High Court Punjab-Haryana High Court

M.R.F.Limited And Another vs S.Major Singh Purewal on 4 May, 2009

Punjab-Haryana High Court
M.R.F.Limited And Another vs S.Major Singh Purewal on 4 May, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                      Civil Revision No.5547 of 2008
                                      Date of decision: 04.05.2009



M.R.F.Limited and another                          ...Petitioners


                                 versus


S.Major Singh Purewal                              ...Respondent



CORAM: HON'BLE MR. JUSTICE K.KANNAN


Present:     Mr. Kanwaljit Singh, Senior Advocate with
             Mr. Harmanjit Singh, Advocate, for the petitioners.

             Mr. Arun K. Bakshi, Advocate for the respondent.
                         -----

1. Whether reporters of local papers may be allowed to see the
judgment ?

2. To be referred to the reporters or not ?

3. Whether the judgment should be reported in the digest ?

K.Kannan, J.(Oral)

1. The application for grant of leave to defend filed by

the tenant was rejected by the Rent Controller in a petition filed by the

landlord under Section 13-B of the East Punjab Urban Rent Restriction

Act. In the petition for leave to defend, the tenant put several contentions

of which predominant ones that galvanised attention before the Rent

Controller and before me, by the persuasive arguments of the learned

Senior counsel were ; (i) The document of lease in favour of the tenant

allowed for 20 years period with a right of renewal by the tenant and a

liberty given to the tenant for premature determination of tenancy. The
Civil Revision No.5547 of 2008 -2-

petition filed before the expiry of the said period was not tenable;

(ii) The landlord was guilty of concealment in that he did not reveal the

existence of other properties which he might have owned and which he

required a further probe. The Rent Controller rejected both these

contentions as not enabling the tenant to have the right of defence and

ordered summary ejectment.

2. The learned Senior counsel appearing for the tenant

states at the outset that the lease deed provides for 20 years commencing

from 1993 and the petition filed before the conclusion of the said period

was not maintainable. He points out that the reliance of the Rent

Controller to the decision of this Court in Paramjit Kaur (Smt.) Versus

Satya Gupta (Smt.) and others-1996(2) RLR 319, was clearly

misplaced since the judgment which relied on a decision of Hon’ble the

Supreme Court in Lakshmi Venkateshwara Enterprises (P) Ltd.

Versus Syeda Vajhiunnissa Begum- 1994(2) RCR 121, dealt with a

different situation where although the petition was filed prior to the

expiry of the period stipulated under the lease, the landlord there was

contending that by violation of the term under the contract there had

been a premature termination of tenancy which the landlord was entitled

to invoke. In this case, according to the learned Senior counsel, no

violation of term of lease had been canvassed by the landlord and when

the 20 years period had not concluded, the petition was not maintainable.

While I will agree with the submission that a petition for eviction even

within the expiry of the period mentioned in a contract would always be

possible if a landlord’s resort to action under the rent control enactment
Civil Revision No.5547 of 2008 -3-

by reference to an eventuality of premature termination, I would still

point out that petition for ejectment could be resisted as not

maintainable, if only the right to remain in possession is protected by

term of the contract. Such a right could legitimately exist by a term of

lease for a certain specified period and when the landlord could be

prevented before the expiry of the period by filing a petition.

3. One does not need to grope too far or too long to say

that such a right does not exist for a tenant in a case where the entry into

possession through an instrument which the law requires shall be

registered but which is unregistered. The requirement of registration

comes through the provisions of the Transfer of Property Act which

states under Section 107 that lease of immovable property from year to

year or a term exceeding one year or reserving an early rent could be

made only by a registered instrument. Section 17(1)(d) of the

Registration Act mandates that the lessee of immovable property from

year to year or for any term exceeding one year or reserving an early rent

shall be required to be compulsory registered. The effect of non-

registration of a document that is compulsorily registerable is contained

through Section 49 of the Act that interdicts that it shall not affect any

immovable property or confer any power to adopt or be received as

evidence of any transaction affecting such property or conferring such

power. It is admitted on all fours that an exception provided under

Section 49 is not attracted to this case. To state the obvious that an

exception which could still be attracted would be a right of a person to

prove the character of possession as a collateral purpose to the lease. It
Civil Revision No.5547 of 2008 -4-

would happen in case the status as a tenant itself is denied and then it

shall be permissible for the person affected to show that his possession is

that of a tenant. In this case, the petition is filed admitting the

defendant’s status as a tenant. The term of lease prescribed in the lease

deed on which the tenant relies on is through an instrument dated

01.07.1992 that prescribes 20 years period commencing from the date of

completion of the renovation of the building which the tenant was

authorized to do. Admittedly such renovation had been done and the

contention of the tenant was that he was entitled to continue in

possession for 20 years and that would not occasion before the

completion of 2013.

