Gujarat High Court High Court

Mariambibi vs Heard on 26 November, 2010

Gujarat High Court
Mariambibi vs Heard on 26 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/352/1996	 12/ 12	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 352 of 1996
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE H.K.RATHOD
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================

 

MARIAMBIBI
WD/O OF YUSUFBHAI - Applicant(s)
 

Versus
 

SABIRBHAI
MUSAJI CHHIPA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
MR KV
SHELAT for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/11/2010 

 

 
 
ORAL
JUDGMENT

1. Heard
learned advocate Mr.M.B.Gandhi for petitioner and learned advocate
Mr.K.V.Shelat for respondent.

2. R
& P from Courts below has been received by this Court.

3. The
petitioner – original plaintiff has expired on 25.4.1997.
Thereafter, heirs and legal representatives of deceased petitioner
are brought on record by filing Civil Application No.7271 of 1997
where this Court has passed an order on 18.11.2005.

4. Present
Civil Revision Application is preferred by landlord. The HRP Suit was
filed by landlord has been dismissed. Against which, appeal was
preferred by landlord which has also been dismissed. Thereafter,
present Civil Revision Application is preferred by landlord under
Section 29(2) of the Bombay Rent Act.

5. The
HRP Suit No.4137 of 1981 was filed by landlord against respondent –
tenant for recovery of vacant possession of suit premises and
Rs.2040.40 ps. rent is to be recovered from tenant towards arrears of
rent / mesne profit, municipal tax and notice expenses. According to
case of plaintiff, defendant was let out suit premises of plaintiff
at monthly rent of Rs.25/- plus taxes to be borne by tenant. The
tenant was irregular in payment of rent and he paid rent to plaintiff
due upto 31.7.1975. It is alleged by plaintiff that defendant was
tenant in arrears of rent since 1.8.1975 to 31.10.1975 and he was
also in arrears of monthly tax amount Rs.115.40 ps. and defendant
tenant neglected to pay up said dues of plaintiff though demanded for
and so was liable to be evicted from suit premises on that ground.
The further ground was that plaintiff required suit premises for
bonafide and reasonably for a personal use and occupation. According
to plaintiff, greater hardship would be caused to him by refusal to
pass eviction decree in his favour than the defendant by passing
eviction decree against him. The registered notice dated 1.7.1981
served to defendant tenant wherein he was called upon to pay all
arrears of rent and hand over vacant possession of suit premises to
plaintiff but, defendant failed to comply with suit notices given by
plaintiff. Therefore, suit has been filed by plaintiff against
defendant. The defendant – tenant has filed written statement
vide Exh.8 denying averments made in plaint. The defendant tenant
raised dispute about standard rent of suit premises and requested to
the Court to fix its standard rent according to law and also denied
allegation about arrears of rent and also denied bonafide requirement
of suit premises for personal use and occupation of plaintiff. The
trial Court vide Exh.9 framed issues in Para.3. The trial Court has
come to conclusion that tenant is not in arrears of rent for more
than six months and also not neglected to make payment of rent due
within one month of receipt of notice.

