* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA 78/2010
% Judgment Delivered on: 30.05.2011
Surender Kaur & others ..... Appellant
Through: Mr. Rajesh Tyagi for the appellant .
versus
S. Pritipal Singh
..... Respondent
Through: Respondent in person
CORAM:
HON'BLE MR. JUSTICE G.S.SISTANI
1. Whether the Reporters of local papers may be allowed to see
the judgment?
2. To be referred to Reporter or not?
3. Whether the judgment should be reported in the Digest?
G.S.SISTANI, J.
1. The present appeal is directed against the order dated 28.01.2010
passed by learned Additional District Judge whereby the suit filed
by the appellants seeking declaration and permanent injunction
was dismissed by the trial court on an application filed by the
respondent under order VII Rule 11 CPC as being barred by law.
The trial court in its order dated 28.01.2010 observed:
―When as per paragraph no. 31 of the order of the Supreme
Court dated 18.12.2009, beside the question of limitation
other special grounds and reasons taken in the leave to
defend application were considered and eviction order was
confirmed then there exists no cause of action in favour of
the plaintiffs to file the present suit which is barred under
Order VII Rule 11 CPC. This suit is not maintainable being hit
by the provisions of section 43 of DRC Act and is liable to be
dismissed. The second ground taken in the application
regarding improper valuation of the suit need not beRFA NO.78-2010 Page 1 of 27
considered in such situation where the main suit is being
dismissed. Application of the defendant under Order VII Rule
11 CPC is allowed. Suit is dismissed. Parties to bear their own
cost. File be consigned to record room.‖2. The facts necessary to be noticed for disposal of the present appeal
are that the respondent is the elder brother of late husband of the
appellant no.1 (Smt.Surender Kaur), appellants no.2 to 6 are
children of the deceased brother. The respondent claims himself to
be the absolute owner of I-C/46, Namdhari Colony, Ramesh Nagar,
New Delhi (‗hereinafter referred to as “suit property‖). The
respondent filed an eviction petition against the appellants under
the provisions of Section 14 (1) (e) of the Delhi Rent Control Act,
before the Additional Rent Controller Delhi on the ground of bonfide
requirement of the suit premises by the respondent. Late Sh.
Satpal Singh, predecessor-in-interest of the appellants herein, filed
an application for leave to defend after a delay of eight days
beyond the statutory period of 15 days prescribed under section
25B of Delhi Rent Control Act. The said application seeking leave
to defend was rejected by the trial court vide order dated
13.10.2000 on the ground that a Rent Controller does not have the
power to condone delay in filing application for leave to defend and
subsequently an eviction decree was passed vide order dated
28.02.2001. The predecessor-in-interest of the appellants filed an
application under Order IX Rule 13 read with Order XXXVII Rule 4 of
the Code of Civil Procedure for setting aside the eviction decree
dated 28.02.2001 and for condonation of delay in filing the
RFA NO.78-2010 Page 2 of 27
application for leave to defend. The said application was allowed bythe trial court by an order dated 07.12.2001 on the ground that
sufficient cause existed for recalling the eviction order and the
appellants herein were granted liberty to file their application for
leave to defend. Assailing the order of the trial court, the
respondent preferred a CM (M) being CM(M) No.65/2002 before this
Court which was dismissed vide order dated 30.10.2006 which was
further assailed by the respondent in a special leave petition being
SLP (C) No. 1992/2006. The Apex Court vide its order dated
18.12.2009, while allowing the appeal of the respondent, set aside
the order of the trial court and granted six months time to the
appellants herein to vacate the premises upon filing of an
undertaking within one month. The operative portion of the
finding of the Apex Court is as under:
―29. For the reasons aforesaid , we are therefore of the
view that the High Court has acted illegally and with
material irregularity in the exercise of its jurisdiction in
affirming the order of the Additional Rent Controller
whereby the Additional Rent Controller had allowed the
application for setting aside the order of eviction and
restored the application for leave to contest the eviction
proceeding when such power, in our view, was not
conferred on the Rent Controller to entertain such an
application filed by the tenant/respondent.‖3. Admittedly no undertaking was ever filed by the appellants.
