Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamal Mangla & Ors. vs Tata Finance Ltd.
2011 Latest Caselaw 1433 Del

Citation : 2011 Latest Caselaw 1433 Del
Judgement Date : 11 March, 2011

Delhi High Court
Kamal Mangla & Ors. vs Tata Finance Ltd. on 11 March, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI
%                        Judgment Reserved on: 28.2.2011
                         Judgment Pronounced on: 11.3.2011

+ CS(OS) No.2569/2000

Tata Finance Ltd.                                    .....Plaintiff
                                - versus -

P.S.Mangla & Ors.                                  .....Defendants

Advocates who appeared in this case:
For the Plaintiff: Mr. T.K. Ganju, Sr. Adv. with Mr. B.L. Wali.
For the Defendant: Ms. Shalini Kapoor.

                                  AND

+ CS(OS) 524/2004

KAMAL MANGLA & ORS.                                  .... Plaintiffs
                                 versus -

TATA FINANCE Ltd.                            .....     Defendant

Advocates who appeared in this case:
For the Plaintiff: Ms. Shalini Kapoor.
For the Defendant: Mr. T.K. Ganju, Sr. Adv. with
                     Mr. B.L. Wali.

CORAM:-
HON'BLE MR JUSTICE V.K. JAIN

1.

Whether Reporters of local papers may Yes be allowed to see the judgment?

2. To be referred to the Reporter or not? Yes

3. Whether the judgment should be reported Yes in Digest?

V.K. JAIN, J

CS(OS) No.2569/2000

1. This is a suit for recovery of Rs. 32,53,824/-

instituted by the Tata Finance Ltd. through its attorney Mr.

Anil Sharma. The plaintiff - company had taken flat No.

401, New Delhi, House 27, Barakhamba Road, New Delhi -

110 001 admeasuring 1076 sq. ft. and comprising of one

hall and a toilet on rent, from defendants 1 to 3 for a period

of three years vide registered lease deed executed on

18.04.1995. Vide another agreement of the same day,

defendant No.4 leased the furnishings and fittings provided

in the aforesaid premises to the plaintiff company, for the

same period. A sum of Rs.25,82,400/- was deposited by the

plaintiff company as security vide yet another agreement

executed between the plaintiff company and all the four

defendants on the same date.

2. Clause 17 of the lease agreement gave an option to

the plaintiff company to renew the lease for a further term of

three years by giving notice in writing, by registered post at

least six months before the expiry of the lease term, on the

same terms and conditions except that in case of renewal,

the rent was to increase 25% from the last paid rent. In

case of renewal, a fresh lease agreement was to be executed

on the stamp papers of appropriate value at the cost of the

plaintiff company. It was further stipulated in Clause 17 of

the lease agreement that the lessee would be entitled to

vacate the premises after giving a prior six English calendar

months notice during the initial or renewed lease term. On

expiry of six years, the lessee was to hand over vacant

possession of the premises to the lessor unless the lease

was renewed by execution of a fresh lease agreement. The

security deposit was to be refunded to the lessee without

any interest on the expiry of the said lease or the vacation of

the said premises by lessee, whichever is earlier, against

handing over peaceful vacant possession of the flat,

furnishings and fittings in good condition and after

deducting dues, if any.

3. The plaintiff company wrote a letter dated

07.10.1997 to the defendants exercising its option to renew

the initial lease which was to expire on 31.03.1998 for a

further period of three years, on payment of 25% higher rent

in terms of clause 17 of the lease deed. Similar letter was

issued by the plaintiff company with respect to furnishings

and fittings provided in the premises. However, vide letter

dated 16.12.1998, the plaintiff company claims to have

written to the defendants expressing its intention to vacate

the tenanted premises six months therefrom, in exercise of

its option to terminate the lease as per clause 17. Similar

notice was given to defendant No.4 with respect to

agreement for furnishings and fittings. However, vide

subsequent letters dated 14.5.1999 and 14.07.1999, the

plaintiff company sought extensions from the defendants to

continue to occupy the premises on a month to month basis

till 31.08.1999 on the ground that they had not been able to

remove all their furnitures etc. and shift to a new premises.

4. Vide letter dated 29th September, 1999, the

plaintiff company finally called upon the defendants to take

possession of the tenanted premises and collect keys

without any further delay. The defendants, according to the

plaintiff company, failed to take possession and also did not

refund the interest free security amount, which the plaintiff

company had deposited with them. By letter dated 4th May,

2000, the plaintiff demanded the security deposit of

Rs.25,82,400/- along with interest on that amount at the

rate of 24% per annum with effect from 30 th September,

1999. The amount of interest comes to Rs.6,71,424/-,

thereby making a total of Rs.32,53,824/-.

5. Defendant Nos. 2 to 4 have contested the suit and

have also filed a counter claim for recovery of

Rs.19,18,079/- from the plaintiff company. They have

denied the authority of Mr. Anil Sharma to institute the suit

on behalf of the plaintiff company. It has been claimed by

them that defendant No.1 had gifted his share in the

tenanted premises to defendant No.3 on 31st October, 1998

and the plaintiff was informed accordingly. On merits,

execution of registered lease deed dated 18th April, 1995 has

been admitted by the contesting defendants, who have

claimed that the lease deed as also the agreement with

respect to furnishing and fittings expired by efflux of time

on 31st March, 2001. The contesting defendants have denied

receipt of letters dated 16th December, 1998 and 14th May,

1999. They have, however, admitted receipt of letter dated

14th July, 1999 from the plaintiff company. They have also

claimed that the plaintiff company wrongly stopped

payment of rent with effect from September, 1999. The

receipt of plaintiff‟s letter dated 29th September, 1999 has

also been admitted by the contesting defendants. This is

also their case that no notice terminating the tenancy in

terms of Clause 17 of the lease agreement dated 18 th April,

1995 was given by the plaintiff company to them at any

point of time and, therefore, the lease expired only by efflux

of time on 31st March, 2001. The contesting defendants

have claimed rent at the rate of Rs.1,34,500/- per month for

the period from 1st September, 1999 to 31st March, 2001,

Rs.4,03,500/- towards damages for use and occupation at

the same rate for the period 1st April, 2001 to 31st June,

2001, Rs.48,984/- towards maintenance charges payable to

the Capital Maintenance Society, Rs.12,09,381/- towards

increase in property tax for the years 1995-96 to 2000-

2001, Rs.1,05,114/- towards charges for use of electricity

and water upto February, 2001 and Rs.18,000/- towards

ground rent and insurance for the period of 1 st April, 1995

to 31st March, 2001. They have also claimed Rs.1,60,000/-

towards interest at the rate of 18% per annum on the

balance amount after adjusting the security deposit. Thus,

an amount of Rs.19,18,079/- has been claimed by the

defendants after deducting the security deposit of

Rs.25,82,400/-.

