Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Sri Lakshmi Thakurani vs Promod Kumar Agarwal And Anr
2025 Latest Caselaw 1687 Cal/2

Citation : 2025 Latest Caselaw 1687 Cal/2
Judgement Date : 11 June, 2025

Calcutta High Court

Sri Sri Lakshmi Thakurani vs Promod Kumar Agarwal And Anr on 11 June, 2025

Author: Arijit Banerjee
Bench: Arijit Banerjee
OD-11

                             ORDER SHEET

                             APOT/64/2025
                                 WITH
                              CS/36/2021

                   IN THE HIGH COURT AT CALCUTTA
                       Civil Appellate Jurisdiction
                             ORIGINAL SIDE


                     SRI SRI LAKSHMI THAKURANI
                                 VS
                  PROMOD KUMAR AGARWAL AND ANR


  BEFORE:
  The Hon'ble JUSTICE ARIJIT BANERJEE
                 AND
  The Hon'ble JUSTICE RAI CHATTOPADHYAY
  Date : 11th June, 2025.


                                                                      Appearance:
                                                      Mr. Meghnath Dutta, Adv.
                                                      Mr. Lalratan Mondal, Adv.
                                                               ..for the appellant

                                                        Mr. Sudip Deb, Sr. Adv.
                                                        Ms. Ipsita Ghosh, Adv.
                                                          ..for the respondents



                          Dictated by Arijit Banerjee, J.

The Court: This appeal is directed against a judgment and order

dated February 12, 2025, whereby the appellant's application for summary

judgment under Chapter XIII-A of the Original Side Rules of this Court, was

dismissed by a Learned Judge of this Court.

It is not in dispute that the respondents were, and they claim that

they still are, tenants in respect of the suit premises. We have seen the

concerned lease deed that was executed in the year 1995. The lease was for

a period of 25 years. That period expired on October 31, 2020.

The appellant filed CS/36/2021 claiming a decree for eviction of

the respondents from the suit premises and other reliefs. After the

respondents/defendants entered appearance in the suit, the

appellant/plaintiff took out a summons for summary judgment contending

that the defendants have absolutely no defence and the facts of the case

disclose no triable issue. According to the plaintiff, it is an open and shut

case and, therefore, a full-fledged trial is wholly unnecessary.

The Learned Judge recorded the respective contentions of the

parties. The Learned Judge noted that the defendants contended that even

after expiry of the lease by efflux of time, the plaintiff accepted rent from the

defendants. Therefore, the defendants have become monthly tenants or at

least tenants by holding over in respect of the suit premises. The Learned

Judge also noted that by an order dated December 13, 2021, a Learned

Judge of this Court kept the point of maintainability of the suit open. The

defendants contended that if the suit is decreed summarily, that order

would become infructuous.

The plaintiff, however, contended before the Learned Judge that no

rent was received by the plaintiff from the defendants after expiry of the

lease on October 31, 2020. The money that was transferred by the

defendants, in the sum of approximately Rs.11,000/- consisted of rent for

the month of July, 2020 and the differential amount of enhanced rent in

terms of the 10% enhancement clause in the lease deed. The defendants, of

course, contended that the said sum of approximately Rs.11,000/- was

tendered on account of rent for the period July to December, 2020.

The Learned Judge referred to various authorities cited by the

parties including the decisions of the Hon'ble Supreme Court in State Bank

of Hyderabad vs. Rabo Bank reported in (2015) 10 SCC 521; R.N. Gosain vs.

Yashpal Dhir reported in (1992) 4 SCC 683; IDBI Trusteeship Services

Limited vs. Hubtown Limited reported in (2017) 1 SCC 568; Kadhir Masthan

Rowther vs. Segammal reported in XI L.W.J 197; Chairman, State Bank of

India and Another vs. M. J. James reported in (2022)2 SCC 301 and

Prabhakar vs. Joint Director, Sericulture Department and Another reported in

(2015) 15 SCC 1, which were relied upon by the defendants. Finally, the

Learned Judge came to the conclusion that the defence raised by the

defendants is a fair and reasonable one and, therefore, unconditional leave

should be granted to the defendants to defend the suit. Accordingly, the

Learned Judge dismissed the plaintiff's application for summary judgment.

Hence this appeal at the instance of the plaintiff.

We have heard Mr. Dutta, learned counsel representing the

appellant at some length. We have not called upon Mr. Deb, learned Senior

Counsel representing the respondents.

We have noted above the respective contentions of the parties

advanced before the learned Single Judge. In our opinion, the issues raised

by the defendants need to go to trial. The defence raised by the respondents

cannot be said to be moonshine so as to disentitle the defendants to contest

the suit.

Mr. Dutta says that some condition should be imposed on the

defendants and unconditional leave ought not to be granted. We cannot

agree with him. We would have imposed conditions if we had serious doubt

about the defendants' good faith or genuineness of the triable issues. We

cannot say that the defence is wholly improbable. We cannot say that there

is no genuine triable issue. Hence, we are not inclined to impose any

condition on the defendants.

We cannot lose sight of the fact that this is an intra-court appeal.

The Appeal Court will not interfere even if the Learned Single Judge's order

is merely erroneous in the opinion of the Appeal Court. It is only when the

order is wholly erroneous or perverse that interference is called for. That is

not the case here. The view taken by the Learned Single Judge is definitely

a plausible and probable one.

In view of the aforesaid, we see no reason for interfering with the

order under appeal, which accordingly stands dismissed.

There will be no order as to costs.

After this order is dictated, Mr. Dutta says that the defendants are

enjoying the suit property without paying anything for a long time. We

direct the defendants to deposit with the Registrar, Original Side, without

prejudice to the rights and contentions of the parties, the rent/occupational

charges at the rate last paid for the period for which the same remains

unpaid, within three weeks from date. In case the same is not done, the

appellant will be at liberty to mention the matter before us.

This matter shall be listed again three weeks hence only to record

compliance of this order by the respondents.

The hearing of the suit is expedited. There will be an order for

cross-discovery within three weeks from date; inspection forthwith

thereafter. The parties will be at liberty to mention the matter for hearing

before the Learned Single Judge once the suit is ready for hearing.

(ARIJIT BANERJEE, J.)

(RAI CHATTOPADHYAY, J.)

bp.

 
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 : MAIMS

 
 
Latestlaws Newsletter