Bombay High Court High Court

Smt. Sushila Gopal Patil vs Shri Reshmasing Mehersing … on 26 June, 2009

Bombay High Court
Smt. Sushila Gopal Patil vs Shri Reshmasing Mehersing … on 26 June, 2009
Bench: Shrihari P. Davare
                                 1




                                                                   
          IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

               AURANGABAD BENCH, AURANGABAD




                                           
          CIVIL REVISION APPLICATION NO. 483 OF 2002




                                          
    1.     Smt. Sushila Gopal Patil,




                                    
           age 67 years, occ. Household,
           r/o Bhusawal, Municipal Park,
           Bhusawal, Dist. Jalgaon.
                       
    2.     Vijay Gopal Patil,
           age 45 years, occ. Service,
                      
           r/o Nashik, Ravivar Karanja,
           Nashik, Tal. & Dist. Nashik,


    3.     Dilip Gopal Patil,
           

           age 43 years, occ. Service,
           r/o Deepnagar,Tal. Bhusawal,
        



           Dist. Jalgaon.


    4.     Anil Gopal Patil,
           age 35 years, occ. Service,





           r/o Deepnagar, Tal. Bhusawal
           Dist. Jalgaon.

    5.     Mukund Gopal Patil,
           age 32 years, occ. Nil,





           r/o Bhusawal,Municipal Park,
           Bhusawal, Dist. Jalgaon.


    6.     Sunil Gopal Patil,
           age 30 years, occ. NIl,
           r/o Bhusawal, Municipal Park,
           Bhusawal, Dist. Jalgaon.




                                           ::: Downloaded on - 09/06/2013 14:43:23 :::
                                    2




                                                                         
             Petitioner nos. 1 to 6 are
             heirs of Original Tenant
             Deceased Shri Gopal Kisan Patil          ...Petitioners




                                                 
                                                 (Orig. Opponents)


             VERSUS




                                                
    1.       Shri Reshmasing Mehersing Khanguda,
             age 49 years, occ. Business,
             r/o Bhusawal, Garud Plot,




                                         
             Bhusawal, Dist. Jalgaon.            ...Respondent
                                               (Orig. Applicant)
                          
                                  .....
                         
    Shri Amol Sawant, advocate for the petitioners
    Shri N.R.Katneshwarkar, advocate for the respondent.
                                 .....
           
        



                                 CORAM : S.P. DAVARE, J.

                                 DATE OF RESERVING
                                 THE JUDGMENT : 22.6.2009.
                                 DATE OF PRONOUNCING





                                 THE JUDGMENT : 26.6.2009.



    JUDGMENT:

1. In this Civil Revision Application, challenge is to the

legality and correctness of the order passed by the Competent

Authority, Nasik Division, Nasik Road under Bombay Rent Control

Act on 17.5.2002, by which he allowed the application of the

::: Downloaded on – 09/06/2013 14:43:23 :::
3

respondent/landlord under Section 13A1 of the Bombay

Rents,Hotel and Lodging House Rates Control Act, 1947 and

directed the petitioners (tenants herein) to deliver vacant and

peaceful possession of the disputed premises to the

respondent/landlord.

2. The petitioners herein are original opponents (tenants)

and the respondent herein is original applicant (landlord). The

subject matter i.e. disputed property is two rooms on the ground

floor of the building bearing Old Municipal House No. 3781 (New

No. 7/174) of Bhusawal, District Jalgaon. Initially the suit property

was owned by one Shri Dulichand Savalram Agrawal, who let out

two rooms on the ground floor to Shri Gopal Kisan Patil (i.e.

husband of petitioner no.1 and father of petitioner nos. 2 to 6) on

rental basis in the year 1964. Admittedly, the disputed property

was let out for commercial purpose and the petitioners carry on

business of grocery shop therein since 1964.

3. The present respondent i.e. landlord was serving in

Indian Air Force and retired from Indian Air Force in the year

1973. After retirement the respondent/landlord purchased the suit

property from the owner Shri Agrawal by way of registered sale

deed (Exh.67) on 1.6.1982. In the year 1992, the

respondent/landlord instituted Regular Civil Suit No. 55 of 1992

::: Downloaded on – 09/06/2013 14:43:23 :::
4

against the petitioners for decree of eviction and possession.

