Citation : 2010 Latest Caselaw 1265 Del
Judgement Date : 8 March, 2010
* HIGH COURT OF DELHI : NEW DELHI
+ LPA No. 336 of 2009
Judgment reserved on: February 10, 2010
% Judgment delivered on: March 08, 2010
1. Union of India
Through Secretary
Ministry of Urban Development
Nirman Bhavan
New Delhi.
2. Ministry of Works & Housing
Through Secretary
Land & Development Officer
Nirman Bhavan
New Delhi. ...Appellants
Through Mr. A.S. Chandhiok, ASG with
Mr. B.V. Niren, CGSC and
Mr.Ritesh Kumar, Advs.
Versus
Savitri Devi (Deceased)
Through East West Rescue (Pvt.) Ltd.
47, Friends Colony
New Delhi. ...Respondent
Through Mr.Madan Bhatia, Sr.Advocate with Mr. S.C. Dhanda, Adv.
Coram:
HON'BLE THE ACTING CHIEF JUSTICE HON'BLE MS. JUSTICE MUKTA GUPTA
1. Whether the Reporters of local papers may be allowed to see the judgment? Yes
2. To be referred to Reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
MADAN B. LOKUR, ACJ
The question that arises for our consideration concerns the
interpretation of Clause 8 of Office Order No. 23/76 dated 31 st March,
1976 issued by the Ministry of Works and Housing (now known as the
Ministry of Urban Development). According to the Appellants, charges
for misuse of leased premises are liable to be paid by the lessee and in
addition thereto some penalty. According to the Respondent, only 1%
token penalty is required to be paid by the lessee and no misuse charges
are payable. In our opinion, looking to the Office Order as putting
forward a composite scheme, misuse charges and penalty thereon are
both leviable on a lessee for misuse of the leased premises. We,
therefore, agree with the view canvassed by the Appellants.
2. The Appellants are aggrieved by an order dated 23rd January,
2009 passed by a learned Single Judge allowing WP (C) No. 7676 of
2000 and rejecting the contention urged by the Appellants.
3. The Respondent - Savitri Devi (since deceased) was allotted
Plot No. 38, Golf Links, New Delhi by a perpetual lease deed dated 19th
December, 1969 executed by the President (the successor for all
practical purposes being the Land & Development Officer or L&DO).
4. The premises were leased out for residential use and the
terms included the requirement of paying all requisite charges, rates,
taxes, etc. The lessee was prohibited from making any architectural or
structural changes in the built up property without the previous consent
of the lessor/L&DO. The relevant clauses of the lease deed in this
regard are Clause 2(2), Clause 2(3), Clause 2(5) and Clause 2(7). These
read as follows: -
"2. The Lessee for himself, his heirs, executors, administrators and assigns covenants with the Lessor in manner following (that is to say) -
(1) xxx xxx xxx
(2) That Lessee will from time to time and at all times
pay and discharge all rates, taxes, charges and assessments of
every description which are now or may at any time hereafter during the continuation of this Lease be assessed, charged, or imposed upon the premises hereby demised or on any buildings to be erected thereupon or on the Landlord or Tenant in respect thereof.
(3) All arrears of rent and other payments due in respect of the premises hereby demised shall be recoverable in the same manner as arrears of land revenue under the provisions of the Punjab Land Revenue Act, XVII of 1887, and any amending Act for the time being in force.
(4) xxx xxx xxx
(5) The Lessee will not without the previous consent
in writing of the Chief Commissioner of Delhi or of such officer or body as the Lessor or the Chief Commissioner of Delhi may authorize in this behalf make any alterations in or additions to the buildings erected on the said demised premises so as to affect any of the architectural or structural features thereof or erect or suffer to be erected on any part of the said demised premises any buildings other than and except the buildings erected thereon at the date of these presents.
(6) xxx xxx xxx
(7) The Lessee will not without such consent as
aforesaid carry on or permit to be carried on the said premises any trade or business whatsoever or use the same or permit the same to be used for any purpose other than that of a double storey residential building consisting of a single or two residential flats in all/or do or suffer to be done thereon any act or thing whatsoever which in the opinion of the Chief Commissioner of Delhi may be an annoyance or disturbance to the President of India or his tenants in the New Capital of Delhi."