Instead the appellants herein filed a suit for declaration that the
eviction decree dated 28.02.2001 is null and void alleging that the
said decree has been obtained by the respondent by playing fraud
upon the court since the respondent has concealed from the court
RFA NO.78-2010 Page 3 of 27
the fact that the predecessor of the appellants was not a tenant butwas the respondent’s younger brother. In the the said suit, the
appellants also prayed for permanent injunction against the
respondent restraining him from dispossessing the appellants from
the suit property by way of execution. In the said suit, the
respondent filed an application under Order VII Rule 11 CPC praying
for rejection of the plaint under clause (d) of Rule 11 since the
eviction decree passed by the trial court has attained finality by
virtue of the order dated 18.12.2009 passed by the Apex Court in
SLP(C) No. 1992/2006 wherein the Apex Court has confirmed the
said eviction decree. The said application was allowed by the trial
court vide order dated 28.01.2010 thereby rejecting the plaint of
the appellants being barred under section 43 of the Delhi Rent
Control Act which has led to the filing of the present appeal. The
learned trial court held as under:
―When there existed no relationship of landlord and tenant
between defendant and Sh. Satpal Singh in view of judicial
admission made by the defendant as well as findings of the
civil court then on the face of it the eviction proceedings
could not be said as maintainable. On the face of record it
can be said that defendant had filed eviction proceedings not
only by concealing the material facts but also by playing
fraud upon the court but if the paragraph no. 31 of the order
of the Supreme Court dated 18.12.2009 is taken into
consideration then it can be said that Supreme Court had
considered other special reasons also taken in leave to
defend application before confirming the eviction order of the
court of ARC dated 28.02.2001. From the judgment of the
Supreme Court it can be said that the question of fraud
allegedly committed by the defendant had been considered
and over ruled. In such circumstances, this court has no
jurisdiction and authority to ignore the findings of the
Supreme Court. In view of the judgment of the Supreme CourtRFA NO.78-2010 Page 4 of 27
dated 18.12.2009, the plea of commission of alleged fraud in
fact is not available now to the plaintiffs. Such type of plea if
is taken into consideration would violate the provisions of
section 43 of the Delhi Rent Control Act as the decision of
rent court or any appellate court cannot be challenged in any
civil proceedings or otherwise.When as per paragraph no. 31 of the order of the Supreme
Court dated 18.12.2009, beside the question of limitation
other special grounds and reasons taken in the leave to
defend application were considered and eviction order was
confirmed then there exists no cause of action in favour of
the plaintiffs to file the present suit which is barred under
order 7 Rule 11 CPC.‖4. It is the case of the appellants that they are the legal heirs of Late
Sh. Satpal Singh who was the co-owner/allottee of the suit property
who died intestate on 12.05.2005 and thus, they are also the joint
owners who are in possession of 40 sq. yards out of the 100 sq.
yards of the suit property in their own independent right. The
counsel for appellant submits that the suit property was allotted to
the HUF consisting of Sukhanandan Singh, Prithi Pal Singh, Satpal
Singh, Harbhajan Singh, Kanwarjeet Singh and Smt. Sumiter Kaur,
widow of late Sh. Harnam Singh. Since Sukhanandan Singh was in
the army, the lease deed was executed in the name of the
respondent with the consent of all the family members and the
property was further constructed by joint funds of Satpal Singh,
Harbhajan Singh and Kanwarjeet Singh. The counsel further
submits that a family settlement was also entered into on
15.10.1963 wherein all five brothers including the respondent and
the father of appellants were declared as co-owners of the suit
property. The appellants, being legal heirs of Satpal Singh, are in
RFA NO.78-2010 Page 5 of 27
the possession of a portion of the suit property in their independentright and are not tenants of the respondent.
5. It is contended by counsel for appellants that order dated
28.01.2010 is bad in law and is liable to be set aside. The counsel
next contends that the learned trial court has grossly erred in
rejecting the plaint of the appellants on the ground that no cause of
action exists since the Apex Court has taken into consideration the
special circumstances pleaded in the leave to defend application
and the plaint is barred under section 43 of the Delhi Rent Control
Act. The grievance of the appellants is that despite taking notice
that respondent had concealed material fact that the appellant was
the brother of the respondent from the court, the trial court has
rejected the plaint of the appellants on the ground that the Hon’ble
Apex Court had taken ―other special reasons‖ into consideration
while deciding the application for setting aside the decree of
eviction. It is strongly contended by the counsel that the trial court
has misconstrued para 31 of the Judgment dated 18.12.2009
passed by Hon’ble Supreme Court and further erroneously held that
the ground of fraud has been considered and deliberated upon by
the Supreme Court in its judgment dated 18.12.2009.
6. The counsel further argued that the application under Order IX Rule
13 read with Order XXXVII Rule 4 CPC only tendered the special
circumstances for condonation of delay in filing the leave to defend
application and there was no pleading nor any finding returned by
RFA NO.78-2010 Page 6 of 27
any court with regard to the relationship between the parties andthe unambiguous admission made by the respondent in civil
proceedings initiated against one Harbhajan Singh that the father
of the appellants was not the tenant of the respondent. It is
submitted that the respondent has obtained the eviction decree by
playing fraud upon the court by concealing that the father of the
appellant was not his tenant and also concealing the fact of a
family settlement dated 05.10.1963 having been entered into
wherein all brothers including the respondent and the father of the
appellants, had agreed to relinquish their share in the name of their
mother, appellant no.1, Smt. Sumiter Kaur.
7. The counsel for the appellant has vehemently argued that a
petition under Section 14(1) (e) of the Delhi Rent Control Act was
not maintainable as no jural relationship of landlord and tenant
existed between the respondent and the appellants and since the
leave to defend application filed by the appellants was rejected, the
appellants never got a chance to dispute the maintainability of the
eviction petition on the ground of lack of jurisdiction in the absence
of any relationship of landlord and between the parties.
8. Mr. Tyagi, counsel for appellants, has strongly urged before this
court that the trial court has come to a wrong finding that the
eviction decree obtained by playing fraud, barred the jurisdiction of
the Civil Court and submits that a decree obtained by playing fraud
is not protected by section 43 of the Delhi Rent Control Act. The
RFA NO.78-2010 Page 7 of 27
counsel contends that the learned trial court has failed toappreciate the trite law that fraud vitiates everything’. Further
substantiating his argument, counsel for appellants has placed
reliance upon Hamza Haji v. State of Kerala & Anthr reported
at (2006)7 SCC 416 and more particularly at paras 15 to 24
wherein the Apex Court has held that where a relief is sought from
the court by deliberately suppressing a fact which was fundamental
to entitlement of relief sought and the claim is founded on a non-
existent fact, it amounts to fraud upon the court and such decision
is liable to be set aside since a party cannot be allowed to enjoy the
fruits of a decision obtained by fraud.
