Bombay High Court High Court

Mangaldham vs Shriram Dattatraya Kulkarni on 11 July, 2008

Bombay High Court
Mangaldham vs Shriram Dattatraya Kulkarni on 11 July, 2008
Bench: A.M. Khanwilkar
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                  CIVIL APPELLATE JURISDICTION

                  WRIT PETITION NO.986 OF 1990




                                                                   
     Ramesh Ganesh Kange, adult,
     occupation landlord, residing at




                                           
     Mangaldham, Vadavali Section,               ...Petitioner
     Ambernath, Dist.Thane.                     (Ori.Plaintiff)

            Versus




                                          
     Shriram Dattatraya Kulkarni,
     since deceased by his heirs
     and legal representatives:

     1(a) Shashikala Shriram Kulkarni,




                               
     1(b) Santosh Shriram Kulkarni,
     1(c) Prasanna Shriram Kulkarni,
                  
     All R/at 66, Yogayog Co-op.Hsg.Soc.,
     Near Audumbar School, Vadavali,
     Ambarnath - 421 501.                 ...Respondents
                 
                               ......

     Mr.Ashutosh Gole i/b Mr.R.S.Apte for Petitioner.

     Ms.Gauri Godse for Respondent No.1(a).
      
   



                               ......

                              CORAM:    A.M.KHANWILKAR, J.

                                        JULY 11, 2008.





     JUDGMENT :

1. This Writ Petition under Article 227 of

the Constitution of India takes exception to the

Judgment and Decree passed by the VIth Additional

::: Downloaded on – 09/06/2013 13:35:17 :::
: 2 :

District Judge, Thane dated September 28, 1998 in

Civil Appeal No.259 of 1986 which in turn reverses

the Judgment and Decree passed by the IVth Joint

Civil Judge, Junior Division and Judicial

Magistrate, First Class, Ulhasnagar dated April 25,

1986 in Regular Civil Suit No.33 of 1984.

2. The premises in question is house property

known as ‘Mangaldham’ situated at Vadavli Section

at Ambernath within the limits of Kalyan Municipal

Corporation. It is common ground that the

Petitioner

is the owner and landlord of the suit

premises, consisting of one room and verandah, who

in turn had inducted Respondent as monthly tenant

on agreed rent of Rs.22/- (Rupees Twenty-two) per

month besides the permitted increases. It is

admitted position that the premises were let out

only for residential purpose. The

Petitioner/landlord instituted Suit for recovery of

possession of suit premises and mesne profits in

the Court of Civil Judge, Junior Division,

Ulhasnagar on the ground that the Respondent/tenant

has used the suit premises for purpose other than

that for which it was leased. It is the case of

::: Downloaded on – 09/06/2013 13:35:17 :::
: 3 :

the Petitioner/landlord that in 1982, the

Respondent’s son started the business of electric

motor winding and repairing under the name and

style as ‘Advance Electronics’ from the suit

premises causing change of user of the premises

other than for which the same were let out. The

claim of the Petitioner/landlord not only stood the

trial before the Civil Judge, Junior Division at

Ulhasnagar but has also been upheld by the

Appellate Court in the impugned Judgment. In that,

even the Appellate Court has rejected the stand of

the

Respondent/tenant that the said business was

started with the consent of the landlord. The

Appellate Court in the impugned Judgment has upheld

the finding of fact recorded by the Trial Court

that business of electric and motor rewinding and

repairing under the name and style as Advance

Electronics was commenced from the suit premises on

9th November 1982 as is evident from the

registration of the business as Advance Electronics

under the Bombay Shops and Establishments Act, 1948

(hereinafter referred to as ‘Shops and

Establishments Act’). That business was started

after the Respondent’s son had taken education of

::: Downloaded on – 09/06/2013 13:35:17 :::
: 4 :

Electrical Engineering in I.T.I. The Appellate

Court has also considered the Respondent’s defence

that his son started living separately since 1982.

Both the Courts have concurrently found that

nevertheless the business in the name and style as

‘Advance Electronics’ was continued as is

established from the licence fee paid in advance

till 1987 which is for period even after the Suit

for eviction was instituted in the year 1984. The

Appellate Court has also found that there was other

circumstances brought on record to indicate that

the work

of repairing of T.V., Radio, etc. was

being carried out in the suit premises, which fact

was corroborated from the evidence of Gajanan

Mulgaonkar, the Shop Inspector. Insofar as the

abovesaid findings recorded by the two Courts

below, the correctness thereof is not challenged

before this Court.