5. It appears that Savitri Devi earlier let out the leased premises
to the National Productivity Council for commercial purposes and that
had the consent of the L&DO. However, since the requisite charges and
government dues were not paid, an order was passed by the L&DO on
27th April, 1974 re-entering the leased premises. The re-entry was
communicated to Savitri Devi on 20th May, 1974 and she filed a writ
petition in this Court being WP(C) No. 109 of 1975 challenging the re-
entry. The writ petition was dismissed for non-prosecution on 17th
January, 1996 and no effective relief was granted to Savitri Devi.
Resultantly, the order for re-entry continued to remain in operation, and
continues till today.
6. After the National Productivity Council vacated the leased
premises, Savitri Devi gave them on rent to the East West Medical
Centre (EWMC for short) in February, 1976 under the provisions of
Section 21 of the Delhi Rent Control Act, 1958 for residential purposes
for a limited period of two years. At this stage, it is very important to
note that one of the partners of EWMC is a person called N.P.S. Chawla
and he (along with another partner P.R. Kucharia) categorically stated
before the Rent Controller that they "want to have this house only for
residential purpose."
7. Notwithstanding the statement of N.P.S. Chawla (and P.R.
Kucharia), EWMC commercially exploited the leased premises by
running a medical centre. This led to a considerable amount of litigation
between Savitri Devi and EWMC, but we are not concerned with that
litigation for the time being.
8. Be that as it may, sometime in 1986 Savitri Devi filed Civil
Suit No.2506 of 1986 in this Court being a suit against EWMC for a
permanent injunction restraining it from misusing the premises for
commercial purposes. N.P.S. Chawla was arrayed as defendant No. 3
in the suit. During the pendency of the suit, it was apparently suggested
by a learned Single Judge that the L&DO should give an up-to-date
account of the misuse charges and penalty leviable in respect of the
leased premises from 10th February, 1976 onwards when the premises
were let out to EWMC. In compliance therewith, the L&DO
communicated to EWMC/Savitri Devi the misuse charges by a letter
dated 6th February, 1992. The amount of misuse charges claimed by the
L&DO from 10th February, 1976 to 14th July, 1992 was in the region of
about Rs.1.7 crores and penalty thereon was communicated at about
Rs.16.8 lakhs. This amount has not been paid and is in dispute.
9. Civil Suit No. 2506 of 1986 was eventually dismissed as
withdrawn on 31st October, 1994 on the basis of an undertaking dated
6th December, 1991 given by N.P.S. Chawla to pay the amount
demanded by the L&DO, subject to a reasonable challenge to the
demand made. The undertaking given by N.P.S. Chawla is in the
following words:
"I undertake that in the event of the Land and Development office levying any charges under the lease granted by the President of India to the Plaintiff on account of the premises being used as a nursing home-cum-clinic as misuser charges then I shall be liable to pay the same. I shall, however, before paying the aforesaid charges entitled to challenge the said demand by filing any suit, writ or other appropriate proceedings and my liability shall be confined to the ultimate amount determined by the court under the proceedings filed by me. Smt. Savitri Devi shall extend all cooperation to the Deponent in challenging the claim/demand raised by the Land and Development Officer on account of the said misuser charges. In case the plaintiff does not cooperate, then the Defendants shall not be liable."
10. During the pendency of the civil suit, Savitri Devi also filed a
petition on 27th August, 1987 for the eviction of her tenant EWMC from
the leased premises. The eviction petition was filed under proviso (k) to
Section 14(1) of the Delhi Rent Control Act, 1958 on the ground that
the premises were being misused for commercial purposes. Proviso (k)
to Section 14(1) of the Act reads as follows: -
"14. Protection of tenant against eviction.
(1) Notwithstanding anything to the contrary contained in any other law or contract, no order or decree for the recovery of possession of any premises shall be made by any court or Controller in favour of the landlord against a tenant:
Provided that the Controller may, on an application made to him in the prescribed manner, make an order for the recovery of possession of the premises on one or more of the following grounds only, namely: -
(a) to (j) xxx xxx xxx
(k) that the tenant has, notwithstanding previous
notice, used or dealt with the premises in a manner contrary to any condition imposed on the landlord by the Government or the Delhi Development Authority or the Municipal Corporation of Delhi while giving him a lease of the land on which the premises are situate."