6. Learned
advocate Mr.Shah submitted that notice dated 1.7.1981, against which
upto 30.6.1981 regular monthly rent was paid by tenant to plaintiff.
Therefore, Issue No.1 has been decided against plaintiff and standard
rent and contractual rent has been fixed at Rs.12/- per month and due
rent has been found to Rs.48/-. The hardship issue has been decided
in favour of defendant and bonafide requirement of plaintiff for his
personal use and occupation is found to be proved. However, it has
been held that plaintiff is not entitled decree for eviction. The
plaintiff was examined vide Exh.15. The Jenabbibi Kutubduddin was
examined at Exh.32 and Ikbal Yusufbhai was examined at Exh.33 and
husband of Jenabbibi was also examined at Exh.34. Except that no
other witness was examined by plaintiff. The defendant himself
examined at Exh.39 and one Mahmadbhai Hhakimji was examined at
Exh.42. The liability of municipal taxes was with tenant. One rent
note was prepared between both parties while hiring suit room from
plaintiff. The monthly rent of Rs.12/- was paid by tenant upto
30.6.1981 and notice issued by plaintiff dated 1.7.1981 calling upon
tenant to pay arrears of rent. Therefore, at the time of issuing
notice to tenant, rent was not found to be due in favour of
plaintiff. Therefore, after receiving notice from plaintiff, a reply
was given by tenant at Exh.26 to plaintiff within one month from date
of receiving notice Exh.19 from plaintiff. Therefore, trial Court has
come to conclusion that case of plaintiff is governed by Section
12(3)(b) of Rent Act. The money order of rs.480/- was sent by tenant
to plaintiff which was refused by plaintiff as per Exh.40 and Exh.41.
The plaintiff himself admitted the fact that tax of suit room was to
be borne by him. The family members of plaintiff as per his evidence
is in all 11 having six sons where Mahmad Sherif died about 2 to 3
months back at the time of giving evidence by plaintiff. According
to evidence of plaintiff, out of six sons, three sons are married and
they are residing with their wives and wives of three sons, are
alive. On the basis of evidence, trial Court has come to conclusion
that plaintiff’s evidence which are found from record, it is quite
reasonable to believe that plaintiff and his two married sons cannot
live comfortably or conveniently in one room and they are in need of
at least one more room so trial Court has come to conclusion that
plaintiff has proved on record that he required suit room bonafidely
and reasonably for his personal use and occupation. But question of
hardship has been decided in favour of defendant by trial Court
considering evidence on record. The trial Court has appreciated oral
evidence of Janabbibi at Exh.34 which does not establish the fact
that alternative accommodation is available to defendant. The trial
Court has considered Section 13(2) of Rent Act and come to conclusion
that if the decree of eviction is passed against tenant, then greater
hardship would be caused to defendant. If decree of eviction is not
passed in favour of plaintiff, then there is no such great hardship
would be caused to plaintiff. The plaintiff is already in possession
of one room of his sister Jenabbibi Exh.34. Therefore, trial Court
has positively come to conclusion that greater hardship would cause
to defendant if order of eviction is passed against defendant.
Accordingly, trial Court has dismissed the suit while delivering
judgment and decree on 23.7.1986.

7. The
landlord has challenged aforesaid judgment and decree passed by trial
Court in Civil Appeal No.156 of 1986 before appellate bench of Small
Causes Court, Ahmedabad. The tenant has not filed any cross objection
in appeal. Therefore, appellate Court has observed that finding in
respect to reasonable and bonafide personal requirement in favour of
plaintiff remains biding to both parties. Therefore, question of
hardship only is to be examined by appellate Court in aforesaid
appeal.

7.1 The
appellate Court has considered evidence of defendant tenant that
there are 8 members in family consisting of 2 daughters, 2 sons and
defendant himself, wife and his mother as well as his brother and his
wife is also residing with him and their ration card is also common.
The said ration card was not produced on record by defendant.
Therefore, appellate Court has come to conclusion that in family of
defendants, 7 members are residing together in suit room. The
appellate Court has also considered that more family members are
residing in the premises does not necessarily follow that greater
hardship would be caused to plaintiff. The appellate Court has also
considered condition of the house. The appellate Court has considered
various decisions in respect to deciding question of hardship either
to tenant or landlord while considering question of bonafide
requirement for personal use and occupation of landlord. The
appellate Court has given detailed reasons in support of its
conclusion in Para.20, 21 and 22 which are quoted as under :

