Citation : 2019 Latest Caselaw 1723 ALL
Judgement Date : 27 March, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD AFR Court No. - 19 Case :- WRIT - A No. - 7819 of 2010 Petitioner :- Markandey Tiwari Respondent :- Virendra Kumar Agrawal Counsel for Petitioner :- B.N. Agrawal,Sanjay Agrawal Counsel for Respondent :- Ashish Agrawal,K.K.Arora,Krishna Mohan,R.U. Ansari Hon'ble Manoj Kumar Gupta,J.
The instant writ petition is directed against the orders dated 18.12.2007 and 12.11.2008 passed by the Prescribed Authority and order dated 15.1.2010 passed by the appellate court. By order dated 18.12.2007, the Prescribed Authority, in course of deciding an application under Section 21(1)(a) of U.P. Act No. 13 of 1972 (for short 'the Act') rejected the application 45-Ga filed by the petitioner-tenant for inspection of various properties belonging to the respondent-landlord. By order dated 12.11.2008, the Prescribed Authority allowed the release application, and by order dated 15.1.2010, the appeal filed by the petitioner-tenant under Section 22 of the Act has been dismissed.
The need set up by the respondent-landlord in the release application was that he required the tenanted premises comprising of two rooms on ground floor and one room on first floor for residential need of his family. It was alleged that the house in which he is living, opposite the tenanted premises, comprises of five rooms only apart from other amenities. His family comprises of himself, his wife, his married son Sarvesh Kumar, his wife and one unmarried son Shishir Kumar. The accommodation in his possession is insufficient to meet the residential need of his family members. His younger son is occupying a room near his bed room, disturbing his privacy. He also needs a drawing room and a guest room for visitors. Apart from it, the relationship between his wife and daughter-in-law is strained, which is disturbing the peace and harmony of the family. Therefore, after release of the tenanted premises, he would shift his son Sarvesh Kumar and daughter-in-law to the said premises and the room vacated by them would be used by his younger son, who would be married in near future.
The release application was contested by the petitioner-tenant by filing an objection interalia contending that the house in possession of the landlord bearing No. C/127/346 comprises of eight rooms and two halls, not five rooms, as alleged in the release application; that the respondent-landlord also owns house No. C/127/350 which comprises of two rooms, latrine bath-room on the ground floor and two rooms, latrine bath-room on the first floor. The said house remains locked; that he also owns one more house in the name of his wife bearing No. C/127/272, which after demolition has been re-constructed. In other words, the specific case of the petitioner-tenant was that respondent-landlord owns three other houses apart from the tenanted premises in the same locality and thus, the accommodation in his possession is much more than his alleged need.
During pendency of the release application, the petitioner filed an application 45-C for inspection of all four buildings including the disputed premises. It was specifically stated in the said application that recently the respondent-landlord had demolished the building owned by his wife and had constructed a new two storied building in its place and construction of the third floor is also going to be started. It was also stated in the application that in order to ascertain the exact number of rooms in each building owned by the landlord, it is necessary to get an inspection carried out. However, the application was rejected by the Prescribed Authority by order dated 18.12.2007 and thereafter, as noted above, the Prescribed Authority proceeded to allow the release application by order dated 12.11.2008.
The Prescribed Authority has observed that the specific case of the respondent-landlord in the release application was that relationship of his wife with the daughter-in-law is strained. The Prescribed Authority, thereafter referred to certain judgments of this Court in which it is held that in case relationship between mother-in-law and daughter-in-law is strained, it would constitute a valid ground to seek release of the tenanted accommodation. However, thereafter, without recording any clear cut finding that the relationship between mother-in-law and daughter-in-law is actually strained, the Prescribed Authority proceeded to consider the extent of accommodation in house No.C-172/346, in which the respondent-landlord is having his residence. The Prescribed Authority observed that the contention of the petitioner-tenant that the landlord has concealed the accommodation in his possession in the said house, cannot be accepted as the landlord would be in a better position to know the extent of accommodation in his own house. It has also been observed that the landlord in his affidavit has mentioned that he possesses only five rooms and thus, there is no reason to disbelieve the same.
In respect of the other building owned by wife of the respondent-landlord (Building No.C/127/272), the court observed that the said house is being used as karkhana for manufacture of copies and stationery items in connection with the business of the respondent-landlord.
As regards property No. C/127/350, the Prescribed Authority held that the said house had fallen to the share of brother of the respondent-landlord in a family partition, which he later exchanged with his sister, and thus the said accommodation could not be said to be available to the respondent-landlord.