6. CS(OS) No.524/2004 has been filed by Shri P.S.

Mangla, Shri Kamal Mangla and Smt. Sneh Lata Mangla,

who are defendants No. 1 to 3 in CS(OS) No.2569/2010,

claiming possession of the aforesaid tenanted premises as

well as furnishing and fittings provided therein as also for

recovery of Rs.38,87,050/- towards damages for use and

occupation for the period from 1st July, 2001 to 30th April,

2004 at the rate of Rs.1,14,325/- per month, Rs.6,85,950/-

towards hire charges for the period from 1 st July, 2001 to

30th April, 2004 at the rate of Rs.20,175/- per month,

Rs.12,94,092/- towards increase in property tax for the

years 2000-01 to 2003-04, Rs.1,17,909/- towards

maintenance charges for the period from 1 st August, 2001 to

30th April, 2004 at the rate of Rs.3573/- per month and

Rs.9,250/- as ground rent and insurance for the period

from 1st April, 2001 to 30th April, 2004. They have also

claimed interest on the aforesaid amount at the rate of 12%

per annum amounting to Rs.10,19,022/- besides claiming

future damages for use and occupation as well as hire

charges for the future.

7. The defendant company in this suit, which is

plaintiff in CS(OS) No.2569/2000 has denied its liability

towards payment of damages for use and occupation, hire

charges, increase in house tax, maintenance charges,

ground rent and insurance. As regards claim for increase in

house tax, it has been stated by the tenant that since no

assessment has been finalized, the defendant company is

not liable to pay any amount to the plaintiffs towards

increase in house tax.

8. The following issues were framed on the pleadings

of the parties in respect of both suits:-

1. Whether the plaint is signed, verified and suit filed by a duly authorized person? OPP.

2. Whether the suit is bad for misjoinder of defendant No.3, if so, to what effect? OPD

3. Whether the plaintiff has duly terminated the tenancy in terms of Clause 17 and/or otherwise in accordance with law? OPP

4. Whether the plaintiff is entitled to refund of security amount, if so, to what extent? OPP.

5. Whether the plaintiff is entitled to interest, if so, at what rate and for what period? OPP.

6. Whether the plaintiff is liable to pay rent, electricity charges, water charges, property tax w.e.f. 1 st September, 1999 and if so, till what date? OPD.

7. Whether the defendants are entitled to claim amount stated in the counter claim and, if so, to what extent? OPD.

8. Whether the defendants are entitled to interest, if so, at what rate and for what period? OPD.

9. Whether the defendants are entitled to adjust the security amount, if so, to what effect and what extent?

OPD.

10. What is the liability of the plaintiff in regard to payment of rent/damages and, if so, till what date? OPD.

11. Relief.

ISSUE NO.1

9. PW-1 Mr. Pradeep Sehrawet, Regional Legal

Incharge of the plaintiff company identified the signatures of

Mr. Anil Sharma, Manager (Law) of the plaintiff company on

the plaint and verification clause and stated that he was

duly authorized to sign and institute the present suit vide

power of attorney executed in his favour on 26 th July, 2000.

The original power of attorney in favour of Mr. Anil Sharma

has not been filed by the plaintiff company though a

photocopy is available on record, having been filed on 8 th

September, 2003. The cross-examination of the witness,

however, shows that the original was not brought by him.

10. In Aktiebolaget Volvo and others v. R.

Venkatachalam and another (I.A. No.5683/2008 in

CS(OS) No.516/2007 decided by this Court on 18 th May,

2009), this Court held that since a photocopy or a copy

would also be a document and it cannot be said that the

provisions of the CPC for filing of documents necessarily

relate to original documents. Dealing with the question as

to whether under Order 13 Rule 1 of the CPC, the original

documents has to be placed on the file of the Court and

whether Evidence Act while providing for proof of

documents by primary evidence requires filing/placing of

the original document on the record of the Court, it was

held that the legislative scheme permits production of

originals for inspection only and filing of copies only. It was

also held that endorsement/exhibit mark can also be put on

the copies of the court record as well.

11. A perusal of the photocopy filed by the plaintiff

shows that the power of attorney in favour of Mr. Anil

Sharma was attested by public notary on 26 th July, 2000.

Since the power of attorney in favour of Mr. Anil Sharma

purports to be attested by a Public Notary, there is a

statutory presumption under Section 85 of Evidence Act

that the Power of Attorney was executed by the person by

whom it purports to have been executed and the person

who executed the power of attorney was fully competent in

this regard. In Jugraj Singh and Anr. Vs. Jaswant Singh

and Ors., AIR 1971 SC 761, the Power of Attorney attested

by a Public Notary was disputed on the ground that it did

not show on its face that the Notary had satisfied himself

about the identity of the executant. Supreme Court held

that there was a presumption of regularity of official acts

and that the Notary must have satisfied himself in the

discharge of his duties that the person who was executing it

was the proper person. In Rajesh Wadhwa vs. Sushma

Govil, AIR 1989, Delhi 144, it was contended before this

Court that till it is proved that the person who signed the

said power of attorney was duly appointed attorney, the

court cannot draw a presumption under Section 57 and 85

of the Evidence Act. Repelling the contention, it was held by

this Court that the very purpose of drawing presumption

under Sections 57 and 85 of the Evidence Act would be

nullified if proof is to be had from the foreign country

whether a particular person who had attested the document

as a Notary Public of that country is in fact a duly appointed

Notary or not. When a seal of the Notary is put on the

document, Section 57 of the Evidence Act comes into play

and a presumption can be raised regarding the genuineness

of the seal of the said Notary, meaning thereby that the said

document is presumed to have been attested by a

competent Notary of that country. In Punjab National Bank

vs. Khajan Singh, AIR 2004 Punjab and Haryana 282, the

Power of Attorney in favour of a bank, which had been duly

attested, was rejected by the learned District Judge on the

ground that the presumption under Section 85 of Evidence

Act was available to a particular class of Power of Attorneys

described in the section, which was confined to its execution

and authenticity alone. The High Court, however, rejected

the view taken by the learned District Judge holding that

absence of proof of resolution authorizing the executant to

execute the Power of Attorney could not be sustained and a

presumption in favour of the attorney would arise under

Section 85 Act. Hence in this case also, the Court can

presume not only that the power of attorney dated 26 th July,

2000 was executed by Shri Dilip Sudhakar Pendse,

Managing Director of the plaintiff company in favour of Shri

Anil Sharma, the then Manager (Law) of the plaintiff

company, it can be further presumed that Mr. Dilip

Sudhakar Pendse was duly authorized by the plaintiff

company to execute a power of attorney in favour of Mr. Anil

Sharma. Hence, it was not necessary for the plaintiff

company to produce the power of attorney executed by the

plaintiff company in favour of Mr. Dilip Sudhakar Pendse,

Managing Director of the plaintiff company.

In any case, since no arguments were advance on

behalf of the defendants in CS(OS) No.2569/2000 on this

issue, I need not dilate further and record a specific finding

on this issue.

ISSUE NO.2

12. There appears to be a typographical error in this

issue since the case of the plaintiff is that it was defendant

No.1, who had transferred his share in the tenanted

premises to defendant No.3. It appears that the word

defendant No.1 ought to have been typed in placed of

defendant No.3 in this issue.

