Supreme Court of India

Laxmidas Morarji (D) By Lrs vs Miss Behrose Darab Madan on 18 September, 2009

Supreme Court of India
Laxmidas Morarji (D) By Lrs vs Miss Behrose Darab Madan on 18 September, 2009
Author: H Dattu
Bench: B.N. Agrawal, G.S. Singhvi, H.L. Dattu
                                                                           REPORTABLE

                 IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                   CIVIL APPEAL NO. 5786 OF 2002


Laxmidas Morarji (Dead ) by LRs.                        ........... Appellants

                                    Versus

Miss Behrose Darab Madan                            ..............Respondent



                                    WITH

                   CIVIL APPEAL NO. 5787 OF 2002




                              JUDGMENT

H.L. Dattu, J.

1) These appeals are directed against the decision of Bombay High Court in

Writ Petition No.519 of 1987 dated 12.02.1998 and the order passed in

Civil Application No.5701 of 2000 in Writ Petition No.519 of 1987 dated

30.8.2001. By the impugned order, the High Court, has dismissed both

the writ petitions and also the civil application.

1

2) The facts leading to these appeals are as under:-

Mr. Salehbhai Alibhai Rangwala was the owner of a building then

known as Mohamedali Mansion, situated at 241, Princess Street,

Bombay. The Flat No. 2-B on the second floor of the building,

(hereinafter referred to as `the suit premises’) had been let out to one

Dosabai, the brother of Ms. Dhanbai Batliwala, (hereinafter referred

to as the `deceased-tenant’), on a monthly rent of Rs. 104.10 paisa.

Dhanbai was staying with her brother in the suit premises. After the

death of her brother in the year 1953, Dhanbhai became the tenant of

the suit premises by virtue of Section 5(11)(c)(i) of the Bombay

Rents, Hotel and Lodging Houses Rates Control Act, 1947 (`the Act’

for short). She expired on 17.12.1963. It appears that the deceased

tenant in her last will dated 24th April, 1959 had appointed the trustees

and executors of her will. Sometime in the early part of the year 1965,

the original owner had sent notice to the trustees and executors of the

will of the deceased tenant to hand over the vacant possession of the

suit premises and also to pay the arrears of rent alleged to be due from

01.11.1964. Since the trustees and executors of the will failed to

vacate the suit premises, the original owner filed Suit No.310 of 1967

before the Court of Small Causes at Bombay, against the trustees and

2
the respondent in this appeal, inter-alia seeking recovery of possession

of the suit premises and for payment of Rs.3018.90 paisa, being the

arrears of rent for the period from 01.11.1964 to 31.03.1967. In the

suit filed, it was specifically stated, that, the defendant No. 5

(respondent) is not the tenant and has no legal and valid claim over

the suit premises and therefore no notice was required to be given to

her, however, she is arrayed as a party in the suit by way of caution

and to avoid any technical objection in future. It was also mentioned

in the suit, that, the defendants 1 to 4 (trustees and executors of the

will) have parted with the possession of the suit premises to defendant

No.5, respondent in this appeal.

3) In the written statement filed, respondent apart from others, had stated

that the court of small causes at Bombay has no jurisdiction to entertain

the petition, since the landlord of the premises has not accepted her as a

tenant of the suit premises; she has been adopted as a daughter by the

deceased tenant; deceased tenant has by her last will, bequeathed the

tenancy rights of the suit premises; she is the daughter of sister of the

deceased tenant and was residing with the deceased tenant and, therefore,

would fit in to the definition of a tenant as envisaged under Section

5(11)(c)(i) of the Act and, therefore, entitled to an eviction notice.

3

4) The Small Causes Court, while dismissing the suit by its order dated

02.07.1977, held that, the law of adoption is unknown to the Parsis and

the defendant No.5 (respondent) has proved the fact that she was residing

with the deceased tenant as a member of her family and as such she is

entitled to claim tenancy rights under the provisions of Section

5(11)(c)(i) of the Act.

5) The original owner along with the predecessor of the present petitioners,

being aggrieved by the judgment of the court of Small Causes at Bombay

preferred an appeal before the court of Small Causes at Bombay in

Appeal No.74 of 1978. The appellate court, on consideration of oral and

documentary evidence held that, there was no landlord and tenant

relationship between executors of will and the petitioners and therefore

the suit itself was not maintainable. The respondent retains the tenancy

rights as she was the adopted daughter of the deceased tenant under her

will dated 2nd April, 1959 and was a member of her family residing with

her at the time of her death. It was also observed that bequeath of the

tenancy rights either of the residential premises or of shop premises

cannot be given effect to, unless the concerned person satisfies the

requirement of Section 5(11)(c)(i) of the Act and lastly the defendants 1

to 4 have not produced any evidence to show that the adoption is

4
unknown to Parsis. In view of the above findings the appellate court had

dismissed the appeal.

