Supreme Court of India

Olympic Industries vs Mulla Hussainy Bhai Mulla … on 7 July, 2009

Supreme Court of India
Olympic Industries vs Mulla Hussainy Bhai Mulla … on 7 July, 2009
Author: T Chatterjee
Bench: Tarun Chatterjee, H.L. Dattu
                                                                      1


                                           REPORTABL
                                               E

           IN THE SUPREME COURT OF INDIA
            CIVIL APPELLATE JURISDICTION

         CIVIL APPEAL NOs. 4148-4149 OF 2009
     (Arising out of SLP)Nos.23661-23662 of 2007)

Olympic Industries                                ----Appellant

Versus

Mulla Hussainy Bhai Mulla
Akberally & Ors.                             ....Respondents


                         JUDGMENT

TARUN CHATTERJEE, J.

1. Leave granted.

2. These appeals are directed against the judgment

and order dated 15th of February, 2007 passed by

a learned Judge of the High Court of Judicature at

Madras in CRP (NPD) No.207 of 2002 and CMP

No.2249 of 2002, by which in the exercise of its

revisional power, the High Court had rejected the

application for permission to file additional

counter statement.

2

3. The brief facts necessitated for the disposal of

these appeals are as follows :

The appellant became tenant under the respondents in

respect of a portion of premises bearing Door No.37, West

Mada Church Street, Royapuram, Chennai-13 for non

residential purposes at a monthly rental of Rs.750/-. Seeking

fixation of fair rent at Rs.10,177/- per month, the

landlord/respondents filed a petition before the XIIth Judge of

the Small Causes Court at Chennai. The fair rent was sought

for on the calculation of cost of construction of Madras

Terraced Building (960 sq. ft) and Zinc Roofed Building (390

sq. ft) and market value of the land. In the said application

for fixation of fair rent, the appellant filed his counter

statement contending that the monthly rent of Rs.750/-

being paid by the appellant was the fair rent and could be

fixed as fair rent or alternatively to fix the fair rent according

to the report of the Engineer appointed for that purpose.

4. Trial commenced and P.W.1 was examined. At this

stage, the appellant filed an application seeking permission

before the Rent Controller to file additional counter statement

raising a plea that the appellant was the tenant of the land
3

alone in respect of the portion of tenanted premises to the

extent of about 600 sq. ft. In the additional counter

statement, the appellant also raised a plea that the

appellant-Olympic Industries is only a lessee of the land

measuring about 5600 sq. ft. and lessee of the room

measuring 400 sq. ft. in the main building.

5. This application for acceptance of additional counter

statement was resisted by the respondents alleging that the

additional counter statement containing new and

inconsistent plea raised by the appellant at the belated stage,

more particularly, after completion of examination of

witnesses, could not be allowed as that it would cause

serious prejudice to the respondents. The Rent Controller

allowed the said application, inter alia, on a finding that

opportunity must be given to the appellant to put forth his

additional defence. Feeling aggrieved, the respondents

preferred an appeal before the Appellate Authority which also

accepted the additional counter statement, inter alia, on a

finding that when the existence of the lease was admitted,

the party, that is the appellant, can file such additional

counter statement. The Appellate Authority also took the
4

view while accepting the additional counter statement that

the averments in the additional counter statement would not

alter the position of the parties and that the respondents

would have sufficient opportunity to challenge the averments

in the additional counter statement. In revision, the High

Court had set aside the concurrent orders of the Rent

Control Authority and rejected the application for acceptance

of additional counter statement filed by the appellant.

6. It is this order which is under challenge before us

which, on grant of leave, was heard in the presence of the

learned counsel for the parties.

