Delhi High Court High Court

Kavita Gambhir vs Hari Chand Gambhir & Anr. on 7 September, 2009

Delhi High Court
Kavita Gambhir vs Hari Chand Gambhir & Anr. on 7 September, 2009
Author: P.K.Bhasin
*              IN THE HIGH COURT OF DELHI AT NEW DELHI


+                        RFA NO. 179 OF 2008



%                        Date of Decision: 7th September, 2009


#      KAVITA GAMBHIR                                    ....Appellant
!                               Through: Mr. Kirti Uppal, Advocate.

                                Versus

$      HARI CHAND GAMBHIR & ANR.               ... Respondents
!                         Through : Mr. Sanjeev Sindhwani,
                                    Advocate.

       CORAM:
*      HON'BLE MR. JUSTICE P.K.BHASIN

1. Whether Reporters of local papers may be allowed to see
   the Judgment?(No)
2. To be referred to the Reporter or not?(Yes)
3. Whether the judgment should be reported in the digest?(Yes)



                             JUDGMENT

P.K.BHASIN, J:

The present appeal is filed by an unsuccessful defendant in a suit

for possession and mesne profits filed by the two respondents herein

RFA 179/2008 Page 1 of 40
in respect of House no. 220, Pocket-7, Block-C, Sector-8, Rohini, Delhi-

(hereinafter referred to as ‘the suit property’) for setting aside the

judgment and decree dated 27th March 2008 passed by the

Additional District Judge whereby she has been directed to vacate

the first floor of the suit property and also to pay mesne profits @

Rs.3250/- p.m.

2. The relevant facts as culled out from the pleadings and

evidence of the parties, documents on record, as well as the

submissions made before this Court by the counsel for the parties,

may first be noticed. The elder son of the respondents, who shall

hereinafter be referred to as ‘the plaintiffs’, got married to the

appellant, who shall hereinafter be referred to as ‘the defendant’, on

4th July 1995. The ‘doli’ of the defendant after her marriage was

brought to the house of Gambhirs in Rohini where at that time the

plaintiffs and their two unmarried sons were already living as a joint

family. As per the case of the plaintiffs from the day the defendant

got married to their son Anil Gambhir they started living in one room

RFA 179/2008 Page 2 of 40
set on the first floor portion and they themselves were occupying the

one room set on the ground floor while their younger son after his

marriage living in the one room which was there on the second floor

with his wife. After some years of their marriage the relations

between the defendant and her in-laws including her husband

started getting strained and became so bad that the plaintiffs who

were living on the ground floor and their younger son and his wife

who had been occupying the second floor had to shift to Gurgaon.

Defendant’s husband also left that house and started living separately

in some house in NOIDA leaving behind his wife and two children in

the Rohini house. According to the plaintiffs, the defendant had no

legal right to stay in the suit property which was their exclusive

property having been acquired from DDA by plaintiff no.1, Hari Chand

Gambhir from his own funds and constructed also from his own

money and the loan taken by him from his employer and that it was

only out of love for his wife that he had got her name also included in

the perpetual lease deed executed by DDA. It was further pleaded

that the defendant in their absence took possession of the ground

RFA 179/2008 Page 3 of 40
floor and second floors also, taking advantage of their having shifted

to Gurgaon. Since the plaintiffs did not want their daughter-in-law to

stay any more in their house they served a notice dated 27/10/04

upon the defendant to vacate the suit property by 30/11/04 but she

did not do that. Hence, the suit was filed by the plaintiffs on 11/01/05

against the defendant for getting back the possession of the suit

property from her. Since her occupation of the entire suit property

was claimed to be unauthorised after she had failed to surrender the

possession, the plaintiffs also claimed mesne profits @ Rs.15,000/-

p.m. The plaint was valued for the purposes of court fees and

jurisdiction at Rs.12 lacs being the value of the suit property.

3. The suit was contested by the defendant. She claimed that the

suit had been filed by her in-laws to force her and their own grand-

children to live the life as destitutes and roofless. Regarding the claim

of the plaintiffs that they were the exclusive owners of the suit

property her stand was that the suit property belonged to an Hindu

Undivided Family(HUF) and her husband being one of the members

RFA 179/2008 Page 4 of 40
of that HUF, she and her children had a right to reside in the

property in their occupation. That property in any case was alleged to

be her matrimonial home also and for that reason as well she could

not be asked to move out from there or to pay any money for residing

there. She denied the allegation that she had unauthorisedly

occupied the ground and second floors also. She claimed that the

ground floor had been locked by the plaintiffs themselves and as far

as second floor is concerned she stated that since entry to that floor

was through the first floor portion, she was going to the second floor

only to keep that portion clean.

4. In the replication the plaintiffs while reiterating their case set

out in the plaint pleaded that even the children born out of the

wedlock between their son, Anil Gambhir and the defendant had no

right to remain in the suit property.

