PETITIONER: MOHAMMAD ISMAIL, Vs. RESPONDENT: NANNEY LAL DATE OF JUDGMENT: 07/03/1969 BENCH: MITTER, G.K. BENCH: MITTER, G.K. HIDAYATULLAH, M. (CJ) SHAH, J.C. RAMASWAMI, V. GROVER, A.N. CITATION: 1970 AIR 1919 1969 SCR (3) 894 1969 SCC (1) 727 CITATOR INFO : R 1972 SC1910 (13) ACT: U.P. (Temporary) Control of Rent & Eviction Act (U.P. 7 of 1947), s. 7-F-Suit for eviction filed after obtaining permission by Commissioner--Permission revoked by State Government-Whether suit incompetent. HEADNOTE: The U.P. (Temporary) Control of Rent & Eviction Act, 1947, restricts the rights of landlords to institute suits for eviction of their tenants to cases covered by s. 3 (1) (a) to (g) except with the permission of the District Magistrate. The District Magistrates order granting the permission is expressly made subject to any order by the Commissioner under s. 3(2) provided the aggreived party applies within 30 days to the Commissioner to revise the order. The Commissioner must ordinarily dispose of the application within six weeks. Section 7-F of the Act confers revisionary powers on-the State Government in any case granting or refusing to grant permission, and under s. 3(4) the order of the Commissioner under s. 3 (3) is to be final subject to the order under s. 7-F. The respondent- landlord obtained permission of the District Magistrate to file a suit for eviction of the appellant-tenant under s. 3(1) of the Act. The tenant applied to the Commissioner under s. 3(2) and the Commissioner dismissed the application. The tenant then filed a further revision application to the State Government under s. 7-F. Before the disposal of the last revision application, the landlord filed a suit for ejectment in pursuance of the permission given by the Commissioner. Thereafter the State Coovernment set aside the order of the Commissioner and revoked the permission granted to the landlord. On the question whether the suit filed, after obtaining the permission of the Commissioner became incompetent on the making of an order by the State Government under s. 7-F cancelling the permission to sue given by the Commissioner, this Court, HELD : The suit validly instituted after obtaining permission as required by s. 3 did not cease to be maintainable even if the State Government thereafter revoked the permission granted. Under sub-s. (1) of s. 3 the maintainability of a suit on grounds other than those mentioned in cls. (a) to (g) is made expressly 'subject to an order under sub-s. (3). The Legislature did not provide that the right to file a suit would be subject to or dependent upon an order under s. 7-F in the same way as an order under s. 3(3). [898 A] When a landlord files a suit for eviction only with the permission of the District Magistrate, he is conscious of the fact that such permission may be revoked by the Commissioner at the instance of the tenant within ten weeks of its institution. But 'so far as the revisional powers of the State Goverment are concerned, there is no time limit fixed either for application by an aggrieved party or for the disposal thereof. It may be made at any time and the State Government is further authorised by this section (s. 7-F) to act suo motu. In such a state of affairs, it cannot be held that the landlord must wait indefinitely and find out whether the 895 permission granted to him will be upheld by the State Government should the tenant make an application for revision of the order of the Commissioner. [898 C] Apart from the above consideration, the words in s. 7-F indicate that the State Government can only exercise its Jurisdiction to revise the order of the Commissioner before the actual institution of the suit. The language of s. 7-F does not seem to be aimed at invalidating a suit already instituted and can only operate at a stage before the landlord launches his proceedings. There is nothing in sub- s. (4) of s. 3 read with s. 7-F to show that the landlord should wait till the powers of the revising. authorities have been exhausted. If the Legislature had so intended, it could have used suitable words in sub-s. (1) of s. 3 to indicate that the grant of permission by the District Magistrate would also be subject to an order under s. 7-F. [898 F] The Legislature had provided for a decree for eviction of a tenant passed before the commencement of the Act liable to be rendered inexecutable unless it was based on any of the grounds mentioned in sub-s. (3). The Legislature might, if so advised, have provided for a similar result in a case where the State Government had revoked the permission to sue granted by the Commissioner. It would make a mockery of the judicial process if it were to be held on the language of the sections as they stood,. that irrespective of a decree being passed by the trial court being upheld in appeal by the High Court or by this Court, the order of the State Government would nullify all proceedings. Once the jurisdiction under s. 16 was properly exercised the Court cannot examine the propriety of the order made thereunder. [899 B-D; 900 B] Bhagwan Das v. Paras Nath, [1969] 2 S.C.R. 297, followed. Shri Bhagwan v. Ram Chand [1965] 3 S.C.R. 218 and Bansi Ram v. Mantri Lal, I.L.R. [1965] 1 Allahabad 545, referred to. JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 263 of 1969.
