High Court Punjab-Haryana High Court

Kuldip Rai vs Sharan Singh (Deceased By Lrs) And … on 15 February, 1989

Punjab-Haryana High Court
Kuldip Rai vs Sharan Singh (Deceased By Lrs) And … on 15 February, 1989
Equivalent citations: AIR 1989 P H 319
Author: G Majithia
Bench: G Majithia


ORDER

G.R. Majithia, J.

1. This revision petition is directed against the order of the Rent Controller refusing to set aside the ex parte ejectment order passed in rent application No. 51 of 1978, decided on January 31, 1983.

2. Sharan Singh and his son Jaswant Singh filed an application for eviction on the ground that the demised premises were let out to H.V. Oils Mills, Khanna, through its partner Hakumat Rai for a period of five years and after the expiry of the contractual period, respondents Nos. 1 to 4 continued in possession of the premises but as statutory tenants. They are in arrears of rent since November 1, 1974, till the date of filing of the application and have sublet the premises to Kuldip Singh.

3. The respondents other than respondent No. 5 were proceeded ex parte on March 20, 1979. They were served through substituted

service by an insertion in “The Daily Samaj
Ludhiana”. Respondent No. 5 claimed that
he was in possession of the premises in
pursuance of an agreement of sale executed
in his favour by the landlords. He denied that
relationship of ‘landlord’ tenant existed
between the parties.

4. The Rent Controller negatived the plea taken by the contesting respondent and ordered ejectment of the respondents.

5. Application for setting aside the ex parte ejectment order was moved on August 1, 1981. It was stated in the application that the applicant acquired knowledge of the ex parte ejectment order on March 29, 1981. The learned Rent Controller, after appraisal of the entire evidence, came to the conclusion that the application for setting aside the ex parte order was barred by time and that the applicant had failed to show sufficient cause for setting aside the ex parte order passed against him.

6. I have heard the learned counsel for the parties. It has been submitted by Mr. Markan, learned counsel for the petitioner, that before ordering substituted service on the applicants, it was obligatory for the learned Rent Controller to record a finding that on the basis of the material on the file he was satisfied that the respondent was keeping out of the way for the purpose of avoiding service and that summons could not be served in the ordinary way. It will be useful to reproduce the interim orders passed in the file before ordering substituted service on the petitioner :

“22-7-1978. Present counsel for the petitioner. It be registered. Respondents be summoned for 8-9-78 on P. F. & R. C.

8-9-78. Present counsel for the petitioner. Presiding Officer has left the charge. To come on 18-9-78.

18-9-78. Present counsel for petitioner. Presiding Officer has left the charge. To come up on 3-10-78.

3-10-78. Present counsel for the petitioner. Respondent be served for 23-10-78 on P.F.

23-10-78. Present counsel for petitioner. Respondents not served. They be again served for 20-11-78 on P.F.&R.C.

20-11-78. Present counsel for the petitioner. Respondent not served. They he again served through publication in Samaj Ludhiana on depositing publication fee and P.F. for 23-12-78.

23-12-78. Present counsel for petitioner. Presiding Officer is on leave. To come up on 8-1-79,

8-1-79. Present counsel for the petitioner. Respondents are not present. Fresh publication in Samaj Ludhiana be again issued for 29-1-79 on depositing publication fee and P.F.

29-1-79. Present counsel for the petitioner. Sh. S.K. Khanna counsel for respondent No. 5 publication not received back. Reminder be issued for 14-2-79. No tender has been made.

14-2-79. Present counsel for petitioner. Sh. Passey counsel or respondent No. 5. Publication not served. Be again issued for 20-3-79 on old P. F.

20-3-79. Present counsel for petitioner. Counsel for respondent No. 5. Others are not present. Publication was issued for 23-12-78 and 29-2-79, but none for respondents 1 to 4 and 6. So they are proceeded against ex parte. For W.S to come up on 30-3-79.”