5. The trial court framed the following issues for its decision:-

RFA 179/2008 Page 5 of 40

1. Whether the plaintiffs are only titular owners of the suit
property? OPD

2. Whether the suit property is part of the joint family
properties possessed and owned by hindu undivided
family? OPD

3. Whether the plaintiff is entitled to a decree of possession
as prayed for? OPP

4. Whether the plaintiff is entitled to a decree of mesne
profits in the sum of Rs. 15,000/- per month from
01.12.2004 till the date of handing over the peaceful and
vacant possession as prayed for? OPP

5. Relief.

6. The plaintiff no.1 had claimed in his evidence that he,

alongwith his wife had acquired the land, from DDA vide perpetual

lease deed dated 19/12/1989 (Ex.PW-1/9) and that he had taken a

loan of Rs.1,47,250/- in the year 1990 for the construction of the

house. He placed on record a certificate dated 13/12/04, Ex.PW-1/3,

from his employer to the effect that in the year 1990 he had been

given a loan of Rs.1,47,250/- for the construction of the house in

Rohini and that the loan had been recovered back from his salary. The

learned trial Court after considering the evidence adduced from both

RFA 179/2008 Page 6 of 40
the sides came to the conclusion that the suit property was the self-

acquired property of the plaintiffs and not an HUF property. For

arriving at this conclusion the learned trial Judge relied upon the

perpetual lease deed dated 19/12/89 in respect of the plot of land

over which the suit property was constructed. That lease deed,

Ex.PW-1/9, was in the joint names of the plaintiffs and it shows that

the plaintiffs had been given the land on perpetual lease for a sum of

Rs.7200/-. The Court also relied upon the admission made by the

defendant regarding the ownership of the plaintiffs in respect of the

suit property in a civil suit for injunction which she had filed before

the filing the present suit by the plaintiffs. That suit was by the

defendant against the plaintiffs, her husband Anil Gambhir, his

brother Ajay Gambhir and his wife Madhu for a decree of permanent

injunction restraining them from dispossessing her and her two

children from the first floor of the suit property and which suit came

to be compromised. The trial Court, however, has held that the

plaintiffs had not produced any evidence to show that the defendant

was in occupation of the other two floors as well and so passed a

RFA 179/2008 Page 7 of 40
decree for mesne profits only @ Rs.3250/- p.m. for her occupation of

the first floor only from 01/12/04 till the delivery of possession of the

property to the plaintiffs. The plaintiffs have not challenged that

conclusion of the trial Court going against them.

7. I heard the arguments advanced by Shri Kirti Uppal, learned

counsel for the appellant and Shri Sanjeev Sindhwani, learned counsel

for the respondents, and during the course of hearing of the appeal

both of them also took me through the evidence adduced by the

parties during the trial of the suit, oral as well as documentary.

8. As far as issues no. 1 and 2 relating to the controversy

regarding the ownership of the suit property are concerned, Mr. Kirti

Uppal, learned counsel for the appellant, argued with vehemence

that the plaintiffs alongwith their two sons and their daughters-in-law

were all living together as a joint family in the suit property for years

and that showed that the suit property was joint family property and

so the defendant was not an unauthorised occupant of the first floor

RFA 179/2008 Page 8 of 40
of the suit property. It was also contended that the trial Court had

wrongly come to the conclusion that the suit property belonged to

the plaintiffs exclusively and was not an HUF property. He also

argued at length to convince me that the appellant’s occupation of

the property in her possession was protected even under The

Protection of Women from Domestic Violence Act,2005.

9. On the other hand Shri Sanjeev Sindhwani, learned counsel for

the respondents, while not disputing the fact that the plaintiffs

alongwith their two sons, two daughters-in-law and two grand-

children were living in the suit property as a joint family when there

were no disputes between the defendant and their son Anil Gambhir

but simply for that reason it could not be inferred that the suit

property was a joint family property. It was submitted that there was

no presumption that if members of a joint Hindu family reside

together in some property which stands in the name of one of the

family members would automatically become the joint family

property of each member of the joint family. Mr. Sindhwani also

RFA 179/2008 Page 9 of 40
submitted that the plaintiff no.1 had sufficient funds of his own to

acquire the plot and for raising the construction also he had used his

own money and that although some loan was also taken by him from

his employer but that was repaid from his salary. Learned counsel

also contended that the burden to prove that the suit property was

joint family property lay on the defendant which she had failed to

discharge. It was also submitted that in order to shift the burden to

the plaintiffs to show that the suit property was their self acquired

property the defendant had to show that there was some joint family

nucleus with the aid of which the plot of land in question could be

purchased or construction thereon could be raised with that nucleus

but the defendant had miserably failed to establish that. Learned

counsel also submitted that the provisions of The Protection of

Women from Domestic Violence Act, 2005 could not be invoked in

the present proceedings since no such case was pleaded by the

appellant in her written statement and nor could she have done that

since at the time she had filed her written statement this Act had not

even been promulgated. It was also contended that if at all the

RFA 179/2008 Page 10 of 40
defendant wanted the Court to take notice of that legislation as a

subsequent development taking place after the filing of the written

statement by her and before the disposal of the suit that could be

done only if there was necessary foundation laid in the written

statement by alleging facts therein which, according to her, entitled

her to get some benefit available under the said Act of 2005 but shes

did not lay any foundation in her written statement by seeking

necessary amendment in the written statement and so she cannot be

allowed to make any submissions based on the provisions of the said

Act. In support of this contention Mr. Sindhwani cited one judgment

of the Supreme Court in ” Om Parkash Gupta vs Rambir B.Goyal“,

(2002)2 SCC 256. In any event, Mr. Sindhwani also contended, the

respondents’ suit for possession of the suit property could not be

resisted by the defendant and rejected by the trial Court by invoking

any provision of the said Act since it has already been decided by the

Supreme Court in “S.R. Batra & Anr. vs. Smt. Taruna Batra“, AIR 2007

SC 1118 that a wife cannot claim any right of occupation in the

property owned by her in-laws as a “shared household” as defined in

RFA 179/2008 Page 11 of 40
Section 2(s) of this Act of 2005 entitling her to live there as a matter

of right.