11. In the eviction proceedings, it appears that Savitri Devi and
EWMC entered into some kind of a settlement with the result that a
decree for eviction was passed against EWMC by an order dated 24 th
February, 1997. By this order, EWMC was to hand over vacant
possession of the leased premises on or before 31st August, 1997 and it
appears that "on paper" vacant possession was handed over by EWMC
to Savitri Devi. We say "on paper" because it appears (and this will be
clear a little later) that N.P.S. Chawla continued to exercise control over
the leased premises even thereafter (though in a different capacity).
12. Several of the above facts ought to have been disclosed by
Savitri Devi in the writ petition filed before the learned Single Judge out
of which the impugned order has arisen. Unfortunately, this was not
done and it amounts to a gross suppression of relevant facts. We have
come to know many of these facts only because it transpired from the
record that after the demise of Savitri Devi on 10th October, 2005 East
West Rescue (Pvt.) Ltd. [for short EWRPL] moved an application for
substituting its name in place of Savitri Devi since it had purchased the
leased premises from her. The sale deed was not on record and so we
directed learned counsel for Savitri Devi to place the relevant
documents on records. The agreement to sell entered into by Savitri
Devi with EWRPL was then placed on record. We also called for the
files of WP(C) No. 109 of 1975 and Civil Suit No. 2506 of 1986 to
check out the facts.
13. To our surprise, three significant facts have now come on
record: (1) That the agreement to sell entered into between Savitri Devi
and EWRPL is dated 5th August, 1993. In other words, this agreement to
sell was entered into when WP(C) No. 109 of 1975 and Civil Suit No.
2506 of 1986 were still pending in this Court. This fact was not
disclosed to this Court either by Savitri Devi or by EWRPL. Similarly,
this fact was not disclosed to the Rent Controller before whom the
eviction proceedings were pending. We are unable to understand the
reason for this secrecy. (2) To make matters worse, we find that the
agreement to sell was entered into on behalf of EWRPL by one of its
directors Dr. Daljit Kimberley Chawla. This lady does not disclose her
parentage in the agreement to sell. However, it is clear from the joint
application filed by Savitri Devi and EWRPL for conversion of the
leased premises into freehold filed before the L&DO on 22nd December,
1999 (also placed on our record) that she is either the wife or daughter
of N.P.S. Chawla and the amount paid towards conversion charges was
through a cheque drawn by N.P.S. Chawla. We are mentioning this not
only in the context of N.P.S. Chawla being in control of the leased
premises but also in the context of suppression of facts by Savitri Devi
and by EWRPL. (3) Possession of the leased premises was given by
Savitri Devi to EWRPL as stated in the application for substitution on
the death of Savitri Devi.
14. For a better appreciation of the case, we summarize the facts
as they appear from the records:
a. The leased premises were re-entered by the L&DO on 27th April, 1974.
b. The re-entry was challenged by Savitri Devi by filing WP(C) No. 109 of 1975. This writ petition was dismissed for non-prosecution on 17th January, 1996. The re-entry, therefore, stands even today.
c. Savitri Devi had filed Civil Suit No. 2506 of 1986 for a permanent injunction restraining EWMC from misusing the leased premises for commercial purposes. In this civil suit, misuse charges were quantified for the period 10 th February, 1976 till 31st July, 1992 at about Rs. 1.7 crores and penalty at about Rs. 16.8 lakhs. This amount remains unpaid. d. Civil Suit No. 2506 of 1986 was dismissed as withdrawn on 31st October, 1994 on the basis of an undertaking given by N.P.S. Chawla on 6th December, 1991.
e. Savitri Devi filed an eviction petition against EWMC on or about 27th August, 1987 on the ground that the leased premises were being misused by her tenant EWMC. f. The eviction petition filed by Savitri Devi was settled on 24th February, 1997 and EWMC was to hand over vacant possession of the leased premises to her on or before 31 st August, 1997.
g. In the meanwhile, Savitri Devi had entered into an agreement to sell the leased premises on 5th August, 1993 to
EWRPL acting through Dr. Daljit Kimberley Chawla (wife or daughter of N.P.S. Chawla).
h. On 22nd December, 1999 EWRPL through Dr. Daljit Kimberley Chawla and Savitri Devi filed a joint application with the L&DO for conversion of the leased premises into freehold.
i. On 10th October, 2005 Savitri Devi passed away and EWRPL claimed to be her legal representative on the basis of the agreement to sell dated 5th August, 1993. j. Possession of the leased premises were handed over by Savitri Devi to EWRPL as stated in the agreement to sell dated 5th August, 1993.
