Citation : 2011 Latest Caselaw 3162 ALL
Judgement Date : 28 July, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD AFR Court No. - 7 Case :- WRIT - A No. - 59522 of 2008 Petitioner :- Aziz Ullah Chauhan Respondent :- Abdul Mohi Petitioner Counsel :- Rahul Sahai Respondent Counsel :- J.J.Muneer Hon'ble Shashi Kant Gupta,J.
1. The present writ petition is directed against the order dated 21.8.2008 passed by the Additional District Judge, Court No. 1, Allahabad in SCC Revision No. 1005 of 2004 (Abdul Mohi Vs. Aziz Ullah Chauhan) whereby the order dated 9.11.2004 passed by Judge Small Causes Allahabad decreeing the Suit No. 10 of 1996 was set aside.
2. Brief facts of the case are as follows;
3. The suit property through a written agreement dated 27.7.1985 was let out by the erstwhile landlord Izazat Ullah Chauhan in the year 1985 in favour of the respondent at the rate of Rs. 200/- per month with the stipulation that after every five year, the rate of rent would be increased by 10 % i.e. with effect from 27.7.1990 the rate of rent would be Rs. 220/- per month and thereafter from 27.7.1995, the rate of rent would be further increased to Rs. 242/- per month. The property was purchased by Aziz Ullah Chauhan from his real brother Izazat Ullah Chauhan through a registered sale deed dated 11.7.1994. After purchasing the said property, the petitioner issued a registered notice dated 16.9.1994 informing the respondent about the said purchase of the disputed property and asking him to pay the monthly rent to him.
4. The respondent-tenant gave reply to the said notice through his counsel and denied that rate of rent Rs. 220/- and stated that rate of rent was Rs. 200/- and not Rs. 220/-. Despite the service of notice dated 16.9.1994 and repeated demands, the respondent neither tendered nor paid any rent to the petitioner. The petitioner served another combined notice dated 6.11.1995 under Section 106 Transfer of Property Act (in short "T. P. Act" ) which was duly replied by the respondent through his counsel on 22.11.1995 but no rent was paid by the respondent, as such, the respondent committed default in payment of the rent. As a result, the petitioner filed a suit for arrears of rent and ejectment under Section 20 of the UP Act No. 13 of 1972 (in short "the Act") which was allowed by the trial court by its order dated 9.11.2004. Aggrieved and dissatisfied with the order passed by the trial court, the respondent filed SCC Revision No. 2005 of 2004 which was allowed and the order dated 9.11.2004 was set aside. Hence, the present writ petition.
5. Learned counsel for the petitioner submitted that the judgment and order passed by the revisional court was totally erroneous, being contrary to the mandatory provisions of law and settled principle, and is based on inadmissible evidence. It was further submitted that the revisional court has reassessed and re-appreciated the evidence and recorded its own finding without any basis which is not permissible under law. It was further submitted that the order passed by the revisional court is illegal and unjustified and has drawn Cryptic, abrupt, arbitrary and erroneous conclusion based on complete misreading of case and misconception of the legal position relevant to the matter, as such, the order passed by the revisional court is vitiated by law and has cuased substantial miscarriage of justice. It was further submitted that even though the revisional court has held that the respondent has erred in depositing the entire amount of rent as claimed by the petitioner as there was shortfall in depositing the rent under Sub-clause (4) of Section 20 of the Act but still the revisional court has illegally and arbitrarily permitted the respondent to deposit shortfall at the stage of revision, which is not permissible in law. It was further submitted that the court below has erred in holding that the plaintiff is not the sole owner or landlord of the disputed premises, and the sale deed executed in favour of the petitioner is null and void as the same was not executed by the joint owner of the premises in dispute.
6. Per contra, learned counsel for the respondent-tenant has submitted that in fact the agreement was executed in the year 1984 with regard to the enhancement of rent which was never acted upon and, in fact, the erstwhile landlord himself had received rent at the rate of Rs. 200/- per month, and this aspect of the matter was not considered by the court below. It was further submitted that the revisional court was fully justified that the petitioner is not the sole owner-landlord of the disputed premises and the erstwhile owner had no power to execute the sale deed in favour of the petitioner.
7.Heard the learned counsel for the petitioner, learned counsel for the respondent and perused the material available on record.
8. The contention of the learned counsel for the respondent that both the courts below have erred in holding that the respondent was liable to pay rent at the enhanced rate has got no force. It is suffice to say that the courts below have recorded concurrent finding on this issue that the respondent-tenant was liable to pay enhanced rent as stipulated in the rent agreement, and the said finding is finding of fact which is based on appraisal of evidence produced in the case and it does not suffer from any error of law, as such, the said finding cannot be interfered with by the Court.
9. It has not been disputed by the respondent that the premises in dispute was let out by the erstwhile owner landlord Izazat Ullah Chauhan under the written agreement dated 27.7.1985 (which was filed by the petitioner before the court below) at the rate of Rs. 200/- per month with the stipulation that after every five year, the rate of rent would be increased by 10 %. The said agreement dated 27.7.1985 was filed by the petitioner before the court below which forms part of the record. Through the said agreement, the respondent was inducted by the previous owner Izazat Ullah Chauhan as the tenant of the disputed premises and consequently the tenant-landlord relationship existed between Izazat Ullah Chauhan and the respondent, and there was privity of contract between them.
