PETITIONER: NAGINDAS RAMDAS Vs. RESPONDENT: DALPATRAM ICHHARAM @ BRIJRAM AND ORS. DATE OF JUDGMENT30/11/1973 BENCH: SARKARIA, RANJIT SINGH BENCH: SARKARIA, RANJIT SINGH PALEKAR, D.G. KRISHNAIYER, V.R. CITATION: 1974 AIR 471 1974 SCR (2) 544 1974 SCC (1) 242 CITATOR INFO : F 1974 SC 994 (103) RF 1975 SC2130 (3,4) R 1978 SC 952 (2,3,4) F 1987 SC1986 (13,20) E 1990 SC1725 (18) ACT: Bombay Rent Act, 1947, Ss. 12 and 13-Compromise decree for eviction-When may be passed. HEADNOTE: The respondent-landlord instituted a suit under the Bombay Rent Act for possession against the appellant-tenant on two grounds, namely, arrears in payment of rent and bona fide requirement of the premises for personal use and occupation. A compromise decree was passed. When the appellant applied for execution of the decree, the appellant contended inter alia that the compromise decree had been passed by the Rent Court without satisfying itself as to the existence of grounds of eviction under the Act and hence, being a nullity, was not executable. The Executing Court accepted the contention. In appeal, the appellate Court set aside the dismissal and remanded the matter holding that there were admissions in the compromise itself from which the Court could be satisfied about the existence of both the statutory grounds for eviction alleged in the plaint. A revision to the High Court was dismissed. Dismissing the appeal to this Court, HELD : (1) The public policy permeating this Act is the protection of tenants against unreasonable eviction. Construing the provisions of s.12,13 and 28 of the Act in the light of this policy, it should be held that the Rent Court under the Act is not competent to pass a decree for possession either in invitum or with the consent of the parties on a ground which is decors the Act or ultra vires the Act. The existence of one of the statutory grounds mentioned in s. 12 and 13 is a sine qua non to the. exercise of jurisdiction by the Rent Court. Parties, by their consent cannot confer jurisdiction on the Rent Court to do something which, according to the legislative mandate, it could not do. [550C-E] Shah Rasiklal Chunilal v. Sindhi Shyamlal Mulchand, 12 Guj. Law Reporter 1012, approved. Barton v. Fiacham, [1921] 2 K. B. 291 at 299, applied. (2) The fact that 0. 23 r. 3, C.P.C., is applicable to the proceedings does not remove. that fetter or empower the Rent Court to make a decree for eviction dehors the statute. Even under that provision the Court, before ordering that the compromise be recorded, is required to satisfy itself about the lawfulness of the agreement. Such lawfulness or otherwise of the agreement is to be judged also on the ground whether terms of the compromise are consistent with the provisions of the Rent Act. [551 A-C] (3) But, if at the time of the passing of the decree there was some material be- fore the Court on the basis of which the Court could prima facie be satisfied about the existence of a statutory ground for eviction, it win be presumed that the court was so satisfied and the decree for eviction, though passed on the basis of the compromise would be valid. Such material may be in form of evidence recorded or produced or it may be partly or wholly be in the shape of express or implied admissions made in the compromise agreement. Admissions if true and clear are by far the best proof of the facts admitted especially when they are judicial admissions admissible under s. 58, Evidence Act. [552F-H] In the present case, because of the admission to pay the arrears of rent and mesne profits at the contractual rate and the withdrawing of his application for fixation of standard rent, there was no dispute with regard to the amount of standard rent, and there was an admission that the rent was in arrears. The admission of these material facts constitute a ground for eviction under s. 12 (3)(a). [553B- D] Bahadur Singh v. Muni Subrat Dass, [1969] 2 S.C.R. 432, Kaushalya Devi v. Shri K. L. Bansal, [1969] 2 S.C.R. 1048, and Ferozi Lal Jain v. Man Mal, [1970]. 3 S.C.C. 181, held inapplicable. 545 K. K. Chari v. B. M. Seshadri, [1973] 1 S.C.R. 761, followed. Jeshwant Raj Mulukchand v. Anandilal Bapalal, [1965] 2, S.C.R. 350, distinguished. (4) Further the Executing Court is not competent to go behind the decree if the decree on the face of it discloses some material on the basis of which the rent court could be satisfied with regard to the existence of a statutory ground for eviction. If on the face of it the decree does not show the existence of such material or jurisdictional fact, the Executing Court may look to the original record of the trial court to ascertain whether there was any material furnishing a foundation for the trial court's jurisdiction to pass the decree. The moment it finds that prima facie such material existed its task is complete, and it was not competent to go behind the decree and question its validity. [553G-554B] JUDGMENT:
CIVIL APPELLATE JURISDICTION Civil Appeal No. 2479 (N) of
1972.
