JUDGMENT
B.J. Shethna, J.
1. The petitioners have filed this revision application under Section 29(2) of the Bombay Rents, Hotel and Lodging House Rates Control Act, 1947 (for short “the Rent Act”) and challenged the impugned judgment and decree of eviction dated 1-8-2000 passed by the Appellate Bench of the Small Causes Court, Ahmedabad in favour of the respondents-landlords setting aside the judgment and decree passed by the Judge, Small Causes Court, Ahmedabad dismissing the suit of the plaintiffs-landlords for possession on the ground of arrears of rent and sub-letting.
2. Learned Counsel Shri Shukla appearing for the petitioners vehemently submitted that the Appellate Bench of the Small Causes Court, Ahmedabad misconstrued the important document i.e. partnership deed Exh. 168. According to his submission, there are three most important clauses in partnership deed Exh. 168, they are Clause Nos. 7 to 9. Mr. Shukla submitted that if Clause 7 of the partnership deed Exh. 168 was read in isolation, then the Appellate Bench would not have committed error in passing the decree of eviction against the petitioners on the ground of sub-letting. His submission was that the Appellate Bench has committed a grave error in reading three clauses i.e. Clause Nos. 7 to 9 together and came to the conclusion that there was no tenancy right created in favour of the partnership firm. He submitted that when two constructions of the partnership deed at Exh. 168 were possible and one of which will give effect to all the clauses therein while the other will render one or more of them nugatory, it is the former that should be adopted on the principle expressed in the maxim “ut res magis valeat quam pereat”. Relying upon the judgment of the Hon’ble Supreme Court in the case of Radha Sundar Dutta v. Mohd. Jahadur Rahim , Mr. Shukla submitted that this Court can always reconsider partnership deed at Exh. 168 in its revisional jurisdiction under Section 29(2) of the Act.
Partnership deed Exh. 168 is produced by the respondents-landlords along with reply-affidavit at Annexure-C, running page 160 of this petition, therefore, I would not like to reproduce those three relevant clauses viz. Clause Nos. 7, 8 and 9 of the partnership deed. Suffice it to say that the Appellate Bench, in its detailed order running into 86 typed pages, considered all the three clauses individually and collectively in Paras 39 and 40 and came to the conclusion that it is impossible for them to hold that the assets, as described in Para 7 of Exh. 168 includes the tenancy rights of the suit shop.
3. While arriving at the aforesaid conclusion the Appellate Bench also considered counter-foils of the rent receipts produced at Exhs. 101, 102 and 103, which were considered by the learned trial Judge for coming to the conclusion that Shah Medical Stores-partnership firm was a tenant of the suit premises. The Appellate Bench also considered those three counter-foils of the rent receipts at Exhs. 101, 102 and 103. While considering those three documents, the Appellate Bench also considered the evidence of Shri Bipinkumar Kumarpal Exh. 150 examined by the landlords, who had explained in his evidence that defendant No. 2-Amratlal Mohanlal came to his residence in July, 1978 and inquired about his father-Shri Vinodbhai and at that time, he told him that his father has gone out of house. He, therefore, wanted to see the accounts of rent, therefore, asked him to show the counter-foils of the rent receipts. Thereupon, he (Bipin) took him (Amratlal) on the meda (mezzanine floor) and gave him the counter-foils and the rent receipts for his verification. Then, he went down for bringing water, and thereafter tea for Amratlal. When he was coming within five minutes with cup of tea, at that time saw Amratlal removing the name of Ramanlal Mangaldas from counter-foils of the rent receipts. Thereupon, he snatched away those counter-foils from Amratlal. He had produced counter-foil of rent Receipt Nos. 17 to 32 in the name of Shri Ramanlal Mangaldas, which could not be scored of by Amratlal.
4. Considering all the oral as well as documentary evidence led by the parties, when the Appellate Bench reversed the findings recorded by the trial Court that as per the partnership deed, tenancy was of the firm and not of individual, then in my considered opinion such a finding of fact recorded by the First Appellate Court cannot be disturbed by this Court in its revisional jurisdiction under Section 29(2) of the Act. In case of Bhaichand Ratanshi v. Laxmishanker Tribhovan , then Hon’ble Supreme Court while comparing provisions of Section 115 of Code of Civil Procedure with Section 29(2) of the Rent Act held that under Section 29(2), although the High Court has wider jurisdiction than the one exercisable under Section 115 of Code of Civil Procedure under its revisional jurisdiction can only be exercised for a limited purpose with a view to satisfy itself that the decision was according to law. Having carefully gone through the impugned judgment and decree passed by the Appellate Bench of Small Causes Court decreeing the suit of plaintiff-landlords on the ground of subletting, I am fully convinced that no error of law is committed by the Appellate Bench while reversing the judgment passed by the trial Court.
5. It is true that in case of Radha Sundar Dutta v. Mohd. Jahadur Rahim , the Hon’ble Supreme Court held that if there be admissible two constructions of a document, one of which will give effect to all the clauses therein while the other will render one or more of them nugatory, it is the former that should be adopted on the principle expressed in the maxim “ut res magis valeat quam pereat”. However, in my considered opinion, the aforesaid principal laid down by the Hon’ble Supreme Court in Radha Sundar’s case (supra) that the authority will have no application to the facts of this case. At the cost of repetition, I would like to say that, attempt made on the part of Mr. Shukla for the petitioners to read Clause No. 7 of the partnership deed in isolation is not permissible. When there is a partnership deed Exh. 168, then it is to be read as a whole. Clauses 8 and 9 have to be read together with Clause 7 and the Appellate Bench has also read the partnership deed Exh. 168 in that manner only and having read all the three important Clauses 7, 8 and 9 at Exh. 168 has come to the conclusion that there was no tenancy created for by the partnership firm. This being a finding of fact cannot be re-appreciated by this Court in its revisional jurisdiction under Section 29(2) of the Rent Act.
6. In view of the above, I am of the considered opinion that when the First Appellate Court has not committed any error while passing the judgment and decree of eviction in favour of the landlords on the ground of sub-letting and arrears of rent, then this Court should not exercise its jurisdiction under Section 29(2) of the Rent Act.
7. In view of the above discussion, this revision application summarily fails and is hereby dismissed. At this stage, learned Counsel Shri Shukla for the petitioner prays to stay the judgment and decree of eviction passed by the First Appellate Court on 1-8-2000 for a period of six weeks to enable him to approach the Hon’ble Supreme Court. Mr. Amar Bhatt, appearing on Caveat for respondents, who had already made statement at the Bar when the matter was first placed before another learned single Judge of this Court in 2000 that they will not execute the decree. He states that they shall not execute the decree for a period of six weeks. In that view of the matter, no further order is required to be passed.