Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basu House Private Limited vs Rubee Air Freight Limited
2025 Latest Caselaw 941 Cal/2

Citation : 2025 Latest Caselaw 941 Cal/2
Judgement Date : 22 January, 2025

Calcutta High Court

Basu House Private Limited vs Rubee Air Freight Limited on 22 January, 2025

                 IN THE HIGH COURT AT CALCUTTA
                 (Ordinary Original Civil Jurisdiction)
                             ORIGINAL SIDE


Present:

The Hon'ble Justice Krishna Rao



                            G.A. No. 3 of 2024
                                      In
                            CS No. 282 of 2022



                      Basu House Private Limited

                                    Versus

                       Rubee Air Freight Limited




           Mr. Shyamal Chakraborty
           Ms. M. Jaiswal
           Mr. Gaurav Kumar
           Mr. Debajyoti Mondal
                                                 ... For the plaintiff.


           Mr. Aditya Mondal
           Mr. Oishik Chatterjee.
                                                 ... For the defendant.


Hearing Concluded On : 15.01.2024

Judgment on           : 22.01.2025
                                        2


Krishna Rao, J.:

1. The defendant has filed the present application being G.A. No. 3 of 2024

praying for return of plaint on the ground that the suit filed by the

plaintiff is commercial in nature but the plaintiff has filed the suit

before the Non-Commercial Division.

2. Learned Counsel for the defendant submits that in the plaint, the

plaintiff has stated that the entire building is used for commercial

purpose and the suit premises was let out to the defendant for

business.

3. Learned Counsel for the defendant submits that it is the specific case of

the plaintiff that the defendant has approached the plaintiff for letting

out office space for commercial purposes in the second floor of the

premises. He submits that the plaintiff has also stated in the plaint that

the defendant is also liable to pay commercial sur-charge, increased

property tax and other taxes that may be levied by competent authority.

4. Learned Counsel for the defendant submits that the plaintiff has filed

the suit against the defendant for eviction of the defendant on the

ground of bona fide requirement as the plaintiff has made out a case in

the plaint that the entire office space which is let out to the defendant is

reasonably required by the plaintiff for their own business and to

expand their business.

5. Learned Counsel for the defendant submits that the tenancy agreement

entered between the plaintiff and the defendant dated 22nd April, 2001

with respect to the suit premises in Clause-1(d) it is specifically

mentioned that the space shall be used by the new tenant only for its

office and for no other purposes.

6. Learned Counsel for the defendant submits that the case of the plaintiff

is covered under Clause (vii) of Section 2(1)(c) of the Commercial Courts

Act, 2015. He relied upon the judgment in the case of Ambalal

Sarabhai Enterprises Limited vs. K.S. Infraspace LLP and Another

reported in (2020) 15 SCC 585.

7. Learned Counsel for the plaintiff submits the relation between the

plaintiff and the defendant was landlord and tenant and there is no

commercial transaction between the plaintiff and the defendant. He

submits that the plaintiff before institution of the suit has issued notice

under Section 6(4) of the West Bengal Premises Tenancy Act, 1997 for

eviction of the defendant but inspite of issuance of notice, the defendant

failed to vacate the premises.

8. Learned Counsel for the plaintiff submits that the writ of summons of

the suit was duly served upon the defendant on 16th December, 2022

but the defendant has neither filed written statement nor has taken any

steps for depositing the admitted arrears of rent along with current

monthly rent before this Court.

9. Learned Counsel for the plaintiff submits that as per section 7(3) of the

West Bengal Premises Tenancy Act, 1997 on failure of the tenant to

deposit entire arrears of monthly rent along with interest and current

monthly rent, the Court has the obligation to strike out the defence

either on the application of the plaintiff or suo motu.

10. Learned Counsel for the plaintiff submits that inspite of receipt of writ

of summons by the defendant of the instant suit, the defendant has not

filed written statement. He submits that the defendant has filed the

instant application only with the intention to prolong the suit and to

delay the trial.

11. Learned Counsel for the plaintiff submits that the dispute between the

plaintiff and the defendant is not a commercial dispute and is not

coming under the purview of any of the clauses of Section 2(1)(c) of the

Commercial Courts Act, 2015.