10. It is also notable that the petitioner is the real brother of the erstwhile owner Izazat Ullah Chauhan who is said to have received the property through partition deed which also forms part of the record. It is also noteworthy that during the life time of Izazat Ullah Chauhan (erstwhile landlord who had inducted the respondent as tenant), the tenant respondent neither challenged his title nor the relationship of landlord and tenant and paid rent exclusively to erstwhile landlord Izazat Ullah Chauhan. Admittedly, the said property was purchased by the petitioner from his brother Izazat Ullah Chauhan through a registered sale deed 11.7.1994 and no suit for cancellation of the said sale deed had ever been filed by anyone. After the execution of the sale deed, the petitioner stepped into the shoes of the erstwhile owner Izazat Ullah Chauhan and had rightly claimed the rent from the respondent-tenant. The payment of rent was denied by the tenant-respondent merely on the plea that the sisters of the petitioner have also made claim with regard to the ownership of the disputed premises although none of the brothers of the petitioner came forward to dispute either the title or the sale deed executed in favour of the petitioner.
11. It is also pertinent to note that the impleadment application was filed by the two sisters of the petitioner before the trial court claiming themselves to be the co-owner of the property but the said impleadment application was dismissed on merit by the trial court and thereafter a revision was also filed against the order passed by the trial court dismissing the impleadment application which too was dismissed by the revisional court, and the order of the revisional Court was not challenged further, the same attained finality and therefore, it cannot be questioned now.
12. The expression 'Landlord' has been defined in Section 3 (j) of the U.P. Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972 (in short "the Act") which reads as under;
"(J) "Landlord", in relation to a building, means a person to whom its rent is or if the building were let, would be, payable and includes, except in Clause (g) the agent or attorney or such person;"
13. This Court in the case of Sheetal Prasad Kesharwani Vs. XVIth Addl. District and Sessions Judge, Kanpur Nagar and others, 2000 (3) AWC 2224, has held as follows;
"16. It is well-settled that 'landlord' need not be owner and that any person to whom tenant is under an obligation to pay rent (irrespective of the fact whether he is owner or not) is the landlord."
14. This Court in the case of Gopal and another Vs. II Addl. District Judge, Mirzapur and others, 1980 ARC, 178 has held as follows;
"12. Another thing worthy of being noticed is that the petitioner had been admittedly paying the rent to respondent 3 treating him as his landlord. Section 3 (j) of the U.P. Act XIII of 1972 defines the word 'landlord', which is relation to building, means a person to whom its rent is or if the building were let would be, payable, and includes, except in clause (g), the agent or attorney, or such person. Hence, the petitioner having been paying rent to respondent 3, was estopped from denying the title of the said respondent and in asserting that he was not competent to file the application under Section 21 (1) (a) of U. P. Act XIII of 1972. Being a landlord, he was entitled to move such an application."
15. In the present case also it is not disputed that the property in dispute was let out by erstwhile owner landlord Izazat Ullah Chauhan to the respondent-tenant and the rent was being paid by the tenant to him, and the tenant had attorned him as his landlord, as such, there was landlord-tenant relationship between them and there was privity of contract between them as the tenant respondent attorned him as his landlord.
16. The landlord has been defined under the Act, inter alia, a person to whom its rent is or if the building were let, would be, payable and includes, except in Clause (g) the agent or attorney or such person; hence, the petitioner having been paying rent to the plaintiff cannot subsequently deny the title of the said person and assert that he was not competent to issue notice and file a suit under Section 20 of the Act.
17. There is one more aspect of the matter which cannot be ignored. The plain reading of Section 20 of the Act would clearly show that it is not necessary that the suit can be filed only by landlord-owner of the property. The said suit can be filed by the landlord alone even if he is not the owner of the property in dispute.
18. The Apex Court in the case of Sriram Pasricha Vs. Jagannath & Ors. (1976) 4 Supreme Court Cases 184 has held in paragraph 14 as follows;
"There are two reasons for our not being able to accept the above submission. Firstly, the plea pertains to the domain of the frame of the suit as if the suit is bad for non-joinder of other plaintiffs. Such a plea should have been raised, for what it is worth, at the earliest opportunity. It was not done. Secondly, the relation between the parties being that of landlord and tenant, only the landlord could terminate the tenancy and institute the suit for eviction. The tenant in such a suit it estopped from questioning the title of the landlord under section 116 of the Evidence Act. The tenant cannot deny that the landlord had title to the premises at the commencement of the tenancy. Under the general law, in a suit between landlord and tenant the question of title to the leased property is irrelevant. It is, therefore, inconceivable to throw out the suit on account of non-pleading of other co-owners as such."
19. Thus, in the aforementioned case, the Apex Court is of the view that under the general law, in a suit between landlord and tenant the question of title to the leased property is irrelevant.