4. The learned Senior counsel for the petitioner relies on

the decision of this Court in Basant Lal and others Versus Ramji Dass

(deceased) through L.R’s and others- 1990 Civil Court Cases 377

(P&H), that an unregistered deed of partition would not bar a person

from ascertaining the nature of possession. I have already pointed out

that the character of possession is the most outstanding example to the

exception provided under Section 49 of the Registration Act. I have also

held that the respondent’s status as a tenant itself is not denied and that is

the reason why the landlord has invoked the provisions of the Rent Act.

If the term of lease for a period in excess of one year would require

registration and as in this case, the documents spells out a lease period of

20 years, it is not admittedly registered then the inescapable consequence

is that it will not operate affect the immovable property, which he seeks

to transfer by lease. Any more than permissibility of the character of
Civil Revision No.5547 of 2008 -5-

possession of the respondent as a tenant, the right of lease shall be seen

only in the context of the tenant having tendered the rent to the landlord

and the landlord having received the rent from the tenant. In such a

situation, the receipt of rent itself constitutes the creation of lease and the

possession held by such a tenant shall be a tenant from month to month.

Here it is not the tenure of lease that protects possession but it is a

statutory right of a tenant to stay in possession under the East Punjab

Urban Rent Restriction Act that comes into operation. If the provisions

of the Act could be invoked by either party, it only means that such a

right is available not under the contract of lease itself, but it is a right that

is invoked under the Act and the trappings of all the provisions will

come into full sway. The landlord’s right to invoke Section 13-B could

not in such a situation be defeated. The defence to the petition as not

maintainable by the reliance on a document which is inadmissible is

under such circumstances not tenable at all.

5. The other defence that the tenant took up was that the

landlord was guilty of suppression of not disclosing other properties

which he was possessed of. According to the learned Senior counsel, the

averment in the petition was only that the landlord was not possessed of

any other similar building. The averments in the petition, inter alia, are

“that the petitioner is not in possession of any other similar premises at

Jalandhar city nor he has vacated any such building within the limits of

Municipal Corporation, Jalandhar after the coming into force of East

Punjab Urban Rent Restrict Act.” The qualifying expression found in

the petition of the petitioner not owning “any other similar premises”.
Civil Revision No.5547 of 2008 -6-

According to learned counsel assumes significance that it would only

mean that the landlord concedes that he has other buildings also but

denies availability of similar buildings. If the tenant had in his

application for leave contended that the landlord indeed owns some other

premises, it would obtain some credibility to his defence. On the other

hand, the tenant has adopted a defence that in my view is only a

moonshine. His response to the averments referred to above as contained

in paragraph 4 of his petition seeking for leave is that the ownership

particulars of the landlord of other building would require further probe.

A landlord cannot say anything more than the non-availability of any

other premises. A negative fact could be shown to be false only by a

positive assertion of existence of some property which would dis-entitle

the landlord to invoke the said provisions. In my view, the attribute of a

malafide intent of a landlord could be made if only he is shown to have

any other building. The inference from the statement of the landlord that

he does not own any other similar premises as meaning that he owns

premises but not only similar to the same as in the occupation of the

tenant is an attempt to bring in a needless obfuscation in language and an

attempt to split hair on a matter of syntax in a language that is still

foreign to us. With all its normal understanding that the sentence would

admit of, the landlord must be understood as saying that he has no other

building. The word ‘similar’ is merely an expression in superfluity in the

context that cannot be stretched out beyond logic and beyond what the

sentence normally means.

6. The learned Senior counsel points out to the reasoning
Civil Revision No.5547 of 2008 -7-

adopted by the Rent Controller that since the landlord was stated to

be a NRI and he has disclosed by an averment in the petition his need

and further that he came with a qualification of “specified landlord” by

being an owner of the building for more than five years prior to the filing

of the petition, the bona fides shall have to be immediately inferred.

Again, I have no difficulty in accepting the contention of the learned

Senior counsel that the decision of Hon’ble the Supreme Court in Baldev

Singh Bejwa Versus Monish Saini-2006 AIR (SC) 59, puts it up

beyond any pale of controversy that by a proper reading of Section 18(5)

that requires the Rent Controller to exercise his power whether to grant a

leave or not, the Court shall be satisfied that the need of the landlord

clearly existed. The Rent Controller that examines a petition for leave

himself has to be first satisfied that the petitioner has stated in the

petition what entitled him to invoke Section 13-B and that nothing in the

Section that enables the landlord to invoke the said Section is lacking in

the petition in the necessary averments. The Court shall then see

whenever it falls within its ken, any defence that would require an

adjudication by permitting the tenant to file his written statement exists,

it shall go through a process of trial before rendering an adjudication.