Appeal	by Special Leave from the judgment and	order dated
the 26th October 1972 of the Gujarat High Court at Ahmedabad
in Civil Revision Application No. 1254 of 1972.
S. K. Dholakia, for the appellant.
P. H. Parekh and Sunanda Bhandare, for the respondents.
The Judgment of the Court was delivered by
SARKARIA, J.-Whether the decree dated September 23, 1964,
passed	by the Trial Judge in Regular Suit No. 6 of 1963,
filed under the Bombay Rent Control Act, 1947	(for short,
called	Bombay	Rent Act) directing the eviction of	the
appellant is a nullity and, as such, in executable, is	the
only question	that falls for decision in this appeal by
special leave.	It arises out of these facts:
Appellant was a tenant of the premises at Ward No. 3, Nondh
No. 1823/9 in	the Salabatpur area of Surat.	He was in
arrears	of rent since 16-10-1961.	On 16-11-1962,	the
landlords (respondents	herein) served a notice on	the
appellant terminating his tenancy and also requiring him to
pay the arrears of rent. On 2-1-1964, the landlords
instituted the	suit in the Court at Surat for possession
against the tenant on two grounds, namely :
(i) non-payment of rent in arrears for a
period of more than one year,
(ii) bona fide requirement of the premises by
the landlords for their own use and
occupation.
The rate of contractual rent was Rs. 151- per
month. On 23-9-1964 the parties arrived at a
compromise, the terms of which, as incorpora-
ted in the decree, were as under :
“(i) The defendant do hand over possession of
the suit premises by 30-9-1968 without any
objection. The tenant to pay Rs. 532 50 P as
arrears of rent and mesne profits upto 30-9-
1964. The plaintiff is to receive Rs. 380/-
deposited by the defendant in court and the
remaining amount is to be paid by the
defendant to the plaintiffs on or about 31-12-
1964. The defendant is to pay Rs. 151- p.m.
as mesne profits from 1-10-1964.
546
(ii) The relationship of the landlord and
tenant between the parties has come to an end
and no such relationship is to be created by
the compromise. The defendant has been given
time to vacate the suit. premises by way of
grace. If the defendant fails to comply with
the aforesaid terms of the decree, the
plaintiffs would be entitled to execute the
decree both for the decretal amount’ as well
as for possession of the suit premises.
(iii) If the plaintiffs get for the defendant
the lease of the premises bearing Nondh No.
1602 of Ward No. 3 on a monthly rent of Rs.
50/- the defendant is to hand over the
possession of the suit premises immediately.
(v) The parties are to bear their own costs.”
On 12-1-1968, the landlords filed a petition for execution
of the decree.	It was dismissed as premature.	The tenant
having failed to pay Rs. 152/50 i.e. the balance of arrears.
by the agreed date, the decree-holders on 17-1-1968, again
took out execution for the recovery of the said amount.
Thereafter, on	3-10-1968, the landlords filed	the second
petition to- recover possession of the suit	premises in
execution of the decree.
The tenant admitted	that he had,	according to	the
compromise, agreed to give possession	on 30-9-1968,	but
added that in 1968 A.D., the ground floor of the premises
had become submerged in flood waters,	and thereupon	the
decree-holders	seeing his (tenant’s) plight, orally agreed
to allow him to continue in the premises on payment of a
monthly	rent of Rs. 151-. and thus the decree had	been
adjusted and	satisfied. Subsequently, by another
application, the judgment debtor raised an objection	that
since the decree had been passed by	the Court without
satisfying itself as to the existence of a ground of evic-
tion under the Bombay Rent Act, it was a nullity, and as
such, not executable.
The executing court (Joint Civil Judge, Surat) rejected	the
story of adjustment and satisfaction of the	decree,	but
accepted the other objection holding that the	decree	was
void because “the Court did not apply its	mind while
allowing it under s. 13 (1) (j), Rent Act”. With regard to
the second ground it was said that it had ceased to exist
because	“under	the terms of	compromise the	default in
payment of rent was waived and the defendant was given	time
to pay	up to 30-9-68”. In the result, the execution	was
dismissed.
From the order of the executing court,	the decree-holders
carried	an appeal to the Extra Assistant Judge, Surat,	who
held that there was	ample material	in the shape	of
admissions in the compromise, itself, from which the court
could be satisfied about the existence of both the statutory
grounds	or eviction alleged in the plaint. He, therefore,
set aside the dismissal of the execution and remanded	the
case to the executing court “to be dealt with in accordance
with law”. Aggrieved by that order of the Extra Assistant
Judge, the tenant preferred a
547
revision petition in	the High Court	of Gujarat,.	The
revision was dismissed in limine by an order dated 26-10-
1972, against which this appeal by special leave has	been
filed.
Mr. Dholakia, learned Counsel for the	appellant, contends
that in view	of public policy which	underlies all	Rent
Control	Acts, including the Bombay Rent Act, no decree or
order of eviction can be passed unless the Rent Court or
Tribunal is satisfied, on the oasis of extrinsic material as
to the existence of all the essential facts constituting a
statutory ground for eviction.	It is stressed that in	the
instant	case the material, if any, preceding the decree or
even the so-called admission of the rent being in arrears in
the compromise itself, was far too insufficient to make	out
a ground for eviction under s. 12(3) of the Bombay Rent Act.
Clause	(a) of s. 12(3), proceeds the argument, could	not
cover the case because the tenant had deposited the rent due
upto the date of the suit and had also made an	application
for fixation of standard rent; and clause (b) of the	same
sub-section did not apply because no interim standard	rent
had been fixed by the Court. As regards the ground of	bona
fide personal	requirement of the land-lords, it is urged
that there was not even a scintilla of material from which
the satisfaction of the court as to the existence of a
ground	under s. 13 could be	spelled	out.	The decree,
concludes the Counsel, being based solely on the consent of
the patties, was a nullity, and was directly hit by the rule
laid down by this Court in Bahadur Singh v.	Muni Subrat
Dass;(1) Kaushalya Devi v. Shri K. L. Bansal(2) and Ferozi
Lal fain v. Man Mal (3). Learned Counsel	has further
attempted to distinguish this Court’s decision in K. K.
Chari v. R. M. Seshadri (4) on the ground that there	was
documentary and oral evidence of the plaintiff which	not
been challenged in cross-examination, from	which	the
statutory ground of the premises being required by	the
landlord for bona fide personal occupation, had been fully
made out. Reference has also been made to Jeshwant	Rai
Mulukchand v.	Anandilal Bapalal(5)	and Shah Rasiklal
Chunilal v. Sindhi Shyamlal Mulchand(6).
On the	other	hand, Mr. Parekh, learned Counsel for	the
respondents, has canvassed three principal contentions:	(i)
The appeal should be dismissed on the	preliminary ground
that there is	no equity in this case	in favour of	the
appellant who has, in spite of the ample time	granted to
him, contumaciously failed to comply with the decree	and
surrender possession even five years after the expiry of the
agreed	date fixed for this purpose in the decree. Counsel
has cited in support of this contention, the decisions of
this Court in	A. M. Allison V. R. L.	Sen (7) and	Shri
Balwantrai Chimanlal Trivedi v. M. N. Nagreshna and ors. (8)
(ii) The principle laid down by
(1) [1969] 2. S.C.R. 432.(2) [1969] 2, S.C.R. 1048.
(3) [1970] 3. S.C.C. 181.(4) [1973] 1, S.C.C. 761.
(5) [1965] 2. S.C.R. 350.(6) 12, Guj. Law Reporter 1012.
(7) [1957] S.C.R. 359.	(8) [1961] 1, S.C.R. 113.