3. Even after recording the abovenoted

findings, the Appellate Court, however, proceeded

to upset the decree of eviction passed by the Trial

Court on the reasoning that the Respondent was

doing that business in his leisure time after

::: Downloaded on – 09/06/2013 13:35:17 :::
: 5 :

office hours for additional source of income. The

Appellate Court then went on to hold that

admittedly the Defendant continued to stay along

with his family members in the suit premises. It

has found that the work of repairing was carried

out in front portion of the suit premises (some

portion of verandah). The Appellate Court has then

found that the work of repairing in question was

not carried out as a full-fledge business for whole

day, but must have been carried on by the Defendant

in his leisure time after the office hours for

additional

source of income. On these findings,

the Appellate Court relying on the decision in the

case of C.Colaco vs. Urban D’Silva reported in AIR

1970 Mysore 297; Jugraj Jain v. T.R.Ambikapathi

Pillai reported in 1959 Vol.II Mad.L.J.Reports 240;

Harmohan Das Bagai vs. T.P.Gupta reported in 1984

RLR 625; and Sant Ram vs. Rajinder Lal & Ors.

reported in AIR 1978 SC 1601 proceeded to hold that

inspite of finding recorded against the

Respondent/tenant, it did not amount to change of

user of the premises as contemplated under Section

108(o) of the Transfer of Property Act (hereinafter

referred to as ‘the T.P. Act’) and actionable

::: Downloaded on – 09/06/2013 13:35:17 :::
: 6 :

under Section 13(1)(a) of the Bombay Rents, Hotels

and Lodging House Rates Control Act (hereinafter

referred to as ‘the Bombay Rent Act’). In this

Petition, the correctness of the said view of the

Appellate Court is put in issue.

4. Before proceeding to examine the rival

submissions, it would be apposite to advert to

relevant provisions. Section 13(1)(a) of the Rent

Act invoked by the Petitioner/landlord for seeking

decree of eviction against Respondent/tenant reads

thus:

“13.(1) Notwithstanding anything contained
in this Act but subject to the provisions
of sections 15 and 15A, a landlord shall
be entitled to recover possession of any

premises if the Court is satisfied-

(a) that the tenant has committed any act
contrary to the provision of clause (O) of
section 108 of the Transfer of Property
Act, 1882″.

5. As Section 13(1)(a) refers to the

provisions of Section 108 of the T.P.Act, it will

be apposite to reproduce the said provision, which

reads thus:

::: Downloaded on – 09/06/2013 13:35:17 :::

: 7 :

“108. Rights and liabilities of lessor
and lessee.- In the absence of a contract

or local usage to the contrary, the lessor
and the lessee of immoveable property, as
against one another, respectively, possess

the rights and are subject to the
liabilities mentioned in the rules next
following, or such of them as are
applicable to the property leased:-

(A) Rights and Liabilities of the Lessor

………………………………

(B) Rights and Liabilities of the Lessee

(d) If during the continuance of the lease
any accession is made to the property,

such accession (subject to the law
relating to alluvion for the time being in
force) shall be deemed to be comprised in
the lease:

(e) if by fire, tempest or flood, or
violence of any army or of a mob, or other
irresistible force, any material part of
the property be wholly destroyed or
rendered substantially and permanently

unfit for the purposes for which it was
let, the lease shall, at the option of the

lessee, be void:

Provided that, if the inquiry be
occasioned by the wrongful act or default
of the lessee, he shall be entitled to

avail himself of the benefit of this
provision:

(f) if the lessor neglects to make, within
a reasonable time after notice, any
repairs which he is bound to make to the

property, the lessee may make the same
himself, and deduct the expense of such
repairs with interest from the rent, or
otherwise recover it from the lessor:

::: Downloaded on – 09/06/2013 13:35:17 :::

: 8 :

(g) if the lessor neglects to make any
payment which he is bound to make, and
which, if not made by him, is recoverable
from the lessee or against the property,

the lessee may make such payment himself,
and deduct it with interest from the rent,
or otherwise recover it from the lessor:

(h) the lessee may even after the
determination of the lease remove, at any
time whilst he is in possession of the
property leased but not afterwards all

things which he has attached to the earth;
provided he leaves the property in the
state in which he received it:

(i) when a lease of uncertain duration

determines by any means except the fault
of the lessee, he or his legal
representative is entitled to all the

crops planted or sown by the lessee and
growing upon the property when the lease
determines, and to free ingress and egress
to gather and carry them:

(j) the lessee may transfer absolutely or
by way of mortgage or sub-lease the whole
or any part of his interest in the
property, and any transferee of such
interest or part may again transfer it.

