High Court Punjab-Haryana High Court

Het Ram vs Virbhan on 11 November, 2009

Punjab-Haryana High Court
Het Ram vs Virbhan on 11 November, 2009
Civil Revision No.2003 of 2007                          1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                            Civil Revision No.2003 of 2007

                                            Date of Decision:11.11.2009


Het Ram
                                                        .....Petitioner

            Versus


Virbhan
                                                        .....Respondent


CORAM:      Hon'ble Mr.Justice Mehinder Singh Sullar.


Present:    Mr.C.B.Goel, Advocate,
            for the petitioner.

            Mr.Shailendra Jain, Advocate,
            for the respondent.

            ****

Mehinder Singh Sullar, J.

1. As strange as it may appear but strictly speaking the tendency

and frequency of the tenants by retaining the possession of rented

premises after the order of eviction, by misusing the process of law, and

leaving the landlords in lurch, have been tremendously increasing day by

day. The case in hand is a burning example of such like cases.

2. The matrix of the facts culminating in the commencement,

relevant for disposal, of the present revision petition filed by Het Ram son

of Matu Ram-petitioner-tenant (hereinafter to be referred as the tenant) and

emanating from the record is, that originally Virbhan son of Fakir Chand-

respondent-landlord (hereinafter to be referred as the landlord) filed an

ejectment petition No.57 on 12.09.1992 against the tenant, invoking the

provisions of Section 13 of the Haryana Urban (Control of Rent & Eviction)

Act, 1973 (hereinafter to be referred as “the Act”) on the ground of non-
Civil Revision No.2003 of 2007 2

payment of rent, impaired the value and utility of the shop by demolishing

the floor and walls and the tenant used to create nuisance in the locality by

giving bad names.

3. The tenant contested the ejectment petition, inter alia, stoutly

denying the allegations contained therein and prayed for its dismissal.

4. The parties produced their oral as well as documentary

evidence in order to substantiate their respective pleaded cases. The Rent

Controller held that the rate of rent of the demised premises was Rs.600/-

per month and as the tenant did not make the payment and was defaulter,

therefore, he was liable to be ejected on the ground of non-payment of

rent. As a sequel of the findings, the Rent Controller vide order dated

19.08.1997 accepted the ejectment petition and directed the tenant to hand

over the vacant possession of the demised premises to the landlord within

two months from the date of order.

5. The tenant did not feel satisfied with the ejectment order and

filed rent appeal No.10 on 19.09.1997 before the appellate authority. As

soon as, the appeal came up for hearing on 24.10.1998, instead of

arguing, the tenant entered into a compromise with the landlord and

executed compromise deed (Annexure P/1), which is to the following

effect:-

“The above mentioned appeal has been compromised

between the parties according to which Het Ram,

appellant will vacate the shop in dispute and hand over

the possession to respondent landlord Sh.Virbhan on

30.11.2004. The rent of the shop in dispute hence forth

will be Rs.750/- per month which has been settled and

fixed. Besides this, appellant/tenant will increase after

every year Rs.60/- per month inclusive of taxes and will

continue to pay the same to the respondent/landlord and
Civil Revision No.2003 of 2007 3

landlord will issue receipt to the appellant/tenant.

That the respondent landlord will not be entitled to

take possession before 30.11.2004. In case Het Ram,

tenant failed to deliver the possession on 30.11.2004,

then respondent/landlord will be entitled to take

possession through execution. The appellant/tenant

shall not sub-let the shop in dispute upto 30.11.2004.

As per the orders of the court, the appellant has

deposited rent upto October, 1998 which the

respondent/ landlord will be entitled to receive the same.

That from October, 1998, the appellant/tenant Het

Ram will go on paying the rent at the rate of Rs.750/-

per month inclusive of taxes and by increasing after

every year Rs.60/- per month, will continue to pay to the

respondent/landlord. The appeal be decided in terms of

this compromise and the compromise be made part of

the order and the order of ejectment be passed

accordingly. Both the parties will bear their own costs.

Both the parties shall be bound with this compromise.

The respondent/landlord shall withdraw all his previous

cases and the previous dispute be finished as per the

compromise”.

6. Acting on the compromise between the parties, the appellate

authority dismissed the appeal vide separate order of the same date

(Annexure P/2), which reads as follows:-

“The parties have compromised the case in this appeal.

An application for permission to compromise the case

has also been filed by Het Ram, petitioner. The

application has also been supported by the affidavit of
Civil Revision No.2003 of 2007 4

Het Ram, written compromise Ex.C1 has also been

placed on record which has been signed by both the

parties and their respective counsel. The statement of

Het Ram appellant as well as statement of Veerbhan

respondent have also been recorded in which they have

stated that they have compromised the case vide

compromise Ex.C1 which may be treated as part of

compromise. In view of the statement of the parties, the

petition of the appellant (respondent in this appeal) is

hereby decreed. However, the parties are left to bear

their own cost. The written compromise Ex.C1 shall

form part of the decree. The appeal is accordingly

disposed of”.