548
this Court in the cases relied upon by Mr. Dholakia, is	not
applicable to a compromise decree passed under	the Bombay
Rent Act because:
(a) The provisions of s. 13 of the Delhi and	Ajmer	Rent
(Control) Act, 1952 (for short, Delhi Rent Act) and s. 10 of
the Madras Buildings (Lease and Rent Control) Act, 1960 (for
short Madras Rent Act), on the interpretation of which	the
said decisions are based, are materially different from	ss.
12 and 13 of the Bombay Rent Act;
(b) by	virtue of Rule 8 of the Bombay Rent Act Rules,	the
provision of the Code of Civil Procedure, including 0.23,
Rule 3, which gives a mandate to the court to pass a decree
in terms of a compromise, are applicable to suits under	the
Bombay	Rent Act, but	the application of the Code to
proceedings before the Rent Controller Tribunal under	the
Delhi Rent Act or Madras Rent Act	has been expressly
excluded’ In support of this contention reliance has	been
placed on Chandan Baj v. Surjan (1). (iii) Even if the ratio
of the said Supreme Court decisions applies to decrees under
the Bombay Rent Act, then also both the statutory grounds
for eviction pleaded in the plaint, had been expressly or
impliedly admitted by the defendant in the compromise,	and
it will be presumed that in passing the eviction decree	the
court was satisfied about the existence of those grounds.
In this view, according to the Counsel, the instant	case
will fall within the ratio of Seshadri’s case (supra).
At the stage of the final hearing of the appeal, especially
after the learned Counsel for the appellant had addressed us
on merits, we do not propose to go into the	preliminary
ground	urged by Mr. Parekh. If the decree turns out to be
without	jurisdiction,	this equitable plea will be of no
avail; because equity cannot operate to annul a statute. If
the decree is found to be in conformity with the statute,
the appeal will fail on that ground, alone, and it will be
wholly	unnecessary to consider the equitable aspect of	the
matter.
We, therefore, come straight to the contention (ii) raised
by Mr. Parekh.	In order to find out whether or not a decree
or order of	eviction can	be passed by	the	Rent
Court/Tribunal exercising special jurisdiction under any of
these statutes Delhi Rent Act, Madras Rent Act	and Bombay
Rent Act-on a	ground which is not one of the statutory
grounds of eviction, it is necessary to have a peep into the
historical background of the Rent Control laws, in general,
and a	quick look at the broad scheme and language of	the
relevant statutory provisions of these Acts.
The strain of the last World War, Industrial Revolution, the
large scale exodus of the working people to urban areas	and
the social and political changes brought in	their.	wake
social problems of considerable magnitude and complexity and
their concomitant evils. The country was	faced	with
spiraling inflation, soaring cost of	living, increasing
urban population and	scarcity of accommodation.	Rack
renting and large scale eviction of tenants under the guise
of the ordinary law, exacerbated those conditions making the
economic life
(1) A.I.R. 1972 M.P. 106.
549
of the	community unstable and insecure. To tackle these
problems and curb these evils, the Legislatures of	the
States in India enacted Rent Control legislations.
The preamble of the Bombay Rent Act states that the object
of the Act is “to amend and consolidate the law relating to
the control of rents and repairs of certain premises, of
rates of hotels and lodging houses and of evictions”.	The
language of the preambles of the Delhi Rent Act and Madras
Rent Act is Strikingly similar. The broad	policy	and
purpose	as indicated in their preambles is’, substantially
the same viz., to protect tenants against their landlords in
respect of the rents, evictions and repairs. With the	same
beneficent end in view, all the three Acts interfere	with
contractual tenancies and make provisions for	fixation of
fair and standard rents, or protection against eviction of
tenants not only during the continuance of their contractual
tenure	but also after its determination. indeed,	the
neologism ” statutory	tenant” has come into existence
because	of this protective policy which is common to	all
enactments of this kind. Further, all the three Acts create
Courts/Tribunals of special and exclusive jurisdiction	for
the enforcement of their provisions.
Section	28 of the Bombay Rent Act which begins with a	non-
obstante clause, specifies Courts which shall have exclusive
jurisdiction to entertain and try any suit or proceeding
between	a landlord and a tenant inter alia relating to	(a)
recovery of rent of any premises;(b) recovery of possession
of any premises to which the provisions of Part II apply.