15. It seems that notwithstanding all this, Savitri Devi began
making representations to the L&DO from sometime in July 1997
onwards, to give her the benefit of Clause 8 of the Office Order No.
23/76 dated 31st March, 1976 issued by the Ministry of Works and
Housing now known as the Ministry of Urban Development (the
Lessor). According to Savitri Devi, the L&DO could not claim
misuse/breaches in terms of Clause 8 of the Office Order but could only
claim payment of 1% of the misuse charges as token penalty. It is not at
all clear why Savitri Devi made these representations and not EWRPL.
16. Be that as it may, since the request of Savitri Devi was not
acceded to by the L&DO, she filed a writ petition in this Court being
WP(C) No. 7676 of 2000 out of which the impugned order has arisen.
The prayer made in the writ petition was for a direction to the lessor to
decide the application made by Savitri Devi in terms of Clause 8 of the
Office Order No. 23/76 and also to decide the application for conversion
of the plot from leasehold to freehold. It may be recalled that on 22nd
December, 1999 a joint application was made by Savitri Devi and
EWRPL through Dr. Daljit Kimberley Chawla (wife or daughter of
N.P.S. Chawla) for conversion of the leased premises to freehold. No
mention was made in the writ petition of the fact that Savitri Devi had
entered into an agreement to sell with EWRPL on 5 th August, 1993 or
that a joint application was made for conversion by Savitri Devi and Dr.
Daljit Kimberley Chawla (wife or daughter of N.P.S. Chawla). All this
was suppressed (apart from other relevant facts) and it was merely stated
that Savitri Devi had applied for conversion of the leased premises to
freehold.
17. The question before us is whether the interpretation given by
Savitri Devi to Clause 8 of the Office Order No. 23/76 is correct or not.
As mentioned above, Savitri Devi is of the opinion that the misuse could
be regularized or condoned on payment of 1% token penalty. According
to the L&DO, the entire misuse charges have to be paid by Savitri Devi
and in addition thereto she is obliged to pay a penalty of 10% of the
misuse charges or, in any case, at least 1% penalty.
18. For a proper appreciation of Office Order No. 23/76 dated
31st March, 1976 it is necessary to refer to some of its terms. The text of
the Office Order is not reproduced in view of its length.
19. Clause 1 of the Office Order relates to determination of the
date for recovery of charges while Clause 2 refers to recovery of charges
for the breaches. Clause 3 of the Office Order gives the formula for
calculation of charges for change of use and it appears that the
calculation made by the lessor for misuse charges is made under this
clause. Clause 4 concerns itself with the date of determination for
commencement and vacation of breaches. Clause 5 concerns itself with
rehabilitation properties while Clause 6 deals with communications
received from the lessee for removal of breaches on a future date.
Clauses 7, 8 and 9 are of importance and they read as follows: -
"7. In cases where the charges on account of change in use are found, beyond any doubt, to be more than the income of the lessee from the leased premises the charges will be reduced suitably according to the circumstances of
each case in consultation with Ministry of Works and Housing and Finance, while doing so, the reasons for the inability on the part of the lessee to increase the income from the leased premises will, no doubt, have to be fully considered.
8. In case where the lessee/ex-lessee files suit for eviction against defaulting tenants on receipt of our notice for misuse and are successful in eviction of such tenants one per cent of the charges will be recovered as token penalty in consultation with the Ministry of Works and Housing and Finance.
9. In case where the lessee admits existence of breach of terms of lease in his property though it is subsequently removed after the expiry of the notice period, but before the exercise of the re-entry, payment of misuse charges/addl. Charges etc., for the breaches remained in existence be insisted upon as a condition for the grant of permission for sale/transfer/mutation/mortgage etc.
