High Court Madras High Court

Hindustan Petroleum Corporation … vs C.M. Hariraj, C.V. Raman And … on 28 January, 2002

Madras High Court
Hindustan Petroleum Corporation … vs C.M. Hariraj, C.V. Raman And … on 28 January, 2002
Equivalent citations: (2002) 1 MLJ 684
Bench: A Ramamurthi


ORDER

1. M/s. Hindustan Petroleum Corporation Limited plaintiff in unnumbered plaint on the file of District Munsif Court, Pollachi have preferred these two civil revision petitions under Article 227 of the Constitution of India aggrieved against the order dated 09.03.2001 by which the plaint was rejected and the unnumbered petition under Section 7(A) of Tamil Nadu City Tenant’s Protection Act to fix a reasonable rent was also rejected.

2. The case in brief for the disposal of both these revision petitions is as follows:- The plaintiff filed a suit as a tenant under section 42 of the Specific Relief Act directing the first defendant to renew the lease in respect of the suit properties for a period of ten years from 01.10.1999 and if the first defendant fails to execute the lease deed, pass a decree to execute the lease by Court on be first defendant . The plaintiff also filed an application under section 7(A) of Tamil Nadu City Tenants Protection Act to fix a reasonable rent for the occupation of the land. By an Agreement of Lease by the plaintiff with defendants 2 and 3 on 19.03.1991, the property was taken for a period of ten years. The lease period expired on 30.09.1999 and there is a clause in the lease deed that the lease for a further period of ten years on the same terms and conditions except the rent to be fixed at that time on the basis of mutual agreement and a fresh lease deed to be executed. The first defendant is the purchaser of the suit properties from defendants 2 and 3 and he has not agreed to renew the lease from 01.10.1999, which necessitated the plaintiff to file the suit as well as the application.

                 3.   The  court  below without numbering the plaint or        the application , after hearing the learned  counsel  for  the        plaintiff,  rejected  the plaint on the ground that the plaint        is not maintainable as framed and also rejected the  petition.        Aggrieved  against  this,  the plaintiff has come forward with        the present revision petitions.   

                 4.  Heard the learned counsel for the parties.                   5.  The points that arise for  consideration  are  (1) 

         Whether  the  order  passed  by  the trial court rejecting the        plaint and the petition without notice to the  other  side  is        proper and correct ?  and (2) To what relief ?                   

 6.  Points:    It  is  admitted that the suit property        originally belonged to defendants 2 and 3 and they have leased        the same to the plaintiff on 19.03.1991  and  the  purpose  of        lease  was  established,  to  lease  outlet  for  the  sale of        petroleum products.  The lease is for a period of ten years on        a monthly rent of Rs.2,000/=.  As per clause 2 (c), there  is  a        provision for renewal for a further period of ten years on the        same terms  and conditions at mutually agreed rentals.  During        1996 , defendants 2 and 3 have  sold  their  interest  in  the        property to the 1st defendant separately.  He is also bound by        the   agreement  of  lease  and  the  renewal  clause  in  the        agreement.  The first defendant did not  agree  to  renew  the        lease  deed  for a further period of ten years calculated from        01.10.1999.  The first defendant had  purchased  the  property        from   defendants  2  and  3  knowing  fully  well  about  the        subsistence of the lease agreement and the clause relating  to        renewal.  The plaintiff was always ready to register the lease        deed and as the first defendant failed to execute the renewal,        the suit was filed.      

              7.   Learned  counsel for the respondents / defendants        mainly contended that the order passed by the court  below  is        proper and  correct.    The revision petitioner / plaintiff is        only a statutory tenant by operation of the law and  therefore        they  are  not entitled to call upon the owner of the property        to renew the lease for a further period  of  ten  years.    In        short,  according to the first defendant, there is no cause of        action for the plaintiff to file the suit or any petition  and        hence,  the  order  passed  by  the  court below is proper and        correct and no interference is called for.                  