The appellate court has endorsed the aforesaid findings of the Prescribed Authority.
Counsel for the petitioner submitted that the finding recorded by the courts below regarding extent of accommodation in House No.C/127/346 in possession of the landlord is not sustainable in law as it is based on the mere assertion of the landlord without any evidence in support thereof. He submitted that the reasoning given by the Prescribed Authority that the landlord would be in a better position to know about the extent of accommodation in his house, therefore his affidavit has to be believed, is wholly fallacious. It is further submitted that because the landlord was concealing the extent of accommodation in his possession therefore, he opposed the application for inspection. It is further submitted that the Prescribed Authority rejected the application for inspection on wholly unsustainable grounds. He further submitted that the order of the Prescribed Authority rejecting the application for issuance of commission was specifically challenged before the appellate court during the course of arguments. The appellate court has noted the argument advanced in this regard but has not dealt with the same. It is urged that under the provisions of the Act, the Prescribed Authority and the Appellate Court are specifically invested with the power to make inspection themselves or to get the property inspected. The courts below have failed to exercise the power vested in them in rejecting the application for inspection.
It is further submitted that during pendency of the proceedings, the respondent-landlord, after carrying out extensive construction/ renovation in house No.C/127/272, equipped the same with modern amenities and started living therein. Thus, his alleged need has come to an end. The respondent-landlord has admitted the said fact in paragraph 4 of his affidavit dated 21.8.2018. It is urged that in such a situation the alleged need of the respondent-landlord has come to an end.
On the other hand, learned counsel for the respondent-landlord submitted that the findings recorded by the courts below are findings of fact. He submitted that the Prescribed Authority is not competent to issue commission to enable a party to collect evidence in support of his case. He has placed reliance on the judgements of this Court in Dr. K.C. Tandon vs. IXth Additional District Judge, Kanpur Nagar and others,1998 (1) ARC 589, Lokesh Kumar Rastogi vs. Ravi Kumar and another, 2014(1) JCLR 327 (All) and Meena Begum vs. Additional District Judge, Court No.12, Agra and others, 2018 (127) All.L.R. 358 in support of his contention.
The main dispute between the parties is regarding extent of accommodation possessed by the respondent-landlord in building No.C/127/346. According to the averment made in the release application, the said building consists of five rooms only - two on ground floor two on first floor, and one more room on dochhatti. On the other hand, as per the case of the petitioner-tenant, the said house comprises of three rooms, one hall, latrine-bathroom on the ground floor; three rooms, latrine-bathroom on the first floor; and two rooms one hall, courtyard, latrine, bathroom on second floor. This would mean eight rooms and two halls, apart from other amenities. Undoubtedly, the respondent-landlord reiterated the assertion made with regard to extent of accommodation in the said house in the affidavit filed by him. In rebuttal, the petitioner-tenant filed his affidavit and reiterated the stand taken by him in his objection to the release application. Thus there was oath against oath. The Prescribed Authority has accepted the affidavit of the respondent-landlord solely on the ground that he would be in a better position to know about the extent of accommodation in his house. If one goes by the said reasoning, it was the burden of the respondent-landlord to prove by cogent evidence the extent of accommodation in his possession in his house. The landlord could have filed approved plan of the building or a scaled map of his house to prove the extent of accommodation therein but which he did not do. He also opposed the application filed by the petitioner-tenant for inspection and thus prevented an independent authority reporting about the extent of accommodation in his possession.
Section 34 of the Act invests the Prescribed Authority and Appellate Authority with certain powers of the civil court, one amongst them being the power to inspect any building or its locality, or issue commissions for local investigation. Sub-section (8) of Section 34 provides that for the purposes of any proceedings under the Act and for purposes connected therewith the authorities shall have such other powers and shall follow such procedure, principles of proof, rules of limitation and guiding principles as may be prescribed. Accordingly, under Rule 27 of the Rules framed under the Act, a specific power has been conferred upon the Prescribed Authority to inspect any building for purposes of deciding a case under Section 21 of the Act. Similar power has been conferred in favour of the Appellate Authority. Rule 22 (f) of the Rules confers Prescribed Authority with powers under Section 151 and 152 of the Code of Civil Procedure, 1908 so as to make any order to meet ends of justice.