13. In para 2 of the written statement, the contesting

defendants have specifically alleged that defendant No.1 had

gifted his share of the tenanted premises to defendant No.3

Sneh Lata Bansal on 31st October, 1998 and informed the

plaintiff about it vide letter dated 31st October, 1998 and 5th

November, 1998. It is further alleged that by these letters,

defendant No.1 had advised the plaintiff company to pay the

rent of his share to defendant No.3. It is also alleged that

defendant No.1 had also written to the plaintiff company

that the security deposit had been transferred to defendant

No.3, who had undertaken to abide by all the terms and

conditions of the lease agreement. These averments have

not been specifically denied in para 2 of the

replication/written statement to the counter claim and,

therefore, are deemed to have been admitted. On the other

hand, the plaintiff company claimed that the alleged

transfer does not absolve defendant No.1 to refund the

security deposit paid to him thereby admitting the transfer

and claim by the contesting defendants. Exhibit DW2/1 is

the letter dated 31st October, 1998 written jointly by

defendant Nos. 1 and 3, Shri P.S. Mangla and Mrs. Sneh

Lata Mangla to the plaintiff company informing it that

defendant No.1 had gifted his 20% share in flat No.401, New

Delhi House to Mrs. Sneh Lata Mangla, who already held

20% share in the aforesaid flat and requested the plaintiff

company to pay future rent for the period commencing 1 st

November, 1998 to her. Exhibit DW2/2 is a letter dated 5th

November, 1998 from defendant Nos. 1 and 3 to the plaintiff

company requesting the plaintiff company to pay his share

in the rent to defendant No.3 Smt. Sneh Lata Mangla and

also informing that security deposit had also been

transferred to defendant No.3, who had undertaken to abide

by all the terms and conditions of the lease deed. In fact,

PW1, Mr. Pradeep Sehrawat has also admitted in para 9 of

his affidavit dated 31st May, 2006 that defendant No.1 had

informed the plaintiff company that he was gifting his

interest in the property to defendant Nos. 2 and 3 as a part

of his tax planning and the company had accordingly agreed

to remit the future rent to defendant Nos. 2 and 3. Since,

the rent with effect from 1st November, 1998 was required to

be paid only to defendant Nos. 2 and 3 and the security

deposit was also transferred to defendant No.3, the suit is

bad for misjoinder of defendant No.1, whose name is struck

off from the array of defendants in CS(OS) No.2569/2000.

ISSUE No.3

14. Clause 17 of the lease deed dated 18th April, 1994

reads as under:-

"On the expiry of the initial lease period of three years the lessees shall have the option to renew the lease for a further term of 3 years by giving notice in writing by Registered Post at least six months before the expiry of this lease term on the same terms and conditions except that the lease amount for the renewed 3 years term shall be increased by 25% of the last lease amount paid. In case of renewal of a fresh Lease Agreement will be executed on the stamp paper of appropriate value at Lessee‟s cost. It is however agreed that

the Lessee shall be entitled to vacate the premises by giving a prior six English calendar months notice during the initial or renewed lease term. After the expiry of six years period of 31st March, 2001, the Lessee would handover peaceful vacant possession of the demised premises to the Lessors, unless of course, the lease is renewed further at mutually agreed terms 6 months prior to 31st March, 2001 by execution of a fresh Lease Agreement."

15. In exercise of the option given to the plaintiff

company, a letter dated 7th October, 1997 was written by

the plaintiff company to defendant Nos. 1 to 3, giving a

notice exercising option to renew the lease agreement for

further period of 3 years from 1st April, 1998 on the same

terms and conditions except that the monthly rent to

increase by 25%. Similar notice was given to defendant

No.4 with respect to furnishing and fittings provided to the

plaintiff company and the same is Exhibit P-2. However,

admittedly no lease agreement was executed between the

parties despite exercise of option in this regard by the

plaintiff company.

16. Clause 17 of the lease deed dated 18th April, 1998

specifically stipulated that in case of renewal, a fresh lease

agreement would be executed on the stamp paper of

appropriate value at Lessee‟s cost. Even otherwise, a lease

for three years, even if it was a renewed lease in exercise of

an option given to the tenant under the original lease, could

be created only by execution and registration of an

instrument as required by Section 107 of the Transfer of

Property Act, which to the extent it is relevant, provides that

a lease of immovable property from year to year, or for any

term exceeding one year or reserving a yearly rent, can be

made only by a registered instrument.

17. In Burmah Shell Oil Distributing now known as

Bharat Petroleum Corporation Ltd. v. Khaja Midhat

Noor and Others, (1988) 3 SCC 44, the lease was

executed for a period of 10 years which expired on January

16, 1958. The lease could be renewed for a further period of

5 years. On considering the provisions of Sections 106 and

107 of the Transfer of Property Act, Supreme Court, inter

alia, observed as under:-

"In view of the para 1 of Section 107 of the Act, since the lease was for a period exceeding one year, it could only have been extended by a registered instrument executed by both the lessor and the lessee. In the absence of registered instrument, the lease shall be deemed to be "lease from month to month". It is clear from the very language of Section

107 of the Act which postulates that a lease of immovable property from year to year, or for any term exceeding one year, or reserving a yearly rent, can be made only by a registered instrument. In the absence of registered instrument, it must be a monthly lease."

Hence, in the absence of a registered lease deed,

the lease dated 18th April, 1995 did not get renewed for a

further period of 3 years and expired by efflux of time on

31st March, 1998.

18. It is, however, an admitted case that even after

expiry of the lease deed dated 18th April, 1995 by efflux of

time on 31st March, 1998, the tenant continued to occupy

the tenancy premises and the landlords continued to accept

rent from the tenant.

19. Section 116 of Transfer of Property Act, to the

extent it is relevant, provides that if a lessee remains in

possession of the tenanted premises after the determination

of the lease granted to him, and the lessor or his legal

representative accepts rent from the lessee, or otherwise

assents to his continuing in possession, the lease is, in the

absence of an agreement to the contrary, renewed from year

to year, or from month to month, according to the purpose

for which the property is leased, as specified in Section 106.

Section 106 of Transfer of Property Act, to the extent it is

relevant, provides that in the absence of a contract or local

law or usage to the contrary, a lease of immoveable property

for other than agricultural or manufacturing purposes shall

be deemed to be a lease from month to month, terminable,

on the part of either lessor or lessee, by fifteen days' notice.

Therefore, since the defendants allowed the plaintiff to

continue in possession of the tenancy premises and also

accepted rent from it, even after the term of the lease had

expired by afflux of time, the lease came to be renewed from

month to month being a lease for commercial purpose.

