Citation : 2012 Latest Caselaw 2906 ALL
Judgement Date : 16 July, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD AFR Court No. - 7 Case :- WRIT - A No. - 21560 of 1998 Petitioner :- Basant Lal Agarwal Respondent :- Vth A.D.J., Mathura & Others Petitioner Counsel :- Prakash Gupta,Kshitij Shailendra Respondent Counsel :- C.S.C., B.B. Paul Hon'ble Sudhir Agarwal, J.
1. Heard learned counsel for petitioner. None has appeared on behalf respondents 3 and 4 though name of Sri B.B. Paul has been shown in the cause list.
2. Petitioner-landlord filed a suit for eviction and recovery of rent on the ground of default in payment of rent as also subletting. The Trial Court dismissed suit holding that there was no default in payment of rent. It also found that there was no sublet. In the revision preferred by petitioner, Revisional Court found that there was a default in payment of rent. It also held that there was no compliance of Section 20 (4) of U.P. Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972 (hereinafter referred to as "Act, 1972") so as to protect the petitioner from decree of eviction. However, Revisional Court dismissed suit on the ground that there was no valid notice served by petitioner upon the tenant inasmuch respondent-tenant Luchi Ram Agarwal had died but the notices were not served upon all legal heirs of the deceased tenant.
3. It is contended that after death of original tenant, all the legal heirs constitute joint tenancy. If the notice has been served even upon one of the legal heirs, it is sufficient notice to all the legal heirs. Hence it cannot be said invalid having not been served upon all the legal heirs. Reliance is placed on Harish Tandon Vs. Addl. District Magistrate, Allahabad 1995 (25) ALR 184.
4. When the original tenancy is in the name of an individual and the individual died, legal heirs succeeding tenancy rights get it jointly unless a provision to the contrary exists.
5. In H.C. Pandey Vs. G.C. Paul 1989 (2) ARC 26, the Apex Court said that on the death of original tenant, subject to any provision to the contrary either negativing or limiting succession, tenancy rights devolve on the heirs of the deceased tenant. The incidence of tenancy are the same as those enjoyed by the original tenant. Thus in other words the heirs succeed the tenancy as joint tenants.
6. The above legal exposition was reiterated and approved by a three-Judge Bench of Apex Court in Harish Tandon Vs. Addl. District Magistrate, Allahabad and others 1991 (1) ARC 220 and in para 23 and 24 of judgment the Court said that it is difficult to hold that after the death of original tenant, his heirs become tenant in common and each one of the heirs shall be deemed to be an independent tenant in his own right. On the contrary, it is a single tenancy which devolves on the heirs and there is no division of the premises or of the rent payable therefor and the heirs succeed the tenancy as joint tenants. The Court also referred to and followed its earlier Constitution Bench Judgment in Smt. Gian Devi Anand Vs. Jeevan Kumar and others 1985 SCFBRC 229 SC. The Bench also referred to a contrary decision in Mohd. Azeem Vs. District Judge, Aligarh 1985 (2) ARC 85 (SC) and having considered the same in para 27 held that decision in Mohd. Azeem (surpa) does not lay down correct law. It said that decision in H.C. Pandey (supra) lays down the correct law. The above exposition of law has further been reiterated in Ashok Chintaman Juker Vs. Kishore Pandurang Mantri AIR 2001 SC 2251.
7. That being so, notice given to one of the joint tenants is sufficient and also need not be given to all the tenants separately. This issue has also been settled by this Court in Qamar Alam Vs. IInd ADJ, Meerut, 2005 (2) ARC 971 and Sandeep Bhatia Vs. Vth ADJ, Bijnor, 2001 (2) ALR 630 followed in Writ Petition No. 62 (Rent Control) of 2011 (Dr. Ritu Raj Gupta and others Vs. Laxmi Narayan Agarwal and others) decided on 7.12.2011. In this view of the matter, service of notice upon all the legal heirs was not necessary at all but it was sufficient to serve notice upon one of joint tenants. Such a notice cannot be said bad merely because it has been served upon one of the joint tenants. The argument advanced on behalf of petitioner, thus, deserves to be accepted.
8. In the result, writ petition is allowed. The judgement dated 19.2.1996 (Annexures 2 to writ petition) and revisional order dated 30.4.1998 (Annexure 3 to writ petition) are hereby quashed.
9. Suit of petitioners i.e. J.S.C.C. Suit No. 21 of 1987 is decreed in their favour.
10. Respondent-tenants shall hand over vacant possession of premises in dispute and pay arrears of rent as also the rent of the premises in question during the pendency of this writ petition.
11. Petitioner shall also be entitled to cost which I quantify to Rs. 1,000/-.
Dt. 16.7.2012
PS
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!