10. I have examined and analysed the evidence on the point of

ownership of the suit property and in my view the findings of the

learned trial Court to the effect that the plaintiffs have been able to

show that the suit property was their self-acquired property and that

the defendant has failed to show that it was a joint family property

cannot be sustained. As has been noticed already, it is not in dispute

that the plaintiffs and their two sons constituted a joint Hindu family

and that the suit property is registered in the joint names of the two

plaintiffs as lessees. In these circumstances it was rightly submitted

by the learned counsel for the plaintiffs that the burden rested on the

shoulders of the defendant to show to the contrary that despite the

perpetual lease deed being in the names of the plaintiffs the suit

property in fact belonged to the joint family of the plaintiffs and their

two sons. That is the legal position settled way back in the year 1947

by the Privy Council in “Appalaswami vs Suryanarayanamurti and

RFA 179/2008 Page 12 of 40
others”, AIR 1947(34) Privy Council 189 which decision was

thereafter followed by the Supreme Court in many of its judgment on

the concept of Hindu Undivided Family and Joint Family Property

amongst Hindus. Those decisions of the Apex Court are reported as

AIR 1954 SC 379, AIR 1966 SC 411, AIR 1969 SC 1076 and AIR 1972 SC

2531. This is what the Privy Council in “Appalaswami v.

Suryanarayanamurti”(supra) had held:-

“The Hindu law upon this aspect of the case is well settled. Proof of
the existence of a joint family does not lead to the presumption that
property held by any member of the family is joint, and the burden
rests upon anyone asserting that any item of property was joint to
establish the fact. But where it is established that the family
possessed some joint property which from its nature and relative
value may have formed the nucleus from which the property in
question may have been acquired, the burden shifts to the party
alleging self-acquisition to establish affirmatively that the property
was acquired without the aid of the joint family
property…………………..”

11. And as to the nature of evidence expected from the person

claiming some property to be joint family property the Supreme

Court in ” Shrinivas Krishanarao Kango vs Narayan Devji Kango“, AIR

1954 SC 379 observed as under:-

RFA 179/2008 Page 13 of 40

“11. Whether the evidence adduced by the plaintiff was sufficient to
shift the burden which initially rested on him of establishing that
there was adequate nucleus out of which the acquisitions could have
been made is one of fact depending on the nature and the extent of
the nucleus. The important thing to consider is the income which the
nucleus yields. A building in the occupation of the members of a
family and yielding no income could not be a nucleus out of which
acquisitions could be made, even though it might be of considerable
value. On the other hand, a running business in which the capital
invested is comparatively small might conceivably produce
substantial income, which may well form the foundation of the
subsequent acquisitions. These are not abstract questions of law, but
questions of fact to be determined on the evidence in the
case………………………..” (emphasis laid)

12. It is thus clear that in a case where some member of a joint

family holds any property in his own name it is shown by some other

member that when that particular property was acquired there was

some joint family nucleus out of which further acquisitions could be

made then the burden shifts to that member in whose name the

property in question stands and who claims the same to be his self-

acquired property to establish that it was his self acquisition.

13. In the present case, despite the fact that in a civil trial burden

of proof of any fact in dispute which any party wants the court to

accept in his favour is not as heavy as is in a criminal trial upon the

RFA 179/2008 Page 14 of 40
prosecution, it was really very difficult for the defendant in the

present case to have adduced evidence to establish the joint family

nucleus in the family of Gambhirs since everybody in that family had

become inimical towards her and it is her case that they wanted her

to lead the life of a destitute. She had entered the Gambhir family

only in the year 1995. So, it must have been difficult for the

defendant to know the existing family situation and background of

Gambhirs before that. However, I am of the view that despite all odds

she had been able to extract a very vital piece of information from

her father-in-law during his cross-examination and that fact admitted

by him is sufficient to discharge her of the initial burden which rested

on her for showing that the suit property could have been acquired

and constructed with the aid of some joint family nucleus.

14. In cross-examination of plaintiff no.1, who is the only witness

from the side of the plaintiffs, it could be extracted from him that

before the construction of the suit property he was residing in a

house in Gurgaon which belonged to his father and he also stated

RFA 179/2008 Page 15 of 40
that that was the only house which his father had left. He further

stated that he and his brothers and sisters had given that house to

the widow of one of their brothers. These facts emerging out in the

cross-examination of the plaintiff show that when the suit plot was

acquired the plaintiff no.1 was in possession of some property which

was ancestral in his hands as well as in the hands of his brothers and

sisters. So, existence of that ancestral property in the facts of this

case did constitute the joint family nucleus which in my view was

sufficient to shift the burden to the plaintiffs to show by adducing

sufficient evidence, which could be only in their special knowledge,

that the suit property was purchased and constructed with the

personal money of plaintiff no.1, Hari Chand Gambhir. As noticed

already it is the plaintiffs’ own case that the suit property was in fact

acquired by plaintiff no.1 with his own funds and his wife’s name was

only got written in the perpetual lease deed out of love and as a

measure of security for her in future in case of any need. She was a

house wife having no income of her own. Plaintiff no.1 has claimed in

his evidence that he had constructed the suit property, which is a

RFA 179/2008 Page 16 of 40
three storeyed house, in the year 1990, after having acquired the land

from DDA in December,1989. Section 106 of the Indian Evidence Act

also, in the facts of this case, comes to the aid of the defendant.

