High Court Punjab-Haryana High Court

Krishan Lal vs Nirmal Kumar on 2 December, 2008

Punjab-Haryana High Court
Krishan Lal vs Nirmal Kumar on 2 December, 2008
Civil Revision No. 4136 of 2007                                        1




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


                   Civil Revision No. 4136 of 2007

                      Date of Decision: 2.12.2008


Krishan Lal
                                                              ...Petitioner
                                 Versus
Nirmal Kumar
                                                           ... Respondent


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


Present: Mr. Mani Ram Verma, Advocate
         for the petitioner.

          Mr. A.K.Goel, Advocate
          for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

Krishan Lal, tenant, preferred a petition under Section 9 of the

Haryana Urban (Control of Rent and Eviction) Act, 1973 (hereinafter

referred to as “the Act”), in which he prayed that he is tenant in the

building owned by Nirmal Kumar. Details and description of the building

were given in the head note of the petition. It was stated therein that the

premises have been taken on rent at a monthly rent of Rs.155/- along

with taxes. It was stated in the application that the house lack civic

amenities and public hygiene, therefore, a flush with water facility be

provided as petitioner was having open latrine on the roof which is not

cleaned daily. It was further stated therein that potable water is not

available and the drinking water is to be brought from outside. It was
Civil Revision No. 4136 of 2007 2

further stated that on the eastern side of the house in question, a

sewerage line and water pipe has already been laid and all the nearby

houses are having facilities. Registered notice was issued to the

landlord calling upon him to provide the above said amenities. When

the landlord had not responded then the petition was filed in the Court

seeking the above said relief.

Landlord appeared. He filed reply and took a preliminary

objection that the application is not maintainable. However, relationship

of landlord and tenant was admitted. It was stated that house in question

was an old construction and the same was required to be re-built and no

facility as stated by the tenant have been provided by the Municipal

Corporation and the house was required by him for the use and

occupation of his brother.

Learned Rent Controller had framed the following issues:-

1. Whether the petitioner is entitled to the

facilities as claimed by him? OPP

2. Whether the petitioner has no locus standi

to file the present petition? OPR

3. Whether the petition of the petitioner is not

maintainable in the present form? OPR

4. Relief.

Tenant had examined PW.2 Amir Chand Taneja who proved

site plan Ex.P1 to show that the sewerage and water pipe line are

passing in the street in front of the house in question. He further stated

that these amenities have not been provided in the demised premises.

Landlord himself appeared as RW.1. He stated that when the
Civil Revision No. 4136 of 2007 3

tenancy was created, these facilities were not available in the locality

and now the petitioner has no right to claim the same and the

construction of the house is very old and the same requires

reconstruction.

Learned Rent Controller believed the evidence led by the

tenant that there is open latrine on the roof and the amenities have

reached near the house in question. Learned Rent Controller further

held that sewerage and tap water facilities are essential amenities which

are required by every person. Therefore, tenant is entitled to the same

at the expenses to be incurred by him for providing such amenities and

such expenses incurred by the tenant would be deducted from the rent

payable by him to the respondent. In the relief clause, the following

conclusion was drawn by learned Rent Controller:-

“14. In view of my findings given herein above

on issue No.1 since the respondent has already

refused to provide the sewerage and tap water

facilities to the petitioner, the petitioner is entitled to

have the said amenities in the demised premises at

the expenses to be incurred by him for providing

amenities and the expenses incurred by him would

be deducted from the rent payable by him to the

respondent. Soon after the amenities have been

provided the petitioner shall immediately send the

details of the expenses incurred by him to the

respondent/landlord, so that said amount is

deducted from rent as per Section 9 of Haryana
Civil Revision No. 4136 of 2007 4

Urban Control of Ren and Eviction Act. Present

petition is allowed accordingly. Memo of costs be

prepared and file be consigned to the record room

after due compliance”.

Aggrieved against the same, landlord filed an appeal. Learned

Appellate Authority held that the tenant appearing as PW.1 has not

specified as to when he occupied the premises. It took into

consideration a reference in the cross-examination that the tenant

started residing in the premises about 25 years ago and at that time

also water and sewerage lines were existing in the locality. Taking this

fact into consideration, learned Appellate Court held that since at the

time of inception of tenancy, these amenities were available, and were

not provided now the tenant is precluded from the prayer that such

amenities ought to be provided. Learned Appellate Authority also relied

upon the cross-examination of PW.2 Amir Chand Taneja to hold that if

on the ground floor latrine is to be constructed then Chabutra and

enclosure is to be demolished as there is no place for construction of

latrine on the ground floor and also main hole of the sewerage line is

about 25′ to 30′ away from the house in question. It also took into

consideration that tenant has not obtained any estimate of expenses

likely to be incurred on the construction of latrine. It also took into

consideration that the rent is only Rs.155/- per month and if the order of

learned Rent Controller is upheld then for times to come, landlord will

be deprived of the rent.

