Bombay High Court High Court

Shri Janardan Subajirao Wide vs Sou. Rangubai Ramchandra Jagdale on 3 December, 2008

Bombay High Court
Shri Janardan Subajirao Wide vs Sou. Rangubai Ramchandra Jagdale on 3 December, 2008
Bench: Anoop V.Mohta
ssm
 sm           IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                       CIVIL APPELLATE JURISDICTION

                      WRIT PETITION NO. 1067 OF 1992




                                                                     
      Shri Janardan Subajirao Wide,
      Age 46 yrs. Occu. Business,




                                            
      R/o. 24/5, Wakadewadi,
      Pune-5.                                   ....Petitioners.
                                                (Orig. Defendant)

                Vs.




                                           
      1. Sou. Rangubai Ramchandra Jagdale,

      2. Ramchandra Maruti Jagdale,
         (Both Since deceased through




                                   
         their legal representatives)

      2a) Pralhad Ramchandra Jagdale,
                        
          (Since deceased through his heirs)

      2a-i) Yuvraj @ Munjiya Pralhad Jagdale
            Age 26 years.
                       
      2a-ii) Smt.Shakuntala Pralhad Jagdale,
             Age 55 years, Both R/o. Wakadewadi,
             Narveer Tanajiwadi, Shivajinagar,
             Pune-5.
        


      b) Machindra Ramchandra Jagdale,
         (since deceased through his legal heirs)
     



      b-1)   Charudatt Machindra Jagdale,
             Age 38 yrs. Occu. Business.

      b-2)   Rajendra Machindra Jagdale,





             (Since deceased through L.Rs.)

      2b/ 2-i) Master Abhishek Rajendra Jagdale
               (Minor)

      b-2-ii)    Kum. Nikita Rajendra Jagdale,





                 Age 8 years, Both minor
                 represented by their Guardian- (b-1).

      b-3)   Smt.Kunda Machindra Jagdale,
             Age- Adult, Occu. Household.

      c)     Shivaji Ramchandra Jagdale,




                                             ::: Downloaded on - 09/06/2013 14:06:44 :::
                                      ( 2 )




             Age 56 years, Occu. Business.

     d)      Sadashiv Ramchandra Jagdale,
             Age 50 years, Occu. Business,




                                                                          
             R/o. 47/2, Wakadewadi,
             (Narveer Tanajiwadi), Shivajinagar,
             Pune-411 005.




                                                  
                                             ...Respondents.
                                             (Orig.Plaintiffs)


     Mr.T.D.Deshmukh for the Petitioner.




                                                 
     None for the Respondents.


                                CORAM : ANOOP V.MOHTA, J.

DATED : 3rd DECEMBER, 2008.

JUDGMENT:-

The Petitioner is a original Defendant-Tenant,

has challenged the impugned order of Court below

whereby, the landlord/Respondents’ case of subtenancy

under Section 13(1)(b) of the Bombay Rents, Hotel and

Lodging House Rates (Control) Act, 1947 (for short,

“the Bombay Rent Act”) is confirmed and thereby

allowed the landlords case of eviction on that ground

only.

2. The lease premises is situated at C.T.S.No. 1873,

Bhamburda, Pune, consists of 2 blocks (for short, “the

suit premises”). The suit premises were let out for

running a hotel. As averred, accepted by the Court

below that the petitioner’s have transferred the said

::: Downloaded on – 09/06/2013 14:06:44 :::
( 3 )

property in favour of one Krishna Shetty without

permission and consent. It is contended specifically

that the Petitioners never parted with the possession

of the property. He is very much there and now he is

doing business exclusively. Though there is material

to show that he had assigned his business in favour of

one Krishna Shetty, a deed of partnership Exhibit 51

and agreement whereby it was accepted that Krishna

Shetty was his partner in the business of hotel. That

was a partnership between the Defendant, his brother

and the third person K.B.Shetty.

3. Under priviso to Section 15(1), of the Bombay Rent

Act, it is permissible for the statutory tenant to

transfer his tenancy right, as a going concern, even

though the agreement prevented such transfer without

previous consent of the landlord. Admittedly, the

person running business goodwill and stock in trade

had been assigned as permissible under the said

provisions. As observed and held in Swastik Rubber

Products Ltd. & Anr. Vs. Vasantrao Mahadeo

Dhatingan, 2005 (1) Bom C.R. 327.

                                                      327       by the         Division





     Bench     of this Court, that such assignment of premises

     whether       contract        contains         prohibition          or     without

     consent       of landlord, is permissible.                   Therefore,           the




                                                          ::: Downloaded on - 09/06/2013 14:06:44 :::
                                           ( 4 )




assignment of leasehold premises by the Defendants was

not subletting. This Judgment is clearly cover the

case of the Petitioners also.

4. It is brought to the notice during the course of

argument that said Sub-tenant Krishna Shetty had filed

Special Civil Suit No.623 of 1986 against the

Petitioner/tenant is already dismissed. The reference

of the suit is made in the impugned order.

5.

In the present case, additional factor is that the

Petitioner never parted or left the premises. Being a

partner, he was also involved in the business. The

dominant purpose of this agreement was not to sub-let

the premises. The Apex Court in Mahendra Saree

Emporium (II) Vs. G.V.Srinivasa Murthy 2005 (1)

S.C.C. 481,
481 held that so long as legal possession

remains with the tenant the mere factum of the tenant

having entered into an agreement of partnership for

the purpose of carrying on the business in the tenancy

premises would not amount to subletting, (Parvinder
Parvinder

Singh Vs. Renu Gautam, 2004 (4) SCC 794).

                                                     794                        In     the





     present        case    also, in view of this Judgment                      I     see,

     there     is     no     case      made    out   by      the      landlord,          of

     subtenancy.           The    eviction order passed by the                       Court




                                                          ::: Downloaded on - 09/06/2013 14:06:44 :::
                                       ( 5 )




     below on this ground is, therefore, wrong.                    Therefore,

     taking    all     this    into    account,    I    am       inclined        to




                                                                          
     interfere       with   the order passed by the Court                 below.

     The   decree      of     eviction/ possession,         is     therefore,




                                                  
     quashed     and set aside.        The suit of the plaintiffs is

     dismissed.




                                                 
     6.    The Petition is, accordingly allowed in terms                         of

     prayer    clause (b).       Rule made absolute.            No order         as




                                      
     to costs.
                       
                      
                                              ( ANOOP V.         MOHTA, J.)
      
   






                                                  ::: Downloaded on - 09/06/2013 14:06:44 :::