9. The counsel for the appellant has further placed reliance on the
case of N. Khosla v. Rajlakshmi (dead) & Ors, AIR 2006 SC
1249 and S.P Chengalvaraya (D) vs, Jagannath (D), 1994 RLR
(SC) 102 wherein the Apex Court has held that “it is a settled
proposition of law that a judgment or decree obtained by playing
fraud on the court is a nullity and non est in the eyes of law and
such a decree has to be treated as a nullity by every court and can
be challenged in any court or even in collateral proceedings.”
10. It is further contended that the trial court has ignored the settled
position of law that section 43 of the Delhi Rent Control Act is
applicable only to cases where the landlord-tenant relationship is
not disputed. In the present case, no relationship of landlord-tenant
existed and thus the rent controller had no exclusive jurisdiction on
RFA NO.78-2010 Page 8 of 27
the said matter. Reliance is placed upon Bindra Watch Companyv. Delhi Sikh Gurudwara Board & another reported at ILR
(1974) II Delhi 219 wherein it was held that where the orders of the
Rent Controller are vitiated by fraud, the same can be questioned
in an original suit or a collateral proceeding. The relevant extract of
the judgment is as under:
―Thus, it is only the correctness of an order of the Controller
or an order in an appeal under the Act that cannot be
questioned in any original suit or collateral proceeding. In the
present cases, the petitioners (plaintiffs-tenants) were not
seeking to question the correctness of any finding or the
order of the Controller or the jurisdiction of the Controller to
entertain the petitions for eviction. They were seeking to
challenge the validity of the orders of the Controller firstly on
the ground that they were vitiated by fraud and secondly on
the ground that the orders passed on the basis of a
compromise were without jurisdiction and therefore, nullities
as, according to him, the Controller did not satisfy himself
about the existence of the ground on which eviction was
sought, but merely passed the orders of eviction on the basis
of the compromise between the parties. Such grounds do not
fall within the prohibition in section 43 and the suits cannot
prima facie be said to be barred by the provision in section43. In Baijnath Sa v. Ram Prasad, AIR 1951 Patna 529, (150 a
similar view was taken by a Division Bench of the High Court
of Patna (BP Sinha and CP Sinha, JJ.) regarding the effect of
the provision in section 18(3) of the Bihar Buildings (Lease,
Rent and Eviction) Control Act III of 1947 which was similar to
the provision in section 43 of the Delhi Rent Control Act,
1958. The said section 18(3) provided that—―The decision of the Commissioner and subject
only to such decision, an order of the Controller
shall be final and shall not be liable to be
questioned in any Court of law whether in a suit
or other proceeding by way of appeal or
revision.‖The Division Bench observed in paragraph 7 as under-
―This Act has barred the jurisdiction of the Civil
Courts under 18 of the Act. But, it must be
conceded, inspite of such a bar, that, if the HouseRFA NO.78-2010 Page 9 of 27
Controller or the Commissioner acts without
jurisdiction or in excess of the jurisdiction as
given to them under the Act, the Civil Court has
jurisdiction to determine whether or not an order
passed by the House Controller or the
Commissioner is without jurisdiction or in excess
of the jurisdiction conferred upon them by the
Act.‖However, on the facts of that case, the Division
Bench held that the order for eviction passed by
the Commissioner was not without jurisdiction,
and therefore, it could not be challenged in an
original suit. The principle mentioned by the
learned Judges in the passage quoted above
cannot be disputed, and it is only for that purpose
that reference has been made by me to the
aforesaid decision. As observed by the Supreme
Court in Kiran Singh and Others v. Chaman
Paswan and Other, AIR 1954 SC 340,342, ―it is a
fundamental principle well established that a
decree passed by a Court without jurisdiction is a
nullity.‖ If the orders of the Controller in the
present cases were without jurisdiction and,
therefore, nullities, the same can be questioned
in an original suit or a collateral proceeding.‖11. A further reliance is placed upon M/s Nehru Place Hotels
Limited vs. M/s Bhushan Limited, [CP 40/2004] wherein the
court observed that “where a court lacks inherent jurisdiction in
passing a decree or making an order, a decree or order passed by
such court would be without jurisdiction, non est and void ab initio.
A defect of jurisdiction goes to the root of the matter and strikes at
the very authority of the court to pass a decree or make an order.
Such defect has always been treated as basic and fundamental and
a decree or order passed by a court or an authority having no
jurisdiction is a nullity. However, a mere wrong exercise of
RFA NO.78-2010 Page 10 of 27
jurisdiction does not result in nullity. It would be merely an illegalorder/decree not passed in accordance with the procedure laid
down by law. In case, it is illegal, incorrect or irregular decree, the
only remedy is to get it set aside.[see: Rafique Bibi (dead) by LRs.
v. Sayed Waliuddin (Dead) by LRs and others, (2004)1 SCC 287 and
Balvant N. Viswamitra and Others v. Yadav Sadashiv Mule (Dead)
through LRs and others, (2004)8 SCC 706.]