However, the said Regular Civil Suit No. 55 of 1992 was dismissed

and disposed of for want of prosecution on 8.8.1997. Meanwhile,

original tenant Shri G.K.Patil i.e. husband of petitioner no.1 and

father of petitioner nos. 2 to 6 expired in the year 1993.

4. After disposal of Regular Civil Suit No. 55 of 1992 as

afore said, the respondent/landlord filed Rent Application No.

CAN/1098/(17)/98 under Section 13A1 of the Bombay Rents, Hotel

and Lodging House Rates Control Act, 1947 (hereinafter referred

to as, “the Bombay Rent Act”) against the petitioners herein

before the Competent Authority, Nasik Division, Nasik Road,

praying for eviction and possession on 26.6.1998. Accordingly,

the Competent Authority, Nasik Division, Nasik Road allowed the

said application filed by the respondent/landlord under Section

13A1 of the Bombay Rent Act, by judgment and order dated

17.5.2002 and directed the petitioners herein to deliver the

vacant and peaceful possession of the disputed premises to the

respondent/landlord. Being aggrieved and dissatisfied by the said

judgment and order, the petitioners (tenants) have assailed its

legality and correctness in the present Civil Revision Application.

5. The main point, which is sought to be raised by the

petitioners in the present Civil Revision Application, is about the

::: Downloaded on – 09/06/2013 14:43:23 :::
5

non-maintainability of the eviction proceedings initiated against

the petitioners by the respondent on the ground of bona fide

requirement in terms of Section 13A1 of the Bombay Rent Act,

after the retirement of the respondent/landlord from the Indian

Air Force, since the disputed property i.e. the suit property was

acquired by the respondent after his retirement from the Defence

Service i.e. Indian Air Force. It is the contention of the petitioners

that the respondent retired from the Indian Air Force in the year

1973 and thereafter purchased the suit property after the

substantial period i.e. on 1.6.1982 by way of registered sale deed

and the eviction proceedings were initiated on the ground of

bona fide requirement in accordance with Section 13A1 of the

said Act in the year 1998 and hence the same is not maintainable.

6. In the said context, the learned counsel for the

respondent countered the said argument and submitted that

Section 13A1 of the Bombay Rent Act nowhere spells out that the

landlord is entitled to recover the possession of the premises only

if he acquired the same during the Military service and, therefore,

submitted that the contention raised by the learned counsel for

the petitioners bears no substance, since it is not one of the

ingredients of Section 13A1 of the Bombay Rent Act.

7. To substantiate the contention of the petitioners, the

::: Downloaded on – 09/06/2013 14:43:23 :::
6

learned counsel for the petitioners relied upon the observations

made by the Honourable Supreme Court in the judgment

reported at 1983 DGLS 377 : 1984 AIR (SC) 458,

E.S.Venkataramiah : R.B.Misra : JJ, in the case of Winifred Ross vs

Ivy Fonseca, in which it is held as follows :

” The object of S. 13-A1 of the Act is
quite a laudable one. It is introduced in order to
enable members of the armed forces who have

leased out their buildings when they are in
service to recover quickly possession of such
buildings without the restrictions contained in

the other parts of the Act either when they are
still in service or on their retirement for their
use and occupation or for the use and
occupation of the members of their family.

………… …………. ………… ………..

An analysis of clause (a) of S.13-A1
shows that the person who wishes to claim the
benefit of that S. should be a landlord of the
premises while he is a member of the armed
forces of the Union and that he may recover

possession of the premises on the ground that
the premises are bona fide required by him for
occupation by himself or any member of his
family on the production of the required
certificate either while he is still in service or

after his retirement. The essential requirement
is that he should have leased out the building
while he was a member of the armed forces. ”

8. It is thus clear that the Apex Court while interpreting

the said Section has clearly held that a landlord, who is or who

had been in Military service, can recover the possession of the

::: Downloaded on – 09/06/2013 14:43:23 :::
7

leased out premises under Section 13A1 of the Bombay Rent Act

when he himself has leased out the premises while he had been a

member of the Armed Forces. In substance, a person/landlord,

who becomes landlord of the property after his retirement from

the Armed Forces, would not be entitled to recover possession of

the leased out premises by virtue of provisions contained in

Section 13A1 of the Bombay Rent Act.