20. Clause 10 deals with levy of penalty and in respect of non-re-
entered and re-entered premises (such as the one that we are concerned
with). This Clause reads as follows: -
"10% PENALTY
(i) Non-re-entered cases: -
10% penalty is addition to the additional charges for change of use will be charged upto the date of request for compromise plus 30 days thereafter. 10% penalty will not however, be charged on the damages for unauthorised construction.
(ii) Re-entered sites: -
10% penalty both in addition to the additional charges for change of use and damages for unauthorised construction will be charged upto the date of withdrawal of re-entry plus 30 days thereafter."
21. It appears from the scheme of the Office Order that misuse of
the leased premises, contrary to the terms of the lease deed, would
attract misuse charges and penalty thereon. These misuse charges and
penalty thereon are bound to be paid by the lessee to the lessor before
the misuse can be regularized. Some concessions are, however,
provided. As per Clause 7, if the misuse charges exceed the income
derived from the leased premises, then necessary downward adjustments
can be made by the lessor. Similarly as per Clause 8, if the lessee evicts
the tenant who has misused the premises, a token penalty of 1% would
be levied. Clause 9 makes it clear that if, before the exercise of re-entry,
there is an application for sale or transfer of the leased premises, then
the payment of misuse charges and additional charges will certainly be
insisted upon before permission for sale etc. is granted. Clause 10,
which is the penalty clause for re-entered premises states that 10%
penalty will be levied upto the date of withdrawal of re-entry for misuse
of the premises. If the scheme is read as a whole, it is clear that misuse
charges and penalty thereon are leviable for misuse of the leased
premises, but certain concessions are provided, given the exigencies of
the situation.
22. We see logic in the scheme in contra-distinction to the
submission made by learned counsel for Savitri Devi. If the argument
advanced on her behalf is accepted, it would mean that in view of
Clause 8 of the Office Order, whatever the situation, only 1% of the
misuse charges are payable as token penalty. This would, ex facie,
render Clause 7, 9 and 10 otiose. Such an interpretation cannot be
countenanced. Acceptance of this argument would, in a sense, place a
premium on misuse of the leased premises, which is clearly
impermissible.
23. Learned counsel for Savitri Devi relied upon two decisions
rendered by learned Single Judges of this Court to contend that in terms
of Clause 8 of the Office Order, only 1% of the entire misuse charges
and penalty can be levied as token penalty by the lessor. The first such
decision is Birla Institute of Scientific Research v. Union of India,
1993 (2) RCR 646. In this decision, in paragraph 4 thereof, it has been
mentioned that at an interim stage, a learned Single Judge had passed an
order dated 4th November, 1996 to the effect that only 1% of the misuse
charges could be recovered as token penalty. The contention of the
lessor in that case was that since the eviction order under proviso (k) to
Section 14(1) of the Delhi Rent Control Act was passed without any
contest, Clause 8 of the Office Order would not be applicable. It was
noted that the same contention was dealt with in the order dated 4th
November, 1996 and rejected. After the final hearing of the writ
petition, the learned Single Judge in the cited decision agreed with the
interim view expressed on 4th November, 1996. All that was decided in
that case was that it does not matter if the eviction order is passed under
proviso (k) to Section 14(1) of the Act with contest or without contest.
No doubt an observation was made to the effect that in terms of the
interim order dated 4th November, 1996 only 1% of the charges could be
levied by the lessor as token penalty, but in our opinion this is
completely contrary to the scheme postulated by the Office Order.
24. Reliance was also placed on Justice Sisir Kumar Sen (Retd.)
and others v. Union of India and another, 1996 V AD (Delhi) 231
which merely followed Birla Institute. The learned Single Judge who
decided Justice Sisir Kumar Sen did not consider the plea raised on
behalf of the lessor that the implication and interpretation of the Office
Order No. 23/76 dated 31st March, 1976 was not debated or argued in
Birla Institute.