7. Having heard the learned counsel for the parties and

after going through the additional counter statement as well

as the original counter statement and the application for

fixation of fair rent and other materials on record, we are of

the view that the High Court was not justified in interfering

with the concurrent orders of the Rent Control Authorities in

the exercise of its revisional power. A plain reading of the

impugned order of the High Court would show that two

grounds were given by the High Court to reject the

application for acceptance of the additional counter
5

statement filed by the appellant. The first ground was that

the appellant had filed a belated application for acceptance of

an additional counter statement when examination of P.W.1

was already over. So far as this ground is concerned, we do

not find that delay is a ground for which the additional

counter statement could not be allowed, as it is well settled

that mere delay is not sufficient to refuse to allow

amendment of pleadings or filing of additional counter

statement. At the same time, delay is no ground for dismissal

of an application under Order 8 Rule 9 of the Code of Civil

Procedure where no prejudice was caused to the party

opposing such amendment or acceptance of additional

counter statement which could easily be compensated by

cost. That apart, the delay in filing the additional counter

statement has been properly explained by the appellant. The

averments made in the additional counter statement could

not be raised by the appellant earlier since the appellant was

under the impression that the lease agreement was destroyed

in a fire accident and that he incidentally discovered the

lease files in an old trunk only in October 1996 while he was

cleaning the house for Pooja celebration. This explanation, in
6

our view, cannot be rejected. Therefore, the first ground on

which the additional counter statement sought to be rejected

by the High Court in the exercise of its revisional power, in

our view, cannot be sustained. The second ground on which

the High Court had interfered with the concurrent orders of

the tribunal below in accepting the additional counter

statement was that a new plea was raised in the same in

respect of which there was no slightest basis in the original

counter statement filed by the appellant. According to the

High Court, the plea that vacant land was let out to the

appellant is a fundamental alteration of the pleadings already

put forth by the appellant and the appellant cannot be

permitted to introduce totally a new case. The additional

counter statement alleging that there was written agreement

and that the appellant is only a lessee of vacant site

introduces totally a new case which would totally displace

the landlord. The High Court held that such a new plea

cannot be permitted to be taken by permitting the appellant

to file additional counter statement. In our view, this is also

not a ground for which the High Court could interfere with

the concurrent orders of the Rent Control Tribunal and reject
7

the application for permission to file additional counter

statement. In our view, even by filing an amendment or

additional counter statement, it is open to the appellant to

add a new ground of defence or substituting or altering the

defence or even taking inconsistent pleas in the counter

statement as long as the pleadings do not result in causing

grave injustice and irretrievable prejudice to plaintiff or

displacing him completely. [See : Usha Balasaheb Swami &

Ors. vs. Kiran Appaso Swami & Ors. (2007) 5 SCC 602].

Therefore, we are unable to agree with the High Court on this

ground as well. It is also well settled that the courts should

be more generous in allowing the amendment of the counter

statement of the defendant then in the case of plaint. The

High Court in its impugned order has also observed that in

order to file an additional counter statement, it would be

open to the defendant to take inconsistent plea. The prayer

for acceptance of the additional counter statement was

rejected by the High Court on the ground that while allowing

such additional counter statement to be accepted, it has to

be seen whether it was expedient with reference to the

circumstances of the case to permit such a plea being put
8

forward at that stage. As noted herein earlier, the only

ground on which the High Court had rejected the acceptance

of the additional counter statement was (i) by filing of such

additional counter statement, the appellant was introducing

a new case and (2) the entire trial was to be reopened causing

great prejudice to the respondents whose examination was

completed. It was also observed by the High Court that the

appellant cannot be able to take such inconsistent plea by

filing additional counter statement after cross-examination of

the appellant. In our view, the High Court was in error in

interfering with the concurrent orders of the Rent Control

Tribunal, as from the fact stated we find that no prejudice

was caused to the respondents and even if some prejudice

was caused that could be compensated by cost. As noted

herein earlier, the appellant had already stated in his

application for acceptance of additional counter statement

the reasons for taking such new plea, viz., he could trace out

the lease deed pertaining to the lease only when he was

cleaning the boxes. The respondents have also not disputed

as to the existence of the lease deed only they are disputing

the filing of the additional counter statement at such a
9

belated stage. This being the position, we are of the view that

even if the examination of PW-1 or his cross- examination

was over, then also, it was open to the court to accept the

additional counter statement filed by the appellant by

awarding some cost against the appellant. It is also well

settled that while allowing additional counter statement or

refusing to accept the same, the court should only see that if

such additional counter statement is not accepted, the real

controversy between the parties could not be decided. As

noted herein earlier, by filing an additional counter statement

in the present case, in our view, would not cause injustice or

prejudice to the respondents but that would help the court to

decide the real controversy between the parties. In our view,

the High Court was, therefore, not justified in rejecting the

application for permission to file additional counter

statement as no prejudice could be caused to the respondent

which would otherwise be compensated in terms of cost.

8. There is another aspect of the matter. It is well settled

that the High Court in the exercise of its revisional

jurisdiction under Section 25 of the Tamil Nadu Buildings

(Lease and Rent) Control Act, could interfere with the
10

concurrent orders of the tribunals below only if it finds that

the findings of the tribunals below were either perverse or

arbitrary, irregular or improper, but if the High Court finds

that the findings of the tribunals below are based on correct

application of the principles and in any way cannot be said to

have acted illegally and with material irregularity, in that

case it cannot be said that the High Court was entitled to

interfere with the concurrent orders passed by the tribunals

below in accepting the application for additional counter

statement filed by the appellants. In our view, the High Court

was also not justified to interfere with the concurrent orders

of the tribunals below, as we find that the tribunals below, on

consideration of the counter statement as well as the

additional counter statement and the application for fixation

of rent and other materials on record, accepted the counter

statement in its discretion and, therefore, it was not open to

the High Court to interfere with the same in the absence of

any perversity or arbitrariness in such findings of the

tribunals below.[See Usha Balasaheb Swami & Ors. vs.

Kiran Appaso Swami & Ors. (2007) 5 SCC 602].

11

9. Accordingly, we are of the view that the High Court was

not justified in passing the impugned order and in rejecting

the prayer for acceptance of the additional counter statement

filed on behalf of the appellant. However, such application

must be allowed subject to deposit of cost which is assessed

at Rs.10,000/-. Such cost must be paid or deposited in the

Small Causes Court, Chennai in the name of the respondent

within two months from the date of supply of a copy of this

order to the Small Causes Court, Chennai and in default of

deposit of the aforesaid amount within the time specified

herein above, the additional counter statement filed by the

appellant shall stand automatically rejected. The respondent

shall be entitled to withdraw the aforesaid sum of

Rs.10,000/- from the Court of Small Causes, Chennai

without prejudice to his rights and contentions in the original

case.

10. For the reasons aforesaid, the impugned order of the

High Court is set aside and that of the tribunals below are

restored. The additional counter statement filed by the

appellant be accepted.

12

11. For the reasons aforesaid, the appeals are allowed to the

extent indicated above. There will be no order as to costs.

……………………

J.

                                                            [Tarun
Chatterjee]


New Delhi;                                          ..................
.......J.
July 07, 2009.                              [H.L.Dattu]