It means, the tenant has accepted the order of ejectment, took time of

about six years and undertook to vacate the shop and hand over the

possession to the landlord on 30.11.2004.

7. As the tenant did not hand over the vacant possession as per

his undertaking, the landlord filed the execution petition No.11 on

26.02.2005 for taking possession. The tenant instead of honouring the

undertaking and handing over the possession, filed the objection-petition

which was dismissed by the Rent Controller vide impugned order dated

10.03.2007 (Annexure P/3). The tenant again filed an appeal against the

order dated 10.03.2007 which was dismissed with special cost of

Rs.5,000/- by the appellate authority vide order dated 11.04.2007

(Annexure P/4). The impugned orders (Annexures P/3 and P/4) would also

reveal that the tenant has also filed a civil suit for permanent injunction

against the landlord restraining him (landlord) from dispossessing the

tenant from the suit property on the basis of ejectment order dated

24.10.1998 in which stay application of the tenant has already been
Civil Revision No.2003 of 2007 5

dismissed by the then Additional Civil Judge (Senior Division), Bhiwani,

vide order dated 20.01.2006.

8. Having lost two rounds of litigation in the courts below, now the

tenant has challenged the impugned orders (Annexures P/3 and P/4) by

way of this revision petition. That is how I am seized of the matter.

9. Having heard the learned counsel for the parties, having gone

through the record of the case with their valuable help and after bestowal of

thoughts over the entire matter, to my mind, it is a case of absolute misuse

of process of law by the tenant, and as there is no merit, therefore, the

petition deserves to be dismissed with special costs for the reasons

mentioned herein below.

10. The main celebrated argument of the learned counsel for the

tenant that as the area where the disputed premises is situated was taken

out of the purview of Municipal Area on 02.03.2000 and as such, the

provisions of the Act were not applicable, therefore, the Rent Controller

was not justified in entertaining the execution petition and dismissing the

objection petition of the tenant, is neither tenable nor the observations of

this Court in a case titled as J.U.Katyal and another Versus Krishan

Kapur and others, (2005-1) PLR 558, are at all applicable to the facts of

the present case. The plaintiff in that case being the owner/landlord of the

house in dispute had filed a suit for possession on 11.10.1999 by way of

ejectment of the tenant. During the pendency of the suit, the provisions of

the Haryana Rent Act were made applicable to the Panchkula town vide

notification dated 25.01.2001. The trial court dismissed the suit and the

judgment was upheld in appeal. On the peculiar facts and circumstances

of that case, it was observed that subsequent applicability of the Rent Act

on account of declaration of urban area would render the decree of the

Civil Court inexecutable.

11. Possibly, no one can dispute about the aforesaid propositions
Civil Revision No.2003 of 2007 6

of law but the same would not come to the rescue of the tenant, because in

the present case, admittedly, the provisions of Rent Act were fully

applicable when the landlord filed the ejectment petition, the Rent

Controller passed the ejectment order against the tenant and the appellate

authority decided the appeal of the tenant on the basis of compromise.

The tenant accepted the ejectment order and compromised the matter in

appeal. If the provisions of Rent Act were fully applicable at the relevant

point of time then subsequent change will not, in any way, affect the rights

already accrued to the landlord particularly when the tenant has accepted

the order of ejectment by entering into compromise with the landlord. If the

argument of learned counsel for the tenant is accepted then perhaps, no

landlord would ever be able to get possession of his property.

12. An identical question came up for consideration before the

Hon’ble Apex Court in a case titled as M/s Kesho Ram and Co. and

others etc. Versus Union of India and others, (1989) 3 SCC 151,

wherein it was held as under:-

“……It is a matter of common knowledge that final

disposal of suits before the civil court are time

consuming in view of the heavy workload of cases and

dilatory tactics adopted by the interested party. Having

regard to time normally consumed for adjudication of a

suit by the civil court, it is too much to expect that a suit

filed within the period of exemption of five years can be

disposed of finally within the period of exemption. The

exemption contemplated by the notification permits the

institution of a suit within the period of exemption.

Taking into account the delay caused in disposal of the

suit, it further protects the jurisdiction of the civil court in

passing decree of eviction with a view to make the
Civil Revision No.2003 of 2007 7

exemption effective and meaningful. In this view, if the

submission made on behalf of the tenants is accepted, it

would render the exemption illusory, as in reality, it will

be impossible for a landlord to get the suit decreed

within the period of exemption even if he instituted the

suit within the period of exemption. Interpretation of the

Act and the impugned notification as suggested on

behalf of the tenants if accepted would defeat the

purpose of the beneficial social legislation. It is a settled

rule of harmonious construction of statute that a

construction which would advance the object and

purpose of the legislation should be followed and a

construction which would result in reducing a provision

of the Act to a dead letter or to defeat the object and

purpose of the statute should be avoided without doing

any violence to the language. We therefore reject the

submission made on behalf of tenants”.

13. The same view was again reiterated by this Court in a case

titled as Ramesh Kumar Versus Paras Ram, RSA No.1709 of 2006

decided on March 22, 2007.

