Citation : 2011 Latest Caselaw 1388 Del
Judgement Date : 10 March, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Judgment: 10.3.2011
+ RSA No.46/2011
VIRENDER KUMAR & ANR. ...........Appellants
Through: Mr.Atul Kumar, Advocate.
Versus
JASWANT RAI & ANR. ..........Respondents
Through: Nemo.
CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR
1. Whether the Reporters of local papers may be allowed to
see the judgment?
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest?
Yes
INDERMEET KAUR, J. (Oral)
1. This appeal has impunged the judgment and decree dated
02.11.2010 which has endorsed the finding of the trial judge dated
9.4.2010 whereby the suit filed by the plaintiff Jaswant Rai seeking
relief of mandatory and permanent injunction against the
defendant had been decreed. This decree had been passed on an
application filed by the plaintiff under Order XII Rule 6 of the Code
of Civil Procedure (hereinafter referred to as "the Code").
2. This is an unfortunate dispute between a father and a son.
Plaintiffs are the parents of defendant no.1; defendant no.2 is their
daughter-in-law. Plaintiff claims himself to be the owner of the
property bearing No.H/1-A, Nanda Block, Mahvir Enclave Part-I,
New Delhi. Defendants had been permitted to occupy and reside
on the first floor of the property comprising of two rooms.
Defendants thereafter started torturing and harassing their
parents; they also forcibly occupied one room on the ground floor.
On resistance, the plaintiffs were beaten by the defendant son and
his wife. Various complaints were made interse between the
parties. On 10.10.2006 a publication had been effected by the
plaintiff in "Vir Arjun" disowning the defendant. Present suit was
thereafter filed.
3. The specific contention of the plaintiff in para no.2 of the
plaint was that he is the owner of the suit property. In the written
statement, there was no denial. There was an evasive denial that
the contents of para 2 are wrong and denied; in fact the defence
raised by the defendant was that he had constructed the first floor
of the suit property out of his own funds; further that defendant
no.2 had been harassed her in-laws for less dowry; the plaintiffs
were misbehaving with the defendants.
4. In the course of the proceedings before the trial judge an
application under Order XII Rule 6 of the Code had been filed. No
reply to the said application had been filed. The findings of the
trial judge on this score were returned as follows:
"7. In my considered opinion also the present suit is liable to be decreed at this stage itself in view of the averments taken in the written statement. Though the ownership of the plaintiffs has been disputed on the ground that the suit property is situated in an unauthorized colony this has no bearing on this ownership of the plaintiffs over the suit property. Plaintiffs have categorically averred in para no. 2 of the plaint that they have purchased the suit property vide registered documents. Apart from vague denial of these facts, it has been inter-alia been submitted in reply to para no. 2 of the application that the first floor of the suit property has been constructed by the defendants from their own funds.
Even if it is assumed that it is the defendants who have constructed the first floor of the property within their own funds the same does not give them any right or title to the suit property on the first floor of the suit property. It is well settled law that a mere construction of a superstructure cannot give rise to an interest in the land beneath the superstructure. Further though the defendants have asserted that they have been wanting to pay the rent of Rs.400/- to the plaintiffs with respect to the room on the ground floor, as per the own case of the defendants the plaintiffs have never accepted this rent. Merely because the defendants want to become the tenants on the ground floor does not lead to the conclusion that there is a tenancy created in their favour by the plaintiffs. Even the DRC petition filed by the defendants u/s 27 of the DRC Act was dismissed by the Ld. ARC on the ground that since the plaintiffs (herein) were disputing the relationship of landlord and tenant, the defendants (herein) could not be allowed to deposit the rent and were at liberty to raise the said issue in separate proceedings.
8.As narrated hereinabove the plaintiffs are the parents of the defendant no.1 and are senior citizens and they only wish to leave peacefully in the premises owned by them. The defendants no.1 being their son and defendant no.2 being their daughter in law were merely given a right to stay in the suit property and in such facts I am of the considered opinion that the defendants being mere licensees can be directed to vacate the suit property and that the suit filed for mandatory injunction is maintainable and plaintiffs are not required to file a suit for possession. I am also of the considered opinion that the averments made in the written stamen do not raise a defence at all to the claim of the plaintiffs and there is no disputed relevant issues raised by the defendants which require trial.
9.Accordingly, suit of the plaintiff is hereby decreed and defendants are directed to vacate one room on the ground floor and first floor of the suit property bearing house No.RZH/1/A, Nanda Block, Mahavir Enclave, Part-I, New Delhi as shown in the site plan (which for the purpose of identification has been exhibited as Ex.Cw/A) immediately. The defendants are also hereby permanently restrained from interfering in the peaceful enjoyment of the suit property by the plaintiffs. Decree sheet be prepared accordingly. File be consigned to record room."
5. There findings were endorsed in appeal. The impugned
judgment had inter alia recorded its finding in para 22 onwards
they read as follows:
"22. The ld.Trial Court rejected the contentions of the defendants that the property being situated in unauthorized area, the plaintiffs for that reason alone can not be the owners thereof. The trial court relied upon the fact that the plaintiff purchase the suit property by virtue of registered general power of attorney, will and the fact that it was situated in an authorized colony will not make any difference to the title of the plaintiffs.
23. The allegation of the defendant that he had constructed first floor of the suit property was rejected on the plea that a mere construction of a super structure can not given rise to an interest in the land beneath the super structure.
24.The trial court also noticed that the application of the defendants under section 27 of DRC Act was dismissed by learned ARC as plaintiffs were denying the relationship of landlord and tenant.