Appeal	by special leave from the judgment and	order dated
December 13, 1968 of the Allahabad High Court in Second
Appeal No. 3474 of 1963.
J.P. Goyal, G. N. Wantoo and V. C. Parashar,	for the
appellant.
K. P. Gupta, for the respondent.
The Judgment of the Court was delivered by
Mitter, J. The question in this appeal by special leave	is,
whether a suit for eviction of a tenant by a landlord, after
obtaining the permission of the Commissioner under sub-s.
(3) of s. 3 of the Uttar Pradesh (Temporary) Control of Rent
and Eviction Act, 1947 becomes incompetent, on the making of
an order by the State Government under s. 7-F cancelling the
permission to sue given by the Commissioner.
The relevant facts for disposal of this appeal are as
follows. The respondent-landlord obtained permission of the
District
896
Magistrate to file a suit for eviction against the appellant
under s. 3(1) of the Act on May 29, 1961. The tenant	went
up to the Commissioner of Agra Division under s. 3(2) of the
Act. On July	26, 1961 the	Commissioner dismissed	the
revision application.	The tenant then filed a further
revision application to the State Government under s. 7-F of
the Act. Before the disposal of	the last revision
application, the landlord filed a suit for ejectment on
January	18, 1962 in	the court of the Munsif, Etah in
pursuance of the permission given by the Commissioner.	On
June 16, 1962 the, State Government set aside the order of
the Commissioner and revoked the permission granted to	the
landlord. The suit was dismissed by the Munsif of Etah on
November 17, 1962. The Civil Judge of Etah	allowed	the
appeal	of the landlord on September 28, 1963.	The tenant
went up in Second Appeal to the High Court. On December 13,
1968 a	learned single Judge of ,the Allahabad	High Court
dismissed the tenant’s appeal following a judgment of	this
Court in Bhagwan Das v. Paras Nath(1).	Learned counsel	for
the appellant contended that some aspects of the question
had not been raised before and/or considered by this Court
on the prior occasion which might have induced the Court to
come to a different conclusion. Having heard	counsel	at
some length, we are convinced that there is no merit in	his
submissions. We respectfully agree with the	decision in
Bhagwan Das’s case(2) and are satisfied that counsel has not
been able to show that any relevant aspect of the question
was not considered on the former occasion.
There was no unanimity of opinion in	the Allahabad	High
Court as regards the effect of an order passed by the State
Government contrary to the Commissioner’s order on the basis
of which a suit for eviction was filed in the	subordinate
courts.	So far as the High Court was concerned, the matter
was laid at rest by a Full Bench decision in the case of
Bansi Ram v. Mantri Lal(2). This Court while not concurring
with all that was said in Bansi Ram’s case(3)	agreed	with
the Full Bench that	a suit	validly instituted after
obtaining permission as required by s. 3 did not cease to be
maintainable even if the State Government thereafter revoked
the permission granted.
Section 3(1) of the Act restricts the rights of landlords to
institute suits for eviction of tenants to cases covered by
clauses	(a) to (g) of that sub-section except with	the
permission of the District Magistrate.	The words of	this
subsection are imperative and show that no such suit can be
filed without the permission of the said authority. Under
the Transfer of Property Act the only pre-requisite to	the
institution of a valid suit for eviction of a monthly tenant
is the service of a proper notice to quit. The
(1) [1969] 2 S.C.R. 297.
(2) I.L.R. [1965] 1 Allahabad 545.