14. Thus, it would be seen that once it is proved that the Rent

Controller had the jurisdiction under the provisions of the Act at the time of

institution and disposal of ejectment petition, the tenant accepted the

ejectment order and his appeal was dismissed by the appellate authority on

24.10.1998 on the basis of compromise between the parties, the tenant

took time till 30.11.2004 and did not deliver the possession till today on one

pretext or the other as discussed hereinabove, then, to me, it cannot

possibly be saith that the Rent Controller did not have the jurisdiction to

execute the ejectment order in this regard, as urged on behalf of the
Civil Revision No.2003 of 2007 8

tenant.

15. The other feeble argument of the learned counsel that since

the Rent Controller did not assess the rent etc. and as the tenant did not

accept the ejectment order before the appellate authority, so the order of

appellate authority was void, inexecutable, is not only devoid of merit but

misplaced as well. As indicated earlier, the Rent Controller passed the

ejectment order against the tenant on the ground of non-payment of

arrears of rent. The tenant filed the appeal before the appellate authority

wherein he had submitted the compromise deed (Annexure P/1) and took

long six years’ time to vacate the demised premises. Then it does not lie in

the mouth of the tenant and he is estopped from his own act and conduct

to deny the legitimate right of the landlord, already accrued, to recover the

possession of his premises. Instead of arguing the appeal, he (tenant)

himself invited the Court to decide the matter in the wake of compromise

deed. Meaning thereby, the tenant has first accepted the ejectment order

and then compromised the matter. As his acceptance is inherent, inbuilt

and implicit in this direction, in that eventuality, the tenant cannot claim that

he has not accepted the ejectment order.

16. The matter did not rest there. He kept quite and did not

challenge the order dated 24.10.1998 till the landlord filed the execution

petition in the year, 2005. It will not be out of place to mention here that the

landlord always has a legitimate/legal right to recover the possession of his

property but subject to the restrictions contained in the Rent Act. If the

tenant was aggrieved by the order dated 24.10.1998 of the appellate

authority, he ought to have challenged the same at that point of time but

now the tenant cannot possibly be heard to say that the earlier order of the

appellate authority was not binding on him. If the arguments of the learned

counsel for the tenant are accepted as such then it will cause a great

injustice to the landlord. Therefore, the contrary arguments of the learned
Civil Revision No.2003 of 2007 9

counsel for the tenant ‘stricto-sensu’ deserve to be and are hereby repelled

under the present set of circumstances.

17. There is another aspect of the matter which can be viewed

from a different angle. A bare perusal of the record would reveal that the

unfortunate landlord filed the ejectment petition on 12.09.1992 and the

tenant contested the same. Having completed all the codal formalities,

ultimately, the Rent Controller passed the ejectment order on 19.08.1997.

The tenant filed the appeal which was decided on the basis of compromise

on 24.10.1998 and he took six years’ time till 30.11.2004 to hand over the

vacant possession to the landlord. But instead of handing over the same,

the tenant in order to delay the delivery of the possession, took recourse to

various litigations and misused the process of law. He has not vacated the

demised premises which necessitated the landlord to file the execution

petition No.11 on 26.02.2005 in which the tenant filed the objection-petition

which was dismissed by the Rent Controller on 10.03.2007 (Annexure P/3).

The appeal filed by him was also dismissed by the appellate authority vide

order dated 11.04.2007 (Annexure P/4) with special cost of Rs.5,000/- but

even then the tenant did not learn the lesson and preferred the present

revision petition which sans merit.

18. Thus, seen from any angle, to me, the courts below have

rightly dismissed the objections of the tenant in right perspective of the

matter. No fault could possibly be attributed to the impugned orders and

such orders cannot possibly be set aside in exercise of revisional

jurisdiction of this Court, which is very limited and is confined only to testing

the legality or propriety of the orders under revision. It is now well settled

proposition of law that it is not the province of this Court to set aside such

orders unless the same are perverse and without jurisdiction. No such

irregularity or patent illegality has been pointed out by the learned counsel

for the tenant. It is, therefore, that the impugned orders deserve to be and
Civil Revision No.2003 of 2007 10

are hereby affirmed in the obtaining circumstances of the case.

19. No other point worth consideration has been urged or pressed

by the learned counsel for the parties.

20. Be that as it may, but the fact remains is that the landlord is

roaming around the matter since 12.09.1992 when he originally filed the

ejectment petition. The tenant adopted illegitimate measures and took

recourse to various litigations indicated hereinabove, to delay the delivery

of possession. It means, the landlord remained unsuccessful in getting the

possession of demised premises till today i.e., after long 17 years without

any fault on his part. Thus, the tenant misused the process of law in this

context. This illegitimate practice and tendency of the tenants needs to be

curved by imposing a special cost in this direction, otherwise, it will

inculcate and perpetuate injustice to the landlord.

21. In the light of the aforesaid reasons, as there is no merit,

therefore, the revision petition is hereby dismissed with special costs of

Rs.50,000/- (Rupees fifty thousand).

November 11, 2009                                     ( Mehinder Singh Sullar)
seema                                                        Judge