Allahabad High Court High Court

Sharda Prasad Alias Chhulli … vs Additional District Judge And … on 23 March, 2005

Allahabad High Court
Sharda Prasad Alias Chhulli … vs Additional District Judge And … on 23 March, 2005
Equivalent citations: 2005 (1) ARC 806, 2005 (3) AWC 2417
Author: M Prasad
Bench: M Prasad


JUDGMENT

Mukteshwar Prasad, J.

1. This is tenant’s petition under Article 226 of the Constitution of India. The petitioner has prayed for quashing the judgment and order dated 18.10.1985 passed by respondent No. 1 and judgment and order dated 30.4.1985 passed by respondent No. 2.

2. I have heard Sri G.N. Verma, Senior Advocate, assisted by Sri R.N. Sharma, learned Counsel for the petitioner and Sri Navin Sinha, Senior Advocate, assisted by Ashish Srivastava, learned Counsel for the landlord-respondent and have perused the record carefully.

3. It appears that landlord filed a suit for eviction of the tenant (Sharda Prasad) from House No. 54 (old) and 289 (new) Mohalla Chak, Allahabad and for recovery of arrears of rent and damages. The suit was filed with the allegations that the defendant occupied the accommodation as a tenant on a monthly rent of Rs. 24/-, which was enhanced to Rs. 30/- per month w.e.f. 15.7.1972. The tenant failed to pay arrears of rent w.e.f. 1.1.1970. He was therefore, served with a composite notice of demand and determining tenancy dated 21.3.1978, which was served on him by refusal on 23.3.1978. He however neither paid the arrears of rent nor vacated the accommodation.

4. The defendant contested the suit on the grounds, inter alia, that the plaintiff was not the landlord and the defendant claimed himself to be owner of the house in question and he never paid any rent to the plaintiff. It was also pleaded that no notice dated 21.3.1978 was served on him and he never refused to receive the notice.

5. After having heard learned Counsel for the parties and scrutinizing the evidence on record, learned J.S.C.C. decreed the suit with proportionate costs.

6. The revisional Court dismissed the revision on 18.10.1985 and confirmed the finding recorded by the Court below.

7. Learned Counsel for the tenant petitioner has pressed this petition solely on the ground that no notice was served on the tenant as required under Section 20 (2) (a) of U.P. Act No. 13 of 1972 and Section 106 of Transfer of Property Act and both the Courts below committed error of law in recording a finding to the effect that the notice was served on the tenant by refusal. He further contended that the tenant denied receipt of the notice in Paragraph-5 of his written statement and postman was not examined on behalf of the landlord to prove service of notice. Moreover, notice was not sent on the correct address of the tenant. He placed reliance on a Full Bench decision of this Court in Ganga Ram v. Smt. Phulwati, 1970 A.L.J. 336 and Dharampal Tyagi v. Anil Kumar, 1986 (2) ARC 121 and Gopal Shanker Dube v. Rauniyar Biradari Panchayat Committee, Deoria and Ors., 1988 AWC 1037 : 1988 (2) ARC 472.

8. On the other hand, learned Counsel for the landlord-respondent has supported the finding recorded by the trial Court on the question of service of notice on the tenant and confirmed by the Revisional Court also and urged with vehemence that notice was sent to the tenant on his correct address and except denying service of the notice in Paragraph-5 of the written statement, the tenant said nothing in the additional pleas regarding service of notice. There is a presumption of service of notice which has not been rebutted by the tenant. The petitioner has given his address at the top of the rejoinder affidavit dated 23.7.1986 and the same address was mentioned on the registered cover also.

9. Learned Counsel for the respondent has placed reliance on the following decisions.

1. Anil Kumar v. Nanak Chand Verma, AIR 1990 SC 1215.

2. Puwada Venkateshwara Rao v. Chidamana Ventata Ramana, AIR 1976 SC 869.

3. Gujarat Electricity Board and Anr. v. Atma Ram Sungomal Poshani, AIR 1989 SC 1433.

10. I have considered the arguments advanced on behalf of the parties and perused the copies of the plaints, written statement, judgment of the Courts below as well as statement of the petitioner recorded in the Court of J.S.C.C., Allahabad. I have also gone through the decisions relied upon by the parties.

11. As noted above, the sole controversy in this petition is regarding service of notice on the tenant. The following address is mentioned on the registered cover as well as acknowledgment-

Shri Sharda Prasad alias Chhulli,

S/o Phakkad Yadav,

R/o 54 (old) and new 289,

Mohalla Chak,

Allahabad.

12. The petitioner has given the following address in his rejoinder affidavit dated 23.7.86:–

‘Sharda Prasad alias Chhulli,

S/o Phakkad Yadav,

R/o 54/289, Chak,

Allahabad.’

13. After comparison of the address of the tenant on the registered cover and acknowledgment with that given on the rejoinder affidavit of the petitioner, I find that notice was sent by the landlord to the tenant on his correct address and not on wrong address as has been urged on behalf of the petitioner.

14. I further find from perusal of the registered cover that the postman took the registered letter to the addressee on 22.3.78 but addressee was not available. The postman, therefore, made an endorsement of ‘not met’ and put his initial with the date. The postman seems to have reached the house of the addressee next day also and on that day the addressee refused to receive the letter and as such, the postman made the following endorsement.

Lene Se Inkar Atah Vapas

The postman initiated and put the date as 23.3.78.

15. In the instant case, both the Courts below after close scrutiny of the evidence on record found that there was presumption of service of notice on the tenant. Section 114 Clause (f) of the Evidence Act provides that the Court may presume that the common course of business has been followed. It was held by a Full Bench of this Court Ganga Ram’s case (supra) that it is not incumbent on the plaintiff to prove the endorsement of refusal on the notice sent by registered post by producing the postman or other evidence in case the defendant denies service on him. The Bench further held that the Court below was right in raising the presumption under Section 114 of the Evidence Act in favour of the landlord where notice sent to the tenant was returned with an endorsement of refusal. The presumption regarding service has also to be made under Section 27 of General Clauses Act. This was held by the Supreme Court also in Puwada Venkateshwar Rao v. Chidamana Ventata Ramana, AIR 1976 SC 869. The Apex Court of the country has also held in Gujarat Electricity Board (supra) that there is presumption of service of letter sent under registered cover, if the same is returned back with a postal endorsement that the addressee refused to accept the same. No doubt the presumption is rebuttable and it is open to the party concerned to place evidence before the Court to rebut the presumption by showing that the address mentioned on the cover was incorrect or that the postal authorities never tendered the registered letter to him or that there was no occasion for him to refuse the same. The burden to rebut the presumption lies on the party, challenging the factum of service. In the instant case, the petitioner failed to discharged this burden as he failed to produce material before the Court to show that the endorsement of the postman was wrong. Mere denial by the petitioner in the circumstances of the case was not sufficient to rebut the presumption. The petitioner deposed in the Courts below that no notice was served on him nor he refused to receive the notice. When he was confronted that he had refused to receive the letter in the presence of Ramesh Chandra, he denied the suggestion. He however admitted that Ramesh Chandra resided in front of his house. In this view of the matter I find that the presumption was not rebutted by the petitioner and he failed to show that letter was not sent on the correct address or there was no occasion for him to refuse. I therefore, find that the Courts below rightly found that notice was served on the tenant by refusal.

16. No other point was pressed in this petition.

17. For the aforesaid reasons, I hold that this petition lacks merit and is liable to be dismissed.

18. In the result, the petition fails and is accordingly dismissed. The stay order dated 8.11.85 stands vacated. However, there will be no order as to costs.