The above provisions confer upon the Prescribed Authority while deciding release application under Section 21 and the Appellate Authority deciding appeal under Section 22 with ample power to carry out inspection of any building themselves or get the same inspected by issuing a commission. In Dr. K.C. Tandon, this Court, after considering the above provisions observed that although no guidelines have been provided under the Act or Rules as regards circumstances in which a local inspection should be directed, but it does not mean that the power in that regard could be exercised as per whims of the authorities. The Authority concerned has to apply its mind to facts of the case and real question in controversy between the parties to adjudge whether or not an order for local inspection or for issuing commission is necessary for just decision of the case. The relevant observation made in this regard are as follows :-
"7. Rule 22 (f) provides that in addition to the powers conferred under clauses (a) to (d), the District Magistrate, the Prescribed Authority or any appellate or revisional authority shall also have powers referred to in Sections 151 and 152 of the Code of Civil Procedure to make any order for the ends of justice or to prevent the abuse of the process of the authority concerned. However, no guidelines have been laid down either under the Act or Rules as to in what cases local inspection be made or local investigation by Commission be ordered. The matter has been left to the sole discretion of the authority concerned and he is the sole Judge to decide whether such an order is necessary for the ends of justice. The exercise of this discretion should not be arbitrary but judicial after application of mind to the facts of the case and to the real question in controversy between the parties. Whether or not an order for local inspection or issuing a commission for investigation is necessary for the ends of justice and for just decision of the case, the answer to this question will depend upon the facts of each particular case and no hard and fast formula can be laid down in this regard. No party to the proceeding under the Act can claim such an order as of right and the decision has to be taken by the authority concerned by applying its mind to the matter in question and for that matter, if any party applies for such an order in appeal, the appellate authority will have to scrutinise, appraise and examine the evidence and other material for reaching to the conclusion either way. In my opinion, the examination of record is sine qua non for taking the decision whether the local inspection or local investigation is necessary."
In Brij Bhushan Lal Srivastava vs. Xth Additional District Judge, Varanasi and others, 1994 (1) ARC 175, this Court in a case where there was a dispute regarding extent of accommodation in possession of the landlord, held that matter should be decided after getting the building inspected by issuing a local commission and still if the authority finds the report to be unreliable, it may itself carry out the inspection. In this regard it is worth reproducing paragraphs 9 and 10 of the Law Report :-
"9. Section 34 of the Act empowers the District Magistrate, Prescribed Authority or any Appellate or Revising Authority to exercise the power as vested in the Civil Court under the Code of Civil Procedure for the purposes of holding any enquiry or hearing any appeal or revision under the Act. Section 34(1) (c) of the Act empowers the authorities for inspecting a building or its locality or issuing commission for the examination of witnesses or documents or local instigation. In Jagat Narain Jain v. IVth Additional District Judge, Kanpur and others, 1982 (1) ARC 296, it was held that under Section 34(1) (c) of the Act the Prescribed Authority or Appellate Authority has power to appoint Commissioner for local inspection. The same view was expressed in Kishori Lal Shah v. IVth Additional District Judge, Nainital and others, 1991 (1) ARC 297. The same power can be exercised by the Court exercising the power of revision under Section 18 of the Act.
10. The Rent Control and Eviction Officer had recorded a finding that respondent No.2 had four rooms in his possession on the first floor of the premises in dispute while respondent No.1 took the view that respondent No.2 had one living room and he required the accommodation for a drawing room and a bath room. A man of social status certainly requires a drawing room and a bath room is a necessary. It is necessary for respondent No.1 to get premises No. CK8/85 inspected through a Commissioner and if he finds that there is any doubt or ambiguity about the report submitted by the Commissioner, he may himself inspect the premises in question to find out the truth."
In the instant case, since one of the need of the landlord is for additional residential accommodation, the existent of accommodation in his possession in House No.C/127/346 was germane to the controversy. The landlord, as noted above, except for making a statement on oath did not bring on record any approved plan or scaled map of the building even then the Prescribed Authority proceeded to accept his version as gospel truth without making any effort to get the same ascertained by inspecting the building himself or getting a commission issued, despite a specific request made by the petitioner. It thus failed to exercise the power vested in it under the Act and the Rules. The petitioner raised the grievance before the Appellate Authority but the Appellate Authority after recording the contention of the petitioner, did not advert to it and mechanically endorsed the findings recorded by the Prescribed Authority.
In Meena Begum, the dispute was whether a shop belonging to the landlord was let out by him to one Salim during pendency of the proceedings. The application for inspecting to ascertain the veracity of the plea taken in this regard by the tenant was repelled observing thus :-
15. It is settled law that a Commission cannot be issued for collecting evidence. It can be issued in cases where on evidences led by the parties, Court is not able to arrive at a just conclusion either way or where the court feels that there is some ambiguity in the evidence which can be clarified by making local inspection or Commission. Local inspection or issue of Commission by the court cannot be claimed as of right by any party. Such inspections are made to appreciate the evidence already on record and the Court is not expected to visit the site for collecting evidence. This legal position has been settled by various judgments including the judgment of this Court dated 20.9.2017 in Matters Under Article 227 No.5868 of 2017 (Yupendrakalara v. Pradeep Singal) (Para Nos. 8 to 12. Under the circumstances, I do not find any substance in the second submission advanced by the learned counsel for the defendant-petitioner. Consequently, the second submission is also rejected."
The observation that commission cannot be issued to collect evidence was made in the context of the above controversy.
In Lokesh Rastogi, cited by learned counsel for the respondent, the challenge was to the order of the Prescribed Authority rejecting application of the respondent-tenant for appointment of Amin Commissioner for inspection of twenty shops situated in Shankar Market, which according to him belonged to the landlord and were lying vacant. The Prescribed Authority rejected the application by holding that the commission cannot be issued to collect evidence for a party. The Prescribed Authority also held that the application was filed with considerable delay and was part of delaying tactics. The order was challenged by filing misc. appeal which was dismissed as not maintainable. In the writ petition filed before this Court challenging the two orders, this Court referred to certain judgments in which it is held that - local inspection or commission is issued only in cases where on evidence is led by the parties or the Court is unable to arrive at a just conclusion either way or where the court feels that there is some ambiguity in the evidence which can be clarified by making local inspection or commission. Local inspection or issuance of commission by court cannot be claimed as of right by any party. The petition was dismissed by observing that the issue relating to rejection of application, could be raised by the petitioner in appeal while challenging the release order.
Even as per the law laid down in the said judgement, the Court should exercise its judicial discretion in finding out whether a local inspection or commission is necessary or not. Albeit no party can claim as of right to get an inspection carried out, but it does not mean that even where the facts warrant such an exercise, the Prescribed Authority would not accept the request. In the instant case, as noted above, one of the main disputes was regarding extent of accommodation in possession of the landlord in the building already in his possession. There was no independent evidence to establish the same. However, the Prescribed Authority proceeded to reject the application mechanically, by simply observing that in one building, the landlord is living himself, while the other one belongs to his wife, and the third one to his brother. The Prescribed Authority failed to appreciate that the controversy was not as to who owns which building but regarding extent of accommodation in building indisputably owned and possessed by the landlord (Building No. C/127/346). The Prescribed Authority thus failed to exercise the power vested in it, on wholly irrelevant considerations. The appellate court failed to advert to the plea raised before him, thus repeating the mistake committed by the Prescribed Authority.
The other aspect which deserves to be noticed is that the specific case of the petitioner in the application for issuance of commission was that the respondent-landlord had demolished the old building owned by his wife and constructed a double storied building in its place. The respondent-landlord had all through been denying the said fact as his case was that the said building was in use in connection with his business of manufacturing stationery and copies. The petitioner in his affidavit dated 27.9.2010 in paragraph 7-B specifically asserted that the landlord, after constructing/ renovating House No.C/127/272 and equipping it with modern amenities, had started living therein. The said affidavit has been replied to by the respondent-landlord by filing an affidavit dated 21.8.2018. In paragraph 4 of the said affidavit he has admitted that ground floor of the house owned by his wife is being used as go-down and the first floor is presently being used for residence of his family.
Thus, additional accommodation has admittedly come in possession of the respondent-landlord in building No.C/127/272 owned by wife and in which his family has started living. It has not been disclosed by the landlord as to which member of the family had started living in the said building. Concededly, Building No.C/127/272 is separate from the place where landlord and his family was residing at the time of filing of the release application. The issue whether the second floor of Building No. C/127/272 would fulfill the need of his married son and daughter-in-law whom the respondent-landlord wanted to settle in a separate accommodation, thus, also requires a fresh consideration. Therefore, this Court is of considered opinion that remand of the case to the appellate court to consider the said aspect and decide the case after issuing a commission or inspecting the buildings himself would meet the ends of justice.
In consequence, the order of the appellate court dated 15.1.2010 is quashed. The petition is allowed. The matter is remanded to the appellate court for deciding the appeal in the light of observations made above. It is clarified that before deciding the appeal, the appellate court shall inspect building Nos.C/127/346 and C/127/272 or issue a commission for inspection of the buildings and after inviting objections against the inspection note/ inspection report, decide the appeal in accordance with law expeditiously, preferably within a period of four months from the date of production of a certified copy of this order.
Order Date :- 27.3.2019
skv
(Manoj Kumar Gupta, J.)
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!