Supreme Court of India

Rita Lal vs Raj Kumar Singh on 13 September, 2002

Supreme Court of India
Rita Lal vs Raj Kumar Singh on 13 September, 2002
Bench: R.C. Lahoti, Brijesh Kumar
           CASE NO.:
Appeal (civil)  5837 of 2002

PETITIONER:
RITA LAL

RESPONDENT:
RAJ KUMAR SINGH

DATE OF JUDGMENT: 13/09/2002

BENCH:
R.C. LAHOTI & BRIJESH KUMAR

JUDGMENT:

JUDGMENT

2002 Supp(2) SCR 403

The following Order of the Court was delivered : Leave granted.

The appellant, a widow and having undergone a kidney transplant, initiated
an eviction petition under Section 14 of the Bihar Buildings (Lease Rent
and Eviction) Control Act, 1982 (hereinafter “the Act”, for short).
According to the appellant, the respondent an employee of the appellant,
was inducted into possession of the premises under an agreement of lease
dated l0th February, 1997. The grounds on which eviction is sough for are
more than one and include the genuine requirement of the premises for
landlord’s self occupation and the respondent being a defaulter in payment
of rent.

The respondent-tenant sought for leave to defend under sub- section (4) of
Section 14 of the Act denying the landlord-tenant relationship and
submitting that the suit property was owned by one R.N. Chakraborty, whose
title on his death had devolved upon his son, Dr. Rajat Chakraborty and
from the latter the respondent had purchased the property under registered
deed of sale dated 24th February, 1998. It was submitted that as there was
no landlord-tenant relationship between the parties, the respondent was not
liable to pay rent and certainly not liable to be evicted. In the
submission of the respondent, the pleading raised a triable issue and,
therefore, leave to defend ought to have been granted.

The learned Trial Court having taken into consideration the pleadings of
the parties, the contents of the affidavits and the supporting documents
formed an opinion that the pleas raised by the respondent-tenant were false
and frivolous and wholly unsustainable in law and hence no prima fade case
was made out worth consideration for granting leave to defend. Leave to
defend was, therefore, refused. Feeling aggrieved by the order of the Trial
Court, the tenant preferred a revision in the High Court which revision has
been allowed by the learned Single Judge forming an opinion that a triable
issue within the meaning of sub- sections (4) and (5) of Section 14 of the
Act did arise on the pleadings of the parties and, therefore, the leave to
defend deserves to be granted to the respondent- tenant.

The pleadings, affidavits and the documents available on record go to show
that the respondent was an employee under the appellant. On l0th day of
February, 1997, an agreement to lease was executioned between the parties.
Though the execution thereof is disputed but what is not disputed are the
signatures of the respondent- tenant on each of the pages of the agreement
on which the agreement is inscribed. In the year 1993, a title suit was
filed by this very appellant against Rajat Chakraborty and therein this
very respondent had appeared as a witness for the plaintiff. He was
examined on oath on 29th June, 1994 the Court of Munsif, Hazaribag. In his
deposition he has traced the source of title of the plaintiff therein (i.e.
the appellant herein) narrating the chain of sale deeds by successive
owners of the property including the last one of the year 1998 whereby the
property was purchased by the appellant hereinfrom one Sanjay Kumar Sinha,
the then owner of the property. The land having been purchased, the
respondent went on to depose, the appellant constructed two houses on the
land surrounded by the boundary wall. The respondent very clearly stated
that the defendant (that is Rajat Chakraborty) had no title or interest in
the property and the suit had to be filed by the plaintiff (i.e. the
appellant herein) because Rajat Chakraborty and other defendants were
trying to take forcible possession of the property.

There is a very clear admission made by the respondent of the title of the
appellant in his deposition made on oath in judicial proceedings. Not a
word he has stated on the pleadings showing how and under what
circumstances the statement came to be made and how does the respondent
wriggle out of a clear admission made in his deposition? So also the
respondent does not furnish any explanation worth being considered,
muchless accepted, as to how his signatures appear at more than one places,
that is, on every page of the rent note dated l0th February, 1997 he cannot
escape the consequences flowing from execution of rent note. The tenant
having been inducted by the landlord so long as he remains in possession
cannot deny the title of his landlord in view of the rule of estoppel
contained in Section 116 of the Evidence Act. Recently in Vashu Deo v.
Balkishan, [2002] 2 SCC 50, we had an occasion to sum up the law as to
estoppel of tenant and as to eviction by title paramount and we have held:

“The rule of estoppel between landlord and tenant enacted in Section 116 of
the Evidence Act has three main features: (i) the tenant is estopped from
disputing the title of his landlord over the tenancy premises at the
beginning of the tenancy, (ii) such estoppel continues to operate so long
as the tenancy continues and unless the tenant has surrendered possession
to the landlord, and (iii) Section 116 of the Evidence Act is not the whole
law of estoppel between the landlord and tenant, The principles emerging
from Section 116 can be extended in their application and also suitably
adapted to suit the requirement of an individual case.”

“…………the rule of estoppel ceases to have applicability once the
tenant has been evicted. His obligation to restore possession to his
landlord is fulfilled either by actually fulfilling the obligation or by
proving his landlord’s title having been extinguished by a paramount title-
holder”

The trial court rightly formed the opinion that no triable issue was
raised.

The learned counsel for the respondent has placed reliance on the law laid
down by this Court in the case of Charan Daas Duggal v. Brahma Nand. [1983]
l SCC 30 and two decisions of Patna High Court in Md. Fahimuddin v. Godhan
Pd. Singh, (1992) 2 PLJR 352 and Bijoy Kumar Singh v. The State of Bihar &
Ors., (1992) l PLJR 123. There can be no quarrel with the proposition laid
down in these decided cases relied on by the learned counsel for the
respondent. The law is settled that if the tenant has made out a prima fade
case raising such pleas that a triable issue would emerge then that would
be sufficient to grant leave. The case law cited at the Bar itself goes to
show that even at that stage the Trial Court is not precluded from forming
an opinion whether on the material available on record, a triable issue,
that is, issue worth being tried arises or not. Raising a triable issue, as
sub-section (5) of Section 14 suggests is disclosing by tenant in his
affidavit such facts as would disentitle the landlord from obtaining an
order of eviction. If the Court is satisfied that though in the pleadings
an issue is raised but that is not a triable issue than the Court is
justified in refusing the leave to defend. A defence, which is practically
moonshine, sham or illusory cannot be held to be raising a triable issue.
Else the whole purpose behind enacting a provision for granting leave to
defend, and not permitting a contest unless leave was granted, would stand
defeated.

In the facts and circumstance of the case, noticed hereinabove, it is clear
that the defendant is raising a plea which he is estopped form raising and,
therefore, the plea raised by him in his affidavit seeking leave to defend
does not amount to raising a triable issue, In our opinion, the High Court,
in exercise of revisional jurisdiction, ought not to have interfered with
the well considered and reasoned order of the Trial Court.

For the foregoing reasons, the appeal is allowed. The impugned order of the
High Court is set aside and that of the Trial Court restored. The
respondent shall pay the costs incurred by the appellant