12. Lastly, it is contended by counsel for appellants that the trial court
ought not have rejected the plaint under Order VII Rule 11 CPC and
at best, the trial court could have framed issues including an issue
on the maintainability of the petition which could have been
decided as the preliminary issue. Reliance has been placed upon
Vandana Gyandhar (Ms.) v. Shri Pawan Kumar & Ors.
reported at 2009 X AD (Delhi) 480 and more particularly at paras
16, 17 and 18 which read as under:
―16. While passing the impugned judgment, the trial court
lost sight of the fact that the effect of dismissal of a suit is
entirely different and distinct from the effect of rejection of
the plaint. In the case of Inspiration Clothes & U. v. Colby
International Ltd. 88 (2000) D.L.T. 769, a Division Bench of
this Court while examining the order of a Single Judge,
dismissing the suit of the appellant therein, on an application
preferred by the respondent under Order 7 Rule 11 CPC
holding that the suit was not maintainable as the appellant
did not have a cause of action, observed as below:Para 10: …Learned Single Judge fell in error in placing
reliance upon the material supplied by the defendant,
which alone is sufficient to set aside the impugned
order. Learned Single Judge instead of proceeding to
reject the plaint, dismissed the suit, which approach is
also erroneous. The effect of dismissal of suit is
altogether different and distinct from the effect of
rejection of the plaint. In case plaint is rejected underRFA NO.78-2010 Page 11 of 27
Order 7 Rule 11, CPC, filing of a fresh plaint in respect
of the same cause of action is specifically, permitted
under Rule 13 of Order 7, CPC. Altogether different
consequence follows in the event of dismissal of suit,
which has the effect of precluding the plaintiff to file a
fresh suit on the same cause of action. Rejection of
plaint takes away the very basis of the suit rendering
as if there was no suit at all or that no suit was
instituted. Order of dismissal of suit while recognizing
the existence of a suit indicates its termination. While
deciding the application under Order 7 Rule 11, CPC,
learned Single Judge ought not and could not have
dismissed the suit. Even in the decision of the Supreme
Court in T. Arvindandam’s case (supra) A.I.R. 1977 S.C.
2421 relied upon by learned Counsel for the appellant,
it was held that if on a meaningful-not formal-reading of
the plaint it is manifestly vexatious and merit-less, in
the sense of not disclosing a clear right to sue, the Trial
Court should exercise his power under Order 7 Rule 11,
CPC taking care to see that the ground mentioned
therein is fulfilled. In order to fulfill that ground bare
allegation made in the plaint and documents filed
therewith were required to be looked into, which in the
instant case clearly disclosed at least a cause of action
against the defendant that defendant was liable for
damages for its acts of omission and commission. It
would be an altogether different situation that the
plaintiff might not ultimately succeed in obtaining a
decree against the defendant or that Court might come
to the conclusion that suit would not be maintainable
against the defendant and that plaintiff had a cause of
action only against defendant’s principal and its parent
unit in Hong Kong, but such aspect could not have been
gone into at this stage. Three paragraphs of the plaint
quoted above in our view do clearly disclose cause of
action for the plaintiff to claim damages.(emphasis added)
17. If the trial court was convinced that the plaint read
as a whole, did not disclose any cause of action and/or
was barred by any law, and was therefore liable to be
rejected as vexatious or meritless, the court ought to
have exercised its powers Order 7 Rule 11 CPC. Fact
remains that a suit once instituted by a litigant, has to
be disposed of strictly as per the procedure prescribed
in the Code and not in a cursory or summary fashion.
The plea of the respondents that the suit of the
appellant was barred by any law, could be consideredRFA NO.78-2010 Page 12 of 27
after having regard to the pleas taken in the plaint. In
the present case, the appellant having taken a
categorical stand that the issue with regard to return of
her stridhan remained alive despite the decree of
dissolution of marriage dated 29.6.1995 of the US
Court, the matter required to be put to trial. The trial
court was not justified in determining the said question
at the admission stage itself, and dismissing the suit
without affording an opportunity to the parties to
complete the pleadings, file documents in support of
their stand and without framing any issues.18. If after framing of issues, including an issue with
regard to the maintainability of the suit, the court was
of the opinion that no evidence was required on certain
issues; the said issues could have been treated as
preliminary issues and decided. It is not as if the suit
could not have been dismissed after the issues were
framed, both on law and facts and certain issues were
treated as preliminary issues. At that stage, the court
would have had the benefit of looking carefully into the
defence of the defendants as well, and could well have
upheld their objections as to the maintainability of the
suit.‖13. Per contra, it is submitted by the respondent that there is no
infirmity in the order of the trial court dismissing the plaint of the
appellants under Order VII Rule 11 CPC. The respondent next
contends that the in the proceedings before the Supreme Court,
the Supreme Court had taken all the special circumstances into
account including the plea of alleged fraud as well as the objections
as regards the landlord-tenant relationship and has correctly
dismissed the application for leave to defend. The respondent in
person submits that vide Article 141 of the Constitution of India,
the law as laid down by the Supreme Court is binding on all the
courts and accordingly the trial court rightly rejected the plaint of
the appellants herein. It is also point out to this court that the
RFA NO.78-2010 Page 13 of 27
appellants had taken the similar grounds in their writtensubmission before the Supreme Court and the Supreme Court after
taking into consideration all the grounds has restored the eviction
decree dated 28.02.2001.
14. A heavy reliance has been placed on the decision of the Apex Court
in M/s Atma Ram Builders P. Ltd. v. A.K. Tuli [Contempt
Petition (C) Nos. 140-144/2011 in SLP No. 27755-27759/2010]
wherein the Apex Court has held that ―judicial discipline requires
that the High Courts should not try to override orders passed by
this Court. Such defiant attitude of the High Courts will not be
tolerated by this Court”.