In Bhawanji Lakhamshi and others v. Himatlal

Jamnadas Dani and others, (1972) 1 SCC 388, Supreme

Court observed as under:-

"The act of holding over after the expiration of the term does not create a tenancy of any kind. If a tenant remains in possession after the determination of the lease, the common law rule is that he is a tenant on sufferance. A distinction should be drawn between a tenant continuing in possession after the determination of the term with the consent of the landlord and a tenant doing so without his consent. The former is a tenant at sufferance in English Law and the latter a tenant holding over or a tenant at will. In view of the concluding

words of Section 116 of the Transfer of Property Act, a lessee holding over is in a better position than a tenant at will. The assent of the landlord to the continuance of possession after the determination of the tenancy will create a new tenancy. What the section contemplates is that on one side there should be an offer of taking a new lease evidenced by the lessee or sub-lessee remaining in possession of the property after his term was over and on the other side there must be a definite consent to the continuance of possession by the landlord expressed by acceptance of rent or otherwise."

The Court also referred to the following

observations made by Patanjali Sastri, J. in Kai Khushroo

Bezonjee Capadia (supra) :-

"Turning now to the main point, it will be seen that the section postulates the lessee remaining in possession after the determination of the lease which is conduct indicative, in ordinary circumstances, of his desire to continue as a tenant under the lessor and implies a tacit offer to take a new tenancy from the expiration of the old on the same terms so far as they are applicable to the new situation, and when the lessor assents to the lessee so continuing in possession, he tacitly accepts the latter‟s offer and a fresh tenancy results by the implied agreement of the parties. When, further, the lessee in that situation tenders rent and the lessor accepts it, their conduct raises more readily and clearly the implication of an agreement between the parties to create a fresh tenancy."

In the case before this Court, since the plaintiff

company, on expiry of the lease by efflux of time on 31 st

March, 1998, continued in possession with the consent of

the landlords, it became „a tenant holding over‟ the tenanted

premises, and is not a „tenant at sufferance‟.

20. The next question which comes for consideration is

as to whether the tenancy could have been determined by

the plaintiff company by giving 15 days notice in terms of

Section 106 of the Transfer of Property Act or it was

required to give six months notice in terms of Clause 17 of

the lease deed dated 18th April, 1995.

It was contended by the learned counsel for the

defendants that since the provisions of Section 106(1) of the

Transfer of Property Act providing for termination of tenancy

for any purpose other than agricultural or manufacturing

purposes by giving 15 days notice apply only in the absence

of a contract to the contrary, and since clause 17 of the

lease agreement dated 18 th April, 1995, which is a contract

between the parties, provides for six English Calendar

Month‟s notice and no such notice was ever given by the

plaintiff, the tenancy was not validly terminated.

21. In Burma Shell Oil Storage and Distributing

Co. of India Ltd. v. State of Uttar Pradesh, AIR 1984

Allahabad 89, the following question of law was referred

for the opinion of the Full Bench:-

"Whether, for the purposes of Section 116 of Transfer of Property Act, it was necessary that there should be a contract subsequent to the termination of the original lease regarding the period of notice required under Section 106, P.T. Act."

During the course of the judgment, the Full Bench noted

that a Division Bench of that Court in an earlier decision in

Suiti Devi v. Banarsidas Bhagwan-das, AIR 1949

Allahabad 703, had taken a view that the contract

regarding the period of notice could also be earlier to the

termination of the lease and had, to ascertain the period of

notice, looked into the original contract between the parties.

It was further noted that another Division Bench of that

High Court in Radha Ballabh v. Bahore Ram Chand, AIR

1955 Allahabad 679 had clearly laid down that the

contract regarding the period of tenancy could be either in

the original lease deed itself or could be arrived at between

the parties after the extermination of the original lease. It

also took note of an earlier decision of its Full Bench in Shiv

Nath v. Shri Ram Bharosey Lal, AIR 1969 Allahabad

333 wherein the above referred two decisions were approved

and a decision of Oudh High Court holding that where a

new tenancy is created by reason of the landlord allowing

the tenant to hold over after termination of the original lease

deed then in the absence of any terms in respect of the new

tenancy, the terms governing the original lease deemed to

have been accepted by the parties. The Full Bench was of

the view that the decision of another Division Bench of the

Court in Zahoor Ahmad Abdul Sattar v. State of U.P.,

AIR 1965 Allahabad 326 was also to the same effect that

renewal of lease under Section 116 of the Transfer of

Property Act would be on the same terms as the original

lease except that it would be a lease from year to year or

from month to month according to the nature of the

tenancy, the other conditions remaining the same. The

question referred to the Full Bench was answered holding

that it is not necessary that there should be a contract

subsequent to the termination of the original lease regarding

the period of notice required under Section 116 of the

Transfer of Property Act and that the contract could be

either in the original lease or could be arrived at between

the parties after termination of the original lease. This was

also the view taken by the Calcutta High Court in Krishna

Char an Sukladas vs. Nitya Sundari Devi, AIR 1926

Calcutta 1239 and by Madras High Court in K.

Gnanadesikam Pillai and Ors. vs. Antony Benathu

Boopalarayar, AIR 1934 Madras 458. It would also be

pertinent to note here that the decision of the Allahabad

High Court in the case of Zahoor Ahmad (supra) was

affirmed by the Supreme Court in State of U.P. v. Zahoor

Ahmad and another, AIR 1973 SC 2520 though the issue

as to whether the agreement envisaged in Section 116 of the

Transfer of Property Act had necessarily to be post

termination of tenancy or could also be an earlier agreement

was not examined by Supreme Court.

The following was the view of the Federal Court in

Kai Khushroo Bezonjee Capadia v. Bai Jerbai Hirjibhoy

Warden and Another, AIR 1949 (50) FC 124, where the

Court agreed with the following statement contained in

Woodfall‟s "Law of Landlord and Tenant"

"Where a tenant for a term of years holds over after the expiration of his lease he becomes a tenant on sufferance, but when he pays or expressly agrees to pay any subsequent rent at the previous rate a new tenancy from year to year is thereby created upon the same terms and conditions as those contained in the expired lease so far as the same are applicable to and not inconsistent with an yearly tenancy."

22. However, this issue also came to be considered by

a Full Bench of this Court in Mrs. Daman Kaur Sethi and

others v. Indian Bank (Suit No.2075/1999 decided on 31st

January, 2002). In that case, the plaintiffs before the Court

had let out premises to the defendant bank by way of

registered lease deed for a period of 5 years, which expired

on 13th February, 1994. The lease could be renewed at the

option of the defendant bank for the further period of four

years by enhancing the rent by 15%. The defendant bank

started paying rent to the plaintiffs at the enhanced rate

though no lease deed was got registered. The plaintiffs

terminated the tenancy of the defendant bank by 15 days

notice. Relying upon a clause in the lease deed providing

for termination of the tenancy only by serving a six months‟

notice, it was contended on behalf of the defendant bank

that 15 days notice issued by the plaintiff to them was not a

valid notice. The contention of the plaintiffs, however, was

that on expiry of the period of lease, a month to month

tenancy came into being, which could be terminated by 15

days notice as provided in Section 106 of the Transfer of

Property Act. The contention on behalf of the bank was that

since the period of notice terminating the tenancy as

stipulated in Section 106 of Transfer of Property Act is

subject to an agreement to the contrary and the lease deed

dated 27th January, 1989 contained a requirement for six

months‟ notice to be served by the tenant, the notice dated

28th May, 1999 terminating the monthly tenancy from 13th

July, 1999 must be held to be bad in law. It was also

contended that the mode of termination provided in the

registered deed of lease remains applicable even in the case

where the tenant continues to be in possession of the

tenanted premises as a tenant holding over in terms of

Section of 116 of the Transfer of Property Act. Rejecting the

contention of the defendant bank, the Full Bench, inter alia,

held as under:-

"The expression „agreement to the contrary‟, used in Section 116 is referable to the terms of the tenant holding over and not to the terms of the original lease. In the absence of any agreement to contrary statutory tenancy created under Section 116 has to be invariably determined in accordance with Section 106 (See Rayappa Basappa Killed v. The Land Tribunal and others, AIR 1976 Karnataka 205."