The lessee shall not, by reason only of
such transfer, cease to be subject to any

of the liabilities attaching to the lease:

Nothing in this clause shall be deemed to
authorise a tenant having an
untransferable right of occupancy, the

farmer of an estate in respect of which
default has been made in paying revenue,
or the lessee of an estate under the
management of a Court of Wards, to assign
his interest as such tenant, farmer or
lessee:

(k) the lessee is bound to disclose to the
lessor any fact as to the nature or extent
of the interest which the lessee is about

::: Downloaded on – 09/06/2013 13:35:17 :::
: 9 :

to take of which the lessee is, and the
lessor is not, aware, and which materially
increases the value of such interest:

(l) the lessee is bound to pay or tender,

at the proper time and place, the premium
or rent to the lessor or his agent in this
behalf:

(m) the lessee is bound to keep, and on
the termination of the lease to restore,
the property in as good condition as it
was in at the time when he was put in

possession, subject only to the changes
caused by reasonable wear and tear or
irresistible force, and to allow the
lessor and his agents, at all reasonable
times during the term, to enter upon the

property and inspect the condition thereof
and give or leave notice of any defect in
such condition; and, when such defect has

been caused by any act or default on the
part of the lessee, his servants or
agents, he is bound to make it good within
three months after such notice has been

given or left:

(n) if the lessee becomes aware of any
proceeding to recover the property or any
part thereof, or of any encroachment made
upon, or any interference with, the

lessor’s rights concerning such property,
he is bound to give, with reasonable

diligence, notice thereof to the lessor:

(o) the lessee may use the property and
its products (if any) as a person of
ordinary prudence would use them if they

were his own; but he must not use, or
permit another to use, the property for a
purpose other than that for which it was
leased, or fell [or sell] timber, pull
down or damage buildings [belonging to the
lessor, or] work mines or quarries not

open when the lease was granted, or commit
any other act which is destructive or
permanently injurious thereto:

::: Downloaded on – 09/06/2013 13:35:17 :::

: 10 :

(p) he must not, without the lessor’s
consent, erect on the property any
permanent structure, except for
agricultural purposes:

(q) on the determination of the lease, the
lessee is bound to put the lessor into
possession of the property”.

6. In addition to the above said provisions,

it would be useful to advert to section 25 of the

Bombay Rent Act, which reads thus:

“25. (1) A landlord shall not use or
permit to be used for a non-residential
purpose any premises which on the date of

the coming into operation of this Act were
used for a residential purpose.

(2) Any landlord who contravenes the

provisions of sub-section (1) shall, on
conviction, be punishable with
imprisonment for a term which may extend
to three months or with fine or with
both”.

7. As Section 13(1)(a) of the Bombay Rent Act

refers to the provisions of Section 108(o) of the

T.P. Act, the latter stands incorporated in

Section 13(1)(a) of the Bombay Rent Act. The

question whether the landlord in the fact situation

of this case has succeeded in making out a case

that the suit premises have been used by the tenant

for the purpose other than that for which it was

::: Downloaded on – 09/06/2013 13:35:17 :::
: 11 :

leased will have to be considered in the context of

the concurrent finding of fact recorded by the

courts below that the suit premises was leased out

for residence only. Thus, if it is found that suit

premises were used for any other non-residential

activity or for that matter part time business, be

it in small portion of the premises, would attract

the rigours of Section 13(1)(a) of the Bombay Rent

Act inviting decree of eviction against the tenant.

The Appellate Court relying on decisions referred

to above has however, answered the issue against

the

Petitioner/landlord. We shall straightway

first refer to the said decisions.

8. The first decision is of the High Court of

Mysore in the case of C.Colaco (supra). In that

case, the Respondent was carrying on tailoring

business in the suit premises let out to him for

residential purposes. The Mysore High Court posed

the question for consideration that if in a

premises leased out for residential purposes to a

professional man, the said person carries on some

professional work in his residence, whether he

would be violating Sub-clause (o) of Section 108?

::: Downloaded on – 09/06/2013 13:35:17 :::

: 12 :

That question has been answered relying on the

dictum of the Madras High Court in the case of

Jugraj Jain (supra) and of the English Court in the

case of Vickery v. Martin reported in (1944) 2 All

ER 167, which in turn refers to the observations

made in the case of Hicks v. Snook reported in

(1928) 93 JP 55.

55 The Mysore High Court found as of

fact that the evidence indicated that the

Respondent was doing tailoring work in his house

since about seven months and his customers were

visiting his house, but no board was put up in the

house

about business of carrying on profession of

tailoring. The Court found as of fact that the

Respondent was doing tailoring work in his house in

his spare time after closure of his shop which was

elsewhere. The Court further found that the

Respondent did not put a board in his residential

house or made any structural alterations. Applying

the said test, the landlord’s claim for possession

of the premises was turned down.




     9.            In   the     case of Jugraj Jain (supra),                    the





     suit    premises         were let out for residence but                    the

     tenant     shifted        his     pawn-broker's          business          and




                                                    ::: Downloaded on - 09/06/2013 13:35:17 :::
                                        :    13    :



started conducting the same from the suit premises.