20. The Apex Court in the Case of Sheela and others Vs. Firm Prahlad Rai Prem Prakash (2002) 3 Supreme Court Cases 375 while dealing with Section 12 of the M. P. Accommodation Control Act, 1961 has held as follows;
"While seeking an ejectment on the ground of bona fide requirement under clause (f) abovesaid the landlord is required to allege and prove not only that he is a 'landlord' but also that he is the 'owner' of the premises. The definition of 'landlord' and 'tenant' as given in clauses (b) and (i) of Section 2 of the Act make it clear that under the Act the concept of landlordship is different from that of ownership. A person may be a 'landlord' though not an 'owner' of the premises. The factor determinative of landlordship is the factum of his receiving or his entitlement to receive the rent of any accommodation. Such receiving or right to receive the rent may be on the own account of the landlord or on account of or for the benefit of any other person. A trustee, a guardian and a receiver are also included in the definition of landlord. Such landlord would be entitled to seek an eviction of the tenant on one or more of such grounds falling within the ambit of Section 12(1) of the Act which do not require the landlord to be an owner also so as to be entitled to successfully maintain a claim for eviction. Clause (f) contemplates a claim for eviction being maintained by an owner-landlord and not a landlord merely. Though of course, we may hasten to add, that the concept of ownership in a landlord-tenant litigation governed by Rent Control Law has to be distinguished from the one in a title suit. Ownership is a relative term the import whereof depends on the context in which it is used. In Rent Control Legislation, the landlord can be said to be owner if he is entitled in his own legal right, as distinguished from for and on behalf of someone else, to evict the tenant and then to retain, control, hold and use the premises for himself. What may suffice and hold good as proof of ownership in a landlord tenant litigation probably may or may not be enough to successfully sustain a claim for ownership in a title suit. In M.M. Quasim Vs. Manoharlal Sharma __ (1981) 3 SCC 36, it was held that an 'owner-landlord' who can seek eviction on the ground of his personal requirement is one who has a right against the whole world to occupy the building in his own right and exclude anyone holding a title lesser than his own. In Dilbagrai Punjabi Vs. Sharad Chandra (1988) Supp SCC 710, this Court held that it was essential to sustain a claim of eviction under Section 12(1)(f) of the Act to establish that the plaintiff was the owner of the premises. However, the Court upheld the ownership of the landlord having been proved on the basis of an admission of the ownership of the plaintiff made by the defendant in reply to notice given before the institution of the suit and the recital of the name of the plaintiff as the owner of the property contained in the receipts issued by the landlord to the tenant over a period of time. Thus, the burden of proving ownership in a suit between landlord and tenant where the landlord-tenant relationship is either admitted or proved is not so heavy as in a title suit and lesser quantum of proof may suffice than what would be needed in a suit based on title against a person setting up a contending title while disputing the title of the plaintiff. Nevertheless pleading and proving ownership, in the sense as it carries in Rent Control Law, is one of the ingredients of the ground under Section 12(1)(f) of the Act."
21. The revisional court although have held that there was shortfall in depositing the amount as contemplated under Section 20 Sub-clause 4 of the Act but still granted one months time to deposit the arrears within one month. Such direction is totally unwarranted and impermissible under law. Once the revisional court had upheld that the entire amount as contemplated under Section 20 (4) of the Act No. 13 of 1972 was not deposited by the tenant, it had no jurisdiction to permit the tenant to deposit the balance amount within one month. The revisional court clearly over stepped its jurisdiction and committed manifest error and serious procedural illegality. Not only this, the revisional court in its enthusiasm to allow the appeal had gone to the extent of holding that the sale deed dated 11.7.1994 executed by the erstwhile owner Izazat Ullah Chauhan in favour of the petitioner is null and void. The revisional court while exercising the power under Section 25 of the provincial small cause courts Act has got no jurisdiction to declare the sale deed dated 11.7.1994 null and void.
22. A bare perusal of the record also reveals that the revisional court has also ignored the very vital fact that the trial court also had struck off the defence of the tenant respondent under Order 15 Rule 5 of the CPC and this aspect was not taken into consideration while passing the impugned order.
23. It also cannot be ignored that the respondent himself had entered into an agreement dated 27.7.1985 by with the erstwhile owner accepting him his landlord and owner of the premises and therefore now he cannot be permitted to deny the title of the petitioner as a landlord who has purchased the property through registered sale deed from his erstwhile owner landlord.
24. The finding recorded by the trial court on all issues is perfectly just and legal, supported by cogent and convincing reasons. However, the revisional court while setting aside the order passed by the trial court was swayed by irrelevant considerations and the impugned order is based on complete misreading of the case and misconception of the legal position relevant to the matter.
25. The reasons assigned by the revisional court are superficial and it has applied a very casual approach and has come to a cryptic, abrupt and erroneous conclusion. The impugned order dated 21.8.2008 passed by the revisional court, looked from any angle, cannot stand the scrutiny of law. The order passed by the revisional court is totally illegal against the settled provisions of law and it can neither be permitted to reassess or re-appreciate the evidence on record.
26. In view of the above, the order dated 21.8.2008 passed by the revisional court is set aside. The writ petition is allowed and the order passed by the trial court is upheld.
Order Date :- 28.7.2011
vinay
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!