The crucial time when the Court would do that exercise is when the Rent

Controller finds that the leave to defend petition discloses that element of

doubt in the contentions of the landlord that would merit consideration

through a full-fledged trial. In this context, the need of the landlord is

not merely to be presumed at all times but if the issue whether the

requirement of the accommodation of the landlord or his dependent is
Civil Revision No.5547 of 2008 -8-

genuine or not it shall be examined in the context of what is stated in the

written statement. The need could be shown as such, but not merely a

desire or a mere wish to secure eviction if it was pointed out that the

landlord did in fact own other premises and there was no justification for

applying for eviction. I have already extracted the defence in relation to

the need in paragraph 4 of the written statement that merely states that it

could require a probe without setting out any tangible information that

could even excite the minimal suspicion about the need. If in such a

situation, the tenant is unable to give any credible information that could

make the Court believe the landlord’s need was not at least prima facie

shown then the decision of this Court and of the Hon’ble Supreme Court

in relation to the presumption that is available comes into operation. If

on the bare statement of the landlord that he requires the premises, the

Court cannot presume the need to be genuine. Such a presumption

becomes available immediately after examining the defence that nothing

is disclosed about the availability of other property or other

circumstances which could rise a cloud of doubt over such a

presumption.

7. For the sake of completion of all the points urged by

the learned Senior counsel, it has to be seen that even the decisions

which he relies on in Mrs. Kushal Takhar Versus Gurinder Singh-

2009(1) RCR (Civil) 629, where the Court held that a leave to defend

shall be granted to a tenant if the landlord was found in occupation of

other accommodation. It is one thing for a tenant to prove or contend

that the landlord owns another property or when the landlord himself
Civil Revision No.5547 of 2008 -9-

admitted that he had owned another property but quite another for a

tenant to say that whether the landlord owns any other property would

require a probe to merit a chance for filing his statement after the grant of

leave. I have no doubt in my mind that the statement gives no clue to the

Court that the landlord has any other property to disentitle him to apply

under Section 13-B or doubt his requirement. The decision of Hon’ble

the Supreme Court in Modern Hotel, Gudur, represented by

M.N.Narayanan Versus K.Radhakrishnaiah and others-AIR 1989

Supreme Court 1510, refers to a situation when a contractual tenancy

cannot be put an end to by resort to Rent Control Act even before the

tenure of lease has run itself out. This is not a proposition that would find

its application in this case since the tenure of lease beyond a period of

one year through an unregistered instrument cannot be operative and

hence can not outstrip the requirement of the landlord to apply under

Section 13-B for the reasons that I have enumerated above. The

inadmissibility of the document would render the defence vulnerable and

takeaway the right of the tenant to contend that his right of lease existed

till the completion of 20 years period. The decision of Hon’ble the

Supreme Court in Firm Sardari Lal Vishwa Nath and others Versus

Pritam Singh-AIR 1978 Supreme Court 1518, laying down the law

that in the event of violation of the term of a contract relating to lease,

there is a requirement to issue a notice under Section 106 is not again a

decision that could support the contention of the tenant for the Hon’ble

Supreme Court dealt with a situation of the primacy of a contractual

tenant to hold his tenement till the lease period is completed but it shall
Civil Revision No.5547 of 2008 – 10 –

not avail to the tenant in this case here, since the tenant is only a

statutory tenant and being a amenable to the provisions of Section 13-B.

8. The length of discussion in the judgment shall not be

taken to infer that the tenant’s defence was formidable which could not

be thrown over board and it required to be examined in depth after leave

to defend is granted to the tenant for a full-fledged trial. The elaboration

has been occasioned by elaborate arguments of the learned Senior

counsel. The order of the Rent Controller would require a modification

in that it has ordered eviction summarily by rejecting the leave to defend

petition filed by the tenant. Section 18(4) mandates that the Court on

examination the affidavit stating the ground on which the tenant seems to

contest the application, while still disallowing the leave, is bound to

obtain the statement made by the “specified landlord” in the application

for eviction and then pass an order if ground exists for evicting the

tenant. That is an additional duty of the Court to see all the requirements

under Section 13-B are fully satisfied. The order of the Rent Controller

rejecting the leave to defend is upheld and the matter is remitted to the

Rent Controller only for recording the statement of the landlord and

appraise the petition on its merits as disclosed through the documents

and then pass appropriate orders. The Court shall in such an eventuality

consider the fact that the tenant is purported to have effected substantial

improvements and that he has been running the business for more than

18 years. A plea for consideration of time for eviction which the placed

before me by the learned counsel for the petitioner does not require to be

addressed in the light of the matter being remitted to Rent Controller for
Civil Revision No.5547 of 2008 – 11 –

consideration of the issue of the order of eviction.

9. The Civil Revision is disposed of in the above terms.

(K.KANNAN)
JUDGE
04.05.2009
sanjeev