15. It is next contended by the respondent that the plaint of the
appellants is further barred by section 43 of the Delhi Rent Control
Act which bars the jurisdiction of civil courts to set aside orders
passed by the Rent Controller under the said Act. The respondent
vehemently argues that the plea of fraud was taken by the
predecessor-in-interest of the appellants before the Hon’ble
Supreme Court and the Supreme Court after having considered the
said plea, has confirmed the eviction decree dated 28.02.2001 and
directed the respondents to vacate the premises within six months
from the date of the order. The respondents were also directed to
file an undertaking to this effect within six weeks which admittedly
has not been filed. Reliance has been placed upon Santanu
RFA NO.78-2010 Page 14 of 27
Choudhary v. Subir Ghosh reported in (2007) 10 SCC 253 andmore particularly at para 7 which reads as under:
“7. We, accordingly, direct the trial court to cause delivery
of vacant possession of the premises in dispute to the
petitioner Santanu Chaudhuri (the landlord) by eviction of
the respondent Subir Ghosh (the tenant) or anybody else
found in occupation of the premises, if necessary, with the
help of police, within one month of presentation of a
certified copy of this order before the trial court. We make
it clear that this order will not prevent or prejudice the
petitioner (the landlord) from taking any steps for recovery
of rent and mesne profits as he is entitled to in accordance
with law. The petitioner will also be entitled to Rs 50,000
as costs for the present proceedings. The respondent Subir
Ghosh (the tenant) is granted one month’s time to deposit
the costs in the trial court. In case the cost is not deposited
as aforesaid, the trial court shall recover the amount from
Subir Ghosh (the tenant) in accordance with law and the
same shall be paid to the petitioner Santanu Chaudhuri.‖16. The respondent next contends that the suit for declaration and
permanent injunction is also barred under Section 11 of the CPC as
well as section 4 of the Benami Transactions Act. The respondent
further submits that the main thrust of the arguments of counsel
for the appellants is that appellants are co-owners in the suit
property and in para 11 of the plaint, appellants themselves have
pleaded that a partition suit was filed by Mr. Satpal Singh,
predecessor-in-interest of the appellants in 1994 and the said suit
was dismissed. It also submitted by the respondent that Late Sh.
Satpal Singh took his assessed value/compensation of one-sixth
share from the Settlement Officer, Ministry of Home Affairs,
Department of Internal Security, Rehabilitation Division
(Settlement) and thus his successors have no right to again seek
RFA NO.78-2010 Page 15 of 27
possession of said property. Another suit was filed by Satpal Singhfor declaration which was dismissed in 2003 and now the
appellants cannot bring a fresh suit on the same cause of action.
17. I have heard the counsel for the appellants and the respondent in
person and have perused the entire material placed on record. The
contentions of the counsel for appellant may be summarized as
under:
The respondent has obtained the eviction decree by playing
fraud upon the court as the appellants are not the tenants at
the suit property and are in possession of the property in
their own independent right and thus, Section 43 of the Delhi
Rent Control is not applicable. Further, in the absence of the
landlord-tenant relationship, section 43 cannot be made
applicable. The term ‗special reasons’ in paragraph no. 31 of the order of
the Supreme Court dated 18.12.2009 refers to the reasons
which prevented the appellants from filing an application for
leave to defend within the statutory period as the only issue
before the Supreme Court was powers of the Rent Controller
in condoning the delay in filing of the leave to defend
application. The Supreme Court has not gone into the merits of the case
and the plea of fraud and objections to the landlord-tenant
relationship have not been considered by the Apex Court. The
title over the suit property is yet to be decided by a
competent court. The trial court ought not to have rejected the plaint under
order VII Rule 11 but should have atleast framed issues
including an issue on the maintainability of the suit which
could have been decided as a preliminary issue.RFA NO.78-2010 Page 16 of 27
18. The contentions of the respondent in person can be summarized as
under:
There is no infirmity in the order of the trial court.
The Supreme Court has taken into consideration all the pleas
and objections raised by the appellants in their leave to
defend application, including the plea of fraud, which is
evident upon reading para 31 of the judgment and has
correctly restored the eviction decree dated 28.02.2001.
Under Article 141 of the Constitution of India, law laid down
by the Supreme Court is binding on all the courts in India
and, thus the suit of the appellants is barred by law.
The suit is also barred under section 43 of the Delhi Rent
Control Act, section 11 of the CPC as well as section 4 of the
Benami Transactions Act. Suit for partition filed by Satpal Singh, predecessor-in-
interest of the appellant, stands dismissed in 1994. Another
suit for declaration filed by Satpal Singh, predecessor-in-
interest of the appellant also stands dismissed in 2003.19. The main grievance of the appellants , in the present case, is that
the trial court, despite making an observation that given that there
was in fact no relationship of landlord and tenant existing between
the respondent and the appellants, upheld an order that was not
maintainable in law only on the premise that since the Hon’ble
Supreme Court, after considering special reasons, had held that no
sufficient grounds existed for setting aside of the order, it would
not be within the jurisdiction of the trial court to set aside the
eviction decree.
RFA NO.78-2010 Page 17 of 27
20. The short question which arises before this Court is whether the
learned trial court has correctly applied the provision of Order VII
Rule 11 CPC in rejecting the plaint of the appellant as barred by
law.
21. The law with regard to Order VII Rule 11 CPC is well settled. While
dealing with an application for rejection of plaint under Order VII
Rule 11 CPC, the court has to consider only the averments made in
the plaint and not the defence of the defendant or the contents of
the application under Order VII Rule 11 CPC. In C. Natrajan v.
Ashim Bai reported at (2007) 14 SCC 183, the Apex Court has
observed:
“8. An application for rejection of the plaint can be filed if the
allegations made in the plaint even if given face value and
taken to be correct in their entirety appear to be barred by
any law. The question as to whether a suit is barred by
limitation or not would, therefore, depend upon the facts and
circumstances of each case. For the said purpose, only the
averments made in the plaint are relevant. At this stage, the
court would not be entitled to consider the case of the
defence. (See Popat and Kotecha Property v. SBI Staff
Assn.1)‖22. Further in Popat and Kotecha Property v. State Bank of India
Staff Assn. reported at (2005) 7 SCC 510, the Apex Court
elaborately dealt with the law under Order VII Rule 11. The relevant
portion of the judgment is extracted as under:
“12. In the present case the respondent has relied
upon clause (d) of Rule 11.1
(2005)7 SCC 510RFA NO.78-2010 Page 18 of 27
13. Before dealing with the factual scenario, the
spectrum of Order 7 Rule 11 in the legal ambit needs to
be noted.14. In Saleem Bhai v. State of Maharashtra2 it was held
with reference to Order 7 Rule 11 of the Code that the
relevant facts which need to be looked into for deciding
an application thereunder are the averments in the
plaint. The trial court can exercise the power at any
stage of the suit — before registering the plaint or after
issuing summons to the defendant at any time before
the conclusion of the trial. For the purposes of deciding
an application under clauses (a) and (d) of Order 7 Rule
11 of the Code, the averments in the plaint are the
germane; the pleas taken by the defendant in the
written statement would be wholly irrelevant at that
stage.15. In I.T.C. Ltd. v. Debts Recovery Appellate Tribunal3
it was held that the basic question to be decided while
dealing with an application filed under Order 7 Rule 11
of the Code is whether a real cause of action has been
set out in the plaint or something purely illusory has
been stated with a view to get out of Order 7 Rule 11 of
the Code.16. The trial court must remember that if on a
meaningful and not formal reading of the plaint it is
manifestly vexatious and meritless in the sense of not
disclosing a clear right to sue, it should exercise the
power under Order 7 Rule 11 of the Code taking care to
see that the ground mentioned therein is fulfilled. If
clever drafting has created the illusion of a cause of
action, it has to be nipped in the bud at the first
hearing by examining the party searchingly under
Order 10 of the Code. (See T. Arivandandam v. T.V.
Satyapal4.)17. It is trite law that not any particular plea has to be
considered, and the whole plaint has to be read. As was
observed by this Court in Roop Lal Sathi v. Nachhattar
Singh Gill5 only a part of the plaint cannot be rejected
and if no cause of action is disclosed, the plaint as a
whole must be rejected.18. In Raptakos Brett & Co. Ltd. v. Ganesh Property6 it
was observed that the averments in the plaint as a
whole have to be seen to find out whether clause (d) of
Rule 11 of Order 7 was applicable.19. There cannot be any compartmentalization,
dissection, segregation and inversions of the language
of various paragraphs in the plaint. If such a course is
adopted it would run counter to the cardinal canon of
2
(2003)1 SCC 557
3
(1998(2 SCC 70
4
(1977)4 SCC 467
5
(1982)3 SCC 487
6
(1998)7 SCC 184RFA NO.78-2010 Page 19 of 27
interpretation according to which a pleading has to be
read as a whole to ascertain its true import. It is not
permissible to cull out a sentence or a passage and to
read it out of the context in isolation. Although it is the
substance and not merely the form that has to be
looked into, the pleading has to be construed as it
stands without addition or subtraction of words or
change of its apparent grammatical sense. The
intention of the party concerned is to be gathered
primarily from the tenor and terms of his pleadings
taken as a whole. At the same time it should be borne
in mind that no pedantic approach should be adopted
to defeat justice on hair-splitting technicalities.‖23. I have carefully gone through the plaint of the appellants and have
also perused the order dated 30.10.2006 passed by the High Court
and also the order dated 18.12.2009 passed by the Supreme Court.
A careful perusal of the order dated 18.12.2009 makes it clear that
the main issue which came up for consideration before the Apex
Court was whether the Rent Controller has powers to condone the
delay in filling an application for leave to defend and whether the
Rent Controller can recall the orders of eviction on an application
under Order IX Rule 13 read with order XXXVII Rule 4 CPC. This is
evident upon reading of para 6 of the Supreme Court’s order which
reads as under:
―6. Against the aforesaid order of the High Court, a Special
Leave Petition was filed, which on grant of leave, was heard
in presence of the learned counsel for the parties. Before us,
the pivotal issues which were raised by the learned counsel
for the parties may be stated as follows:-(i) Whether the Additional Rent Controller, exercising
powers and jurisdiction under the Rent ACT, which is a
special Act, was justified in setting aside the order of
eviction which amounted to restoration of and allowing
the application for leave to defend the eviction petition
although such application was rejected earlier on the
ground of delay.RFA NO.78-2010 Page 20 of 27
(ii) Whether the Additional Rent Controller is competent
to recall orders of eviction on an application under Order
IX Rule 13 read with Order 37 Rule 4 and section 151 of
Code and condone the delay in applying for leave to
defend when he was not conferred with such power to
condone the delay in filing the application for leave to
defend the eviction proceedings under the Rent Act
specially when such an affidavit (application for leave to
defend) was earlier rejection by the Additional Rent
Controller, Delhi on the ground of delay.‖24. The Apex Court has observed in paragraph no. 31 of the judgment
that apart from the issues of the powers of Rent Controller to
condone the delay in filing an application for leave to defend or
power of setting aside the decree, the Apex Court has also carefully
examined the ‗special reasons’ given by the appellant in the
application for leave to defend and the application under Order IX
Rule 13 read with Order 37 Rule 4 read with Section 151 CPC. The
Apex Court has further observed that on a reading of both the
applications, it is found that the same defence was taken by the
appellant after the order of eviction was passed and thus, was of
the view that such reason cannot be considered to be a special
reason within the meaning of Order 37 Rule 4 CPC for allowing the
appellant to defend the proceedings. Paragraph No. 31 of the order
of the Supreme Court reads as under:
“31.That apart, we have also carefully examined the
special reason given by the tenant/respondent in the
original application for leave to contest and the present
application after order of eviction was passed. On a
reading of these two applications, we find that the same
defence was taken by the tenant after the order of
eviction was passed and therefore, we do not think that
such reason can be considered to be a special reason