  8.  As adverted to, the trial  court  without  issuing        any   notice   after  hearing  the  learned  counsel  for  the        plaintiff, dismissed the suit as well as the petition  on  the        ground   that   the  agreement  lacks  mutuality  between  the        plaintiff and the first defendant and, as such, the  agreement        for lease is not specifically enforceable as the 1st defendant        was not  a party to the same.  An option by the previous owner        of the property in the agreement cannot be made as  compulsory        on  the  expiry  of the agreement period with the new owner of        the property.   

                 9.   Learned  counsel  for  the  revision   petitioner        contended  that no doubt, the petitioner is a statutory tenant        under the City Tenant's Protection Act and the  possession  of        the  petitioner is safeguarded by the provisions of the Act as        they are in lawful possession and enjoyment of  the  property.        By  virtue of enactment of ESSO (Acquisition of Undertaking in        India)  Act,  1974,  the  right  title  in  interest  of   the        predecessors and interest of the petitioner became vested with        the Central  Government .  As per clause 2(c) of the lease deed,        the lessor promised to renew the lease for a further period of        ten years on a written request of  the  lessee  made  90  days        before the  expiry  of  the  term  of  lease.  Since the first        defendant refused to execute a lease deed for fresh term of 10        years, the petitioner filed the suit for specific  performance        under section  42  of  Specific  Relief  Act.   Now, the first        respondent had stepped into shoes of respondents 2  and  3  by        virtue  of  the  sale deed dated 12.12.1996, whereby the first        respondent became the owner of the land and  consequently  the        lessor under  the lease deed dated 19.03.1991.  The plaint was        returned for certain noncompliance on three occasions  and  is        was represented.    The  impugned  order is vitiated by errors        apparent on the face of the record and  the  court  below  has        committed  a  serious  judicial  impropriety  in rejecting the        plaint before the plaint could be  taken  on  file.    It  had        exceeded its jurisdiction in passing the impugned order and it        ought  not  have  gone into the merits of the case even before        taking the plaint on file.  The scope for rejection of  plaint        is limited  in  law.  The learned Munsif has committed serious        error in pre-empting and deciding on the merits  of  the  case        prior to  accepting  the  plaint  and numbering the suit.  The        impugned order would amount to dismissal of suit  itself  even        before it  could  be  taken  on  file.  The impugned order had        resulted in causing manifest injustice to the petitioner.  The        learned Munsif had traversed beyond his powers in passing  the        impugned   order   and   failed  to  exercise  his  discretion        reasonably and judiciously.  The learned Munsif ought to  have        taken  the  plaint  on file, issued summons to the respondents        and after hearing the parties, should have given a finding  on        the merits  of  the  case.  The impugned order is violative of        principles of natural justice.   The  impugned  order  has  no        legal basis  and,  as  such,  it  is  bad in law.  There is no        equally efficacious remedy other than approaching  this  Court        under Article 227 of the Constitution of India and as such the        revisions are filed.   

                 10.Learned  counsel for the respondents contended that        the rejection of the plaint also would amount to a decree and,        as such, the order is appealable and under  the  circumstance,      the filing of revisions is not maintainable and on this ground        itself, the  revision  petitions  can  be  dismissed.  Further        more, the petitioner /  plaintiff  being  a  statutory  tenant        cannot compel the owner of the property to renew the lease for        a further  period  of ten years.  The possession if any on the        part of the petitioner is unlawful.   

         11.  Learned counsel for the petitioner relied on the decision        reported  in  THE  MANAGING   DIRECTOR,   NADIPPISAI   PULAVAR        K.R.RAMASWAMY SUGAR  MILLS,  MAYILADUTHURAI  ..vs..   A.FAREED        BAWA AND ANOTHER , wherein it is observed as        follows:-            "Flagrant violation of law as well as errors of  law  apparent        on  face  of  record would justify High Court interfering with        orders in exercise of revisional powers - Mere mistake of  law        or  erroneous  decision  of law would not justify interference        with orders in exercise of revisional jurisdiction - Arbitrary        and capricious exercise of power and  perverse  finding  would        justify  High  Court  exercising  revisional  jurisdiction and        interfering with orders of subordinate Authorities".   

         This decision is applicable to the case on hand.   

                 12.  Learned counsel for  the  respondents  relied  on        MABLE ..vs..   DELORES  relating to Order        7 Rule 11 of Civil Procedure Code of  rejection  of  plaint  .        Inherent  powers  cannot  be  invoked  against order rejecting        plaint and the remedy is to file an appeal.  When an appeal is        provided, the party aggrieved gets an opportunity to have  his        whole case  reconsidered  by  the  appellate  Court.    It  is        therefore clear that there is no occasion  for  the  Court  to        exercise its  inherent  power  in such a situation.  Moreover,        the inherent power of the Court cannot  be  exercised  by  the        trial  Court  when the party aggrieved by the rejection of the        plaint has already approached the appellate Court with  appeal        under Section 96 of the Code.   

                 13.   It  has  also  been  held  in  R.S.PILLAI ..vs..        R.K.AMBALAM  (AIR 197 6 MADRAS 289) that rejection of plaint on        whatever ground is a ' decree within the  meaning  of  Section        2(2).   It  is  not  limited  to  such cases wherein plaint is        rejected for reasons stated  in  Order  7  Rule  11  of  Civil        Procedure Code.   

                 14.   It  has  also  been held in NESAMMAL AND ANOTHER        ..VS..  EDWARD AND ANOTHER   that  order        rejecting  plaint is a decree and appeal lies under Section 96        of Code of Procedure and revision is not maintainable in law.        

            15.  The power under Article 227 is  an  extraordinary        power,  and  it  requires  to  be exercised sparingly and with        extreme caution.  It is a power  of  superintendence  reserved        for  this Court and is subject to its discretion and it cannot        be claimed as of right by any party.   By  now,  it  has  been        settled  by pronouncements of the highest Court in the land as        to when this Court could properly resort to and  exercise  the        powers under Article 227.  The well accepted contingencies and        features to warrant the exercise of such powers are:-     

         (i)lack  of jurisdiction, erroneous assumption of jurisdiction        or excess of jurisdiction or refusal to exercise jurisdiction; 
 

 (ii) Grave dereliction of duty or flagrant violation of law or        error  of  law  apparent  on  the  face  of  the   record   as        distinguished  from  a  mere  mistake  of  law or an erroneous        decision of law;   

         (iii) violation of the principles of natural justice;   

         (iv)perverse finding founded on no material whatsoever, and        

    (v)arbitrary  or   capricious   exercise   of   authority   or discretion".                   

  16.   Learned  counsel  for  the respondents relied on        RASIKLAL M.MEHTA AND ANOTHER ..vs..  THE HINDUSTAN PHOTO FILMS        MFG.CO.LTD., (AIR 1976 MADRAS 194) and this relates  to  merit        of  the  case  and, as such, this decision has no application.        Reliance is also placed on the decision reported in THE MADURA        TALKIES PVT.LTD., REP.BY ITS LICENSEE OWNERS  OF  NEW  CINEMA,        MADURAI ..vs..   THE DIST.COLLECTOR, MADURAI AND ANOTHER   that  "lessee  challenging  restricted  renewal        contending  that  even after expiry of lease he is entitled to        continue in possession of  property  till  dispossessed  in  a        manner known  to  law.   Lessee prayed for renewal even beyond        lease period -  Where site was taken on lease, continuance  in        possession by lessee even after expiry of lease period was not        lawful  possession  but litigious possession when there was no        acquiescence by  lessor  -Authority  was  therefore  right  in        restricting renewal upto date of expiry of lease".                  