The words “to which the provisions of Part II	apply”	are
significant. They indicate that the exclusive	jurisdiction
for recovery of possession is to be	exercised when	the
provisions of Part II, which include ss. 12 and 13, apply.
All these three Acts lay down specific grounds more or	less
similar, on which a decree or order of eviction can be
passed	by the	Rent Court or the Tribunal	exercising
exclusive jurisdiction.	In the Delhi Rent Act, such grounds
are specified in a consolidated form under s. 13, while	the
same thing has been split up into two and provided in	two
sections (12 and 13) in the Bombay Rent Act which represent
the negative and positive parts of the same pattern. Taken
together, they are exhaustive of the grounds on which	the
Rent Court is competent to pass a decree of	possession.
Similarly, in the Madras Rent Act, the grounds on which a
tenant can be evicted, are given in ss. 10, 14 to 16.
Section 13 of the Delhi Rent Act starts with a	non-obstante
clause	viz., “Notwithstanding	anything to the contrary
contained in any other law or any contract, no decree or
order for the recovery of possession of any premises shall
be passed by any Court in favour of the landlord against any
tenant………. Likewise, s. 10(1) of the Madras Rent	Act
starts	with the clause, “a tenant shall not	be evicted
whether	in execution of a decree or otherwise except in
accordance with the provisions of this section or sections
14 to 16.”
550
It will thus be seen that the Delhi Rent Act and the Madras
Rent Act expressly forbid the Rent Court or the Tribunal
from passing a decree or order of eviction on a ground which
is not any of the grounds mentioned in the relevant sections
of those statutes. Nevertheless, such a prohibitory mandate
to the	Rent Court that it shall not	travel	beyond	the
statutory grounds mentioned in ss. 12 and 13, and to	the
parties that they shall not contract out of those statutory
grounds, is inherent, in the public policy built into	the
statute (Bombay Rent Act).
In Rasiklal Chunilal’s case (supra), a Division Bench of the
Gujarat	High Court has taken the view that in spite of	the
fact that there is no express provisions in the Bombay	Rent
Act prohibiting contraction, out, such a prohibition would
have to be read by implication consistently with the public
policy	underlying this welfare measure. If we may say so
with respect, this is a correct approach to the problem.
Construing the provisions of ss. 12,13 and 28 of the Bombay
Rent Act in the light of the public policy which permeates
the entire scheme and structure of the Act, there is no
escape from the	conclusion that the Rent Court under	this
Act is not competent to pass a decree for Possession either
in invitum or with the consent of the parties on a ground
which is de hours the Act or ultra vires the Act.	The
existence of one of the statutory grounds mentioned in	ss.
12 and 13 is a sine qua non to the exercise of	jurisdiction
by the	Rent Court under these	provisions. Even parties
cannot by their consent confer such jurisdiction on the Rent
Court to do something which, according to the	legislative
mandate, it could not do.
In the view we take, we are fortified by the ratio of	the
decision in Barton v. Fincham(1). Therein the Court of
Appeal	was considering the scheme of the Rent	Restrictions
Act, 1920, the language of S. 5 of which was similar to s.
13 of	the Delhi Rent Act. In that context, Atkin L. J.
stated the law on the point thus :
“The section appears to me to limit definitely
the jurisdiction of the Courts in making
ejectment orders in the case of premises to
which the Act applies. Parties cannot by
agreement give the Courts jurisdiction which
the Legislature has enacted they are not to
have.
If the parties before the Court admit that one
of the events has happened which give the
Court jurisdiction, and there is no reason to
doubt the bona fides of the admission, the
Court is under no obligation to make further
inquiry as to the question of fact; but apart
from such an admission the Court cannot give
effect to- an agreement, whether by way of
compromise or otherwise, inconsistent with the
provisions of the Act.”
It is true that in Barton’s case just as in Seshadri’s	case
(supra), the	statute under consideration expressly
prohibited the Court from passing a decree on a ground which
was not covered by the statute but
(1) (1921] 2, K.B. 291 at 299.