However, there is no evidence adduced by the plaintiffs, except the

ipse dixit of plaintiff no.1 that he had acquired the suit land and

constructed the suit property with his own money, to discharge the

burden which stood shifted on their shoulders because of the

admission of existence of an ancestral property in which the plaintiff

no.1 had a share. According to plaintiff no.1 he had sought pre-

mature retirement from Indian Air Force in 1984 and his salary was

only about Rs.2000/- p.m. and he used to save about Rs.500/- to

Rs.600/- p.m. from his salary. The lease consideration paid to DDA

was Rs.7200/-. For constructing three storeyed house he must have

spent lacs of rupees but he has not come out with the exact amount

spent on construction. Although he claimed to have obtained loan of

Rs.1,47,250/- from The New India Assurance Company Ltd. for the

construction of his house but no one from that Company has been

examined by him to establish that fact. Although he had placed on

RFA 179/2008 Page 17 of 40
record one document purporting to be a certificate issued by the said

Company in 2004(Ex.PW1/3) to the effect that he had been given

loan of Rs.1,47,250/- in the year 1990 but its contents cannot be said

to have been established in the absence of anybody from this

Company coming to the Court to prove its correctness and to be

cross-examined by the defendant.

15. As far as the ancestral property of the plaintiff no.1 in Gurgaon

is concerned no evidence has been led by him to show as to under

what arrangement he had given up his claim in that property. All the

relevant facts in that regard were within his special knowledge but he

has not divulged any information in that regard. In these

circumstances it can be safely presumed that he must have

relinquished his interest in that ancestral house, which he claims to

have done, after taking money in lieu of his share and that money

might have been utilised by him to acquire and build the three

storyed house in Rohini, Delhi as the Head of his own joint family.

Unfortunately the learned trial Judge did not do the job expected of

RFA 179/2008 Page 18 of 40
him while deciding the valuable rights of the litigants before him. If

only he had taken the trouble of going through the cross-examination

of plaintiff no.1 the fate of the suit might have been different. The

trial Judge does not appear to have known the importance of cross-

examination of a witness which is as much a part of evidence in the

suit as the examination-in-chief is. No decision should be given

without examining the entire evidence including the cross-

examination of witnesses. It is possible that the counsel of some party

also may not point out some part of the evidence which goes in

favour of his client like in the present case as appears to have

happened not only during the trial but even in this appeal the

learned counsel for the appellant-defendant did not draw my

attention towards the cross-examination of plaintiff no.1 Hari Chand

during the course of arguments. But that does not absolve the Court

of its duty to carefully consider and analyse the entire evidence which

is adduced by the parties to a suit. The learned trial Judge has also

observed while deciding issues no. 1 and 2 against the defendant that

she had failed to show that her husband had contributed anything

RFA 179/2008 Page 19 of 40
towards the purchase of the suit property. That view taken by the

learned Judge appears to have been taken in ignorance of the legal

concept of a joint family property which the superior courts have

been laying down in various judgments some of which I have noticed

in the earlier paras. Contribution by each member of a joint family

towards the acquisition of some property in the name of one of the

members of that family alone is not the sine qua non for that

property to assume the character of joint property in which each

member of the joint family has an interest. It is the existence of some

joint family nucleus and the possibility of acquisition by some

member of a joint family with the aid of that nucleus which is the

determining factor whenever such a dispute comes up before the

court.

16. There is no doubt that in her suit for permanent injunction the

defendant had claimed that the suit property was owned by her in-

laws, the two plaintiffs here but that admission cannot come in her

way in getting justice in this case because of her having been able to

RFA 179/2008 Page 20 of 40
establish in the present suit the facts which show that the suit

property was a joint family property even though it was recorded in

the perpetual lease deed in the names of the two plaintiffs only and

which fact appears to have led her earlier to believe that they were

the only owners.

17. I am, therefore, of the view that the findings of the learned trial

Court on issues no.1 and 2 cannot be sustained and are liable to be

reversed. It is held that the plaintiffs have failed to establish that the

suit property was their self-acquisition in which their sons had no

right or interest and in view of the foregoing discussion the

conclusion of this Court is that the same was a joint family property in

the hands of the plaintiffs.