12. Learned Counsel for the plaintiff relied upon the judgment in the case

of Deepak Polymers Private Limited Vs. Anchor Investments

Private Limited reported in 2021 SCC OnLine Cal 4323 and

submitted that the plaintiff has filed the suit for recovery of possession

of the suit premises after issuance of notice under Section 6(4) of the

West Bengal Premises Tenancy Act, 1997 as the defendant fails to

comply with the notice by vacating the premises.

13. Heard the Learned Counsel for the respective parties, perused the

materials on record and the judgments relied by the parties. The issue

in the present application is whether the suit filed by the plaintiff is

commercial in nature or not. The defendant relied upon Clause (vii) of

Section 2(1)(c) of the Commercial Courts Act, 2015 which reads as

follows:

"(vii) agreements relating to immovable property used exclusively in trade or commerce."

14. In paragraph 23 of the plaint, the plaintiff has stated that "The entire

building is used for commercial purpose and the said accommodation

was let out to the defendant for commercial purpose and the entire area

surrounding the suit premises is a business area". In paragraph 17 of

the plaint also, the plaintiff has stated that "The plaintiff is unable to

run their business properly and/or expand their business having

shortage of accommodation. The entire office space which was let out to

the defendant is reasonably required by the plaintiff for their own

business and/or to expand business".

15. Clause 1(d) of the agreement dated 22nd April, 2001 entered between

the plaintiff and the defendant reads as follows:

"The said space shall be used by the new tenant only for its office and for no other purposes".

16. The plaintiff has relied upon Section 6(4) of the West Bengal Premises

Tenancy Act, 1997 under which the plaintiff has issued notice to the

defendant for vacating and handing over possession of the suit

premises but the defendant failed to vacate the premises in terms of

notice of the plaintiff.

17. Section 6(4) of the West Bengal Premises Tenancy Act, 1997 reads as

follows:

"6(4). Notwithstanding anything in any other law for the time being in force, no [suit] for the recovery of possession of any premises on any of the grounds as aforesaid, except on the ground mentioned in clause (e) of sub-section (1), shall be instituted by the landlord unless he has given to the tenant one month's notice expiring with a month of the tenancy."

The plaintiff has issued notice to the defendant to quit the tenancy

but the defendant has not delivered vacant possession of the premises

to the plaintiff. The said provision does not bar to file the suit in the

Commercial Division. Neither Section 6 nor any sub-clauses of the said

Section create any bar to initiate suit for eviction before the Commercial

Court.

18. In the case of Ambalal Sarabhai Enterprises Ltd. (Supra), the

Hon'ble Supreme Court held that

"37. A dispute relating to immovable property per se may not be a commercial dispute. But it becomes a commercial dispute, if it falls under sub- clause (vii) of Section 2(1)(c) of the Act viz. "the agreements relating to immovable property used exclusively in trade or commerce". The words "used exclusively in trade or commerce" are to be interpreted purposefully. The word "used" denotes "actually used" and it cannot be either "ready for use" or "likely to be used" or "to be used". It should be "actually used". Such a wide interpretation would defeat the objects of the Act and the fast tracking procedure discussed above."

In the present case, the plaintiff has made specific averment that

the entire building is used for commercial purpose and the said

accommodation was let out to the defendant for commercial purpose.

The agreement also specified that the said space shall be used by the

tenant only for its office and for no other purposes.

19. Considering the averments made in the pleading and the clause of the

agreement, this Court finds that the plaintiff has let out the suit

premises to the defendant exclusively for the purpose of business and is

squarely covered under Section 2(1)(c)(vii) of the Commercial Courts

Act, 2015.

20. The Judgment relied by the plaintiff in the case of Deepak Polymers

Private Limited (Supra) is distinguishable from the facts and

circumstances of the present case.

21. In view of the above, C.S. No. 282 of 2022 (Basu House Private Limited

-vs- Rubee Air Freight Limited) is returned to the plaintiff with the

liberty to be presented before the appropriate Court in accordance with

law.

22. G.A. No. 3 of 2024 is allowed. C.S. No. 282 of 2022 is disposed of.

(Krishna Rao, J.)

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter