family cannot in any way be termed as

sufficient. The requirement is, therefore, bona fide and the house in

question is rightly required by the petitioners for their own personal need,

which has definitely arisen on account of the marriage of petitioner No. 2.

The Courts below fell in error in not relying on the various

judgments rendered by the Hon’ble Supreme Court, wherein, it is the

consistent view of the Apex Court that the tenant cannot dictate the terms

to the land lord and also cannot dictate as to how he should live. It is for

the landlord to see as to what accommodation is needed by him and his

family. He is the best judge of his own needs. Thus, I find that the need of

the petitioners is genuine and the accommodation available with them is

insufficient. The accommodation available with petitioner No. 2, including

the rented premises, were not sufficient for his need. There is no evidence

on record to show that the same was sufficient. Even otherwise, in the

case of ‘Ramesh Kumar V. Atma Devi’, reported as 1985 P.L.R 751 (Full

Bench), it was held that if landlord is occupying another premises in the

urban area as tenant, he would be entitled to eject his own tenant, if there

is sufficient cause for him to vacate the premises in his occupation or the

same are not sufficient/suitable for his needs.

The arguments raised by the learned counsel for the

respondent that the petitioners had sold another house and it was only,
Civil Revision No. 569 of 2008 8

thereafter, they had filed the eviction petition, does not help in the facts of

the present case, as the said house, as discussed in the earlier part of this

judgment, was sold before the filing of the eviction petition and petitioner

No. 2 got married in the year 1999 and it was only thereafter that the

present eviction petition was filed. Even otherwise, Hon’ble Supreme

Court in a similar situation in the case of ‘C. Karunakaran (dead) by Lrs.

v. T. Meenakshi, reported as (2005) 13 Supreme Court Cases 99, held as

under:-

“6. Counsel for the appellant has contended that the

respondent landlady had sold one building two years

prior to the examination of the respondent in Court.

Sale of such a building demonstrated that the need was

not bona fide. Had the need been bona fide then the

respondent would not have sold the building of which

vacant possession was available. We do not find any

substance in this submission. The building had been

sold two years prior to the examination of the

respondent. Admittedly, on the date of filing the

eviction petition, the building was not available to

start the business. It has not come on record that the

said building was suitable for starting the business. In

the absence of any such evidence, it cannot be

concluded that the personal necessity pleaded by the

respondent was not bona fide. We do not find any

infirmity in the findings record by the High Court.”

Civil Revision No. 569 of 2008 9

One of the tests for coming to the conclusion as to whether,

the expressions employed by different legislation “bona fide requirement”,

“genuine need” and “requires reasonable and in good faith”, had been laid

down by Hon’ble the Supreme Court in the case of “Shiv Sarup Gupta V.

Dr. Mahesh Chand Gupta“, reported as (1999)6 SCC 222, wherein it is

held that requirement in the sense of need felt is an outcome of a sincere,

honest desire, in contradistinction with a mere pretence or pretext to evict a

tenant refers to a state of mind prevailing with the landlord. The only way

of peeping into the mind of the landlord is an exercise undertaken by the

judge of facts by placing himself in the armchair of the landlord and then

posing a question to himself- whether in the given facts, substantiated by

the landlord, the need to occupy the premises can be said to be natural, real,

sincere, honest. If the answer is in the positive, the need is bona fide.

Also, the appellate Court, while rejecting the case in the facts of the present

case probably, was not guided by the same and the findings recorded by it,

are wholly unreasonable and based on wrong perspective.

No doubt, it is true that the Courts below have recorded a

concurrent finding of fact, but as discussed above, the same are contrary to

the evidence on record. Under the Act, as applicable to the rent revision,

the power of this Court is not used in a routine manner. However, in the

cases where the conclusion recorded by the Courts below are not possible

to be accepted on the material placed on record, then there is no bar on the

exercise of such power, as held by Hon’ble the Supreme Court in the case

of ‘Molar Lal v. Kay Iron Works (P) Ltd., reported as (2000-2) 125 P.L.R.

678 (S.C.), which reads as under:-

Civil Revision No. 569 of 2008 10

“Similarly, we are of the opinion, on the facts and

circumstances of this case, the argument of the tenant that

the High Court exceeded its jurisdiction by interfering on

a finding of fact arrived at by the appellate authority is

also to be rejected. It is to be noticed that under Sub

section (6) of Section 15 of the Act, the High Court as a

revisional authority has the power to call for and examine

the records relating to any order passed or proceedings

taken under this Act for the purpose of satisfying itself as

to the legality or propriety of such order and is entitled to

pass such order as it may deem fit. The power vested in

the High Court under the provision of law is much wider

than the power conferred on the High Court under Section

115 CPC. In the process of satisfying itself as to the

legality or propriety of an impugned order, the High Court

in a given case can go into the finding of fact arrived at the

courts below and, if found necessary, reverse as a finding

of fact. Of course this court has in many cases cautioned

that this power is not to be used as a revisional court in a

routine manner, but to be used only when the revisional

court comes to the conclusion that the last court of fact

has arrived at a conclusion which is perverse or not

possible to be accepted on the materials placed before it.

In other words, if the High Court comes to the conclusion

that the finding of the first appellate court is based on no
Civil Revision No. 569 of 2008 11

evidence then in a given case, it is open to the High court

to interfere with such finding of fact. In the instant case,

we are not convinced that the High court has exceeded its

jurisdiction while allowing the revision of the landlord on

this count. Therefore, this question urged on behalf of the

appellant is also rejected.”

In view of what has been stated and discussed above, while

allowing the present revision petition, the order dated 02.12.2004 passed

by the Rent Controller, Bhiwani and order dated 10.10.2007 passed by the

Appellate Authority, Bhiwani, are set aside and accordingly hold that the

premises in dispute is a bona fide requirement of the petitioners for their

own use and occupation. The rent petition filed by the petitioners under

Section 13 of the Act, 1973, is accordingly allowed.

[Nirmaljit Kaur]
Judge
May 08, 2009
mohan