The Madras High Court in the first place opined

that the suit premises were let out for residential

purposes and the tenant converted a portion of the

premises for non-residential purposes. The Madras

High Court referring to earlier decisions,

proceeded to hold that the tenant cannot convert

even a portion of his residential house into a

shop, or allow a whole army of people who want to

pawn their articles, costly and cheap, small and

big in his residential premises, converting the

residential
ig premises practically into a

pawnbroker’s shop. It is further held that such

business should not be operated in a residential

premises, causing nuisance to the landlord

occupying a portion of the house, but should be

carried on only in separate non-residential

premises.

10. Insofar as the case of Harmohan Das Bagai

(supra) is concerned, the Delhi High Court was

concerned with the premises let out for residential

purposes only, but used for non-residential

purposes by the tenant. The Court went on to

::: Downloaded on – 09/06/2013 13:35:17 :::
: 14 :

restate the dictum in the case of Dr.Gopal Dass v.

Dr.S.K.Bhardwaj of the Apex Court that where

premises are let for residential purposes and it is

shown that they are used by the tenant incidentally

for commercial, professional or other purposes

“with the consent of the landlord”, the landlord is

not entitled to eject the tenant even if he proves

that he needs the premises bonafide for his

personal use because the premises have by their

user ceased to be premises let for residential

proposes alone. In the fact situation of that

case,

however, the Court in Paragraph 5 of its

decision, recorded a clear finding that there is no

credible evidence that the suit premises were in

fact used for non-residential purposes.

11. The Appellate Court has then adverted to

the decision of the Apex Court in the case of Sant

Ram (supra), which had occasion to deal with the

provisions of East Punjab Urban Rent Restriction

Act, 1949 (hereinafter referred to as ‘the East

Punjab Act’). While interpreting Section

13(2)(ii)(b) of the East Punjab Act, the Apex Court

went on to observe that it is impossible to hold

::: Downloaded on – 09/06/2013 13:35:17 :::
: 15 :

that the tenant who takes out petty premises for

carrying on a small trade also stays in the rear

portion, cooks and eats, he so disastrously

perverts the purpose of the lease. It is further

held that a different purpose in the context is not

minor variations but majuscule in mode of

enjoyment. It should not be a case of a man

switching over to a canteen business. Commenting

on the facts of that case, the Apex Court then

observed that this is not a case of a man switching

over to a canteen business of closing down the

cobbler shop
igand converting the place into a

residential accommodation. It is further held that

the common case is that the cobbler continued to be

a cobbler and stayed in the shop at night, on days

when he was running his shop but left for his home

on shop holidays.

12. Referring to the aforesaid decisions, the

Appellate Court proceeded to hold that the tenant

in the present case was not carrying on a

full-fledged electronic business in the suit

premises but was carrying on some repair activities

during his leisure time after office hours in order

::: Downloaded on – 09/06/2013 13:35:17 :::
: 16 :

to have some additional income in a small portion

of the suit premises while maintaining the dominant

user of the suit premises for residential purpose.

The view so taken, though attractive at the first

blush, cannot be countenanced having regard to the

scheme of the provisions of the Bombay Rent Act.

Insofar as the Bombay Rent Act provisions are

concerned, it matters not that the premises are

still being used also for the purpose for which it

was originally let, especially when the “lease is

for the purpose of residence only”. For, if it is

a

lease for residence created after the enactment

of the Bombay Rent Act, there is clear prohibition

of not using such premises for a non-residential

purpose. That bar is created on account of Section

25 of the Bombay Rent Act, which provision is to

effectuate public policy. Significantly, even if

the landlord were to consent for change of user of

the premises, let out only for residence to be used

also for non-residential purpose, that would be

impermissible in view of Section 25 of the Rent

Act. This aspect has been considered by our High

Court in the case of Bansilal Rampratap Rathi vs.

Suratsing Chandanmal & Ors. reported in 1982

::: Downloaded on – 09/06/2013 13:35:17 :::
: 17 :

     Mh.L.J.    628.
                628        The only question considered in that

     case    was    whether the tenant had brought                  about       a

     change    in    the    user of the      premises          which       were




                                                                          

originally taken only for the purpose of residence.