within the meaning of Order 3 Rule 4 of the Code forRFA NO.78-2010 Page 21 of 27
allowing the tenant to defend the proceedings if Order 37
Rule 4 of the Code applies to a special Act‖.25. The main thrust of the arguments of the counsel for appellants is
that the term ‗special reason’ has been used by the Apex Court only
with regard to the reasons that led to a delay in filing of the
application for leave to defend and the plea of fraud being played
upon by the court has not been considered by the Apex Court. Order
37 Rule 4 of the CPC deals with the powers of the Court to set aside
a decree or to stay its execution thereof under ‗special
circumstances’ and grant leave to defend to the defendant if the
court deems it reasonable. Order 37 Rule 4 reads as under:
―R.4 Power to set aside decree- After decree the Court
may, under special circumstances, set aside the decree, and
if necessary stay or set aside execution, and may give leave
to the defendant to appear to the summons and to defend
the suit, if it seems reasonable to the Court so to do, and on
such terms as the Court thinks fit.‖26. The term ‗special circumstances’ has nowhere been defined in the
Code of Civil Procedure. In Rajni Kumar v. Suresh Kumar
Malhotra and Anthr reported in (2003)5 SCC 315, the Apex Court
has elaborately discussed the provision of Order 37 Rule 4 and has
also deliberated upon the expression ‗special circumstances‖ as it
appears in the said provision and held that it is not enough to show
the special circumstances that prevented the defendant from
applying for leave to defend but the defendant must also show such
facts as would entitle him to defend the suit. The relevant extract of
the judgment reads as under:
RFA NO.78-2010 Page 22 of 27
―9. The expression ―special circumstances‖ is not defined in
the Civil Procedure Code nor is it capable of any precise
definition by the court because problems of human beings
are so varied and complex. In its ordinary dictionary meaning
it connotes something exceptional in character,
extraordinary, significant, uncommon. It is an antonym of
common, ordinary and general. It is neither practicable nor
advisable to enumerate such circumstances. Non-service of
summons will undoubtedly be a special circumstance. In an
application under Order 37 Rule 4, the court has to determine
the question, on the facts of each case, as to whether
circumstances pleaded are so unusual or extraordinary as to
justify putting the clock back by setting aside the decree; to
grant further relief in regard to post-decree matters, namely,
staying or setting aside the execution and also in regard to
pre-decree matters viz. to give leave to the defendant to
appear to the summons and to defend the suit.11. It is important to note here that the power under Rule 4
of Order 37 is not confined to setting aside the ex parte
decree, it extends to staying or setting aside the execution
and giving leave to appear to the summons and to defend the
suit. We may point out that as the very purpose of Order 37 is
to ensure an expeditious hearing and disposal of the suit filed
thereunder, Rule 4 empowers the court to grant leave to the
defendant to appear to summons and defend the suit if the
court considers it reasonable so to do, on such terms as the
court thinks fit in addition to setting aside the decree. Where
on an application, more than one among the specified reliefs
may be granted by the court, all such reliefs must be claimed
in one application. It is not permissible to claim such reliefs in
successive petitions as it would be contrary to the letter and
spirit of the provision. That is why where an application under
Rule 4 of Order 37 is filed to set aside a decree either
because the defendant did not appear in response to
summons and limitation expired, or having appeared, did not
apply for leave to defend the suit in the prescribed period,
the court is empowered to grant leave to the defendant to
appear to the summons and to defend the suit in the same
application. It is, therefore, not enough for the defendant to
show special circumstances which prevented him from
appearing or applying for leave to defend, he has also to
show by affidavit or otherwise, facts which would entitle him
leave to defend the suit. In this respect, Rule 4 of Order 37 is
different from Rule 13 of Order 9.12. Now adverting to the facts of this case, though the
appellant has shown sufficient cause for his absence on the
date of passing ex parte decree, he failed to disclose facts
which would entitle him to defend the case. The respondent
RFA NO.78-2010 Page 23 of 27
was right in his submission that in the application under Rule
4 of Order 37, the appellant did not say a word about any
amount being in deposit with the respondent or that the suit
was not maintainable under Order 37. From a perusal of the
order under challenge, it appears to us that the High Court
was right in accepting existence of special circumstances
justifying his not seeking leave of the court to defend, but in
declining to grant relief since he had mentioned no
circumstances justifying any defence.‖27. Adverting to the present case, a perusal of the application for leave
to defend makes it evident that Sh. Satpal Singh, predecessor-in-
interest of the appellants had pleaded his illiteracy as the reason
for delay in filing the leave to defend application and in para no. 10
of the said application, he had raised the plea of non-existence of
landlord and tenant relationship. Para 10 of the said application
reads as under:
―10. The respondent is desirous of contesting these
proceedings, more so because there does not exist
relationship of landlord and tenant between the petitioner
and the respondent either in respect of the premises in suit or
even otherwise.‖28. A perusal of the affidavit filed along with the application for leave
to defend further makes it clear that Late Sh. Satpal Singh,
predecessor-in-interest of the appellants, had raised not only the
plea of non-existence of landlord-tenant relationship but has also
raised the plea of fraud being played by the respondent upon the
court by concealing the material fact that late Sh. Satpal Singh was
his brother and not a tenant. The relevant paragraphs of the
affidavit are extracted as under:
RFA NO.78-2010 Page 24 of 27
―(c) At the very outset, I state and submit that the petitioner
is guilty of suppressio-veri and suggestio-falsi. He has
deliberately concealed from this Hon’ble Court relevant and
material facts. Contemporaneously the petitioner was
knowingly and deliberately made false allegations in the body
of the petition (for no purpose but to over reach this Hon’ble
Court) the petitioner, by his own conduct, has disentitled
himself from seeking any relief from this Hon’ble Court.(g) Without prejudice to the foregoing, I am further advised
to state that this petition, as the same is framed today,
cannot proceed under the summary procedure prescribed in
Section 25 B of the Act for the provisions of this Section are
available to the petitioner/landlord if and only if the action is
instituted against the tenant and none else.(h) The present petitioner was examined as his own witness
(PW-8) in the court of learned Rent Controller of Delhi in the
eviction petition titled as ―Sh. Priti Pal Singh Vs. Sh.