  17.   It  has  also  been  held in G.MOHAMED THAJF AND        ANOTHER ..vs..  THE  BHARATH  PETROLEUM  CORPORATION  LIMITED,        CHENNAI  (2001 (I) CTC 10) that "renewal pursuant to statutory        enactment - Expiry of lease by efflux of time after  statutory        renewal  -  Applicability  of  City  Tenants  Protection Act -        Lessee cannot be considered to be tenant holding over and they        rank as trespassers - Lessee is not entitled  for  benefit  of        City Tenants  Protection Act".  They also placed reliance upon        DOLLY DAS ..vs..  HINDUSTAN PETROLEUM CORPORATION LTD.     relating to renewal of lease and stated that        it can be only  for  one  term,  wherein  Hindustan  Petroleum        Corporation  Limited,  the  successorin-interest  of  original        lessee, not renewing lease for first term, could  not  enforce        second renewal.    Similar  view  has  also been reiterated in        N.R.VAIRAMANI ..vs..  UNION OF INDIA, REP.  BY ITS  SECRETARY,        MINISTRY  OF  PETROLEUM,  GOVT.OF  INDIA, NEW DELHI AND OTHERS        (2001 (I) CTC 1).    

                 18.  It is therefore evidently clear  that  the  trial        court  has  gone  into the merits of the contentions raised by        the parties and ultimately rejected the  plaint.    No  doubt,        number of decisions have been cited on either side relating to        the  rejection  of  the  plaint under Order 7 Rule 11 of Civil        Procedure Code and also the maintainability  of  the  revision        petitions  under  Article  227  of  the Constitution of India.        When the rejection of the plaint amounts to a decree and  only        appeal  would lie, the question whether the plaintiff would be        entitled to a renewal of lease for a  further  period  of  ten        years  is a matter of question that has to be adjudicated only        after hearing both sides.  The property, no doubt, belonged to        defendants 2 and 3 and the 1st defendant was the purchaser  of       the  property  in  1996 and similarly the question whether the        earlier lease agreement between defendants 2 and  3  would  be        binding on the 1st defendant and whether the 1st defendant can        be  compelled  to execute a lease deed are matters that can be        decided only after hearing both sides.  When  this  being  the        state  of  affairs, it is unfortunate that the trial court has        rejected the plaint on the ground that  there  was  no  mutual        contract between  the  plaintiff  and the 1st defendant.  When        the 1st defendant had purchased the property from defendants 2        and 3, he stepped into the shoes of defendants  2  and  3  and        therefore,  the  only  question  whether  the 1st defendant is        bound by the earlier agreement of lease is a matter  that  can        be  thrashed out only after hearing the parties and not in the        summary way.  Further more, Order 7 Rule 11 of Civil Procedure        Code provides only limited ground for rejection of the  plaint        and  I  am  of  the  view that the court below has come to the        conclusion as if there is no cause of action for the plaintiff        to file the suit and ultimately rejected the same as  well  as        rejected the  petition.    The  question  whether there is any        cause of action or not can be ultimately  decided  only  after        issue  of notice to the other side and the Court cannot act as        a spokesman of the defendants.    Similarly,  the  contentions        raised  by the defendants may be well founded; but that is not        the stage to be considered.  Hence, I am of the view that  the        rejection  of  the plaint as well as the petition by the court        below without notice to the opposite party is not  sustainable        under law.  When there is an error apparent on the face of the        record  and  as it was opposed to natural justice, I am of the        view that interference under Article 227 of the Constitution of        India becomes absolutely necessary.  Normally,  the  rejection        of  the  plaint  amounts  to  a decree and an appeal has to be        filed; but in  this  case,  without  any  notice  and  without        hearing  the  other  side,  the  order was passed by the court        below and, as such, the inherent jurisdiction  of  this  Court        can   be   exercised   and  hence,  the  points  are  answered        accordingly.   

                 19.  For the reasons stated above, both  the  revision        petitions  are allowed and the order passed by the court below        is set aside and the matter is  remitted  back  to  the  trial        court  with  a  direction  to number the plaint as well as the        petition, if otherwise in  order,  and  issue  notice  to  the        opposite party.  The trial court is directed to dispose         of  the suit as well as the petition as early as possible, not        exceeding three months.  There will be no order as to costs.