18. I am also of the view that even if it were to be accepted by this

Court that the suit property was of the plaintiffs alone the decision of

the trial Court holding the defendant to be an unauthorised occupant

and liable to pay mesne profits cannot be sustained. As has been

RFA 179/2008 Page 21 of 40
noticed already, the defendant’s husband Anil Gambhir was living on

the first floor of the suit property when he got married to the

defendant on 04/07/1995. This fact was not disputed during the

course of hearing of the appeal from the side of the respondents. It

was also the plaintiffs’ own case that after marrying the defendant,

their son Anil Gambhir had brought her to the suit property and from

the day of their marriage itself they had started living on the first

floor of the suit property. The plaintiffs’ case is that their son’s

possession of the first floor of their house was only a sort of

‘permissive occupation’ and so was the occupation of his wife. It was

suggested to the defendant in her cross-examination on behalf of the

plaintiffs that her husband also had no right to stay in their house and

even their children had no right to remain in occupation of their

property. It is also the plaintiffs’ case that the moment the permission

given to their son and his wife to occupy the first floor of their

property was revoked that portion was bound to be vacated by their

son and his family. During the course of arguments this Court asked

the learned counsel for the plaintiffs as to why the defendant’s

RFA 179/2008 Page 22 of 40
husband had not been sued by his parents to get back the possession

of the portion of their house which they had permitted him to occupy

as a ‘permissive user’ and when the plaintiffs themselves were

claiming that even he had no right to stay in their property. Counsel’s

reply was that this aspect need not be gone into because the

defendant had not taken any objection regarding the non-joinder of

her husband in her written statement and even in appeal no such

objection was raised on her behalf by her counsel during the course

of arguments and secondly, the plaintiffs were not required to

implead him since he had already vacated the first floor, had shifted

to NOIDA before the filing of the present suit and only his wife and

two minor children had continued to stay there and had become

unauthorised occupants and suit could be filed against the defendant

alone as the children were minors they also need not have been

impleaded separately when their mother was a party. The counsel

also said that in any event during the pendency of this suit both the

children had been handed over by the defendant to their father. It

was also submitted that a plaintiff being dominus litus can sue

RFA 179/2008 Page 23 of 40
someone against whom he has to claim any relief through the process

of law and he cannot be compelled to sue anybody whom he does

not wish to sue or against whom no relief is to be claimed, as is the

position in the present case where the plaintiffs do not want any

relief against their son Anil Gambhir because of his having already

vacated the house and shifted to a separate house. The occupation of

the defendant’s husband in the house of his parents being only

permissive because of his being the son of the plaintiffs he was,

according to the counsel, not a necessary party. In support of these

submissions learned counsel placed reliance on three reported

decisions of this court reported as 160 (2009) Delhi Law Times 642,

National Thermal Power Corporation Ltd. v. Wig Brothers Builders

& Engineers Ltd.“, 2002 (65) DRJ 146, “Ranbir Yadav v. State Bank of

India” and 81 (1999) Delhi Law Times 370, “Amrit Kaur v. M/s. Om

Prakash Fateh Chand Ltd. & Anr.” and one unreported decision in

RFA No. 286/2007 ” Ramesh Kumar Handoo vs Binay Kumar Basu

decided on 19/11/07. Mr. Sindhwani, however, did not dispute the

legal position that the Court can suo moto also invoke the provisions

RFA 179/2008 Page 24 of 40
of Order 1 Rule 10 CPC if it is felt that a necessary party without

whom there can be no effective adjudication of the controversy

between the parties has not been impleaded and also that this power

can be invoked even by the appellate Court. While not disputing this

position the learned counsel, however, kept on maintaining that the

defendant’s husband was not at all a necessary party.

19. As far as the defendant is concerned a reading of her written

statement would show that she is claiming the right to be in

occupation of the first floor through her husband only who was

already living there when he had brought her ‘doli’ there. The learned

trial Judge has also observed in the impugned judgment that: “Even

according to the plaintiffs she was not a tenant rather a permissive

user, being the wife of the son of the plaintiffs.” For the defendant

the first floor of the suit property was her matrimonial home from

where the plaintiffs cannot evict her. For ousting her from there the

plaintiffs have to first oust their son who only had brought her there

and it is the plaintiffs’ own case that they had permitted their son to

RFA 179/2008 Page 25 of 40
live there with his wife. It is not the case of the plaintiffs that they

had terminated the arrangement whatsoever they had with their son

under which he was occupying their property with his family. It is also

not their case that they had asked their son to move out from their

house lock stock and barrel i.e. alongwith his cantankerous wife and

children. So, the plaintiffs cannot simply ask their daughter-in-law

alone to move out of their house. And if actually the plaintiffs have

revoked the permission/licence of their son to stay in their house

then they have to obtain a decree of possession against their son

because of his failure to surrender vacant possession of their property

in his occupation and only in that way they can get their son’s family

also evicted. Unless the plaintiffs get a declaration against their own

son Anil Gambhir that he having failed to put them in possession of

their property by moving out of the first floor of their property

alongwith his family despite revocation of the permission which they

had given to him to stay on the first floor they were entitled to

get him and his family evicted through a decree of the Court

they cannot claim that the occupation of their daughter-in-

RFA 179/2008 Page 26 of 40
law Kavita Gambhir was unauthorised. Now, whether the plaintiffs’

son was living there as a tenant or as a licencee or in any other

capacity could be known only if he had been impleaded in the suit by

the plaintiffs and in whatever capacity their son was permitted by

them to occupy the first floor the ‘privity’ was between them and

their son and not between them and their daughter-in-law. They

have, however, chosen not to implead him. In my view the

defendant’s husband was certainly a necessary party and in fact the

suit should have been filed only against him and if an order of

eviction had been passed against him that would have bound his wife

also because she is not claiming any independent right. This position

was not disputed even by the learned counsel for the defendant

during the course of arguments.