9.

Applying the said parameters in the instant case, it is

abundantly clear that the respondent retired from the Indian Air

Force in the year 1973 and thereafter after the lapse of

substantial period he purchased the suit property from the earlier

owner Shri Agrawal by virtue of registered sale deed vide Exh.67

on 1.6.1982 and the application was filed by the

respondent/landlord before the Competent Authority under

Section 13A1 of the Bombay Rent Act praying for eviction of the

petitioners on 26.6.1998. Hence, it is crystal clear that the

respondent/landlord acquired the disputed premises as owner

thereof after his retirement from the Indian Air Force and

thereafter initiated the eviction proceedings on the ground of

bona fide requirement in terms of Section 13A1 of the Bombay

Rent Act in the year 1998. Thus, there is no dispute that the

respondent/landlord, who had initiated the proceedings under

Section 13A1 of the Bombay Rent Act, for eviction of the

::: Downloaded on – 09/06/2013 14:43:23 :::
8

petitioners from the disputed premises, did not acquire the title to

the disputed premises while he was in the service of Indian Air

Force and he purchased the said premises only after his

retirement by virtue of sale deed dated 1.6.1982.

10. In this view of the matter, the decision of the Apex

Court in the matter of Winifred Ross (supra) is clearly applicable

to the facts of the present case and, therefore, applying the tests

laid by the Honourable Supreme Court in the above said decision,

the impugned order dated 17.5.2002 shall not sustain and,

therefore, the same is liable to be quashed and set aside.

11. Moreover, reliance also can be placed on the

observations made by the Honourable Supreme Court in the case

reported at 1984 DGLS 27 : 1984 AIR (SC) 786, E.S..

Venkataramiah : O.Chinnappa Reddy : R.B.Misra, JJ., in the case of

Shivram Anand Shiroor vs Radhabai Shantram Kowshik, in which

it is held as follows :

” Having regard to the object and
purposes of the Act and in particular S.13 A1 it
is difficult to hold that S.13 A1 can be availed of
by an ex-member of the armed forces to
recover from a tenant possession of a building
which he acquires after his retirement ……

……… ……… ……… ……….

::: Downloaded on – 09/06/2013 14:43:23 :::
9

The statement of objects and
reasons was read to us. It says :

DEFENCE services personnel are
liable to transfers and to be stationed in
different parts of the country. They are often
posted at non-family stations. Some of these

personnel, who possess their own premises
either in their home towns or elsewhere have
necessarily to hire them out to other persons
temporarily while they are away on duty. It has

been represented to the State government by
the military authorities that on their retirement
or transfer to non-family stations the serving

and exservice personnel find it extremely
difficult to regain possession of their premises
which they badly require for personal

occupation permanently or for housing their
families for the duration of their posting at
non-family stations. In case of death of a
service personnel while in service or death of
ex-service personnel shortly after the

retirement, the widow also finds it extremely
difficult to regain possession of their premises

for her personal occupation or occupation of
her family.

THE cases of defence services
personnel due to their special obligations and

disabilities do need different treatment from
that accorded to other landlords and in fact
special provisions have been made for them
in some of the States, whereby processes for
each personnel to regain possession of their

premises have been simplified and made more
effective.

IT is considered necessary to make
a special provision in the Bombay Rents, Hotel
and Lodging House Rates Control Act, 1947 to
enable a member or retired member of the
armed forces of the Union or a widow of such a
member who dies while in service, or who dies
within five years of his retirement, to regain
possession of their premises, when bona fide
required for occupation by them or members

::: Downloaded on – 09/06/2013 14:43:23 :::
10

of their families and to provide that the court
shall be bound to pass a decree for eviction on
such ground if such member or widow, as

landlord,produces at the hearing of the suit,
the necessary certificate signed by the Head of
his Service or his Commanding Officer or the
Area or Sub-Area Commander within whose
jurisdiction the premises are situated. The Bill

is intended to achieve these objects.

