Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Kumar Gupta vs The Prescribed Authority, Rent ...
2011 Latest Caselaw 6 ALL

Citation : 2011 Latest Caselaw 6 ALL
Judgement Date : 3 March, 2011

Allahabad High Court
Arun Kumar Gupta vs The Prescribed Authority, Rent ... on 3 March, 2011
Bench: Rakesh Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. 7
 
Civil Misc. Writ Petition No. 12683  Of  2011
 
Arun Kumar Gupta....................................................................Petitioner
 
	Versus
 
The Prescribed Authority, Rent Control/
 
Additional City Magistrate, 2nd Kanpur Nagar
 
and others...........................................................................Respondents
 

 
Hon. Rakesh Tiwari, J.

Heard counsel for the petitioner and perused the record.

Respondent landlord applied under section 15(1) of U.P. Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972 (hereinafter referred to as the Act), for declaration of vacancy in godown no. 1 of Sri Ram Mahadev Prasad, a registered firm situated at 363, Harrisganj, Police station Rail Bazar, Kanpur Nagar, in which the petitioner claims to be a tenant since 1990.

Contention of the counsel for petitioner is that Rent Control Inspector without compliance of Rule 8(2) of the Rules framed under the Act, submitted his report regarding vacancy. Notices issued by the prescribed authority, are claimed not to have been served upon the petitioner by registered post as they have been returned with postal remark "not claimed". The respondent then got the notices published in daily newspaper "Lok Jan Samachar", in response to which also, the petitioner did not put in appearance. The prescribed authority thereafter proceeded to declare vacancy by its order dated 18.6.2009.

It is submitted by the counsel for petitioner that the respondents got their application under section 16 of the Act as not pressed and has again applied under section 16(1)(b) of the Act, but the petitioner was not served with any notice of these proceedings also and in the circumstances, the prescribed authority vide its order dated 30.7.2009 released the disputed premises in favour of the respondent nos. 2, 3 and 4. The petitioner thereafter received from "C" issued on 22.7.2010 and came to know about the ex parte order. He then applied on 12.8.2010 for recall of the orders dated 18.6.2009 as well as order dated 30.7.2009.

The recall application filed by the petitioner has been rejected by the prescribed authority vide order dated 31.1.2011. Aggrieved the petitioner has come up in this petition challenging the validity and correctness of the orders dated 31.1.2011, 22.7.2010, 30.7.2009 and 18.6.2009 appended as annexure nos. 8,5,4 and 2 respectively to the writ petition. These orders have been challenged on the ground that the prescribed authority/Additional City Magistrate, Kanpur Nagar has committed an illegality in rejecting the recall application only on the ground that petitioner has admitted the fact that he was a tenant since 1990 without any allotment order issued under the Act and his tenancy cannot be regularised.

It is submitted by the counsel for petitioner that limitation for declaration of vacancy or for moving release application under law is 12 years from the date of coming into possession of the accommodation by the tenant or other person. It is stated that as the application of the landlord for declaration of vacancy and release, was filed beyond the period of 12 years, it was barred by time. According to the counsel, the prescribed authority has not applied its mind to the explanation given by the petitioner for his non appearance while deeming the service of notice as sufficient by publication.

No other point has been argued.

After hearing the counsel for the petitioner, it appears that the commercial godown in question is situated in a part of residential premises no. 361, Harrisganj, Police station Rail Bazar, Kanpur Nagar. Sri Brijendra Kumar Agrawal- landlord had informed the prescribed authority about vacancy in the aforesaid godown and had applied for its release in his favour. After receipt of report from Rent Control Inspector, the proceedings were initiated on the application of the landlord and it was declared as vacant by order dated 18.6.2009. The vacancy was then published in the newspaper but neither any objections were received nor the order declaring the vacancy was contested by any party, as such the prescribed authority released the godown in favour of the landlord vide its order dated 30.7.2009.

It also appears that thereafter petitioner Sri A.K. Gupta through his application dated 12.8.2010 under section 34(1)(g) of the Act read with rule 22(b) of the Rules framed under the Act and section 151, C.P.C., moved the authority for recall of the orders impugned, on the ground that he is tenant of two storeyed godown since 1990 and he has filed the application on coming to know about the orders impugned on receipt of Form "C" from the office of Additional City Magistrate, Kanpur Nagar. He has challenged the orders impugned on the ground that notice had not been given under Rule 8(2) of the Rules framed under the Act. As regards publication, it was submitted that the newspaper does not have wide circulation in the area. He also filed certain receipts issued by the landlord and on the basis of tenancy claimed by him since 1990, he prayed for decision of the case on merits.