“20. The
last decision relied by Mr.Ahmadi is in the case of Smt.Gyanvati v.
12th Addl. District Judge, reported in 1993 (1) RCR 243.
It is held that under the provisions of the Act the landlord is not
under obligation to offers alternative accommodation to the tenant
but if the offers the same should be liberally construed. It is also
held that if the landlord does not offer alternative accommodation he
cannot be penalized and his claim cannot be thrown out on that
account. Now, here in the case before us, the offer is made and it is
proved that no such accommodation is available. It is also proved
that no other accommodation is also available. Considering this
evidence with the conduct of the plaintiff it is held that the
requirement of the plaintiff is not reasonable. So considering the
entire set of facts in this suit it is held that the hardship by
passing the decree is great than by refusing the same. It cannot be
argued that merely because reasonable and bonafide requirement is
established the decree should be passed. The Court has to consider
the question of hardship and even if there is personal and bonafide
requirement but if the greater hardship is caused to the tenant the
decree cannot be passed. So, this decision is also not very useful in
the facts and circumstances of the present case.

21. Mr.V.G.Shelat
has relied on the decision in the case of Ranchhodlal v. Natvarlal,
reported in 9 GLR 920. This decision refers to the provisions of
sub-section 2 of Section 13 of the Bombay Rent Act and it is held
that the words “is available” refer to the present i.e.
the availability must be one in present.” So even when there is
availability of such accommodation the Court has to consider the same
and find out whether it is available at present and whether the
greater hardship would be caused by passing the decree or not. So, in
the present case, no such premises is available at all. As per the
evidence on record and as already stated considering the conduct of
the plaintiff and the evidence on record the greater hardship is held
to be caused to the tenant if the decree for eviction is passed.

22. Mr.Shelat
also relied on the decision in the case of in case of J.V.Kansara v.
M.M.Tailor reported in 1993 (1) GLR 46 wherein it is held that
Section 13(2) of Rent Act is mandatory and Court also must consider
whether decree for the part of the premises would serve the purpose.
Now there is no dispute that the court must consider the question of
hardship and in the present case before us there is only one room and
there is no scope for any decree for a part of the premises. So, this
decision is not useful on facts. Accordingly, we decide point no.2 in
the negative and pass the following order.

ORDER

1. The
appeal is dismissed with costs.”

8. I
have considered submissions made by both learned advocates and also
perused judgment and decree passed by trial Court as well as
appellate Court. I have also perused the R & P received from
Courts below. The facts remain that tenant was not in arrears on the
date on which registered legal notice dated 1.7.1981 was served to
tenant. The tenant has given reply at Exh.26 to notice at Exh.19 to
plaintiff within one month from date of notice at Exh.19. Therefore,
Section 12(3)(b) of Rent Act is governed the case of parties. The
standard rent dispute has been raised by tenant at the time of filing
reply to notice at Exh.19 at Exh.26. Therefore, only question
remained to be decided by trial Court that whether plaintiff required
suit premises bonafidely and reasonably for personal use and
occupation or not. That finding of fact has been decided in favour of
plaintiff but, simultaneously question of hardship has to be
examined under Section 13(2) of Rent Act. This aspect in detail
considered by trial Court after appreciating evidence on record. The
trial Court has also considered Section 13(1)(g) which also required
to consider greater hardship caused to whom in case if eviction order
is passed in favour of landlord. Similarly, appellate Court has also
considered in detail various decisions relied by both parties and
come to conclusion that looking to evidence on record while
re-appreciating the same and considering decision of this Court in
case of J.V.Kansara v. M.M.Tailor reported in 1993 (1) GLR 46 wherein
it is held that Section 13(2) of Rent Act is mandatory and Court also
must consider whether decree for part of premises would serve the
purpose. The appellate Court after appreciating same evidence, come
to conclusion that it may be that more family members are available
in the family of plaintiff but, defendant – tenant having only
one room, therefore, there is no scope for any decree for a part of
room. Therefore, appellate Court has come to conclusion that tenant
is not having any alternative accommodation and therefore, comparing
hardship both landlord and tenant, after appreciating evidence on
record, come to conclusion that if decree of eviction is passed
against tenant, then it will cause greater hardship to the tenant and
therefore, appeal preferred by landlord has been dismissed.