"The parties, however, in this case proceeded on the basis that the defendant became a tenant holding over.

In such a situation, in our opinion, the lease becomes month to month lease, as the nature of tenancy in terms of Section 106 is directly relatable to the purpose for which a lease has been granted. Where the period of lease, as specified in the registered instrument, comes to an end, the lease itself comes to an end. Subsequent lease must, therefore, be in terms of the provisions contained in Section 107 of the Transfer of Property Act. The purported agreement of lease not being a registered one the same having been made in contravention of Section 107 as also Section 17(1) (d) of the Indian Registration Act, it having regarding to the purpose mentioned in Section 106 must be held to be a month to month lease. The stipulation as regards the service of six-months‟ notice for termination of tenancy as embodied in the original lease deed cannot have an application after the same came to an end."

23. Regarding the decision of the Full Bench of the

Allahabad High Court in Burma Shell Oil Storage and

Distributing Co. of India Ltd. (supra), the Full Bench of

this Court, inter alia, observed as under:-

"We may now consider the decision cited by Mr. Nayyar. A Full Bench of Allahabad High Court in Burmah Shell Oil Storage and distributing Co of India Ltd v. State of Uttar Pradesh, AIR 1984 Allahabad 89, proceeded on the basis that the term of the new lease would be the same as of old lease, except the conditions of the original lease as to the period of the lease. With

utmost respect to the learned Judges, we cannot subscribe to the said view. If an indenture of lease comes to an end by efflux of time the terms and conditions of the said lease do not subsist. The terms and conditions embodied in a deed of lease perish with it. Renewal being a fresh grant, the terms and conditions thereof either must refer to the original lease or fresh terms and conditions must be agreed to by the parties. In the instant case, admittedly an unregistered agreement of lease was executed. It is not the case of the defendant that service of six months‟ notice for terminating the tenancy was also stipulated therein. In any event, the said agreement of tenancy being an unregistered one, the same would not be admissible in evidence being for the purpose of relevance on the terms and conditions thereof. In terms of Section 116 also the lease becomes month to month one. As such for the said purpose, service of 15 days‟ notice terminating the tenancy with the expiry of the tenancy month would meet the requirement of law."

In view of the above referred decision of the Full

Bench of this Court, I hold that the tenancy of the plaintiff

company could have been determined by giving 15 days

notice in accordance with Section 106 of the Transfer of

Property Act.

24. In the case before this Court, the case of the

plaintiff is that it had determined the lease agreement vide

notice dated 16th December, 1998, which is exhibit PW1/1

and purports to have been received by one T. Ramani on

behalf of Shri P.S. Mangla and others on 21st December,

1998.

25. The letter Exhibit PW1/1 purports to have been

received by Mr. T. Ramani on behalf of the defendants. The

case of the defendants is that Mr. T. Ramani was not their

agent and was not authorized to receive this letter on their

behalf. Mr. T. Ramani happens to be an attesting witness to

the lease deed dated 18th April, 1995. The case of the

plaintiff company is that Mr. Ramani was brought by the

defendants to witness the lease deed. Assuming that Mr.

Ramani had witnessed the lease deed on the request of the

defendants, that by itself did not make him an agent of the

defendants nor did that authorize him to receive letters on

behalf of the defendants. Therefore, receipt of this letter by

Mr. T. Ramani does not amount to receipt by the

defendants. It would be pertinent to note here that Mr.

Ramani has not been produced in the witness box to prove

that he had received the letters Exhibit PW1/1 and Exhibit

PW1/2from the plaintiff company and that he was acting as

an agent of the defendants while receiving this document

from the plaintiff company.

26. This is also the plaintiff‟s own case that vide letters

dated 14th May, 1999, Exhibit PW1/3 and Exhibit PW1/4, it

had sought extension upto 31st July, 1999 to vacate the

tenanted premises and vide letters dated 14th July, 1999,

which are Exhibits P-3 and P-4 had sought extension of

time upto 31st August, 1999 to vacate the tenanted

premises.

27. Exhibit P-3 is the letter sent by the plaintiff

company to the defendants on 14th July, 1999 referring to

its earlier letters dated 16th December, 1998 and 14th May,

1999 regarding termination of the lease agreement and

handing over possession of the tenanted premises and

seeking extension upto 31st August, 1999 for vacating the

premises. This letter was received by the defendants on or

before 3rd August, 1999 as is evident from letter Exhibit P-5,

which contains a reference to this letter and is an admitted

document. Vide letter dated 29th September, 1999 (Exhibit

PW1/5), informing them that despite their telephonic

messages since 27th September, 1999 to take possession of

the tenanted premises, no one from their side had come

forward to collect the keys, they conveyed to the defendants

that they would not be liable to pay rent after 30 th

September, 1999 and they should take possession of the

tenanted premises and refund the security deposit lying

with them. In my view, the letter dated 14th July, 1999 can,

in the facts and circumstances of the case, be safely taken

as a notice under Section 106 of the Transfer of Property Act

terminating, with effect from 31st August, 1999, the month

to month tenancy, which was created by the plaintiff

continuing in possession even after expiry of tenancy by

efflux of time on 31st March, 1998 and acceptance of rent by

the defendants from the plaintiff. In this regard, it would be

useful to refer to the provisions of sub-Section 3 of Section

106 of the Transfer of Property Act, which provides that a

notice under sub-section (1) shall not be deemed to be

invalid merely because the period mentioned therein falls

short of the period specified under that sub-section, where a

suit or proceeding is filed after the expiry of the period

mentioned in that sub-section.

In Bhagabandas Agarwalla v. Bhagwandas

Kanu and others, (1977) 2 SCC 646, SupremeCourt held

that a notice to quit must be constructed not with a desire

to find faults in it, which would render it defective, but it

must be construed ut res magis valeat quam pereat and not

with a desire to find faults in it. It was further observed

that the notice should not be read in a hyper-critical

manner but must be constructed in a common sense way.