20. In my view, non-impleadment of their son in this suit by the

plaintiffs is a fraud on the right of the defendant to stay in her

matrimonial home being played by her husband in collusion with his

parents. Learned counsel for the plaintiffs had submitted that the

RFA 179/2008 Page 27 of 40
defendant’s matrimonial home could be where her husband was

living and the suit property had ceased to be her matrimonial home

after her husband shifted to NOIDA. So, what was being suggested

was that the defendant could go to occupy the house in NOIDA where

her husband is staying. I do not agree with this submission. The

husband may have many places to reside, whether as a tenant or

licencee or in any other capacity and in each such place the wife also

gets the right to stay claiming that to be her matrimonial home so

long as their jural relationship as husband-wife subsists. It is also not

necessary that both husband-wife must be staying in a particular

house for it being labelled as the matrimonial home of the wife. In

this regard I may refer to the views of Bombay High Court in a

judgment which was cited by the counsel for the plaintiffs before me.

That judgment is reported as 2008(5) Bom C R 149, ” Shammi Nagpal

vs Sudhir Nagpal“. In that case one of the points under consideration

was as to what is meant by the expression ‘matrimonial home’ and it

was observed that ” In other words, the ‘matrimonial home’ is the

domicile where persons live together actually or constructively, as

RFA 179/2008 Page 28 of 40
man and wife.” Now, in the present case if the plaintiffs had

impleaded their son Anil in this suit only then, as observed already

also, it could be known as to in what capacity he was staying on the

first floor of the suit property, whether as a tenant, licencee or in any

other capacity and whether that right to occupy the first floor was

subsisting or had stood determined. In his absence it cannot be

decided by the Court that his occupation was only permissive or as a

gratuitous licencee of his parents. The plaintiffs have also not pleaded

that they had revoked the permission given to their son to occupy the

first floor of their house. All these facts are required to be gone into

since if the plaintiffs’ permission to their son to occupy the first floor,

if at all his possession was permissive, has not been revoked the first

floor would continue to be the defendant’s matrimonial home.

21. The reason given by the learned counsel for the plaintiffs for

the non-impleadment of their son in this suit was that their son

having voluntarily left their property they were not obliged to obtain

any declaration against him that he was an unauthorised occupant

RFA 179/2008 Page 29 of 40
when he actually was not no more in physical possession and no

decree of possession was required to be obtained against him. I,

however, do not find any substance in this submission also of the

learned counsel for the plaintiffs that since the husband of the

defendant had shifted to NOIDA before the filing of this suit he was

not required to be sued. I do not agree with this submission. As

noticed already, in the judgment of Bombay High Court relied upon

by the counsel for the plaintiffs it had been held that for a house to

be called a matrimonial home of the wife it is not necessary that the

possession of both husband and wife has to be actual. It can be

constructive also. Here, in the cross-examination of plaintiff no.1 he

had also admitted that after they all had moved out of the suit

property the defendant’s son had lived with the defendant in the suit

property. No doubt he had also clarified that that was during the

pendency of conciliation proceedings before the Legal Aid Cell at

Patiala House Courts but that shows that the defendant’s husband

was still treating the place where his wife was residing to be her

matrimonial home as otherwise he could have invited her to live

RFA 179/2008 Page 30 of 40
with him in his house at NOIDA claiming the same to be her

matrimonial home.

22. In any case, even though the plaintiffs’ son had shifted to

NOIDA before the filing of the present suit it cannot be said that he

had surrendered the possession of the property in his occupation to

his parents resulting in the cessation of that house as being the

matrimonial home of the defendant. He continued to be in

occupation thereof through his wife whom he had brought to that

house after marrying her and also through his children. He having not

done so the plaintiffs cannot claim that their son had surrendered the

property which he was occupying alongwith his family with their

permission as a gratuitous licencee. In this regard a useful reference

can be made to a judgment of the Hon’ble Supreme Court in the case

of “B.P. Achala Anand vs S. Appi Reddy & Anr.“, (2005) 3 SCC 313.

There a case was instituted against the husband by his landlord for his

eviction from the tenanted premises. The tenant did not contest the

petition effectively and left the tenanted premises and settled

RFA 179/2008 Page 31 of 40
somewhere else but left behind his wife in the tenanted premises

with whom his relations were strained. The landlord took the plea

that since his tenant had surrendered the tenanted premises his wife

had been left with no interest or right to remain in the premises.

While dealing with that plea of the landlord and finally rejecting the

same, the Supreme Court referred to some English decisions wherein

it was held that if a tenant leaves the tenanted premises and settles

somewhere else but leaves behind his wife, with whom his relations

were strained, to stay in the tenanted premises he would still be

considered to be in possession of the tenanted premises through his

wife. The relevant portions of the judgment of the Supreme Court

dealing with the rights of a Hindu wife to stay in her matrimonial

home even when the husband goes away to live separately are re-

produced below:-

“2. The facts which are either not disputed, or, are, at this
stage, beyond the pale of controversy, may briefly be noticed.
The appellant Smt. B.P. Achala Anand (hereinafter ‘Smt. Achala’
for short) was the legally wedded wife of H.S. Anand-
respondent No. 2. Their relationship got estranged so much so
that in the year 1983 H.S. Anand deserted his wife Smt. Achala.
The matrimonial home was a tenanted premises owned by
respondent No. 1. H.S. Anand left behind his wife with the