……… ……….. ………. ………

    12.       Thus,        after   discussing
                                    ig              the   aims        and   reasons       of

    incorporating Section          13A1 of the Bombay                  Rent Act, the
                                  

Honourable Supreme Court in the said case endorsed the view

expressed in the earlier case by the Division Bench of the

Honourable Supreme Court reported at 1983 DGLS 377 : 1984

AIR (SC) 458 Winifred Ross vs Ivy Fonseca.

13. Relying upon the afore said Judgments, Single Judge of

this court also held in the case reported at 1998 (3) Mh.L.J. 211 in

the case of Satish Kumar Banwarilal Sharma vs Major Virendra

D.Ganju as follows :

” A landlord who is or who had been in
military service can recover possession of the
leased premises under section 13(A)(1) of the
Bombay Rents, Hotel and Lodging House Rates
Control Act, 1947 when he himself had leased
out the premises while he had been a member of
the armed forces. A person who acquires the
property and title of landlordship after his
retirement from the armed forces he would not

::: Downloaded on – 09/06/2013 14:43:23 :::
11

be entitled to recover possession of the leased
premises by virtue of provision contained in
section 13(A)(1).

Where a member of the armed forces
retired in May 1990 and purchased residential
premises on 16.8.1990 which had been let out,
eviction proceedings initiated under section 13

(A)(1) of the Bombay Rents, Hotel and Lodging
House Rates Control Act, 1947 on 29.8.1992
were not maintainable. ”

    14.       Thus     it     is
                               ig  necessary    to   hold       that        the

respondent/landlord could not have initiated the proceedings for

eviction under the provisions of Section 13A1 of the Bombay Rent

Act in view of the foregoing discussion since the said eviction

proceeding was filed solely on the ground of bona fide

requirement of the respondent/landlord after having retired from

Indian Air Force, but in respect of the premises which was

purchased after retirement and since the eviction proceeding has

not been initiated on any other ground, the impugned order

passed by the learned Competent Authority, Nasik Division, Nasik

Road on 17.5.1982 shall not sustain and same is liable to be

quashed and set aside.

15. The learned counsel for the petitioners also canvassed

the other points, such as, the landlord did not obtain leave of the

court while disposing of Regular Civil Suit No. 55 of 1992 for filing

application before the Competent Authority and such non-

::: Downloaded on – 09/06/2013 14:43:23 :::
12

obtaining of leave is fatal to the application filed by the

respondent/landlord before the Competent Authority for eviction.

However, in the said context, the learned counsel for the

respondent pointed out that the provision of Section 31H of the

Bombay Rent Act is applicable to pending suits and proceedings

in the court. Besides that the learned counsel for the petitioners

also made submission that the landlord acquired rooms in the

same building during the pendency of the application before the

Competent Authority and presently he is in possession of 14

rooms and has failed to adduce and produce evidence in respect

of bona fide requirement. It is also submitted that the disputed

premises is the commercial premises and Section 13A1 of the

Bombay Rent Act is meant for residential premises.

16. However, in view of the fact of arriving to the

conclusion that the application preferred by the

respondent/landlord before the Competent Authority was not

maintainable under Section 13A1 of the Bombay Rent Act, this

court need not express any opinion regarding the other points

sought to be agitated in the present Civil Revision Application.

17. In the result, Civil Revision Application succeeds. The

impugned order passed by the learned Competent Authority,

Nasik Division, Nasik Road in case no. CAN 1098(17)/98 on

::: Downloaded on – 09/06/2013 14:43:23 :::
13

17.5.2002 stands quashed and set aside. Rule is made absolute

in the afore said terms. In view of the facts and circumstances,

there shall be no order as to costs.

(S.P. DAVARE, J.)

dbm/cra483.02

::: Downloaded on – 09/06/2013 14:43:23 :::