The tenant later on used the premises given for

residential purpose for starting a grocery shop

therein. This Court on considering the provisions

of Section 25 proceeded to hold that it is clear on

the reading of provisions of Section 25 that it is

prohibitory in character and operates as an

injunction against the landlord and prevents him

from

using or permitting to be used premises which

are used for a residential purpose on the date of

coming into force of the Bombay Rent Act to be used

for a non-residential purpose. Even in that case,

it was argued that out of house area of 30 khans,

only accommodation to the extent of 10 khans was

being utilised for non-residential purposes and,

therefore, the dominant use of the premises

continued to be for residential purposes not

attracting the rigours of Section 25(1) of the Rent

Act. That contention has been rejected by holding

that having regard to the sweep of Section 25(1)

and its object, the question of either dominant use

::: Downloaded on – 09/06/2013 13:35:17 :::
: 18 :

or ancillary use of the premises becomes wholly

irrelevant. The Court then went on to observe that

even otherwise, mere extent of accommodation will

not be very relevant. The principle expounded in

this decision applies proprio vigore to the case on

hand. The fact that only a small portion of

verandah was used for non-residential activity for

carrying repairs of TV, Radio, etc. was of no

consequence. Significantly, in the present case,

it is admitted position, that license for

conducting such business was obtained under the

provisions

of the Shops and Establishments Act,

which was valid till 1987. The suit has been filed

in the year 1984 praying for possession of the suit

premises on the ground of breach of Section

13(1)(a) of the Bombay Rent Act. The fact that

such activity was carried on only during leisure

time by the Respondent/tenant or for additional

source of income can be no defence. The fact

remains that the suit premises which were let out

for residential use only were being used also for

non-residential purposes thereby attracting Section

13(1)(a) read with Section 25 of the Rent Act. To

overlook such mischief on the specious reasoning of

::: Downloaded on – 09/06/2013 13:35:17 :::
: 19 :

dominant user of the premises continuing to be one

for residence, would be negating not only the

rigours of section 13(1)(a) of the Bombay Rent Act

r/w Section 108(o) of the T.P.Act, but more

importantly the prohibition under Section 25 of the

Bombay Rent Act. The decisions which have been

relied by the Appellate Court referred to above,

can be distinguished keeping in mind the

legislative scheme and intent of the Bombay Rent

Act.

13. It

will be useful to advert to another

decision of our High Court in the case of

Kasturchand Panachand Doshi & Ors. vs.Yeshwant

Vinayak Sainkar & Anr. reported in 1980 Bom.C.R.

424. In that case, the rent note specifically

mentioned that the tenant shall conduct the

business of milk in the suit premises. The tenant,

however, later on, started using the suit premises

for the purpose of workshop by installing heavy

machinery therein. While noticing the purport of

Section 13(1)(a) of the Bombay Rent Act, the Court

went on to hold in Para 5 that the landlord in such

a case would necessarily resort to Section 13(1)(a)

::: Downloaded on – 09/06/2013 13:35:17 :::
: 20 :

of the Bombay Rent Act r/w Section 108(o) of the

T.P.Act. Because, in that case, using the suit

premises for a purpose other than the one for which

they were let out even for a short cause and even

with somewhat reasonable course may still invite a

decree for eviction. That view is founded on the

dictum of the Division Bench of our High Court in

the case of Bright Brothers (Pvt.) Ltd. & Co. vs.

Venkatlal G.Pittie & Ors. reported in 1979 Mh.L.J.

894,
894 wherein it is held that the mere act of change

of purpose of user even if it does not happen to be

destructive

or permanently injurious to the leased

property would amount to breach of Clause (o) of

Section 108 of the T.P. Act. The Court went on to

observe that Section 13(1)(a) of the Bombay Rent

Act does not permit change of the purpose of the

user or continued use for a changed purpose by

acquiescence or the waiver of the landlord. On

that basis, it went on to hold that the concepts

arising under the general law, including the

provisions under Section 111 of the T.P.Act, are

not relevant for working out the rights and

liabilities of the parties under the Bombay Rent

Act. The Court went on to hold in Paragraph 15

::: Downloaded on – 09/06/2013 13:35:17 :::
: 21 :

that in a case where the premises are leased for

the purpose of “business”, if, instead of carrying

on milk business, the tenant carries on the

business of selling some other articles then there

would not be a change of the purpose of the user.

However, on the other hand, if the lease itself

mentions that the demised premises should be used

for the “selling of milk” and if the tenant uses

the premises for the selling of alcoholic drinks,

then it must necessarily mean that there is a

change of the purpose of the user though both the

purposes,

namely the purpose of selling milk and

the purpose of selling alcoholic drinks, may be

included in the larger genus of business.

14. Counsel for the Petitioner has then placed

reliance on an unreported decision of our High

Court in the case of Shankar Bapurao Gujare (dead),

through heirs, vs. Pandurang Vithal Kulkarni

(dead), through heirs and legal representatives in

Writ Petition No.3054 of 1988 decided on August 10,

2000. In that case, the suit premises consisted of

two rooms which were let out for residence only,

but part of the premises was being used for

::: Downloaded on – 09/06/2013 13:35:17 :::
: 22 :

business. Similar contention of the tenant came to

be negated and the Court proceeded to hold that

provisions of Section 13(1)(a) of the Bombay Rent

Act r/w 108(o) of the T.P.Act were attracted. In

that case, the Court has relied on the exposition

of the Apex Court in the case of Bishamber Dass

Kohli (Dead by LRs. vs. Satya Bhalla (Smt.)

reported in (1993) 1 SCC 566,
566 which takes the view

that use of the building for a purpose other than

that for which it was leased without the written

consent of the landlord is a good ground for

eviction.