Notices were issued on the recall application and Sri Arun Kumar Gupta (the petitioner) was heard as landlord did not appear in the proceedings in spite of the notice. The court below then recorded the following findings :

^^eSaus foi{kh v:.k dqekj xqIrk ds fo}ku vf/koDrk ds rdZ lqus rFkk i=koyh dk lE;d vuq'khyu&ifj'khyu fd;kA foi{kh dk dFku gS fd mls eqdnesa dh dksbZ tkudkjh ugha gqbZ vkSj vij ftykf/kdkjh ¼uxj½ ds U;k;ky; ls QkeZ&lh tkjh gksus ij eqdnesa dh tkudkjh gqbZA U;k;ky; }kjk mls dksbZ uksfVl izkIr ugha gqbZA og o"kZ 1990 ls fcuk vkoaVu vkns'k ds fdjk;snkj gSA iz'uxr fookfnr Hkkx ds g"kZ dqekj vxzoky] c`tsUnz dqekj vxzoky vkfn ekfyd gSaA ;w0ih0 ,DV 13 o"kZ 1972 esa Li"V izkfo/kku gS fd ;fn dksbZ O;fDr fcuk Hkou Lokeh @ vkoaVu vkns'k ds fdlh Hkkx esa 5 tqykbZ o"kZ 1976 ds ckn dk v/;klh @ fdjk;snkj gS rks mldk v/;klu /kkjk&12 ,oa 13 ds izkfo/kkuksa ds vUrxZr vukf/kd`r @ vizkf/kd`r ekuk tk;sxkA foi{kh v:.k dqekj xqIrk dh Lo;a dh LohdkjksfDr gS fd og o"kZ 1990 ls iz'uxr fookfnr Hkkx dk fcuk vkoaVu ds fdjk;snkj @ v/;klh gSA ,slh fLFkfr esa mldk v/;klu iz'uxr Hkkx ij dkuuwu vizkf/kd`r gSA tgka ij U;k;ky; ls foi{kh dks uksfVl u izkIr gksus dk iz'u gS rks i=koyh ds voyksdu ls ;g Li"V gksrk gS fd foi{kh dks fu;ekuqlkj U;k;ky; }kjk uksfVl fuxZr dh x;h gS uksfVl rkehy u gksus ij jftLVMZ Mkd ls uksfVl izsf"kr dh x;h gS rnksijkUr uksfVl dk izdk'ku lepkj i= esa djk;k x;k gSA blds mijkUr foi{kh }kjk U;k;ky; esa u mifLFkfr gksus rFkk dksbZ vkifRr vFkok lk{; foi{kh dh vksj ls u miyC/k gksus] i=koyh ij miyC/k lk{;ksa ,oa x`g fujh{kd dh fjiksVZ ds vk/kkj ij iz'uxr Hkkx esa fnukad 18-6-09 dks fjDrrk vkns'k ikfjr fd;k x;k gS rnksijkUr fjDrrk dk izn'[email protected]'ku djk;s tkus ds mijkUr fnukad 30-7-09 dks iz'uxr Hkkx HkouLokeh ds i{k esa fueqZDr fd;k x;k gSA tks dkuwuu fujLr @ fjdky fd;s tkus ;ksX; ugha izrhr gksrk gSA foi{kh }kjk izLrqr izkFkZuk i= /kkjk&34 ¼1&th½ fu;e 22 ch o /kkjk&151 lh0ih0lh0 fnukafdr 12-8-10 vk/kkjghu] cyghu] iks"k.kh; u ikrs gq, fujLr fd;s tkus ;ksX; gSA

vkns'k

mijksDr foospuk ,oa rF;ksa ds vk/kkj ij foi{kh v:.k dqekj xqIrk }kjk izLrqr izkFkZuk vUrxZr /kkjk&34 ¼1&th½ fu;e 22 ch o /kkjk&151 lh0ih0 vk/kkjghu] cyghu o iks"k.kh; u ikrs gq, fujLr fd;k tkrk gSA i=koyh okn vko';d dk;Zokgh nkf[ky nQ~rj gksA

g0 vLi"V

¼bUnzklu flag½

fd0fu0 ,oa fu0v0 ua0 e0 f}rh;

dkuiqj uxjA**

It is apparent from the findings recorded above that admitted case of the petitioner is that he claimed himself to be a tenant in the godown since 1990. His only contention before the Prescribed Authority is that release application filed by the landlord after more than 12 years is barred by time.

