Supreme Court of India

Smt. Anand Kaur vs Pritam Lal on 14 January, 1982

Supreme Court of India
Smt. Anand Kaur vs Pritam Lal on 14 January, 1982
Equivalent citations: 1982 AIR 777, 1982 SCR (3) 43
Author: A Koshal
Bench: Koshal, A.D.
           PETITIONER:
SMT. ANAND KAUR

	Vs.

RESPONDENT:
PRITAM LAL

DATE OF JUDGMENT14/01/1982

BENCH:
KOSHAL, A.D.
BENCH:
KOSHAL, A.D.
ERADI, V. BALAKRISHNA (J)
MISRA, R.B. (J)

CITATION:
 1982 AIR  777		  1982 SCR  (3)	 43
 1982 SCC  (1) 502	  1982 SCALE  (1)2


ACT:
     Delhi Rent	 Control Act-Section 14(1), proviso (a) read
with proviso to section 14(2)-scope of.



HEADNOTE:
     When a  tenant has	 neither paid nor tendered the whole
of the	arrears of  rent legally recoverable from him within
two months of the date on which the notice of demand for the
arrears of  rent has  been served  on him  by  the  landlord
proviso (a) to section 14(1) empowers the Controller to make
an order for the recovery of possession of the premises. The
proviso to  section 14(2)  states that	no tenant  shall  be
entitled to  the benefit  under the  sub-section  if  having
obtained such  benefit once  in respect	 of any	 premises he
again makes  a default	in the	payment	 of  rent  of  those
premises for three consecutive months.
     On 14th  December, 1973, the land-lady-appellant issued
a notice  to the  tenant stating  that he  had not  paid the
damages after  May 1973	 and called  upon  him	to  pay	 the
arrears within	two months  from the  date  of	notice.	 The
tenant remitted	 the rent  to the  land-lady by	 money-order
towards the  end of  February 1974 but she refused to accept
the same.
     On the  land-lady's application the Controller, and the
Tribunal in  appeal, held that the notice was valid and that
the expression	"damages for  the use  and occupation" meant
nothing more  nor less	than rent.  But the  High  Court  on
appeal held  that the  term "rent"  and "damages for use and
occupation" could  not be  taken to  be synonymous terms and
that the  notice issued by the land-lady did not satisfy the
requirements of	 clause (a)  of the proviso to section 14(1)
of the Act in that it did not demand rent from the tenant.
     Allowing the appeal and remitting the case to the Court
below
^
     HELD: The	notice issued by the land-lady satisfies the
requirements of	 clause (a) of the proviso to section 14(1).
[46 D]
     The   High	   Court   has	  taken	  an   unnecessarily
hypertechnical view  of the  contents of  the  notice  which
specifically stated  that on  account of  the termination of
the tenancy  by an  earlier notice  the tenant	had become a
statutory tenant and it was in this context that a claim was
made for damages for use and occupation at a rate equivalent
to the	agreed	rent.  The  demand  so	made  could  not  be
construed as anything but a demand for rent. [46 B-C]
44



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 966 of
1976.

(Appeal by special leave from the judgment and order
dated the 6th February, 1976 of the Delhi High Court in
S.A.O. No. 148 of 1975)
Vinoo Bhagat for the Appellant.

G. D. Gupta for the Respondent (Not Present)
The Order of the Court was delivered by
KOSHAL, J. The short point arising for determination in
this appeal concerns the validity of a notice served by the
landlady appellant on the tenant-respondent and purporting
to be one issued in accordance with the provisions contained
in clause (a) of sub-section (1) of section 14 of the Delhi
Rent Control Act (hereinafter called the Act), and we may at
the very outset reproduce the relevant provisions of that
section:

“14(1) Notwithstanding anything to the contrary
contained in any other law or contract, no order or
decree for the recovery of possession of any premises
shall be made by any court or Controller in favour of
the landlord against a tenant:

Provided that the Controller may, on an
application made to him in the prescribed manner, make
an order for the recovery of possession of the premises
on one or more of the following grounds only, namely:

(a) that the tenant has neither paid nor
tendered the whole of the arrears of the rent
legally recoverable from him within two months of
the date on which a notice of demand for the
arrears of rent has been served on him by the
landlord in the manner provided in section 106 of
the Transfer of Property Act, 1882;

14(2) No order for the recovery of possession of
any premises shall be made on the ground specified in
clause
45

(a) of the proviso to sub-section (1), if the tenant
makes payment or deposit as required by section 15:
Provided that no tenant shall be entitled to the
benefit under this sub-section, if having obtained such
benefit once in respect of any premises, he again makes
a default in the payment of rent of those premises for
three consecutive months.”

2. The tenant respondent has remained absent and
unrepresented at the hearing and we have had the advantage
of being addressed by Mr. Vinoo Bhagat, learned counsel for
the appellant only.

3. It was not disputed before the High Court that in an
earlier proceeding the tenant had taken advantage of the
provisions contained in sub-section (2) of section 14 of the
Act, that he committed another default in the payment of
rent which covered the period from 1.6.1973 to 30.11.1973
and that it was then that a notice dated 14.12.1973 was
served on him. The notice stated:

“Your contractual tenancy in respect of House No.
A-54 (double-storey) Kalkaji, New Delhi-19 had already
been terminated whereafter you are a statutory tenant
liable to pay damages for use and occupation at the
rate of Rs. 15/- (Rupees fifteen per month) to me. That
you have not paid the said damages after May, 1973. In
case you do not clear the arrears upto date within two
months from the date of this notice, I shall be
compelled to issue instructions to my legal adviser to
file an application for your eviction ……….”

No attempt to pay the rent was made inspite of the
notice till the end of February, 1974. Although thereafter
rent was remitted to the landlady through money orders but
she refused to accept the same and made an application to
the Controller for eviction of the tenant on the sole ground
of a second default in the payment of rent. Both the
Controller and the Tribunal in the appeal held that the
notice was a valid one and that the expression “damages for
use and occupation” contained therein meant nothing more or
less than rent. In a second appeal, a learned Single Judge
differed from the Courts below and was of the opinion that
the word ‘rent’ and the said expression could not be taken
to be
46
synonymous and that there was no demand of rent in the
notice in question which did not, therefore, satisfy the
requirements of the provisions contained in clause (a) above
extracted. It is the judgment of the learned Single Judge
which is assailed in the present appeal.

4. After hearing Mr. Vinoo Bhagat, learned counsel for
the appellant, we are of the opinion that the learned Single
Judge has taken an unnecessarily hypertechnical view of the
contents of the notice. It is significant that the notice
specifically stated that on account of the termination of
the tenancy by an earlier notice the tenant had become what
is popularly known as a statutory tenant and it was in this
context that a claim was made for damages for use and
occupation at a rate equivalent to the agreed rent. We are
of the opinion that in the circumstances of the case the
demand so made could not be construed as anything but a
demand for rent. Consequently the notice must be held to
satisfy the requirements of clause (a) of sub-section (1) of
Section 14 of the Act.

5. For the reasons stated above, we accept the appeal,
set aside the impugned judgment and restore the orders of
the Controller and the Tribunal. The case is remitted for
further proceedings to the Controller who shall dispose of
it within three months from the receipt of records from this
Court. No costs.

P.B.R. Appeal allowed.

47