The said decision is in relation to

claim of the landlord founded on Section

13(2)(ii)(b) of the East Punjab Act. The Court

went on to observe that the object of the provision

clearly is that the parties must remain bound by

the terms on which the building is let out,

including the condition relating to its use for the

purpose for which it was leased. In other words,

breach of the covenant regarding the kind of user

of the building let out is the ground of eviction

contained in Section 13(2)(ii)(b) of the East

Punjab Act.

::: Downloaded on – 09/06/2013 13:35:17 :::

                                        :   23     :



     15.          Counsel          for       the         Respondent/tenant,

     however,       distinguished           this         Judgment           on      the

argument that the Scheme of Section 13(2)(ii)(b) of

the East Punjab Act is materially different than

the provisions of Bombay Rent Act. It is not

necessary to enter into this debate as reference

has already been made to decisions of our High

Court which are directly on the point.





                                          
     16.          Counsel        for     the Respondent/tenant                   would

     then    rely on the decision of the Apex Court in the

     case    of
                     
                    Atul Castings Ltd.                vs.     Bawa         Gurvachan

     Singh       reported     in (2001) 5 SCC 133.                  Once         again,
                    
     this     decision        is    in      the       context         of     Section

     13(2)(ii)(b)        of    the East Punjab Act.                   Indeed,        in

     this    decision, the observations of the Apex                              Court
      


     in    the    case of Bishamber Dass Kohli (supra)                             have
   



     been    distinguished being in the fact situation                               of

that case, as can be discerned from Para 19 of this

decision. Learned Counsel for the Respondent was

at pains to persuade me to follow the dictum in the

case of Atul Castings Ltd. (supra) which takes the

view that it is not uncommon that officials,

executives, officers, businessmen, industrialists

::: Downloaded on – 09/06/2013 13:35:17 :::
: 24 :

and people engaged in other vocations may have some

homework to do and that, in these days computers,

internet and other like facilities are kept at home

for convenience and use. It is further observed

that in residential buildings where persons live

with family members, a room may be used for the

purpose of doing homework relating to office files

or study of children or allied or ancillary use in

a building leased for residential purposes. That,

so long as in a residential building, there is no

regular commercial activity or carrying on of

business and regular office with interaction of the

public and customers, etc. it is not possible to

say that use of one room for doing homework or

study itself will change the user of the building

and that the classification and character of the

building is changed, but it continues to remain a

residential building so also its purpose remains as

residential.

17. The argument though attractive, clearly

overlooks the fact situation of the present case.






     In    the first place, the concurrent finding of fact

     recorded      by   two    Courts       below      is     against         the




                                                  ::: Downloaded on - 09/06/2013 13:35:17 :::
                                      :   25    :



     Respondent/tenant          to    the     effect         that       he       was

     carrying      on    repairing       work (business)              of     T.V.,

     Radio,    etc.       from    the       suit      premises          and      had




                                                                             
     obtained      license to conduct such business from the




                                                     
     competent      Authority under the provisions of                        Shops

     and    Establishments Act, which was valid till 1987.

     Issuance      of    said    license       presupposes            that       the




                                                    
     portion    of      the premises was being used as a                       shop

within the meaning of Shops and Establishments Act.





                                        
     The    shop    was    operated in the name and                   style       as

     "Advance      Electronics".         It is not relevant for                   us

     to     dwell
                     
                     upon    the      fact      as      to     whether           the

Respondent/tenant had enough business or that large

number of customers were visiting the shop.

Suffice it to note that the user of portion of the

suit premises let out for residential use only has

been converted and changed to non-residential

proposes, thereby attracting the rigours of Section

13(1)(a) read with section 25 of the Bombay Rent

Act. It matters not whether the activity was

carried on by the Respondent/tenant only during his

leisure time after office hours or for additional

source of income. Section 13(1)(a) of the Bombay

Rent Act is inevitably attracted once it is

::: Downloaded on – 09/06/2013 13:35:17 :::
: 26 :

established that the tenant not only intended but

also indulged in regular commercial activity to

carry on business or use the premises (even portion

thereof) as a regular shop with intention of

interacting with the public and customers, even

though the premises were let out for residential

use only. The conduct of the tenant in obtaining

license under the Shops and Establishments Act

itself is indicative of the intention of the tenant

of using the suit premises for regular business

activity or a commercial venture and to interact

with public
ig and customers. It is not a pastime

activity or an activity undertaken pro bono

publico. At any rate, having regard to the scheme

of Bombay Rent Act and the prohibition under

Section 25 of the Bombay Rent Act, the act of using

even portion of the premises let out for

residential purpose only for non-residential

activity during specific period or otherwise would

result in attracting the ground of change of user

within the meaning of Section 13(1)(a) of the Rent

Act.