25. Learned counsel for the Appellant, on the other hand, relied
upon Satish Kumar Mehta v. Union of India and another, 2009 VIII
AD (Delhi) 593 which is also a decision of a learned Single Judge of
this Court. After referring to Birla Institute and Justice Sisir Kumar
Sen it was opined that Birla Institute did not hold that only 1% penalty
could be recovered and not the misuse charges itself. Similarly in
Justice Sisir Kumar Sen also the question raised concerned the levy of
penalty and it did not deal with the payment of misuse charges or
dispensing with the payment of misuse charges.
26. In our opinion, Satish Kumar Mehta lays down the correct
legal position. Neither Birla Institute nor Justice Sisir Kumar Sen
dealt with an exemption or concession, if at all, from payment of misuse
charges. All that these two decisions hold is that instead of 10% penalty
that could be levied, only 1% should be levied if the tenant was evicted
under proviso (k) to Section 14(1) of the Delhi Rent Control Act.
Neither of the learned Single Judges addressed themselves to the
question whether misuse charges were waived by virtue of Clause 8 of
the Office Order No. 23/76. In our opinion, if Birla Institute and
Justice Sisir Kumar Sen are read as waiving or writing off misuse
charges or additional charges that would be a wrong understanding of
these two decisions and if these two decisions hold that misuse charges
and additional charges for breaches are waived or written off by Clause
8 of the Office Order No. 23/76 then these decisions are over-ruled as
not laying down the correct legal position.
27. Having taken the view that misuse charges are not waived by
Clause 8 of the Office Order No. 23/76, we would like to give an
example. In the present case itself, misuse charges are in the region of
Rs.1.7 crores and merely because Savitri Devi and her tenant collusively
got an eviction order passed under proviso (k) to Section 14(1) of the
Act, the misuse charges and penalty levied thereon get reduced (as
contended) to 1% of the misuse charges, that is, Rs.16.8 lakhs. This can
hardly be rational or logical. By using residential charges for
commercial purposes, the tenant and perhaps even the landlord would
have made a huge amount and while both are entitled to pocket the
profits made and the benefits accrued from commercial exploitation of
the premises, all that the lessor would be entitled to is 1% of the misuse
charges. Surely, this is not and cannot be the intention of the Office
Order No. 23/76.
28. As mentioned above, Clause 7 of the Office Order takes care
of a situation where the landlord is put to a disadvantage by the tenant
exploiting the premises for commercial use. In the event that the
landlord bona fide gives out the premises for residential premises and
receives a meager amount of rent which is not commensurate with the
misuse charges, then these facts would be taken into consideration by
the lessor under Clause 7 of the Office Order No. 23/76 while levying
misuse charges. This Clause does not postulate complete waiver of the
misuse charges. Similarly, if where a landlord is able to evict his tenant
for misusing the leased premises, the penalty leviable on the misuse
charges would be brought down to a token amount of 1%. This also
does not mean complete or even partial waiver of the misuse charges.
This interpretation is fully in consonance with the overall scheme of
Office Order No. 23/76. The scheme is furthered by Clause 9 of the
Office Order No. 23/76 which specifically states that if the premises
have not been re-entered by the lessor then payment of the misuse
charges or additional charges would be insisted upon as a condition for
the grant of permission for sale or transfer of the premises. Therefore,
on a conjoint reading of Clauses 7, 8 and 9 of the Office Order No.
23/76 and the scheme postulated by the office order, it is quite clear that
under no circumstances are misuse charges or additional charges
completely condoned or overlooked or written off by the lessor - in
some cases misuse charges might be reduced and in some cases penalty
might be reduced - that is all.
29. As regards Clause 10 of the Office Order No. 23/76,
ordinarily the penalty for misuse of re-entered premises would be 10%
of the charges but by virtue of Clause 8, the quantum of penalty is
reduced to 1% but that is also hedged in by the condition that the
landlord should have obtained an eviction decree against the tenant
under proviso (k) to Section 14(1) of the Act for misusing the premises.
Therefore, in our opinion, the entire Office Order No. 23/76 read as a
whole would clearly show that misuse charges or additional charges are
not condoned by the lessor at any point of time. These charges can be
negotiated if the actual income of the landlord is less than the misuse
charges and the penalty can also be reduced to 1% thereon if the
landlord obtains an order of eviction under proviso (k) to Section 14(1)
of the Act.