RFA 179/2008 Page 32 of 40
children in the tenanted premises and walked away to reside in
a lodge……

5. On 28/11/1991, the landlord served a notice upon the tenant
H.S. Anand and initiated proceedings for eviction from the suit
premises…………. The tenant-H.S. Anand appeared in the Court
of Small Causes and defended the suit. However, it seems that
on account of strained relationship between him and his wife
and, further as he had discontinued his residence in the
tenanted premises, he was not serious in contesting the suit
and consequently, in the event of a decree for eviction being
passed, the family members including the appellant-Smt.
Achala, the deserted wife, ran the risk of being thrown away
from the tenanted premises which happened to be the
matrimonial home. Briefly stating these facts, the appellant
moved an application under Order I Rule 10 of the Code of Civil
Procedure (for short “the Code”) seeking her own impleadment
in the eviction proceedings so as to defend against the eviction.
The trial court, by order dated 30.01.1993, rejected the
application.

12. Having said so generally, we may now deal with the right of
a wife to reside in the matrimonial home under personal laws.
In the factual context of the present case, we are confining
ourselves to dealing with the personal law as applicable to
Hindus as the parties are so. A Hindu wife is entitled to be
maintained by her husband. She is entitled to remain under his
roof and protection…………………….

14. Any precedent, much less of a binding authority, from any
Court in India and dealing with a situation as we are called
upon to deal with is not available. At least, none has been
brought to our notice. However, English decisions can be found.
Lord Denning states in The Due Process of Law (London,
Butterworths, 1980, at page 212) — “A wife is no longer her
husband’s chattel. She is beginning to be regarded by the laws
as a partner in all affairs which are their common concern. Thus
the husband can no longer turn her out of the matrimonial
home……… Moreover it has been held that the wife’s right is
effective, not only as against her husband but also as against
the landlord……………………….”

RFA 179/2008 Page 33 of 40

15. In Old Gate Estates, Ltd. v. Alexander and Anr., [1949] 2 All
E. R. 822: [1949] W. N. 431, a statutory tenant living with his
wife in a flat which constituted the matrimonial home left the
premises following a quarrel with his wife, and purported to
surrender them to the landlords by agreement. His wife
remained in occupation with the use of his furniture. On the
wife’s refusing to quit the premises, the husband gave her
written notice revoking any authority which she might have
from him to occupy the flat. In proceedings by the landlords
against the tenant and his wife for possession, the court held
that the tenant had not given up possession, as he remained in
occupation through his wife and furniture,……………………….
The reason is because the wife has a very special position in the
matrimonial home………….He is not entitled to tell her to go
without seeing that she has a proper place to
go………………………………

16. Their Lordships referred to and applied the dictum of Lord
Greene, M.R., in Brown v. Draper, [1944] 1 All E.R. 246: [1944]
K. B. 309, where the facts were somewhat similar. A husband
was the tenant of a house on a weekly tenancy. As in this case,
he left the house in a dispute with his wife, and his wife and
child remained in occupation of the house with the use of his
furniture and he continued to pay rent. He received notice to
quit from the landlord and he then stopped paying the rent, but
he did not revoke his leave to the wife to reside in the house
nor did he remove his furniture. Later, the landlord brought
proceedings against the wife for trespass and at the hearing,
the husband, who was not made a party to the proceedings,
gave evidence that he had no interest in the house. It was held
by the Court of Appeal that the husband was still in possession
of the
house…………………………………………………………………………..

17. Applying the law propounded in Brown v. Draper (supra)
and in Old Gate Estates Ltd. v. Alexander and Anr. (supra), the
Court of Appeal held in Middleton v. Baldock, [1950] 1 All
England Law Reports 708: 66 T. L. R. (Pt. 1) 650, that where a
husband had deserted his wife and the wife remained in the
matrimonial home, she was lawfully there and the husband
remained in occupation through her ………………………….

RFA 179/2008 Page 34 of 40

33. ……………………. Having been deserted by the tenant-
husband, she cannot be deprived of the roof over her head where
the tenant has conveniently left her to face the peril of eviction
attributable to default or neglect of himself. We are inclined to
hold – and we do so – that a deserted wife continuing in
occupation of the premises obtained on lease by her husband,
and which was their matrimonial home, occupies a position akin
to that of an heir of the tenant-husband if the right to residence
of such wife has not come to an end. The tenant having lost
interest in protecting his tenancy rights as available to him under
the law, the same right would devolve upon and inhere in the
wife so long as she continues in occupation of the premises. Her
rights and obligations shall not be higher or larger than those of
the tenant himself. A suitable amendment in the legislation is
called for to that effect. And, so long as that is not done, we,
responding to the demands of social and gender justice, need to
mould the relief and do complete justice by exercising our
jurisdiction under Article 142 of the Constitution. We hasten to
add that the purpose of our holding as above is to give the wife’s
right to residence a meaningful efficacy as dictated by the needs
of the times; we do not intend nor do we propose the landlord’s
right to eviction against his tenant to be subordinated to wife’s
right to residence enforceable against her husband. Let both the
rights co-exist so long as they can.” (emphasis supplied)

23. This judgement of Supreme Court also supports the view which

I have already taken that it is not necessary that if the husband settles

down somewhere else after leaving the matrimonial home of his wife

that house where the wife is left behind would cease to be her

matrimonial home. So, unless the plaintiffs obtain a decree of

possession against their son they cannot get back the possession

from his wife and consequently it has to be held that this suit is liable

RFA 179/2008 Page 35 of 40
to fail for non-joinder of a necessary party. It is well settled now that

the defect of non-joinder of a necessary party is fatal.

