High Court Punjab-Haryana High Court

Rajesh Kumar vs Christian Medical College on 18 November, 2009

Punjab-Haryana High Court
Rajesh Kumar vs Christian Medical College on 18 November, 2009
C.R.No.6417 of 2009                                                        -1-

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                            C.R.No.6417 of 2009

                                            Date of Decision 18.11.2009

Rajesh Kumar
                                                   ........ Petitioner

                   Versus


Christian Medical College, Ludhaina & others
                                                   ........ Respondents


CORAM:       HON'BLE MR.JUSTICE HEMANT GUPTA

Present:     Mr.R.P.Kansal, Advocate,
             for the petitioner.


HEMANT GUPTA, J.

The challenge in the present revision is to the order passed by

learned trial court on 14.11.2008 and order passed by the first appellate

court on 3.10.2009, whereby an application filed by the petitioner for grant

of ad-interim injunction was dismissed.

The plaintiff-petitioner filed a suit of permanent injunction for

restraining the defendants from interfering in his peaceful possession of

one shop situated near Gate No.3 of the campus of the defendant Christian

Medical College. It is the case of the petitioner that he was a tenant in the

shop in pursuance of a oral tenancy. Subsequently the Memorandum of

Terms of Lease was reduced into writing on 6.1.2001. In terms of the

conditions of lease, the petitioner is a tenant and, therefore, he cannot be

dispossessed from the shop in dispute, except in terms of proceedings

initiated under the East Punjab Urban Rent Restriction Act, 1949 (for short

“the Act”) and on the grounds available to the defendants under the

aforesaid Act.

The defendants on the other hand took up a stand that the
C.R.No.6417 of 2009 -2-

plaintiff is a licencee and such licence stands terminated with effect from

30.9.2008. It was also averred that memorandum of terms of lease

produced by the plaintiff shows that his possession was that of a licencee

and not as a tenant.

Both the courts have returned a finding that the possession of

the plaintiff was that of a licencee. Reliance is placed upon clauses 9, 11

and 14 of the terms of memorandum wherein the property has been given

to the plaintiff for running of a Provisional Store for the benefit of the

employees of the defendant. The licence fee was to increase 10% of every

year and in case of requirement, the plaintiff had to accept alternative site

which may or may not be of the same dimensions.

Leaned counsel for the petitioner has relied upon a Supreme

Court judgment reported as Chandy Varghese & others Vs. K.Abdul

Khader & others and of Delhi High Court reported as Kedari Singh Vs.

Delhi Cloth and General Mills Co. Ltd., 1997 (1) RCR, 587 to contend

that whether such document creates licence or lease, the test of

determining the nature of possession, is that the substance of the

document must be preferred to the form. Real test is the intention of the

parties whether they intended to create a lease or a licence. If the

document creates interest in the property, it is a lease, but, if it only permits

another to make use of the property, of which the legal possession

continues with the owner, it is licence and if under the document a party

gets exclusive possession of the property, prima facie, he is considered to

be a tenant but circumstances may be established which negatives the

intention to create a lease. Relying upon the aforesaid judgments, it is

contended that since the plaintiff was in the exclusive possession of the

shop and that he opens and locks up the shop, therefore, the possession

of the plaintiff is that of a tenant alone.

There is no dispute with regard to the proposition laid down in
C.R.No.6417 of 2009 -3-

the judgments referred to by the petitioner. Infact the primary test to be

taken into consideration is whether a document is a licence or lease, is that

the substance of the document must be preferred to the form. As per the

petitioner, the document or the lease was oral and subsequently the

memorandum of terms has been reduced into writing. A perusal of the

document Annexure P-3 shows that the word licence and lease has been

used loosely and inter-changeable. Clause-1 recites that the monthly

licence fee shall be Rs.2000/- for a period of five years and this can be

renewed if desired by the party of the first part. The purpose of lease was

said to be a running of a grocery and allied needs provision shop only.

Clauses-9 and 14 of the memorandum of terms of lease which are

material, read as under:

“9. That the party of the second part will abide by all Rules

and Regulations laid by C.M.C. Ludhiana for running a

provision store for the benefit of their employees, a copy

of which has been received by the party of the second

part.

14. The party of the second party agreed to accept another

alternative premises, should there be a need by the

party of the first part to use the property of the demised

premises for construction of another building. The party

of the second party agreed to accept and alternative site

which may or may not be of the same dimensions as the

demised premisses.”

The respondent is a medical college having large number of

employees. Therefore, giving a shop to the plaintiff for the benefit of his

employees does not create any interest in the property. The plaintiff was

given right to use the shop for the benefit of the employees of the

respondents. No interest is created by any such document which is
C.R.No.6417 of 2009 -4-

evident from Clauses-9 and 14 reproduced above. Therefore, even if the

plaintiff was putting his lock at the shop in dispute, it will not amount to

creation of lease as the intention of the parties, nature of the property and

the purpose of induction of the plaintiff show creation of licence alone.

In view of the above, I do not find any patent illegality or

irregularity in the orders passed by the learned trial Court and first

appellate court, which may warrant interference by this Court in the present

revision petition.

Dismissed.

November 18, 2009                                  (HEMANT GUPTA)
rishu                                                  JUDGE