6) Against the decision of the Appellate Court, the appellant filed writ

petition before the High Court. The learned single Judge dismissed the

writ petition, being of the opinion that there is no perversity in the

findings and the conclusions reached by the Trial Court and the first

appellate court and also has observed that no exception can be taken to

the findings recorded by the trial court that the respondent would inherit

the tenancy of the suit premises as she was residing with the tenant as a

member of the family of the tenant.

7) Since the aforesaid order had been passed without hearing the learned

counsel for the petitioner, an application for review came to be filed by

the petitioners to review the order passed in the Writ Petition. It was

dismissed vide order dated 30.08.2001.

8) Appellants have preferred separate appeals before this Court, inter alia,

questioning the order passed by the High Court in the writ petition and

the civil application filed for review of the order passed in writ petition.

9) These appeals were heard in part on 15th April, 2009 and 30th July, 2009

and when the matters were taken up for hearing on 6th August, 2009, the

learned counsel for the respondent stated that as desired by the

5
respondent, he has given no objection to her and she wants to argue the

matter in person. The respondent was present before the Court. Instead

of arguing the matter, she sought an adjournment. The same was

declined, since the appeals were pending on the Board for last seven

years and the learned counsel for the appellant had closed his

submissions.

10)The learned senior counsel Mr. Rohington Nariman submitted, that, the

respondent is not a member of the deceased tenant’s family and was not

residing with the deceased at the time of her death and therefore

respondent cannot claim to be the tenant of the suit premises. In aid of

his submission, the learned senior counsel invites our attention to the

definition of tenant under Bombay Rent Act. The learned senior counsel

has also taken us through the pleadings and the evidence on record to

substantiate that the respondent cannot claim any right, much less

tenancy right, in the suit premises under the deceased tenant.

11)We do not think it necessary to discuss in detail the evidence adduced by

the parties in view of the course we propose to adopt in deciding these

appeals.

6

12)The primary issue which falls for our consideration and decision is,

whether the suit filed by the owner of the suit premises was maintainable

before the Small Causes Court, Bombay.

13)The specific case of the plaintiff in the suit filed was that the respondent

is not a tenant and has no legal and valid claim over the suit premises

and therefore no notice was required to be given to her. However, she is

arrayed as a party in the suit by way of caution and to avoid any technical

objection in future. It was also mentioned in the suit that the defendants

1 to 4 (trustees and executors of the will) have parted with the possession

of the suit premises to defendant No.5 (respondent in this appeal). It was

also mentioned that the suit is for recovery of the suit premises to which

the provisions of Bombay Rent Control Act would apply.

14)Apart from others, it was the defence of the defendant No.5 (respondent

in this appeal), that the Small Causes Court, Bombay does not have

jurisdiction to try the suit, if the plaintiff were to assert that she is not the

tenant of the suit premises.

15)To decide the issues which have been raised for our consideration and

decision, it is necessary to notice the definition of “tenant” and

jurisdiction of courts under the Bombay Rents, Hotel and Lodging

Houses Rates Control Act, 1947. Section 5(11) of the Act reads :

7
“(11)”tenant” means any person by whom or on whose
account rent is payable for any premises and includes,-

            (a)         xx           xx           xx           xx

            [(aa) xx            xx           xx           xx

            (b)         xx           xx           xx           xx


            [(bb) xx            xx           xx           xx


            [(bba) xx           xx           xx           xx

[(c) (i) in relation to any premises let for residence,
when the tenant dies, whether the death has occurred
before or after the commencement of the Bombay Rents,
Hotel and Lodging House Rates Control (Amendment)
Act, 1978, any member of the tenant’s family residing
with the tenant at the time of his death or, in the absence
of such member, any heir of the deceased tenant, as may
be decided in default of agreement by the Court.”

16)The definition of `tenant’ under the Act, means any person by whom or

in whose account rent is payable for any premises. Section 5(11)(c) (i) of

the Act, is too exhaustive to include any member of the tenant’s family

residing with the tenant at the time of his death. There are two

requirements under Section 5(11) of the Act, which must be fulfilled

before a person may be called `tenant’ under sub-clause(c); firstly, he

must be a member of the tenant’s family and secondly, he must have

been residing with the tenant at the time of his death. Besides, fulfilling

8
these conditions, he must have agreed upon to be a tenant by the

members of the tenant’s family. In default of such agreement, the

decision of the court shall be bindings on such members.