The purpose of giving notice of termination of

tenancy by a tenant to the landlord is to make it known to

him that he does not propose to continue in possession of

the tenanted premises after the date from which the tenancy

is being terminated by him, so that the landlord is not taken

by surprise and gets adequate time to take possession of the

tenanted premises and to look for another tenant in case he

wants to let it out to another person. The letter dated 14 th

July, 1999 meets all the necessary requirements of a notice

of termination of tenancy. Vide this letter, the plaintiff

company expressed an unequivocal intention not to

continue in occupation of the tenanted premises after 31 st

August, 1999, it gave more than 15 days time to the

defendants to take possession and the date stipulated in

this letter for vacating the premises also expired by the end

of the month. Adopting a pragmatic and constructive

approach to interpretation of such notices, I am of the

considered view that this letter amounts to a valid notice of

termination of notice on the part of the plaintiff company.

The month to month tenancy, therefore, stood

terminated with effect from 31st August, 1999. The issue is

decided accordingly.

ISSUE NO.6,7 & 10.

Rent

28. Vide letter dated 29th September, 1999, which is

Exhibit PW1/5, the plaintiff company wrote to defendant

No.1 Shri P.S. Mangla requesting him to take possession of

the tenanted premises and informing him that they would

not be liable to pay any rent after 30 th September, 1999.

The receipt of the letter dated 29th September, 1999 (Exhibit

PW1/5) has not been disputed by the defendants. As noted

earlier, receipt of this letter by the defendant on 6 th October,

1999 has been acknowledged in their letter dated 11 th

October, 1999, which is Exhibit P-6. Earlier on receipt of a

letter dated 14th July, 1999 from the plaintiff company,

defendant No.1 Shri P.S. Mangla had written a letter dated

3rd August, 1999 to Mr. B.A. Suvarna, Executive Director

(Legal) of the plaintiff company acknowledging the receipt of

the letter dated 14th July, 1999. It is quite obvious from a

bare perusal of this letter that the defendants wanted the

plaintiff company to continue occupying the tenanted

premises and wanted it to reconsider its decision to vacate

the premises by 31st August, 1999. On receipt of the letter

dated 29th September, 1999, defendant Kamal Mangla

referring to Clause 17 of the lease deed informed the

plaintiff company that no notice of vacating the flat as per

aforesaid clause of the lease deed had been received by

them and if the plaintiff company had decided to vacate the

flat, they should do the needful in terms of Clause 17 of the

lease deed and in the meantime continue to pay monthly

rent during the notice period. Thus, the stand taken by the

defendants was that the plaintiff company was required to

give six months‟ notice to them before vacating the tenanted

premises. The case of the plaintiff company is that despite

their having written various letters to the defendants

requiring them to take possession of the tenanted premises,

the defendants failed to take possession from them and,

therefore, they are not liable to pay rent for the period

subsequent to September, 1999. As noted earlier, the plea

taken by the defendants on receipt of the letter dated 29 th

September, 1999 was that the plaintiff company was

required to serve six months‟ notice and keep on paying rent

to them during notice period. The stand taken by the

defendants was not in accordance with law as held by me

while deciding the issue No.3. Therefore, the defendants

could not have insisted on six months‟ notice being given to

them by the plaintiff company as a precondition to take

possession of the tenanted premises. On receipt of the

letter dated 29th September, 1999 from the plaintiff

company, the defendants ought to have gone to the office of

the plaintiff company and taken possession of the tenanted

premises from them. They, however, failed to take

possession despite willingness of the plaintiff company in

this regard. Vide letter dated 19th February, 2000 (Exhibit

P-7), defendants Kamal Mangla and Sneh Lata Mangla

wrote to the plaintiff company that they had come to take

possession but the possession was not given to them.

However, the letter does not indicate the day on which they

had gone to take possession nor does it indicate the place

where they had gone and the person to whom they had met.

In the natural course of human conduct, if the tenant

despite offering possession to the landlords refuses to

deliver possession to them, the landlords would immediately

write to him specifying the day as well as the time they

approached the tenant to take possession, the person whom

they met and the exact response of that person to their

request to hand over possession to them. It has come in the

testimony of the witnesses of the plaintiff that the plaintiff

company had vacated the tenanted premises and started

functioning at the new premises with effect from 1 st

September, 1999. The plaintiff company also published an

advertisement in „Hindustan Times‟ New Delhi on 27 th

August, 1999 informing the public at large that from 31 st

August, 1999, they were consolidating their regional office

under one roof and were shifting from 3 rd and 4th floor of

New Delhi House, Barakhamba Road, New Delhi to 4th

Floor, Kanchenjunga Building, 18, Barakhamba Road, New

Delhi. The plaintiff company, therefore, had no incentive to

continue to hold possession of the tenanted premises and

thereby incur liability towards payment of rent and other

charges, when it was no more using those premises. It

would be pertinent to note here that there is no evidence to

prove that the plaintiff company was actually carrying out

any activity in the tenanted premises after September, 1999.

PW-3 Vaideghi Sreedharan, who was employed as a

receptionist with the plaintiff company at the relevant time,

has specifically stated in her affidavit that the branch office

was functioning from Flat No.401, New Delhi House, 27,

Barakhamba Road, New Delhi till 31st August, 1999 and

thereafter the plaintiff company had completely vacated the

aforesaid premises and shifted the entire branch office to

new premises at Kanchenjunga Building, 4 th Floor, 18,

Barakhamba Road, New Delhi-110001 with effect from 1st

September, 1999. In fact, according to her, she on the

instructions of Assistant General Manager of the plaintiff

company contacted the defendants a number of time on

telephone and requested them to come and take keys and

possession of the tenanted premises. She claims to have

spoken to P.S. Mangla and Kamal Mangla several times in

this regard and, according to her, both of them were evasive

in their replies on this issue and did not agree to take back

the keys and possession of the premises. According to her,

Mr. Kamal Mangla had gone to the extent of shouting on her

on telephone and telling her that they would talk only to

Ratan Tata on the issue. PW-4, Ram Kumar Tiwari, is an

executive with the plaintiff company. He also stated that

the plaintiff company had completely vacated the tenanted

premises and shifted to Kanchenjunga Building with effect

from 1st September, 1999. No positive evidence has been

led by the defendants to controvert the deposition of these

witnesses and to prove that the plaintiff company continued

to carry on business from the tenanted premises even after

September, 1999. I, therefore, have not hesitation in

holding that the plaintiff company was not using the

tenanted premises after September, 1999, it had offered

possession to the defendants and the defendants, who were

insisting on six months‟ notice, were not willing to take

possession.

29. In ICRA Ltd. v. Associated Journals Limited

and another, 2007 (98) DRJ 638, the lessee by its letter

dated 18th November, 1997 sent a notice of termination with

effect from 19th November, 1997 calling upon the

landlords/defendants to take possession of the tenanted

premises and refund the security deposit after deducting the

rent of previous three months along with stipulated interest.

Vide reply dated 22nd November, 1997, the defendants

requested the plaintiff for a rethinking in the matter. This

letter was followed by several reminders. On 16 th April,

1998, the lessee communicated to the lessor that it had

shifted to new building and was no longer in possession of

the tenanted premises. In reply, the landlord claimed that

delivery of vacant possession of the tenanted premises was a

condition precedent to the refund of the security deposit.