897
landlord is not obliged to make out any ground For	such
eviction. Where he seeks to eject a tenant and can make out
a case which falls within any of the sub-clauses (a) to (g),
he need not approach the District Magistrate for permission
to sue. It follows that the District Magistrate	must
consider the justification for the institution of a suit in
all other cases. His order is expressly made subject to any
order under sub-s. (3) of the section.	In order that power
under the latter sub-section can be exercised, it is neces-
sary for the aggrieved party to apply to the Commissioner to
revise the order of the Magistrate by making an	application
under sub-s. (2) of the section within 30 days from the date
on which the	order is communicated to him.	Sub-s.	(3)
enjoins	upon the Commissioner to hear the application, as
far may be, within six weeks from the date of making it	and
his powers in this regard are not subject to any limitation.
A landlord may file a suit for eviction on	getting	the
permission of the District Magistrate to do so but he	runs
the risk of	such permission being revoked by	the
Commissioner in which case his suit will become	infructuous
as by the express words of sub-s. (1) the permission of	the
District Magistrate is made subject to revision by	the
Commissioner.	The question arises whether the same result
will follow if the order of the Commissioner is in its	turn
upset by the	State Government acting	under	s. 7-F	and
whether	sub-s. (4) of s. 3 should be so construed. In	our
opinion, an order under s. 7-F cannot affect a	suit filed
prior thereto	if the landlord has obtained the necessary
sanction from the Commissioner.	The relevant portion of the
sections are quoted below* for facility of reference.
*(3) Restrictions on eviction.-(1) Subject to any order
passed	under subsection (3) no suit	shall,	without	the
permission of the District Magistrate, be filed in any civil
court against a tenant for his eviction from any accommoda-
tion, except on one or more of the following grounds
(a) to (g)…………………………………….
(2)Where any application has been made to the District
Magistrate for permission to sue a tenant for eviction	from
any accommodation and the District Magistrate grants or
refuses to grant the permission, the party aggrieved by his.
order may, within 30 days from the date on which the order
is communicated to him, apply to the Commissioner to revise
the order.
(3)The Commissioner shall hear the application made under
sub-section (2), as far as may be, within six weeks from the
date of making it, and he may, if he is not satisfied as to
the correctness. legality or propriety of the order passed
by the	District Magistrate or as to	the regularity of
proceedings held before him alter or reverse his order, or
make such other order as may be just and proper.
(4)The	order of the Commissioner under subsection, (3)
shall,	subject to any order passed by the State Government
under section 7-F be final.
7-F.-Revision to State Government-Me State Government	may
call for the record of any case granting or	refusing to
grant permission for	the filing of a	suit for eviction
referred to in Section 3 or requiring any accommodation to
be let or not to be let to, any person under Section 7 or
directing a person to vacate any accommodation under Section
7-A and may make such order as appears to it necessary	for
the ends of justice.
898
Under sub-s: (1) the maintainability of a suit	on grounds
other than those mentioned in cls. (a) to (g) is	made
expressly subject to an order under sub-s. (3).	It will be
noted that the Legislature has conferred various powers on
the State Government besides the power to reverse orders
under section 3. For reasons of its own the Legislature	did
not provide that the right to file a suit would be subject
to or dependent upon an order under s. 7-F in the same	way
as an order under section 3 (3).
Various	reasons were given by this Court in Bhagwan Das’s
case(1) for coming to, the conclusion that s. 7-F was not to
be construed in the same way as s. 3(3) and we are in entire
agreement therewith.	When a landlord filed	a suit	for
eviction only with the permission of the District Magistrate
he knows that it would be open to the tenant	to ask	for
revocation of	the permission by an	application to	the
Commissioner within 30 days from the communication of	the
order of the District Magistrate to him. He is also aware
that the Commissioner must, except for unavoidable reasons,
hear the application and dispose of it within six weeks
thereafter. At the most, therefore, he has to wait	for
about ten weeks from the order of the	District Magistrate
granting permission to find out whether he	can safely
institute a suit. But so far as the revisional powers of
the State Government are concerned, there is no time limit
fixed either for application by an aggrieved party or	for
the disposal thereof.	It may be made at any time and	the
State Government is further authorised by this section	(s.
7-F) to act suo motu. In such a state of affairs, it would
not be right	to hold that	the landlord	must	wait
indefinitely and find out whether the permission granted to
him will be upheld by the State Government should the tenant
make an application for revision of	the order of	the
Commissioner.