17)Section 28 of the Act provides the Small Causes Court with special

jurisdiction to try the cases under the Act. The Section is as under:

“Jurisdiction of Courts

(1) Notwithstanding anything contained in any law
and notwithstanding that by reason of the amount of the claim or
for any other reason, the suit or proceeding would not, but for
this provision, be within its jurisdiction.-

(a) in Greater Bombay, the Court of Small Causes,
Bombay,

[(aa) in any area for which, a Court of Small Causes is
established under the Provincial Small Causes Courts
Act
, 1887, such Court and]

(b) elsewhere, the Court of the Civil Judge (Junior
Division) having jurisdiction in the area in which the
premises are situate or, if there is no such Civil Judge the
Court of the Civil Judge (Senior Division) having
jurisdiction, shall have jurisdiction to entertain and try
any suit or proceeding between a landlord and a tenant
relating to the recovery of rent or possession of any
premises to which any of the provisions of this Part apply
[or between a licensor and a licensee relating to the
recovery of the licence fee or charge] and to decide any
application made under this Act and to deal with any
claim or question arising out of this Act or any of its
provisions and [subject to the provisions of sub-section
(2)], no other court shall have jurisdiction to entertain
any such suit, proceedings, or application or to deal with
such claim or question.

9

[(2) (a) Notwithstanding anything contained in
clause(aa) of sub-section(1), the District Court may at
any stage withdraw any such suit, proceeding or
application pending in a Court of Small Causes
established for any area under the Provincial Small
Causes Courts Act
, 1887 and transfer the same for trial or
disposal to the Court of the Civil Judge (Senior Division)
having ordinary jurisdiction in such area.]

(b) Where any suit, proceeding or application has been
withdrawn under clause(a), the Court of the Civil Judge
(Senior Division) which thereafter tries such suit,
proceedings or application, as the case may be, may
either re-try it or proceed from the stage at which it was
withdrawn.

(c) The Court of the Civil Judge trying any suit,
proceeding or application withdrawn under clause (a)
from the Court of Small Causes, shall, for purposes of
such suit, proceeding or application, as the case may be,
be deemed to be the Court of Small Causes.]
Explanation- In this Section “proceeding” does not
include an execution proceeding arising out of a decree
passed before the coming into operation of this Act.”

18)Section 28 of the Act begins with a non-obstante clause. By Section 28 of

the Act, the legislature has designated certain courts to entertain and try

any suit or proceeding between a landlord and a tenant relating to

recovery of rent or possession of any premises to which any of the

provisions of this part apply and to decide any application made under

Bombay Rent Act and to deal with any claim or question arising out of

Bombay Rent Act or any of its provisions. The designated courts are, the

10
Court of Small Causes in Greater Bombay, a Court of Small Causes

established under the Provincial Small Causes Courts Act, 1887, in any

area where such court is established and in other areas, the court of Civil

Judge (Junior Division) having jurisdiction in the area in which the

premises are situated or if there is no such Civil Judge, the court of Civil

Judge (Senior Division) having ordinary jurisdiction.

19)This Court in the case of Khem Chand Dayalji and Co. Vs. Mohammed

Bhaichand (1969) 1 SCC 884, while discussing the provision prescribing

the jurisdiction to the Small Causes Court, has noticed, that “by Section

28 of the Act certain courts were designated as courts of exclusive

jurisdiction to entertain and try suits and proceedings between a landlord

and tenant relating to recovery of rent or possession to which the

provisions of the Act applied and also decide claims or questions arising

under the Act.”

20)The Rent Control Act is a special enactment conferring certain special

rights and imposing certain special obligations upon landlords and

tenants. The Rent Control Act imposes restrictions on the right of

landlord to evict his tenants on the grounds other than what is specified in

the Statute. This court in the case of Om Prakash Gupta Vs. Rattan Singh

and Ors. (1964) 1 SCR 259, has observed, that, ordinarily, it is for the

11
civil courts to determine whether and if so, what jural relationship exists

between the litigating parties. The Tribunals under the Act being

creatures of the Statute have limited jurisdiction and have to function

within the limits of the Statute creating them. But within the provisions

of the Act, they are Tribunals of exclusive jurisdiction and their orders

are final and not liable to be questioned in collateral proceedings, like a

separate application in execution proceedings. The Court has further

observed, that, therefore, there is no substance in the contention that as

soon as the appellant denies the relationship of landlord and tenant, the

jurisdiction of the authorities under the Act is completely ousted. A

landlord must be very ill-advised to start proceedings under the Act, if

there is no relationship of landlord and tenant. If a person in possession

of the premises is not a tenant, the owner of the premises would be

entitled to institute a suit for ejectment in the civil courts, untrammeled

by the provisions of the Act. It is only when he happens to be the tenant

of the premises in an urban area, the provisions of the Act are attracted.