The case of the plaintiff, however, was that constructive

possession was handed over by them to the defendants with

the determination of the lease and actual possession was

subject to reciprocal arrangement on the part of the

defendants to refund the amount of the security deposit

along with stipulated interest. As per the agreement

between the parties, the security was interest free and was

refundable on determination/termination of the lease.

Since the defendants/landlords failed to refund the security

amount, the plaintiff/tenant filed a suit seeking recovery of

the amount of security along with interest, after adjustment

of rent payable by them. The defendants filed a counter

claim claiming that determination of the lease was not in

accordance with the agreement since the plaintiff continued

to be in possession of the demised premises and without

giving possession, the notice stood withdrawn/waived and

hence no claim for refund of balance security amount was

made out. This was also the case of the defendants that

they had come into possession of the tenanted premises

only on plaintiff‟s delivering the keys to them on 7 th

December, 1998. On receipt of letter dated 18 th April, 1998

from the defendants, the plaintiff reiterated its willingness

to give actual possession on receipt of the refund of the

security deposit. The factual position which emerged from

the correspondence between the parties was that the

plaintiff/tenant had terminated the lease, and had called

upon the defendants/landlords to take possession of the

tenanted premises and refund the balance security.

Accepting the plea taken by the plaintiff/tenant, this Court

held that the offer to vacant possession of the demised

premises having been made by the plaintiff company, it was

the duty of the defendants thereafter to act on the same and

take possession after notice of termination of the lease.

Regarding handing over of possession of the tenanted

premises, this Court held that constructive possession was

handed over to the defendants by the plaintiff by making an

offer to take over actual possession on payment of the

balance security deposit, which was sufficient to fulfill the

requirement of the lease agreement between the parties.

Decreeing the suit filed by the tenant, this Court, inter alia,

held as under:-

21. Taking into consideration the

aforesaid, I am of the view that when possession of the tenanted premises is offered upon termination of the lease, the landlord/Lessor must act upon the same and cannot refuse to take the possession.

If the Lessor/landlord refuses to take the possession or act upon the offer being made, the lease would not continue and therefore the contention of the defendant that the plaintiff had been in continued possession of the demised premises making him liable to pay the rent for the same would not stand. In such a case, the plaintiff who has done the needful on this part is left with no other option but to remain in possession of the said premises."

30. In Onida Finance Ltd. v. Mrs. Malini Khanna,

2002 III AD (Delhi) 231, the security deposit, which was

equivalent to six months‟ rent, was refundable to tenant on

expiry or termination of the lease. The plaintiff terminated

the lease vide notice dated 18 th January, 1997, with effect

from 14th February, 1997 and called upon the defendant to

return the security amount as also the amount of advance

rent. The landlord was also intimated that the tenanted

premises would remain vacant at her risk and the plaintiff

shall not be liable to pay any rent from the date the tenancy

stood terminated. The contention of the defendant before

the Court was that mere offer to surrender possession was

of no consequence unless actual physical possession was

delivered to her. Rejecting the contention, this Court, inter

alia, held as under:-

"28. It is trite that when the lease is terminated by notice and the possession is offered, the landlord cannot refuse to take the possession. If the landlord refuses to take the possession, the lease would not continue. Therefore, even if the contention of the defendant herein was that the tenancy was for a period three years, she could take possession and thereafter sued the plaintiff for rent. She did not do so. She took calculate risk by challenging the action of the plaintiff in terminating the tenancy and avoided to take possession."

31. In The Calcutta Credit Corporation Ltd., &

another v. Happy Homes (P) Ltd., AIR 1968 SC 471, the

written lease was for a period of 12 years commencing 1 st

January, 1939. On expiry of the term of the lease, the

tenant continued to hold over the premises. A notice was

served on the landlords intimating the intention of the

tenant to vacate the premises on 31st August, 1953 and the

landlord was requested to arrange to take delivery of

possession. However, vide subsequent letter dated 26th

August, 1953, the tenant informed the landlord that they

did not intend to vacate the premises as originally intimated

and their notice may be treated as cancelled. The tenant

continued to be in possession and later sub-let a part of the

premises. The landlord then sued the sub-tenant for

possession of the premises. The suit was resisted on the

ground that the tenancy of Allen Berry and Company Ltd.

(the tenant) had not been determined before they sub-let the

premises. Supreme Court rejected the contention of the

landlords that in order to determine the tenancy under the

Transfer of Property Act at the instance of the tenant,

means there must be actual delivery of possession before

the tenancy is effectively determined. The Court found the

contention to be contrary to the provisions of Section 111(h)

of the Transfer of Property Act, which, inter alia, provides

that a lease of immovable property demines on the expiry of

a notice to determine the lease, or to quit, or of intention to

quit, the property leased, duly given by one party to the

other.

32. The learned counsel for the defendants has

referred to Uberoisons (Machines) Ltd. v. Samtel Color

Ltd., 105 (2003) DLT 383 and Tamil Nadu Handloom

Weavers' Co-operative Society v. Harbans Lal Gupta,

2009 (107) DRJ 418 (DB). In Uberoisons (Machines)

Ltd.(supra) the parties entered into a lease agreement for a

period of 3 years. The lessee had deposited an interest free

security with the lessor, which was to be refunded at the

time of vacation of the premises and handing over

possession thereof along with fittings and fixtures in the

same condition as received from the landlord. Lessor,

however, was not entitled to deduct/adjust the amount of

security towards dues of rent. On expiry of the term of the

lease or its earlier determination, the lessee was required to

hand over vacant possession of the demised premises to the

lessor in good condition against refund of the security

deposit. The defendant/lessee gave notice to the plaintiff,

expressing intention to vacate the demised premises on

completion of 3 months. When the authorized

representative of the plaintiff/lessor went to take possession

and for settlement of accounts, it transpired that the

demised premises had not been brought back to the original

condition in which the same was let out. The

plaintiff/lessor wrote to the defendant/lessee emphasizing

that he would be liable to pay rent till vacant possession of

the tenanted premises was given to him. The defendant, in

reply to the letter of the plaintiff, called him upon to pay the

amount of security and take vacant possession. An

estimated cost of repairs was also conveyed by the lessor to

the lessee. The defendant, thereafter, informed the plaintiff

that repairs had been carried out and, therefore, possession

be taken after settling the accounts. Simultaneously, he

also sent legal notice to the plaintiff/lessor intimating that

possession be taken on or before the date stipulated in the

notice and the advance and security deposit be refunded.