30. Looked at from the broad perspective before us, it is clear
that Savitri Devi/EWRPL is obliged to pay the misuse charges
demanded by the L&DO. In addition thereto, Savitri Devi/EWRPL is
obliged to pay penalty as applicable to re-entered premises. The
contention urged to the contrary on behalf of Savitri Devi must be
rejected. We, therefore, set aside the judgment and order of the learned
Single Judge dated 23rd January, 2009.
31. Learned counsel for Savitri Devi vehemently contended that
the appeal is not maintainable because it was filed against a dead
person. This argument arises from the fact that Savitri Devi died on 10th
October, 2005 during the pendency of the writ petition filed by her.
After her death, an application was moved by EWRPL to the effect that
Savitri Devi had sold the leased premises to EWRPL.
32. The application filed by EWRPL was allowed by a learned
Single Judge by an order dated 26 th May, 2009 and it appears that
EWRPL was impleaded as the writ petitioner in place of Savitri Devi. It
was directed that an amended memo of parties be filed and that was
done on or about 21st August, 2006.
33. When the present appeal was filed, it does appear that it was
not indicated in the memo of parties that Savitri Devi was since dead
and that EWRPL had become the writ petitioner. But when learned
counsel for Savitri Devi (deceased) entered appearance on 17th August,
2009 in this appeal, he pointed out that Savitri Devi had since died.
Then, learned counsel for the Appellants sought leave to amend the
cause title and the memorandum of appeal, which was granted. It was
also stated by learned counsel for the Appellants that the so-called legal
representatives of Savitri Devi (deceased) are the original tenants of the
premises and this does not appear to have been denied by learned
counsel appearing for Savitri Devi (deceased).
34. Thereafter, an application was filed on behalf of EWRPL
being CM No. 13001/2009 challenging the maintainability of the
appeal. When this application was taken up for consideration on 15 th
September, 2009 it was directed that the application would be heard
along with the appeal.
35. The Appellants also filed an application being CM No.
10030/2009 which was for condoning the delay in filing the appeal and
that application was taken up for consideration on 9 th November, 2009
when the delay of 35 days in filing the appeal was condoned. On the
same date, the application filed by EWRPL being CM No. 13001/2009
was also taken up for consideration and dismissed.
36. Before us, learned counsel for EWRPL insisted that the
appeal was not maintainable and, in any case, it was delayed by more
than 35 days because the correct amended memo of parties was filed by
the Appellants much later. In our opinion, this argument is not open to
learned counsel for EWRPL for the reason that when there was a delay
of 35 days in filing the appeal, that was condoned by an order dated 9 th
November, 2009 and if technically there is any further delay, in our
opinion, the facts and circumstances of the case would indicate that this
is an appropriate case for condoning any delay that may have been
occasioned in filing the appeal by the Appellants. As regards the
maintainability of the appeal, it appears that it was clearly an oversight
that the correct amended memo of parties was not filed by the
Appellants. In fact, even the certified copy of the order passed by the
learned Single Judge does not indicate that Savitri Devi has since
expired and that EWRPL was impleaded as the Petitioner. Since there
is an error in the certified copy provided by this Court, the Appellants
cannot be prejudiced by this. Even otherwise, it appears to be only a
technical mistake and we do not think that the error is so substantive as
to warrant the dismissal of the appeal on this ground.
37. We are not going into the question of suppression of facts by
EWRPL or by Savitri Devi (deceased). This is because we have heard
the parties on merits and at length and find that this is a fit case where
interference is called for. However, we do wish to place on record that
Savitri Devi / EWRPL are guilty of gross suppression of facts.
Ordinarily, therefore, the writ petition should have been dismissed on
this ground alone - but, we say nothing more.
38. For the above reasons, we allow the appeal and dismiss the
writ petition filed by Savitri Devi (deceased) now represented by
EWRPL. Further steps may be taken by the Appellants if necessary,
only after all dues are cleared by Savitri Devi (deceased)/EWRPL.
(MADAN B. LOKUR)
ACTING CHIEF JUSTICE
March 08, 2010 (MUKTA GUPTA)
kapil JUDGE
Certified that the corrected
copy of the judgment has
been transmitted to the main
Server.
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!