Harbhajan Singh‖ being E-202 of 1989. The petitioner herein
made judicial admissions particularly in his cross-
examination, relevant portion of which reads as under:―…………The portion on the ground floor mark as B & G
along with kitchen, bath and WC on the front site is with
Shri Satpal Singh S/o Sh. Harnam Singh (my younger
brother). He is not my tenant. The portion
marked……The portion on the first floor mark as J,H and
the room in the front in site plant Ex. PW-8/2 is with my
brother Satpal Singh. No document in the shape of
licence deed, rent deed, family settlement etc. has been
executed between me and Satpal Singh………There was
an agreement between me and Satpal Singh in the year
1976 whereunder Satpal Singh has shown his inability to
pay the rent and it was at that time that I allowed him to
live in the premises without any rent and as my younger
brother. This agreement was only oral one. My relations
with Satpal Singh are neither bad nor good nowadays.
The portion on the first floor in site plan Ex.PW-8/2 was
given by me to my brother Satpal Singh on brotherly
relations in 1988-89, and about one year prior to my
retirement…………….‖
(i) …………….. I further state that the petitioner, who is my
real elder brother, has instituted this petitioner with oblique
motives (as also for sinister purposes) under the summary
procedure prescribed in the Act in order to surreptitiously
obtain against me an order of eviction qua the premises in
suit which I state and submit are my exclusive property and
are in my actual physical possession, in my own independent
right, and not as a tenant under the petitioner.
RFA NO.78-2010 Page 25 of 27
(j)……………The petitioner had concealed from this Hon’ble
Court that he is my real elder brother and there is no
relationship of landlord and tenant between me on one hand
and petitioner on the other hand, qua the premises subject
matter of these proceedings. The petitioner has for his selfish
ends, distorted, concealed and/or camouflaged facts in order
to achieve his evil designs.
(p)……………I maintain that the petitioner had not
approached this Hon’ble Court with clean hands. He has
spared no attempt to over reach this Hon’ble Court and/or to
perpetuate a fraud upon this Hon’ble Court. As such, I submit
and maintain that the petitioner is not entitled to any relief in
these proceedings.‖
29. Para 31 of the judgment of the Supreme Court begins with the
words ―That apart, we have also carefully examined the special
reason given by the tenant/respondent in the original application
for leave to contest……..” which would show that after giving their
finding on the main issue, the Supreme Court also considered the
matter on merits and observed that the defence taken by the
tenant cannot be considered to be a special reason within the
meaning of Order 3 Rule 4 of the Code for allowing the tenant to
defend the proceedings if Order 37 Rule 4 of the Code applies to a
special Act‖.
30. In view of the observations made above, it cannot be said that
reference to Special circumstances in the order dated 18.12.2009
by the Supreme Court were only restrained to Special
Circumstances for delay in filing the application for leave to defend.
A complete reading of the order dated 18.12.2009 passed by the
Apex Court more particularly para 31 would show that in addition to
the main issue before the Supreme Court which was highlighted in
RFA NO.78-2010 Page 26 of 27
para 6 of the judgment the Apex Court also considered the special
reasons for grant of leave. The Apex Court while dealing with the
application for leave to defend and the application under Order 37
Rule 4 has not only considered the special reasons that prevented
the appellants from filing the leave to defend application within the
statutory period of fifteen days but has also taken into
consideration the objections of the appellants as regards their
status as a tenant in the suit premises as well the plea of fraud
been played upon by the respondent by concealing the fact that
Late Sh. Satpal Singh, father of the appellants no. 2 to 6, was his
real brother and not a tenant which was highlighted by the
appellant in the application relevant paras of which have been
extracted above. It is only after taking into consideration the said
objections and pleas that the Apex Court has restored the eviction
decree dated 28.02.2001 and has directed the appellants to vacate
the tenanted premises and six months time was granted
31. Thus, I do not find any infirmity in the order of the trial court dated
28.01.2010. Accordingly, the appeal stands dismissed.
G.S.SISTANI, J.
May 30, 2011
‗ssn/msr’
RFA NO.78-2010 Page 27 of 27