24. Since the trial Court’s conclusion holding the defendant to be

an unauthorised occupant of the 1st floor of the suit property is not

being sustained the decree passed against the defendant holding her

liable to pay mesne profits for her continuing to occupy the 1st floor

also has to be set aside . I am also of the view that the decision of the

trial Court fixing the mesne profit @ Rs. 3250/- p.m. cannot be

upheld also for the reason that the same has been fixed without

holding an enquiry, as contemplated under Order XX Rule 12 CPC. As

far as grant of past and future mesne profits/damages for

unauthorised use and occupation of some immovable property in a

suit for possession and mesne profits is concerned, the same can be

granted to a plaintiff in the same suit as provided under Order XX

Rule 12 of the Code of Civil Procedure instead of requiring the

plaintiff to file a separate suit for that relief after getting the

declaration that he was entitled to get the same from the tenant of

RFA 179/2008 Page 36 of 40
his property whose possession had become unauthorized. Rule 12 is

re-produced below:-

“12. Decree for possession and mesne profits.

(1) Where a suit is for the recovery of possession of
immovable property and for rent or mesne profits,
the Court may pass a decree:

                      (a)    For the possession of the property;

                      (b)     For the rents which have accrued on
                      the property during the period prior to the

institution of the suit or directing an inquiry as
to such rent;

(ba) for the mesne profits or directing an
inquiry as to such mesne profits;

                      (c)      Directing an inquiry as to rent or
                      mesne profits from the institution of the suit
                      until, -

                             (i)    The delivery of possession to
                             the decree-holder,

                             (ii)   The     relinquishment  of
                             possession by the judgment-debtor
                             with notice to the decree-holder
                             through the Court, or

                             (iii)   The expiration of three years
                             from the date of the decree, whichever
                             event first occurs.

(2) Where an inquiry is directed under clause (b) or
clause (c), a final decree in respect of the rent or
mesne profits shall be passed in accordance with the
result of such inquiry.”

RFA 179/2008 Page 37 of 40

25. The question of grant of past and mesne profits in a suit for

possession of an immovable property came to be considered by the

Hon’ble Supreme Court in “Gopalakrishna Pillai vs. Meenakshi

Ayal“, AIR 1967 SC 155, and this is what was observed by the

Supreme Court:-

“Order 20 Rule 12 enables the Court to pass a decree
for both past and future mesne profits but there are
important distinctions in the procedure for the
enforcement of the two claims. With regard to the
past mesne profits, a plaintiff has an existing cause of
action on the date of the institution of the suit in view
of Order 7. Rules 1 and 2, and Order 7 Rule 7 of the
Code of Civil Procedure and Section 7(i) of the Court
Fees Act. The plaintiff must plead this cause of action,
specifically claim a decree for the past mesne profits,
value the claim approximately and pay court-fees
thereon, With regard to future mesne profits, the
plaintiff has no cause of action on the date of the
institution of the suit and it is not possible for him to
plead this cause of action or to value it or to pay
court-fees thereon at the time of the institution of the
suit. Moreover, he can obtain relief in respect of this
future cause of action only in a suit, to which the
provisions of Order 20 Rule 12 apply. But in a suit to
which the provisions of Order 20 R 12 apply, the Court
has a discretionary power to pass a decree directing
an enquiry into the future mesne profits ……………”

26. From the foregoing, it is clear that as far as the grant of mesne

profits/damages for use and occupation for the period prior to the

RFA 179/2008 Page 38 of 40
institution of a suit for possession is concerned, the Court may either

pass a decree for mesne profits/damages which have already accrued

prior to institution of the suit provided the plaintiff has brought on

record sufficient material to enable the Court to ascertain the

damages. And in case there is no sufficient material available with the

Court for calculating the mesne profits/damages the Court has the

discretion to direct an enquiry for that purpose and thereafter

depending upon the result of the enquiry final decree for mesne

profits/damages can be passed. As far as the grant of future mesne

profits is concerned, the only discretion available with the Court is to

direct an enquiry for fixing the amount of mesne profits/damages and

if no such enquiry is ordered the plaintiff is always at liberty to file an

independent suit only for mesne profits/damages. Therefore, the

finding of the trial Court holding the defendant liable to pay mesne

profits @ Rs. 3250/- p.m. without an enquiry is set aside.

27. As a result of the fore-going discussion and conclusions, this

appeal deserves to be allowed and is hereby allowed. Consequently,

RFA 179/2008 Page 39 of 40
the judgment and decree dated 27th March, 2008 passed by the

Additional District Judge directing the appellant-defendant to vacate

the first floor of property No. 220, Pocket-7, Block-C, Sector-8, Rohini,

Delhi and to pay mesne profits @ Rs. 3250/- p.m. are set aside and

the suit of the respondents -plaintiffs stands dismissed.

P.K.BHASIN,J

September 07, 2009
sh

RFA 179/2008 Page 40 of 40