Apart from the above consideration, the words of s. 7-F in
our opinion, indicate that the State Government can	only
exercise its jurisdiction to	revise	the order of	the
Commissioner before the actual institution of the suit.	The
language of s. 7-F shows that on the facts of the	case
before	it the State Government must consider	whether	the
grant of or refusal to grant permission for the filing of a
suit should be upheld or not. The section does not seem to
be aimed at invalidating a suit already instituted and	can
only operate at a stage before the landlord launches	his
proceeding. There is nothing in sub-s. (4) of s. 3	read
with s. 7-F to show that a landlord should wait till	the
powers of the revising authorities have been exhausted.	If
the Legislature had so intended, it could have used words in
sub-s. (1) of s. 3 to indicate that the grant of permission
by the District Magistrate would also be subject to an order
under s. 7-F.	The same result might have been achieved by
providing for the stay of a suit in case the State
(1) [1969] 2 S.C.R. 297.
8 99
Government made an order under s. 7-F contrary to that of
the Commissioner.
Once a suit is validly instituted it must take	its course
and the decree passed therein must be given effect to unless
the words of the statute render the decree inexecutable or
liable to re-opening in a proper case, on grounds mentioned
in the statute.	It was pointed out by this Court in Bhagwan
Das’s case(1) that the Legislautre had provided for a decree
for eviction of a tenant passed before the commencement of
the Act liable to be rendered inexecutable unless it	was
based on any of the grounds mentioned in sub-s. (3).	The
Legislature’ might, if so advised, have provided for a
similar	result	in a case where the State Government	had
revoked the permission to sue granted by the Commissioner.
It was	also pointed out in Bhagwan Das’s case(1) that it
would make a mockery of the judicial process if we were to
hold on the language of the sections	as they stand at
present, that irrespective of a decree being passed by	the
trial	court being upheld in appeal by the High Court or
by this Court, the order of the State Government would
nullity all proceedings.
There is nothing in the judgment of this Court in	Shri
Bhogwan	v. Ram Chand(2) read with section 16(3) of the	Act
which would incline us to come to any different conclusion.
On the	strength of the decision in that case read id	the
light of s. 16, it was argued that the order of the State
Government being quasi-judicial in nature s.	16 (inset)
placed the order of the State Government beyond the pale of
scrutiny by a court of law. We cannot see any force in this
argument. The permission to sue given by the	Commissioner
has no	effect	on the course of the trial of	the issues
involved in that suit. That permission is only a	pre-
requisite to a suit as a notice under s. 80 of the Code of
Civil Procedure. The court trying the suit for eviction has
to find out whether a proper notice to quit was given	and
whether	the tenancy was properly determined. It must	also
examine the grounds on the basis of which the landlord seeks
to evict the	tenant and decide for itself whether	such
grounds	exist.	Neither the District	Magistrate nor	the
Commissioner nor the State Government is obliged to disclose
any reasons which may influence the said authorities in
coming to their decision and the court is not called upon to
examine	whether the	conclusion of	any of	the	said
authorities was properly arrived ‘at.
Learned counsel for the appellant would have us hold that
(1) [1969] 2 S.C.R. 297.
(2) [1965] 3 S.C.R. 218.
L11 Sup.Cl/69-8
900
s.16* ousted the jurisdiction of the Court to consider	the
propriety of any order of the State Government. In	our
view, that is not the effect of that section. The decision
in Shri Bhagwan v. Ram Chand (supra) shows that the State
Government must offer a reasonable opportunity to both	the
parties while it exercises its jurisdiction under s. 7-F and
an order which is made in violation of the principles of
natural justice may be quashed.	Once the jurisdiction under
s. 16	is properly exercised the court cannot	examine	the
propriety of the order made thereunder.
In the result, the appeal fails and is dismissed with costs.
Two is only exercisable at a point of time anterior to	the
filing	of a suit and courts of law can therefore disregard
any order under that section which is Made after the filing
of a suit.
In the result, the appeal fails and is dismissed with costs.
Two months time granted from today for vacating subject to
payment	of rent and an undertaking given that the property
would be handed over peacefully within that time.
Y.P. Appeal dismissed.
*Section 16. Orders under the Act not to be questioned in
any Court.No order made under this	Act by the State
Government or	the District Magistrate shall be called in
question in any court.
901