25. While assailing the impugned order, learned counsel for the defendants Sh. Sharad Nagpal has argued that the suit property was purchased by selling ancestral property of the daughter‟s of defendant no.1 situated at Rajpura, District Patiala Punjab. Therefore suit property was purchased by plaintiff as Karta of HUF and not as his self acquired property.
26. However, the learned counsel for the appellant conceded that there is no such averment in the written statement and there is no application in this appeal for amendment of written statement for taking the objection that the suit property was purchased by selling ancestral property of the daughters of defendant no.1.
27.When a ground is not raised in written statement, the same cannot be taken in appeal.
28. Therefore, no benefit can be given to the defendant regarding their plea that the suit property was purchased from sale of ancestral of property of the daughters of defendant no.1.
29. The defendants objection that the plaintiffs should have filed a suit for possession and not a suit for mandatory injunction is also without any merits because a suit for mandatory injunction lies against a licensee after the licence is revoked. (See Joseph Severance & Ors Vesrus Mathew & Ors. JT 2005(8) SCC 509).
30. In this appeal, the defendants have given up their case that first floor on suit property was constructed by the defendants as there is no such ground in the appeal. Therefore no benefit can be given to the defendants of this contention as they have themselves given up the said objection in this appeal.
31. However, a licence‟s possession is only permissive and he can be thrown out at any time. (See Sultan Begum versus Prem Chand
Jain: AIR 1997 SC 1006).
32. As per Section 52 of the Indian Evidence Act, 1882, License is defined as under:-
"52. "Licence" defined.- Where one person grants to another, or to a definite number of other persons, a right to do, or continue to do, in or upon the immovable property of the grantor, something which would, in the absence of such right, be unlawful, and such right does not amount to an easement or an interest in the property, the right is called a licence.
33. But relation between the plaintiff and defendant no.1 is not of a licensor-licensee in its strict sense.
34. Concept of permissive possession is different from concept of a licensor. A child lives with his parents in the house of the parents under a permissive possession and not strictly as a licensee. No rights akin to the rights of a licensee are available to a child. (Ramesh Kumar Handoo Vs. Binay Kumar Basu: RSA 286/07 dated 19.11.2007).
35. Therefore, even if a son contributes in the construction of part of property owned by his father it cannot be said that the son acting upon the license has executed a work of permanent character and incurred expenses with the execution.
36. The license had come to an end impliedly when public notice dated 10.10.2006 was published in newspaper "Veer Arjun" disowning the defendants and license was revoked specifically on 09.11.2006 when legal notice claiming possession from defendants was got served by the plaintiff.
37. Therefore, none of the grounds raised in the appeal is sufficient to interfere in the judgment passed by ld.Trial court. The appeal is therefore dismissed. Let lower court record be sent bank. Decree sheet be prepared and file be consigned to record room."
6. This is a second appeal. It is yet at the stage of admission.
On behalf of the appellant, it has been contended that these
findings are illegal and perverse and there is no absolute and
unequivocal admission on behalf of the defendants in the written
statement. The defendants were permissive user in the suit
property; they could not have been ousted in this manner.
7. In the pleadings i.e. in para 2 of the plaint it has specifically
been averred by the plaintiff that he is the owner of the suit
property; there is no specific denial. The defendants have not set
up any independent claim to the suit property; they were granted
permissive user by their parents to occupy two rooms on the first
floor. The impugned judgment had noted that the counsel for the
defendants before the first appeal court had in fact given up his
plea that the suit property had been purchased by selling ancestral
property of the daughter of defendant no.1 situated at Rajpura,
District Patiala Punjab; this plea has admittedly never been taken
in the written statement. Further the contention of the defendants
that although their parents had not admitted them as tenants yet
had have moved an application under Section 27 of the Delhi Rent
Control Act to deposit rent has also been dismissed; this was on
the specific plea taken up by plaintiffs that the defendant was
never a tenant of the suit property. Even assuming that the
defendant had raised money to construct the rooms on the first
floor, it would not by itself give any right to the defendant in the
land beneath as raising of the super structure would not have
made him owner of the suit land. Legal notice dated 19.11.2006
had also admittedly been served upon the defendants terminating
their licence which was duly replied by them on 17.11.2006.
8. On an application under Order XII Rule 6 of the Code before
a decree can be passed the admissions of the defendant must be
clear and unequivocal. A decree can be passed on such
admissions. These admissions may be in the „pleadings or
otherwise‟. The defendant has admitted that the plaintiffs are the
owners of the suit property; there is no dispute that the only
authorization of the defendants to occupy the suit property was in
his capacity as son of the plaintiffs. It was a permissive user
granted by the plaintiffs to the defendants. Because of the
harassment suffered by the plaintiffs the defendants had been
publicly disowned by a publication effected on 10.10.2006 in the
"Vir Arjun". The plaintiff had also filed a Writ Petition
No.1266/2008 seeking protection against his life and property. It
was in these circumstances and in this background that the
present suit had been filed. The plaintiffs were rightly entitled to
the relief whereby the defendants had been directed to vacate the
suit property i.e. one room on the ground floor and two rooms on
the first floor and further restrained from interference in the
peaceful enjoyment of the property by the plaintiffs. They were
unauthorized occupants and having no legal right or title in the suit
property they were rightly ordered to be evicted. The impugned
judgment calls for no interference. No substantial question of law
having arisen, the appeal is dismissed in limine.
INDERMEET KAUR, J.
MARCH 10, 2011 nandan
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!