9. The
reasoning given by Courts below based on record and also after
appreciating evidence which found from record. The appellate Court
has also rightly re-appreciated evidence which was already
appreciated by trial Court. The plaintiff has not proved that tenant
having another room for alternative accommodation. However, bonafide
and personal requirement of use of premises looking to family members
of plaintiff has been proved. Against which, mandatory provisions of
Section 13(2) of Rent Act has been rightly appreciated by both below
Courts. Therefore, contentions raised by learned advocate Mr.Gandhi
cannot be accepted. In this case, there is concurrent finding of
facts from Courts below. After considering reasoning given by Courts
below as well as appreciation of evidence by both Courts below,
according to my opinion, both Courts below have not committed any
error of law or view taken by Courts below is not contrary to law.
This Court is having a limited jurisdiction under Section 29(2) of
Rent Act, cannot re-appreciate the evidence which was already
appreciated by Courts below. The concurrent finding of fact, this
Court cannot disturb in revision application. It is clear from record
and evidence that comparative hardship has been established in favour
of defendant, though Section 13(1)(g) of Rent Act has been proved by
plaintiff. But mandatory provisions of Section 13(2) of Rent Act has
been rightly examined and decided by Courts below on the basis of
evidence which found from record and such finding cannot consider to
be baseless and perverse. Therefore, in such circumstances, the view
taken by Apex Court in case
of Patel Valmik Himatlal and Others v. Patel Mohanlal Muljibhai,
reported in (1998) 7 SCC 383 in Para.4, 5 and 6 are relevant, which
is quoted as under :

“4. Section
29(2) of the Bombay Rents Act as applicable to Gujarat amendment
reads as follows :-

“29(2).

No further appeal shall lie against any decision in appeal under
sub-section (1) but the High Court may, for the purpose of
satisfying itself that any such decision in appeal was according
to law, call for the case pass such order with respect thereto as
it thinks fit.”

5. The
ambit and scope of the said section came up for consideration
before this Court in Helper Girdharbhai vs. Saiyed Mohmad
Mirasaheb Kadri and others: (1987) 3 SCC 538 and after referring to
a catena of authorities, Sabyasachi Mukharji, J. drew a distinction
between the appellate and the revisional jurisdictions of the
courts and opined that the distinction was a real one. It was held
that the right to appeal carries with it the right of rehearing
both on questions of law and fact, unless the statute conferring the
right to appeal itself limits the rehearing in some way, while the
power to hear a revision is generally given to a particular case
is decided according to law. The Bench opined that although the
High Court had wider powers than that which could be exercised
under Section 115 of the Code of Civil Procedure, yet its
revisional jurisdiction could only be exercised for a limited
purpose with a view to satisfying itself that the decision under
challenge before it is according to law. The High Court cannot
substitute its own findings on a question of fact for the findings
recorded by the courts below on reappraisal of evidence. Did the High
Court exceed its jurisdiction ?

6. The
powers under section 29(2) are revisional powers with which the
High Court is clothed. It empowers the High Court to correct errors
which may make the decision contrary to law and which errors go to
the root of the decision but it does not vest the High Court with
the power to re-hear the matter and re-appreciate the evidence.
The mere fact that a different view is possible on re-appreciation
of evidence cannot be a ground for exercise of the revisional
jurisdiction.”

10. In
view of above observations made by Apex Court and considering
reasoning and finding given by Courts below which found according to
law and no error of law committed by Courts below which requires
interference by this Court while exercising power under Section 29(2)
of Rent Act. Therefore, there is no substance in present Civil
Revision Application. Accordingly, present Civil Revision
Application is dismissed. Rule is discharged. Interim relief, if any,
granted earlier stands vacated. No order as to costs. R & P to be
sent back forthwith to Courts below.

(H.K.RATHOD,J.)

(vipul)

   

Top