551
the principle	equally applicable to cases under statutes
which place such ‘a ‘fetter on the jurisdiction of	the
Court, by necessary implication.
The mere fact that Order 23, Rule 3. of the Code of Civil
Procedures applicable to the proceedings in a suit under the
Bombay	Rent Act, does not remove that fetter on the	Rent
Court or empower it to make a decree for eviction de	hors
the statute. Even under that.	Provision of the Code,	the
Court,	before ordering that the compromise be recorded, is
required to satisfy itself about the	lawfulness of	the
agreement. Such lawfulness or otherwise of the agreement
is. to be judged, also on the ground whether the terms of
the compromise	are consistent with the provisions of	the
Rent Act.
In view of what has been said above, it is clear that	the
general	principles enunciated	by this Court in cases
referred to by the learned Counsel for the appellant, are a
relevant guide for determining whether in a particular	case
the consent decree for. possession passed by the Court under
the Bombay Rent Act is or is not a nullity. But the case in
hand is not in line with Bahadur Singh’s case, Kaushalaya
Devi’s	case and Ferozi Lal Jain’s case (supra). On facts,
they are distinguishable from the instant case. In those
cases,	there was absolutely	no material, extrinsic or
intrinsic to the consent decree on the basis of which	the
Court could be satisfied as to the existence of a statutory
ground for eviction.
The case before us falls well nigh within the ratio of
Seshadri’s case (supra). Therein, K. K. Chari, who	was
under an eviction order,, purchased the suit premises in the
same city for his occupation. Seshadri was then the tenant
of the	suit premises	under the vendor, and after	the
purchase, he attuned in favour of the appellant and had been
paying	rent to him. Chari issued notices under s. 106 of
the Transfer of Property Act, terminating the	tenancy of
Seshadri. Since Seshadri did	not surrender	possession,
Chari filed a suit for eviction under s. 10 (3) (a)(i) of
the Madras Act mainly on the ground that be required	the
premises for his bona fide use and occupation. Seshadri
controverted Chari’s claim At the commencement of	the
enquiry, Chari was	examined before the	Court.	He
particularly testified how he had purchased the house	for
his own occupation. He also filed a number of documents to
establish that	the requirement of premises for his	own
occupation was	true.	Seshadri did not prefer to cross-
examine	Chari,	About	11/2 months thereafter, both	the
parties entered into a compromise in these terms :
“(1) The respondent hereby withdraws his
defence in the aforesaid petition and submits
to a decree for eviction unconditionally.
(2) The respondent prays that time for
vacating upto June 5, 1969, might please be
given and the petitioner agrees to the same.
(3) The respondent agrees to vacate the
petition premises and hand over possession of
the entire petition premises to the petitioner
on or before the said date
552
viz. June 5, 1969, without fail under any
circumstances and undertakes not to apply for
extension of time.
(4) It is agreed by both the parties that
this memo of compromise-is executable as a
Decree of Court.”
The Court, after referring to the petition of
the landlord being under s. 10 (3)(a)(i), of
the Act on the ground of his own occupation,
passed the following order
“Compromise memo filed and recorded. By
consent eviction is ordered granting time to
vacate till June 5, 1969. No costs.”
The aforesaid terms of the compromise were
also incorporated in the order. After
distinguishing the former three cases viz.
Bahadur Singh’s case, Kaushalaya Devi’s case
and Ferozi Lal Jain’s case, Vaidialingam J.
speaking for himself and Dua J. (comprising
majority) enunciated the law on the point,
thus :
“The true position appears to be that an order
of eviction based on consent of the parties is
not necessarily void if the jurisdictional
fact viz., the existence of one or more of the
conditions mentioned in Section 10 were shown
to have existed when the Court made the order.
Satisfaction of the Court, which is no doubt a
prerequisite for the order of eviction, need
not be by the manifestation borne out by a
judicial finding. If at some stage the Court
was called upon to apply its mind to the
question and there was sufficient material
before it, before the parties invited it to
pass an order in terms of their agreement, it
is possible to postulate that the Court was
satisfied about the grounds on which the order
of eviction was based……………. If the
tenant in fact admits that the landlord is
entitled to possession on one or other of the
statutory grounds mentioned in the Act, it is
open to the court to act on that admission and
make an order for possession in favour of the
landlord without further enquiry.”