7. Before ordering substituted service the Court should be satisfied that the conditions on which alone it can be ordered exist, namely, that the defendant is keeping out of the way to avoid service or that for any other reason service cannot be effected in the ordinary way. The interim orders reproduced supra do not indicate that there was any material before the Court on the basis of which it could record its satisfaction that the respondents were keeping out of the way to avoid service or that for any other reason service cannot be effected in the ordinary way. Before resorting to the provisions of Order 5, Rule 20 of the Code of Civil Procedure (for short “the Code”), it is obligatory for the Court to record its satisfaction as enjoined under the statute. The substituted service cannot be ordered in the routine manner. The perusal of the interim orders does not justify issuance of order for substituted service. It indicates lack of applicability of judicial mind to the facts of the case.

Moreover, it was obligatory for the respondent landlord to prove that the newspaper through which substituted service was ordered was in daily circulation in the locality in which the petitioner was last known to have actually and voluntarily resided, carried on business or personally worked for a gain. Once it is disputed that there was no valid service, it is for the respondent to establish that the petitioner was validly served and valid service presupposes service in accordance with the procedure prescribed by law. The landlord failed to establish the prerequisites enjoined by Clause 1-A of Rule 20 of Order 5 of the Code. The following observations in S.V.P. Chockalingam Chettiar v. V.C. Rajarathnam, AIR 1964 Mad 415 can be usefully referred to (at p. 416 of AIR) :–

“Rule 20 of Order 5, Civil P. C. provides for substituted service, the main purpose of it is to bring it to the notice of the person to whom it is intended. Substituted service cannot be regarded as an idle formality to be gone through. The Code intends it as a substitute to actual personal service. Unfortunately the learned Subordinate Judge appears to have thought that as substituted service had been ordered by the Court and effected, the question of the sufficiency of it will no longer arise. That however, is not the correct way of approaching the question. A valid substituted service of a notice should conform to the conditions prescribed in Order 5, Rule 20, Civil P. C. If it does not conform to that rule, service will have to be regarded as not in accordance with law and therefore not sufficient.”

Accordingly, 1 hold that the petitioner applicant was not validly served and the order directing that ex parte proceedings be taken against him is bad at law.

8. There is another aspect which deserves to be mentioned. In the original agreement of lease, it is specifically recited that the tenant can create a sub-lease. The applicants are sub-tenants having been inducted in the premises by the tenant with the consent in writing of the landlord. The tenancy right is a valuable right in the property. They were the only interested and necessary parties to the petition. The other tenants having parted

possession to them ceased to have any subsisting interest in the property and it cannot he believed that after having acquired the knowledge that eviction application had been filed against them they would desist from putting in appearance in Court. Their bona fides are further established when in pursuance to the order passed by the Motion Bench they deposited the arrears of rent amounting to Rs. 9000/- on October 12, 1988, and thereafter have been depositing the rent regularly. This action of theirs speaks volumes for their bona fides and good conduct and I am not willing to believe that if they had been validly served, they would not have appeared in Court to contest the application more particularly when the eviction had been sought on the ground, namely, non-payment of arrears of rent and creation of sub-tenancy by the tenants. The sub-tenancy was created with the consent of the landlord and that ground is apparently non-subsistent The other ground ceased to exist when the arrears of rent uptodate were deposited in the Court. The sub-tenants had good grounds to contest the eviction application.

9. The other aspect which requires consideration is, whether the applicants acquired knowledge of the proceedings on the date pleaded by them or on any anterior
date. They have to furnish a good cause and they have so shown and I am satisfied, on the
basis of the evidence on record, that they acquired the knowledge on the date pleaded
by them and the application is, thus, within
limitation.

10. For the reasons recorded supra, this revision is allowed The ex parte order passed in rent case No. 51 dated July 1978 decided on January 31, 1983, is set aside. The case is remitted to the Rent Controller, Khanna, for de novo trial from the date when the applicants were proceeded ex parte. However, this order is subject to payment of conditional costs of Rs. 2500/- which have been paid and accepted in Court by Mr. Saini, learned counsel for the respondent The parties will, however, bear their own costs of this petition.

11. The parties, through their counsel,

are directed to appear before the Rent Controller on April 21, 1989 on which date the Rent Controller will assess the costs and interest payable by the applicants and the applicants will pay or deposit the same on the same date.