The prescribed authority has considered this plea and has come to the conclusion that since provisions of the Act are in force and are applicable to the premises in dispute since prior to 1990, tenancy of the petitioner cannot be regularised as he was not a tenant of the godown prior to enforcement of the Act and that after enforcement of the Act, a person could occupy a building only after allotment order in his favour in accordance with law. Considering also the provisions of section 12 and 13 of the Act, the authority has concluded that as tenancy of the petitioner cannot be regularised in the aforesaid circumstances, has rejected the application filed by the petitioner under section 34(1)(g) of the Act read with rule 22(b) of the Rules framed under the Act and section 151, C.P.C..

Act No. 13 of 1972 has been enforced by publication in the gazettee with effect from 31.3.1972. It was legislated in the interest of general public for regulation of letting, rent and eviction of tenants from certain classes of buildings situated in urban areas and for matters connected therewith. Section 12 of the Act is provision for declaration of deemed vacancy of buildings in certain cases. One of the condition is that building shall be deemed to be vacant if it is allowed to be occupied by any person who is not a member of family of the landlord. Section 13 of the Act provides restrictions on occupation of building without allotment order in favour of tenant or a release order in favour of landlord. Thus, a combined reading of section 12 and 13, makes it clear that allotment or release order is a must before the building can be occupied by a person as tenant if he is not a member of the family of the landlord or the landlord himself respectively. In the instant case, the petitioner has not claimed himself to be a member of family of the landlord. His claim is that he has occupied godown no. 1 - a commercial building since 1990 as tenant i.e. after enforcement of the Act, therefore, in view of the provisions of section 12 read with section 13 of the Act, even though the petitioner occupied the building, but it would be deemed to be vacant under the aforesaid provision.

As regards Rule 8(2) of the Rules is concerned, it is in respect of ascertainment of vacancy under section under section 12, 16 and 34(b) and provides that the District Magistrate shall before making any order of allotment or release in respect of any building which is alleged to be vacant under section 12 or to be otherwise vacant or to be likely to fall vacant, get the same inspected by a Gazetted Officer and inspection of the building in so far as possible, shall be made in the presence of the landlord and the tenant or any other occupant. Therefore, shred of all niceties the Rule provides that as far as possible the landlord, the tenant or any other person occupying building should not go unheard. The petitioner claims that no notice was served upon him under rule 8(2). The whole object of rule 8 appears that so far as possible parties may be served with notice so that they may appear before the prescribed authority, have their say and file their objection if so desire in the matter. This opportunity has later been granted to the petitioner on his application under section 34(1)(g) of the Act read with rule 22(b) of the Rules framed under the Act and section 151, C.P.C., therefore, substantial compliance of the principles of natural justice have been made in this case.

Even otherwise, the object of the rules is to protect the tenant who is legally occupying the premises from being unduly harassed by the landlord. A person who is otherwise in occupation of a building without any allotment order, cannot be deemed to be a tenant occupying the building under provisions of the Act which is a beneficial piece of social legislation for regulating letting, rent and eviction of the tenants. The purpose and object of the Act cannot be defeated by anyone who otherwise occupies the building in sheep's clothing in utter violation of the provisions of the Act, on the ground of limitation which is permissible only to a tenant occupying the building in accordance with the provisions of the Act. If the Courts allow such unauthorised occupant to continue in the building who has occupied it against the provisions of the Act and the intent of the legislature, then such an interference will defeat the very purpose and object of this beneficial piece of legislation. Therefore, this Court is of the opinion that limitation of 12 years, if it is to be read, is only in respect of a tenant who is occupying the building in terms of the Act whose occupation can be regularised either under section 2-A, or section 12 or section 13 of the Act and not otherwise.

For the reasons stated above, no illegality or infirmity in the orders impugned have been shown. The petition fails and is accordingly dismissed. No order as to costs.

Dt/-3.3.2011

SNT/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter