Citation : 2019 Latest Caselaw 4467 ALL
Judgement Date : 14 May, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD AFR Court No. - 58 Case :- S.C.C. REVISION No. - 61 of 2019 Revisionist :- Jeet Kaur And Another Opposite Party :- Bala Ji Builders And 9 Others Counsel for Revisionist :- Divakar Rai Sharma Hon'ble Dr. Yogendra Kumar Srivastava,J.
1. Heard Sri Divakar Rai Sharma, learned counsel for the revisionists.
2. The present revision has been filed against the order dated 10.04.2019 passed by the Additional District Judge, Court No.11, Muzaffar Nagar on Application No.86ka under Order I Rule 10 CPC in SCC Suit No.08 of 2013 (Bala Ji Builders & Ors. Vs. 82nd (Bayasi) Uttar Pradesh Vahini NCC Muzaffarnagar & Anr. in terms of which the impleadment application filed by the revisionist has been rejected.
3. Record of the case reflects that the revisionists had sought impleadment in a suit filed by the plaintiff-respondents (first set) against the defendant-respondents (second set) for eviction and arrears of rent, on the basis of a sale deed said to have been executed on 13.02.1980. It is not disputed that with regard to the title sought to be asserted by the revisionists on the basis of the aforementioned sale deed, original suits i.e. O.S. No.1058 of 2008 and O.S. No.839 of 2006 are pending. Taking notice of the aforementioned facts and the well settled principle of law that questions of title sought to be raised by a third party cannot be gone into in an eviction suit which is essentially a dispute between the landlord and the tenant, the trial court has rejected the impleadment application filed by the revisionist after observing that the title which the revisionist seeks to assert would be subject to the result of the original suits which are admittedly pending, and the decree which may be passed in the small cause suit would have no bearing on the question of title which was sought to be asserted.
4. As regards the relevance of the issue of title of the landlord in an eviction suit under rent laws it is fairly well settled that the impleadment of co-owner/co-sharer to the proceedings is not essential as eviction proceedings can normally be decided on merits in absence of such co-owner/co-sharer. In an eviction suit filed by the landlord, only landlord and tenant are necessary parties and in view thereof title of landlord in an eviction suit is not relevant. If the landlord fails to prove his title but proves relationship of landlord and tenant, and proves existence of any ground pleaded for eviction then his suit would succeed. On the other hand, if the landlord proves his title but fails to prove relationship of landlord and tenant, then his suit would fail.
5. Moreover, the plaintiff in the proceedings, being dominus litis, cannot be compelled to implead any third party to proceedings unless that third party proves that he is necessary party and without his presence the suit cannot be proceeded with or can be decided effectively.
6. In this context an application for impleadment by a third party asserting right of owner-ship in the suit premises, is liable to be rejected for the reason that such person would neither be a necessary nor proper party to eviction proceedings, and in his absence the suit can be decreed or dismissed on merits. The questions of title or owner-ship can neither be decided nor can be made subject matter of determination in eviction proceedings.
7. In the case of Kanaklata Das & Ors. Vs. Naba Kumar Das & Ors.1, the general principles relating to parties, pleadings and proof in an eviction suit under rent laws, particularly in context of co-owned property, have been summarized. The observations made in the case of Kanaklata Das (supra) in this regard are as follows:-
"11. There are some well-settled principles of law on the question involved in this appeal, which need to be taken into consideration while deciding the question which arose in this appeal. These principles are mentioned infra:
11.1. First, in an eviction suit filed by the plaintiff (landlord) against the defendant (tenant) under the State Rent Act, the landlord and tenant are the only necessary parties. In other words, in a tenancy suit, only two persons are necessary parties for the decision of the suit, namely, the landlord and the tenant.
11.2. Second, the landlord (plaintiff) in such suit is required to plead and prove only two things to enable him to claim a decree for eviction against his tenant from the tenanted suit premises. First, there exists a relationship of the landlord and tenant between the plaintiff and the defendant and second, the ground(s) on which the plaintiff landlord has sought defendant tenant's eviction under the Rent Act exists. When these two things are proved, the eviction suit succeeds.
11.3. Third, the question of title to the suit premises is not germane for the decision of the eviction suit. The reason being, if the landlord fails to prove his title to the suit premises but proves the existence of relationship of the landlord and tenant in relation to the suit premises and further proves existence of any ground on which the eviction is sought under the Tenancy Act, the eviction suit succeeds. Conversely, if the landlord proves his title to the suit premises but fails to prove the existence of relationship of the landlord and tenant in relation to the suit premises, the eviction suit fails. (See Ranbir Singh v. Asharfi Lal (1995) 6 SCC 580).
11.4. Fourth, the plaintiff being a dominus litis cannot be compelled to make any third person a party to the suit, be that a plaintiff or the defendant, against his wish unless such person is able to prove that he is a necessary party to the suit and without his presence, the suit cannot proceed and nor can be decided effectively. In other words, no person can compel the plaintiff to allow such person to become the co-plaintiff or defendant in the suit. It is more so when such person is unable to show as to how he is a necessary or proper party to the suit and how without his presence, the suit can neither proceed and nor it can be decided or how his presence is necessary for the effective decision of the suit.(See Ruma Chakraborty v. Sudha Rani Banerjee (2005) 8 SCC 140).
11.5. Fifth, a necessary party is one without whom, no order can be made effectively, a proper party is one in whose absence an effective order can be made but whose presence is necessary for a complete and final decision on the question involved in the proceeding. (See Udit Narain Singh Malpaharia v. Board of Revenue, AIR 1963 SC 786).
11.6. Sixth, if there are co-owners or co-landlords of the suit premises then any co-owner or co-landlord can file a suit for eviction against the tenant. In other words, it is not necessary that all the owners/landlords should join in filing the eviction suit against the tenant. (See Kasthuri Radhakrishnan v. M. Chinniyan (2016) 3 SCC 296 : (2016) 2 SCC (Civ) 331).
12. Keeping in mind the aforementioned well-settled principles of law and on examining the legality of the impugned order, we find that the impugned order is not legally sustainable and hence deserves to be set aside.
13. In our considered opinion, Respondent 1, who claims to be the co-sharer or/and co-owner with the plaintiff-appellants herein of the suit property is neither a necessary and nor a proper party in the eviction suit of the appellants against Respondents 2 to 5. In other words, such eviction suit can be decreed or dismissed on merits even without the impleadment of Respondent 1.
14. In the eviction suit, the question of title or the extent of the shares held by the appellants and Respondent 1 against each other in the suit premises cannot be decided and nor can be made the subject-matter for its determination.
15. The reason being that this is not a suit between the appellant-plaintiffs and Respondent 1 where their inter se rights relating to the suit premises can be gone into but rather is an ejectment suit filed by the appellants against Respondents 2 to 5 for their eviction from the suit premises.
16. Therefore, the lis in the suit is between the appellants on the one hand and Respondents 2 to 5 on the other hand and the decision in the suit would depend upon the question as to whether there exists any relationship of landlord and tenant between the appellants and Respondents 2 to 5 in relation to the suit premises and, if so, whether the grounds pleaded in the plaint for claiming eviction of Respondents 2 to 5 are established or not.For deciding these two main questions, the presence of Respondent 1 is not necessary.
17. For these reasons, we are of the considered opinion that Respondent 1 is neither a necessary and nor a proper party in the suit."
8. The abovestated position of law has been considered in a recent judgment of this Court in the case of Shahnaj Begum Vs. Taj Mohammad & Anr.2.
9. In the facts of the present case the application seeking impleadment having been filed asserting rights of owner-ship and title, the court below has rightly rejected the same following the well settled proposition of law that questions of title and owner-ship cannot be gone into while deciding an eviction suit.
10. Counsel for the revisionist has not been able to dispute the aforementioned legal position.
11. The scope of revisional jurisdiction under Section 25 of the Provincial Small Cause Courts Act, 1887 (in short 'the Act, 1887') fell for consideration in a recent judgment of the Supreme Court in the case of Trilok Singh Chauhan V. Ram Lal & Ors.3, wherein referring to the earlier judgments in the case of Hari Shankar Vs. Rao Girdhari Lal Chowdhury4, Bell & Co. Ltd. Vs. Waman Hemraj5 and Mundri Lal Vs. Sushhila Rani6, it has been held as follows:-
"15. The scope of Section 25 of the 1887 Act, came for consideration before this Court on several occasions. In Hari Shankar v. Rao Girdhari Lal Chowdhury [AIR 1963 SC 698], in paras 9 and 10, this Court laid down the following: (AIR p. 701)
"9. The section we are dealing with, is almost the same as Section 25 of the Provincial Small Cause Courts Act. That section has been considered by the High Courts in numerous cases and diverse interpretations have been given. The powers that it is said to confer would make a broad spectrum commencing, at one end, with the view that only substantial errors of law can be corrected under it, and ending, at the other, with a power of interference a little better than what an appeal gives. It is useless to discuss those cases in some of which the observations were probably made under compulsion of certain unusual facts. It is sufficient to say that we consider that the most accurate exposition of the meaning of such sections is that of Beaumont, C.J. (as he then was) in Bell & Co. Ltd. v. Waman Hemraj [1937 SCC OnLine Bom 99 : (1938) 40 Bom LR 125 : AIR 1938 Bom 223], where the learned Chief Justice, dealing with Section 25 of the Provincial Small Cause Courts Act, observed: (SCC OnLine Bom paras 3-4)
''3. ... The object of Section 25 is to enable the High Court to see that there has been no miscarriage of justice, that the decision was given according to law.
4. The section does not enumerate the cases in which the Court may interfere in revision, as does, Section 115 of the Code of Civil Procedure, and I certainly do not propose to attempt an exhaustive definition of the circumstances which may justify such interference; but instances which readily occur to the mind are cases in which the Court which made the order had no jurisdiction, or in which the Court has based its decision on evidence which should not have been admitted, or cases where the unsuccessful party has not been given a proper opportunity of being heard, or the burden of proof has been placed on the wrong shoulders. Wherever the Court comes to the conclusion that the unsuccessful party has not had a proper trial according to law, then the Court can interfere. But, in my opinion, the Court ought not to interfere merely because it thinks that possibly the Judge who heard the case may have arrived at a conclusion which the High Court would not have arrived at.'
This observation has our full concurrence.
10. What the learned Chief Justice has said applies to Section 35 of the Act, with which we are concerned. Judged from this point of view, the learned Single Judge was not justified in interfering with a plain finding of fact and more so, because he himself proceeded on a wrong assumption."
16. Another judgment which needs to be noted is judgment of this Court in Mundri Lal v. Sushila Rani [(2007) 8 SCC 609]. This Court held that jurisdiction under Section 25 of the 1887 Act, is wider than the revisional jurisdiction under Section 115 CPC. But pure finding of fact based on appreciation of evidence may not be interfered with, in exercise of jurisdiction under Section 25 of the 1887 Act. The Court also explained the circumstances under which, findings can be interfered with in exercise of jurisdiction under Section 25. There are very limited grounds on which there can be interference in exercise of jurisdiction under Section 25; they are, when (i) findings are perverse or (ii) based on no material or (iii) findings have been arrived at upon taking into consideration the inadmissible evidence or (iv) findings have been arrived at without consideration of relevant evidence."
12. Counsel for the revisionist has not been able to point out any material error or illegality in the order passed by the trial court so as to warrant interference in exercise of revisional jurisdiction under Section 25 of the Act, 1887.
13. Revision is devoid of merits and is accordingly dismissed.
Order Date :- 14.5.2019
Shahroz/Imroz
(Dr. Y.K. Srivastava, 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!