From a	conspectus of	the cases cited at the bar,	the
principle that	emerges is, that if at the time of	the
passing	of the decree, there was some material	before	the
Court, on the basis of which, the Court could be prima facie
satisfied, about the existence of a statutory	ground	for
eviction, it will be	presumed that	the Court was so
satisfied and	the decree for eviction, though apparently
passed	on the basis of a compromise, would be valid.	Such
material may take the shape either of evidence recorded or
produced in the case, or, it may partly or wholly be in	the
shape of an express	or implied admission made in	the
compromise agreement, itself, Admissions, if true and clear,
are by far the best proof of the facts admitted. Admissions
in pleadings or judicial admissions, admissible under s. 58
of the Evidence Act, made by the parties or their agents at
or before the hearing of the case, stand on a higher footing
than evidentiary admissions. The former class of admissions
are fully binding on the party that makes them and
553.
constitute a waiver of proof.	They by themselves can be
made the. foundation of the rights of the parties On	the
other hand evidentiary admissions which are receivable at
the trial as evidence, are by themselves, not	conclusive.
They can be shown to be wrong.
We do not find any force in the contention of Mr. Dholakia,
that the facts admitted in the compromise,	itself	were
insufficient to make	out even a prima facie	ground	for
eviction mentioned in s. 12 (3) (a) of the Bombay Rent	Act,
merely	because	the tenant had made	an application	for
fixation of standard rent, which was still pending at	the
time of passing of the decree. By admitting	to pay	the
arrears	of rent and mesne profits at the rate of Rs.	15/-
per month, the tenant had clearly withdrawn or abandoned his
application for fixation of standard rent. The admission in
the compromise was thus an admission of the material facts
which constituted a ground for eviction under s. 12 (3) (a).
Rent was admittedly payable	by the	month;	since	the
application for fixation of fair rent stood withdrawn, there
was no dispute with regard to the amount of standard rent.
Further, the rent was admittedly in arrears for a period of
more than six months; so much so that in the present case,
the tenant had neglected to pay the balance	of arrears,
amounting to Rs. 152/50, even long after the decree and	the
landlord was compelled to recover the same by execution.
The case of Jeshwant Rai Mulukchand (supra) , cited by	Mr.
Dholakia, does not advance his stand.	In that case, there
was a	serious ,dispute regarding the	amount	of standard
rent. Though the final order of standard rent was passed by
the Court of Small Causes, neither the landlord nor	the
tenant	accepted the determination and each side questioned
the amount by filing Revision Petitions. In	the present
case, however, no dispute regarding the standard rent	was,
subsisting at the time of compromise. That dispute was	Put
an end to by the compromise itself.
Be that as it may, in cases where an objection as to	the
non-executability of the decree on the ground of its being a
nubility,is taken, the Executing Court is not competent to
go behind the	decree, if the decree on the face of	it,
discloses some	material on the basis of which, the	Rent
Court could be satisfied with regard to the existence of a
statutory ground for	eviction. In such a case it	must
accept and execute the decree as it stands. If, on the face
of it,	the decree does not show the	existence of	such
material or jurisdictional fact, the Executing Court	may
look to the original record of the trial court to ascertain
whether	there was any material furnishing a foundation	for
the trial court’s. jurisdiction to pass the decree it	did.
The moment it finds that prima facie such material existed,
its task is complete.	It is not necessary for it to go
further and question the presumed or expressed finding,
554
of the trial court on the basis of that material. All	that
it has	to see is whether there was some material on	the
basis of which the Rent Court could have-as distinguished
from must have-been satisfied as to the statutory ground for
eviction. To allow the Executing Court to go	beyond	that
limit,	would be to exalt it to the status of a super Court
sitting	in appeal over the decision of the	Rent Court.
Since in the instant case, there was a clear admission in
the compromise, incorporated	in the decree, of	the
fundamental facts that could	constitute a	ground	for
eviction under. s. 12 (3) (a), the Executing Court was	not
competent to go behind the decree and question its validity.
For the foregoing reasons, the appeal fails and is dismissed
with costs.
V.P.S.				 Appeal dismissed.
555