High Court Punjab-Haryana High Court

Dev Samaj Society (Registered) vs Lalita Rani on 10 November, 2008

Punjab-Haryana High Court
Dev Samaj Society (Registered) vs Lalita Rani on 10 November, 2008
Civil Revision No. 1096 of 2007                                       1




      In the High Court of Punjab and Haryana, at Chandigarh.



                    Civil Revision No. 1096 of 2007
                    Date of Decision: 10.11.2008



Dev Samaj Society (Registered)
                                                             ...Petitioner
                                 Versus
Lalita Rani
                                                          ... Respondent




CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Puneet Bali, Advocate
         for the petitioner.

          Mr. U.K.Agnihotri, Advocate
          for the respondent.


Kanwaljit Singh Ahluwalia, J.

Dev Samaj Society through Sudarshan Kumar, Principal, Dev

Samaj Senior Model School, Ambala City, has preferred the present

revision petition assailing the orders of two Courts below i.e. learned

Rent Controller, Ambala and learned Appellate Authority, Ambala, as

eviction petition instituted on the ground of non-payment of rent and

material impairment of value and utility of the building was not accepted.

Having remained unsuccessful in two Courts below, in the present

revision petition, findings of the two Courts below have been challenged

on law and facts.

Civil Revision No. 1096 of 2007 2

Dev Samaj Society, landlord-petitioner, is having various

shops on Duni Chand Road near Congress Bhawan, Ambala City. One

of the shops was rented out to the respondent at the rate of Rs.190/- per

month excluding electricity and water charges. In the eviction petition, it

was averred that the rent of the shop was not paid the rent of the shop in

question since 1.12.2000 to 30.9.2001, total amounting to Rs.1,900/-.

Second ground pleaded was that the tenant has broken the floor of the

shop in question and thereby level of the floor was raised by

constructing the new floor without the written consent of the petitioner-

society. It was pleaded that the tenant has also raised the level of roof

and ceiling of the shop in question after breaking the ceiling and roof

and thereby damaged the walls of the shop in question, therefore, the

value and utility of the shop stood diminished.

Written statement was filed by the tenant. Preliminary

objection regarding the maintainability of the petition was raised.

Relationship of landlord-tenant was admitted. It was stated that the rent

was regularly paid. On refusal of the petitioner-landlord, arrears of rent

were tendered in the Court. It was stated that no structural changes

were made in the shop in the manner suggested by the landlord. It was

pleaded that there were more than dozen shops rented out and all the

shops were having a roof which was an old structure in existence. In

May 2000, Sudarshan Kumar on behalf of the Society, approached the

tenants individually and collectively expressing desire that a Computer

Institution is to be run, therefore, on removal of the belongings of the

shopkeepers on 22.5.2000, old structure of the roof was removed.

Petitioner-Society constructed the roof of the shop equal to the level of
Civil Revision No. 1096 of 2007 3

the shops under the tenancy of S.B.Traders and Gobind Ram. Landlord

had raised the level of the roof and the entire work was completed by

the petitioner-society. The landlord had also agreed to the demand of

the tenant that the level of the shops be raised because rainy water

enters into the shops.

The following issues were drawn by learned Rent Controller

1. Whether the respondent is in arrears of rent w.e.f.

1.12.2000 to 30.9.2001, if so its effect? OPP

2. Whether the respondent has materially altered the

property in question causing impairment in its value

and utility, if so its effect? OPP

3. Whether the petition is not maintainable? OPR

4. Relief.

Sudarshan Kumar appeared on behalf of the petitioner-

landlord as PW.1 and closed the evidence. Respondent-tenant

examined Ashok Kumar as RW.1, his brother-in-law, Sanjiv Goel, who

was having shop opposite, appeared as RW.2 and Surender Kumar

Verma, Building Inspector of Municipal Corporation, Ambala, has

appeared as RW.3.

Meaningful discussion of the two Courts below revolved

around the fact whether removal of the old roof and construction of the

new roof was at the instance of the petitioner or was done by the tenant.