To controvert this part of the findings of learned Appellate

Court, Mr. Mani Ram Verma, Advocate, appearing for the petitioner,
Civil Revision No. 4136 of 2007 5

states that he is ready to incur all expenses without any reimbursement

from the landlord.

At this stage, Mr. A.K.Goel, Advocate, appearing for the

landlord has made three fold submissions. He has stated that the

building is very old and it has become unfit for human habitation.

Secondly, it has been submitted that the premises are required for

personal use and occupation. It has been submitted that tenant wanted

to construct latrine on the ground floor and if same is permitted, it will

change the character of the building.

Repelling these arguments, Mr. Verma, in his all eloquence,

has submitted that on ground of personal necessity and building being

unfit for human habitation, eviction petition has been earlier filed by the

landlord and the landlord lost in that litigation before learned Rent

Controller and Appellate Authority. He further submits that now again

the landlord has filed another petition for eviction on the ground of

personal necessity and for enhancement of rent. Mr. Verma has further

stated that since the sewerage pipe is to be taken on first floor and in

the modern time, sufficient technology is available he will make the

bathroom on first floor and take sewerage line there, where there is a

provision of latrine.

In view of the submissions made by Mr. Verma that he will

incur the entire expenses at his own and will construct the latrine at first

floor, there is nothing that learned counsel for the landlord could say

contrary to dislodge the submissions made by Mr. Verma. Landlord will

be within his rights to pursue his remedy to seek eviction of tenant on

the ground of personal necessity or enhancement of rent for which he
Civil Revision No. 4136 of 2007 6

has already initiated the proceedings. Section 9 of the Act reads as

under:-

“9. Landlord to provide certain amenities –

(1) If the amenities of electricity, sewerage or

tap water supply have been made available in any

locality by the State Government or a local authority,

the tenant of the building or rented land of such

locality shall be entitled to the enjoyment thereof

subject to the provisions hereinafter contained.

(2) If the landlord at the written request of the

tenant fails to agree in writing to provide all or any of

the amenities within a period of thirty days or fails to

provide the same within a period of ninety days of

such request, the tenant may apply to the Controller

for that purpose. The Controller may, on such

application by the tenant and after such enquiry as

he may deem fit, permit the tenant to have such

amenity at the cost of the landlord on such

conditions as he may deem proper. The tenant shall

be entitled to deduct the expenses incurred by him

in providing the amenity from the rent payable to the

landlord till the full amount is realized.

Provided that the rate of deduction of such

expenses shall not exceed fifty per centum of the

amount of rent.

Provided further that the Controller may
Civil Revision No. 4136 of 2007 7

reject the application if he is satisfied that such an

order will cause undue hardship to the landlord,

keeping in view his source of income, or would

involve expenditure incommensurate with the benefit

sought to be achieved.

(3) The Controller may fix the extent and

specifications of the amenity as far as possible

keeping in view the circumstances of the case and

also the estimated cost thereof.

(4) After the amenity has been provided, the

tenant shall immediately thereafter send the details

of the expenses incurred by him to the landlord.

(5) In case of dispute as regards the quantum

of the amount spent for providing the amenity, the

same shall be decided by the Controller after

enquiry on an application made to him.

(6) The landlord shall be entitled to enhance

the rent of the building or the rented land to the

extent of eight per centum per annum of the amount

spent for providing such amenity from the date the

amenity is provided.

Provided that where the tenant has initially

incurred the expenses for providing such amenity,

the enhancement of rent shall not be allowed till the

amount spent by the tenant has been realized”.

The request made by the tenant is in consonance with the
Civil Revision No. 4136 of 2007 8

object of Section 9 for which the same was enacted. In the modern

times, civic amenities and public hygiene cannot be denied to the tenant

on the ground that he must yield to pressure and vacate the premises.

Potable water is essential for day-to-day living so is the sewerage.

Therefore, the findings of learned Rent Controller are justified and are in

consonance with the modern days’ needs. Therefore, the findings of

learned Rent Controller are upheld. The judgment of learned Appellate

Authority is set aside. Taking into consideration submissions and prayer

made by Mr. Verma, counsel for tenant as noticed above, the judgment

of learned Rent Controller is modified to the extent that the sewerage

pipe shall be taken to the first floor where there is provision for the

latrine and all expenses incurred by the tenant for laying the water pipe

and sewerage pipe shall be borne by tenant himself and will not be

reimbursed by the landlord.

With these observations, the present revision petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
December 2, 2008
“DK”