     18.        Counsel        for the Respondent/tenant                  would,




                                                    ::: Downloaded on - 09/06/2013 13:35:17 :::
                                     :    27     :



     however,       rely    on the dictum of our High Court                       in

     the     case of Babhutmal Raichand Oswal vs.                       Laxmibai

     Raghunath       Tarte reported in Vol.LXXIV 1971                      B.L.R.




                                                                             
     214.
     214      In that case, however, the decree passed                            by




                                                     
     the    Court below was under Section 13(1)(k) of                            the

     Bombay    Rent Act and not under Section 13(1)(a)                            as

     such.     The Division Bench of our High Court in the




                                                    
     case of Bright Brothers (Pvt.) Ltd.                     & Co.        (supra)

     has    already      spelt    out     the       distinction           between




                                       

Section 13(1)(a) and Section 13(1)(k) of the Bombay

Rent Act. In that case, the Court found that the

premises

were put to additional or different use

and they were still being used for the purpose for

which they were let. Therefore, the Court held

that it was a composite user. On that finding, the

Court proceeded to hold that whether the case falls

within the ambit of Section 13(1)(a) or 13(1)(k),

the Court will have to consider the provisions of

either of the two clauses. To my mind, therefore,

the plea of dominant user may be relevant to the

ground of eviction under section 13(1)(k) of the

Bombay Rent Act; but of no avail to examine the

ground under Section 13(1)(a), more particularly

relating to the premises let out for residential

::: Downloaded on – 09/06/2013 13:35:17 :::
: 28 :

use only but later on used for non-residential

purpose also. Thus understood, this decision is of

no avail. For, the well established position is

that once the Court finds that the tenant has used

the demised premises for purpose other than that

for which it was specifically leased, then no other

aspect would be relevant. It will be useful to

advert to unreported decision of our High Court in

the case of Dasharath Baburao Sangale vs.

Kashinath Bhaskar Datar in Writ Petition No.1794 of

1984 decided on 19th February 1985. In that case,

the lease was for conducting a “shop for sugar-cane

juice” known in Marathi as “Gurhala”. The tenant,

however, started using the said premises for a

different purpose (for selling clothe and clothes)

though continued to use it as a shop. This Court

relying on the decision in the case of Kasturchand

Panachand (supra) answered the ground of change of

user against the tenant. The above-said unreported

decision was carried in appeal before the Apex

Court which, however, confirmed by the Apex Court

in the Judgement reported in AIR 1993 SC 2646 –






     Dashrath       Baburao    Sangale & Ors.               vs.        Kashinath

     Bhaskar     Datar.
                 Datar         The       Apex       Court     referring            to




                                                      ::: Downloaded on - 09/06/2013 13:35:17 :::
                                       :   29   :



     provisions         of Section 13(1)(a) of the Bombay                     Rent

Act and Section 108(o) of the T.P.Act, coupled with

the finding of the two Courts below that the tenant

has been using the premises for the purpose other

than the one for which he had taken the said

premises on lease, answered the issue against the

tenant.

19. In the case of Motiram Dayaram (Dead) by

LRs. & Anr. vs. Chimanlal Atmaram (Dead) By LRs.

& Ors. reported in (1998) 8 SCC 425,
425 the premises

were

let out for residential purposes but were put

to use by tenant for running power looms, weaving

machines, etc. The Court opined that as it is

admitted case that the ground floor of the premises

in dispute is not being used for the purpose for

which it was let out to the tenant, the tenant had

violated the provisions of Section 13(1)(a) of the

Bombay Rent Act r/w 108(o) of the T.P.Act. The

Court went on to observe that converting of a

residential premises into a sort of mini textile

company is surely going to affect the residential

utility of the premises. Even in the present case,

although the Respondent/tenant must have succeeded

::: Downloaded on – 09/06/2013 13:35:17 :::
: 30 :

in establishing that only portion of verandah is

used for non-residential activity, it was surely

going to affect the residential utility of the

premises.

20. That takes me to the decision relied by

the Counsel for the Respondent/tenant of our High

Court in the case of Sahebrao Shankarrao Mistry vs.

Azizabai Hussein Ahmad Mulla reported in 1994

Mh.L.J. 1121.