Admittedly, there was no written consent. It was pleaded by the tenant

that construction of new roof was made by the landlord himself. The two

Courts below, to find out the answer as to which oral version is correct,

relied upon the circumstances which emerge from the oral testimony of
Civil Revision No. 1096 of 2007 4

the witnesses. Learned Rent Controller held that Sudarshan Kumar,

through whom the petition has been filed, has not been able to disclose

as to when the alleged changes were made. He also denied having

received the notice from the Municipal Committee regarding non-

sanction of the building plan, and the same was done at his instance by

the Municipal Committee. Learned Rent Controller came to the

conclusion that Sudarshan Kumar has not been able to state as to when

the construction was raised by the tenant. It also considered the fact

that he had not visited the said premises. It further inferred that failure

on the part of landlord to establish as to from which date alleged

alteration was made is sufficient to conclude that the landlord was

aware of the alterations made. Learned Appellate Authority duly noticed

the fact that it has been admitted by the landlord that the level of floor

and roof of dozen of shops was raised in May 2000. The business

activities of the said shops remained closed for about two months. The

Municipal Council had also issued notice to the landlord-appellant.

Therefore, learned lower Appellate Authority concluded as under:-

“…In the present case, the appellant is a Trust and

along with the demised shop, similar alterations were

made in about a dozen of tenanted shops belonging

to the appellant. On appraisal of the entire evidence,

it is not proved that the alterations were carried out

without the consent of the landlord. This is not a case

where the tenant may have alleged that he himself

carried out the alterations and rather, it is a case

where the land-lord got the alterations carried out in
Civil Revision No. 1096 of 2007 5

many shops at the same time. The learned Rent

Controller appreciated the entire evidence adduced in

the case and recorded firm finding of fact holding that

it was the landlord/appellant who carried out the

alterations in the demised shop and several other

shops. On re-appraisal of the entire evidence, I find

no ground or justification to take a different view”.

I have heard Mr. Puneet Bali, learned Counsel for the

petitioner and Mr. U.K. Agnihotri, learned counsel for the respondent.

Mr. Bali relied upon Gurdial Singh and Others v. Raj Kumar Aneja

and Others 2002(2) Civil Court Cases 1 (Supreme Court) to say

where several cabins were constructed in the hall, the value and utility

of the building was considered to have been impaired. Therefore, it has

been stated that by raising the level of roof and the floor, tenant has

impaired the value of the property.

Reliance has been also placed by Mr. Bali on Mrs. Gian Kaur

v. Mrs. Krishna Anand 2006(2) Rent Control Reporter 610 and it has

been urged that impairing of the value and utility of the demises

premises is to be seen from the view point of the landlord and not the

tenant.

A further reliance has been placed on Inderpal v. Sat Narain

2004(2) Rent Control Reporter 441 and it has been urged that where

after the disputed alterations rent was raised and accepted by the

landlord, then also consent of the landlord cannot be presumed.

Further reliance has been placed upon Baij Nath v. Shail

Kumari 2003(1) Rent Control Reporter 197; Vijay Kumar Bansal v.
Civil Revision No. 1096 of 2007 6

Bishan Sarup 2003(1) Rent Control Reporter 627 and Smt. Nirmala

v. Ishwar Chander 1983(2) Rent Control Reporter 208 and it has

been submitted that the present revision petition ought to be accepted

and eviction of the tenants be ordered.

Mr. U.K.Agnihotri appearing for the respondent-tenant has

controverted the submissions by saying that the findings of the two

Courts below being concurrent are based upon appreciation of evidence

and revisional Court cannot disturb the same until it is held that the

finding is perverse. It is further submitted that the view formulated by the

two Courts below is one of the view which is possible and the same

cannot be altered.

The structure was changed, earlier roof was removed and

new ceiling over more than dozen of shops was laid is an admitted fact.

Whether this was done by the landlord as pleaded by the tenant or

tenant himself did, is the question which is dependent upon appreciation

of the evidence of the case. It is a fact that Municipal Council had

issued a notice for non-sanctioning of the building plan and later

changes made in the building have been compounded. Sudarshan

Kumar on material facts has not been able to disclose as to when the

alleged structural changes were made. He has denied having received

any notice from the Municipal Council regarding the non-sanctioning of

building plan of the shops in question. A solitary statement of

Sudarshan Kumar and his oral bald assertions are not sufficient to

advance his case. The findings of fact have been recorded by the two

Courts below. Whether the alterations made, impaired, utility and value

of the property is a mixed question of facts and law.
Civil Revision No. 1096 of 2007 7

From the kind of evidence led, the concurrent findings of two

Courts below warrant no interference and hence the present revision

petition is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
November 10, 2008
“DK”