Mere denial of relationship of landlord and tenant cannot oust the

jurisdiction unless it is specifically provided in the Statute. If the Rent

Controller finds that the opposite party is not a tenant of the landlord, he

must dismiss the landlord’s application for eviction, but if he finds that

12
such a plea by the opposite party is not true and that the opposite party is

a tenant of the landlord, then, if the ground of eviction is proved, he must

order eviction of the tenant.

21)Section 28 of the Bombay Rent Act deals with the jurisdiction of the

Courts, to decide on issues arising out of the Act. In a suit relating to

possession of the premises where the relationship of landlord and tenant

admittedly subsists between the parties, jurisdiction to entertain and try

such a suit is in the courts specified in Section 28. All applications made

under the Act are also to be entertained and disposed of by the courts

specified in Section 28 and no other. In all such suits or proceedings the

courts specified in Section 28 also have the jurisdiction to decide all

claims of questions arising out of the Act or any of its provisions. In the

instant case, the suit premises is situate within the jurisdiction of Greater

Bombay. In view of Section 28 of the Act, the Court of Small Causes,

Bombay, will have jurisdiction. The appellants have filed a suit for

eviction. The suit is maintainable provided that a landlord-tenant

relationship is established. However, it is clear from the pleadings of the

appellants that they do not consider respondent No.5 as a tenant. In

furtherance of this stand, the appellants have gone on to adduce evidence

to prove that respondent does not qualify the conditions to be deemed as

13
tenant under the Bombay Rent Act. In the light of the principles stated

by this Court in Om Prakash Gupta’s case (1964) 1 SCC 259, the

inevitable conclusion is that Small Causes Court at Bombay had no

jurisdiction to entertain the suit filed by the owners of the suit premises.

22)The learned senior counsel for the appellant would submit that the lis

between the parties is pending before various forums from last four

decades and even as of now the landlord of the premises is unable to get

vacant possession of the suit premises and, therefore, we should exercise

our power under Article 142 of the Constitution of India and direct the

respondent to quit and deliver vacant possession of the suit premises to

the landlord. Reliance is placed on the decision of this court in the case

of Dhanajaya Sharma vs. State of Haryana and Others, [(1995) 3 SCC

757].

23)Article 142 being in the nature of a residuary power based on equitable

principles, the courts have thought it advisable to leave the powers under

the article undefined. The power under Article 142 of the Constitution is

a Constitutional power and, hence, not restricted by statutory enactments.

Though the Supreme Court would not pass any order under Article 142

of the Constitution which would amount to supplanting substantive law

applicable or ignoring express statutory provisions dealing with the

14
subject, at the same time these Constitutional powers cannot in any way,

be controlled by any statutory provisions. However, it is to be made

clear that this power cannot be used to supplant the law applicable to the

case. This means that acting under Article 142, the Supreme Court

cannot pass an order or grant relief, which is totally inconsistent or goes

against the substantive or statutory enactments pertaining to the case.

The power is to be used sparingly in cases which cannot be effectively

and appropriately tackled by the existing provisions of law or when the

existing provisions of law cannot bring about complete justice between

the parties. It would be useful at this stage to refer to the observations

made by this Court in the case of Teri Oat Estates (P) Ltd. vs. U.T.

Chandigarh [(2004) 2 SCC 130], “sympathy or sentiment by itself cannot

be a ground for passing an order in relation to where the appellants

miserably fail to establish a legal right. Despite an extraordinary

constituted jurisdiction contained in Article 142 of the Constitution, the

Supreme Court ordinarily would not pass an order which would be in

contravention of a statutory provision.”

24)In view of the aforesaid settled legal principles, it is not possible to

accept the request of learned senior counsel for the appellant.

15

25)Since we are of the opinion that the Small Causes Court at Bombay had

no jurisdiction to entertain the suit, we have not pronounced any opinion

on the merits of the appellant’s case.

26)As the appellants were bonafide prosecuting the suit before the court

which had no jurisdiction to entertain the same, we direct, that if along

with the plaint, an application under Section 14 of the Limitation Act,

1963 is filed the time from the date of institution of the suit till this day

shall be excluded in computing the period of limitation in filing the suit.

It is further directed that if any such suit is filed, the same and consequent

appeal/appeals/revision shall be disposed of within a period of one year

from the date of its filing in view of the fact that unfortunately the present

eviction matter remained pending for forty two long years.

27)Civil Appeal No. 5786 of 2002 is, accordingly, dismissed.

28)In view of the dismissal of Civil Appeal No.5786 of 2002 by us today,

Civil Appeal No.5787 of 2002 does not survive and is, accordingly,

dismissed. No order as to costs.

…………………………………J.

[ B.N. AGRAWAL ]

…………………………………J.

[ G.S. SINGHVI ]

16
…………………………………J.

[ H.L. DATTU ]

New Delhi,
September 18, 2009.

17