1121 Even in this case, the decree was

on

the ground of violation of Section 13(1)(k) of

the Bombay Rent Act and not Section 13(1)(a). This

decision refers to other decisions which are

already adverted to in the earlier part of this

Judgment. Much emphasis was placed on the

observation that when the structure in question was

put to some additional use, that would not alter or

rescind the original user, the question of any

violation by the tenant cannot be countenanced. As

has been noted earlier, the established position is

that once the Court finds that the tenant has used

the demised premises for a purpose other than that

for which it was specifically leased, the rigours

::: Downloaded on – 09/06/2013 13:35:17 :::
: 31 :

of Section 13(1)(a) of the Bombay Rent Act read

with Section 108(o) of the T.P.Act will be

attracted. In matters, governed by Section

13(1)(a) of the Bombay Rent Act, the test of

dominant user for residence or nominal user of the

suit premises for non-residential purpose would not

absolve the tenant of action of eviction.

21. Reliance was also placed on the decision

in the case of Dattatraya Ramchandra Sapkal vs.

Gulabrao Tukaram Bhosale reported in 1978 Mh.L.J.

545.

     545      In
                     
                     that      case, the premises            were       let      out

specifically for carrying out business of fret work

but later on used for plastic business. In that

case, the Court held that the change of user did

not fall within clause (o) of Section 108 of the

T.P.Act. The Court then went on to observe that

the premises continued to be used for the business

of selling articles and did not change the user for

which the premises were let out. This decision is

of no avail to the Respondent to contend that since

the business activity was carried on in portion of

the verandah after office hours for additional

source of income, the ground of change of user is

::: Downloaded on – 09/06/2013 13:35:17 :::
: 32 :

not attracted, as has been found by the Appellate

Court in the impugned Judgment.

22. Reference was then made to the decision of

the Apex Court in the case of Gurdial Batra vs.

Raj Kumar Jain reported in (1989) 3 SCC 441. This

decision has referred to the opinion of the Bombay

High Court in the case of Dattatraya Ramchandra

Sapkal (supra). In the first place, this decision

pertains to provisions of Section 13(2)(ii)(b) of

the East Punjab Act. Besides, in Para 6, the Apex

Court has

found that the house let for the

residence purpose would not be available for being

used as a shop even without structural alterations.

The observations are in the context of using the

premises for running a business other than the one

which was commenced after the lease. In the

present case, the question is: whether even

portion of the premises let out for residential use

only can be allowed to be used by the tenant for

any non-residential activity? The answer is an

emphatic “NO”.

23. On analysis of the aforesaid decisions and

::: Downloaded on – 09/06/2013 13:35:17 :::
: 33 :

the provisions of the Bombay Rent Act, the

inevitable conclusion is that the opinion of the

Appellate Court that no decree of eviction can be

passed in favour of the landlord under Section

13(1)(a) of the Bombay Rent Act in respect of

premises let out for residence only as the demised

premises were not used as a full-fledged business

for whole day, but only during leisure time after

office hours for generating additional source of

income, is anathema to the scheme of the Bombay

Rent Act.

24. Accordingly, this Petition ought to

succeed and the impugned Judgment and decree passed

by the Appellate Court deserves to be set-aside and

instead, the Judgment and Decree of eviction passed

by the Trial Court against the Respondent/tenant

restored for the reasons recorded hitherto.

25. As a result, rule is made absolute with

costs.






     26.          At     this       stage,          Counsel          for        the

     Respondent/tenant          prayed      that     as     the        original




                                                    ::: Downloaded on - 09/06/2013 13:35:17 :::
                                      :    34   :



     tenant      has expired and the Respondent No.1(a)                        who

     is    widow of the original tenant was alone residing

     in    the    suit      premises, she may         be     permitted          to




                                                                           
     occupy      the    suit    premises during her              life      time.




                                                   
     Counsel      for    the Petitioner submitted                that,       that

indulgence can be shown, subject to instructions to

be taken from the Petitioner, provided the

Respondent No.1(a) should file personal usual

undertaking as also cause to file usual undertaking

of all her sons and daughters though they are

staying separately. Counsel for the Respondents,

however,

expressed inability to give such

undertaking.

27. In the circumstances, no order can be

passed in favour of the Respondents to protect

possession of Respondent No.1(a) during her life

time.

28. Counsel for the Respondents would then

pray that the operation of this Judgment be stayed

so that the Respondents can carry the matter in

appeal. That being a reasonable request, the same

is accepted on condition that the Respondents shall

::: Downloaded on – 09/06/2013 13:35:18 :::
: 35 :

file usual undertaking in this Court within two

weeks from today. On compliance of that condition,

this order shall not be given effect to for a

period of twelve weeks from today.

     .         Ordered accordingly.




                                           
                                       A.M.KHANWILKAR, J.




                                 
                    
                   
      
   






                                            ::: Downloaded on - 09/06/2013 13:35:18 :::