The plaintiff informed the defendant that the security had

been forfeited and lease cancelled as arrears of rent for more

than 2 months had not been paid. The defendant/lessee

was called upon to pay arrears after adjusting advance rent

and handing over possession within 3 days. The defendant,

however, did not comply with the notice. By the time, this

suit filed by lessor for possession, arrears of rent, mesne

profit and damages came up for final adjudication, the only

question which remained to be decided was that with

respect to entitlement of the plaintiff to arrears of rent,

mesne profits and damages. The plaintiff wanted arrears of

rent upto the date to which the possession was retained by

the defendant. The contention of the defendant on the other

hand was that he had always been ready and willing to

hand over possession of the premises but in view of the

attitude adopted by the plaintiff in not refunding the

security amount, did not hand over possession and,

therefore, was not obliged to pay rent. Rejecting the

contention of the defendant, this Court, inter alia, held as

under:-

"12. Now the question arises whether the tenant could have retained the possession of the premises without paying the rent thereof on account of non-refund of security amount by the plaintiff. The answer is emphatic `no'. The tenant has an independent remedy to recover the security but in no way can retain the possession of the premises on the plea that until and unless security is refunded, possession will not be handed over. Such a possession by the tenant is a possession for which he has to pay the rent as the premises could not have been put in use by the landlord nor have been let out by the plaintiff. No tenant can take the defense that he is entitled to retain the possession of the premises unless security amount is refunded to him. When there is an independent remedy to recover this amount, the retention of possession cannot be justified. In order to avoid the liability of rent, the tenant has the obligation to handover the possession. It is immaterial whether premises was put into use by the defendant/tenant or not. What is material was whether possession is retained by him or not."

33. In Tamil Nadu Handloom Weavers' Co-operative

Society (supra) the lease granted for six years was

terminable by 3 months‟ notice. The plaintiff/tenant

terminated the lease with effect from 31st March, 1997 and

demanded the amount of security, he had deposited with

the lessor. One of the isues which came up for

consideration before the Division Bench of this Court in that

case was as to whether the plaintiff had validly terminated

the lease of the subject premises. Relying upon the decision

of the Rajasthan High Court in Raja Laksman Singh v.

State, AIR 1988 Rajasthan 44, this Court, inter alia, held

as under:-

"21. The law with respect to the termination of lease by the tenant is well settled. Where the tenant vacates the tenancy premises and notifies the landlord to take the delivery of possession, the lease comes to an end. The refusal of the landlord to accept the possession will amount to delivery of possession and the possession shall be deemed to have been delivered to the landlord though the landlord may not accept the same..."

The Court was of the view that the plaintiff had

validly terminated the lease with effect from 31 st March,

1997 by issuing notice of termination, which was duly

received by the defendant. As regard the liability of the

tenant to pay rent, the Court noticed that the plaintiff was

insisting on refund of security deposit but was not ready to

deliver the possession without taking back the security

deposit. The Court upheld the decision of the trial Court

that in such circumstances, the tenant was liable to pay

rent upto 30th April, 1997 when possession was delivered to

the defendant through a Local Commissioner.

However, neither of these two judgments apply to

the facts of the case before this Court, since there is no

evidence or even allegation that the plaintiff company was

insisting on refund of the security deposit before handing

over possession of the tenanted premises to the defendant

though, vide letter dated 16th December, 1998 (Exhibit

PW1/1 and PW1/2) terminating the tenancy with effect from

15th June, 1999, receipt of which has been denied by the

defendants, the plaintiff had requested the defendants to

take possession against refund of security deposit. While

writing the letter dated 29th September, 1999, the plaintiff

company did not insist of refund of the security deposit as a

pre-condition of handing over possession to defendant

though it did demand the refund of security lying with the

defendants. This is not the case of the defendants that

when they went to take possession of the tenanted

premises, the plaintiff company refused to hand over

possession to them on the ground that the security deposit

had not been refunded to it. There is no averment to this

effect even in the letter dated 19th February, 2000 (Exhibit

P-7) written by them to the plaintiff company. Seeking

refund of the security while asking the lessor to take

possession of the tenanted premises is altogether different

from insisting upon payment of security deposit before

handing over possession of the tenanted premises. Had the

plaintiff company insisted on refund of the security deposit

before handing over possession of the tenanted premises to

the defendants, it would certainly have been liable to pay

rent to the defendants till the time possession was actually

delivered to them but, the evidence on record does not make

out any such insistence on the part of the plaintiff company.

In fact, since the security deposit agreement (Exhibit P-11)

with respect to security deposit provided that the security

would be refundable on expiry of the lease or on vacation of

the premises by the lessee, whichever be earlier against

handing over peaceful vacant possession of the flat,

furnishing and fittings in good conditions and after

deducting dues, if any, the plaintiff company, in my view,

could have insisted on simultaneously refund of the security

deposit while handing over possession of the tenanted

premises to the defendant, though it could not have insisted

on the security being refunded to it before handing over

possession to the defendant. In fact, the evidence on record

does not indicate even that the plaintiff company was

insisting on refund of the security simultaneous with

handing over possession to the defendants.

It transpired during arguments that rent upto

September, 1999 stands paid to the defendants. In view of

the above discussion, I hold that the plaintiff company was

not required to pay rent after September, 1999.

Electricity & Water Charges

The defendants in CS(OS) No.2569/2000 have

claimed a sum of Rs.1,05,114/- towards electricity and

water charges upto February, 2001. The defendants,

however, have not told the Court how they arrived at the

aforesaid amount of Rs.1,05,114/-. Clause 4 of the lease

deed provided that lessee shall pay charges for consumption

of electricity and water, as per actual bills of the authorities

concerned. No bills of electricity and water charges for the

period upto 31st August, 1999 have been proved by the

defendants in the Court. In fact, neither the written

statement nor the evidence produced by the defendants

gives precise amount of electricity and water charges with

respect to electricity and water consumed in the tenanted

premises upto 31st August, 1999. In the absence of

evidence from the defendants quantifying the amount of

electricity and water charges in respect of electricity and

water consumed upto 31st August, 1999, the Court is not in

a position to direct payment of any specified amount by the

tenant in this regard.

Maintenance Charges, Ground Rent & Insurance

34. The defendants in CS(OS) No.2569/2000 have also

claimed a sum of Rs.48,984/- alleged to have been paid to

the Capital Maintenance Society towards maintenance

charges. In CS(OS) No.524/2004, the landlords, who are

plaintiffs in the suit have claimed a sum of Rs.1,17,909/-

towards maintenance charges for the period from 1 st

August, 2001 to 30th April, 2004 and Rs.9250/- towards

ground rent and insurance for the period from 1 st April,

2001 to 30th April, 2004. The maintenance charges have

been claimed at the rate of Rs.3573/- per month whereas

ground rent and insurance appears to have been claimed at

the rate of Rs.250/- per month. The counter claim does not

indicate either the rate at which maintenance charges have

been claimed nor does it disclose the period to which these

charges pertain. Moreover a perusal of Exhibits D-6 and D-

7, which are the confirmation of deposits, would show that

the plaintiff company has paid maintenance charges upto

31st March, 2002. A perusal of the lease deed dated 18th

April, 1995 would show that the tenant was liable to pay all

proportionate society dues and charges including charges

for common maintenance, service, capital assets,

replacement fund, ground rent, fire fighting fund etc. as per

the bills received from the maintenance society. The

defendants have not produced any evidence to prove that

maintenance charges, ground rent and insurance have been

paid by them to the maintenance society. The defendants

are entitled to claim these amounts from the plaintiff

company only after they have paid them to the maintenance

society. Since no such proof has been produced by them,

no amount can be awarded to them towards maintenance

charges, ground rent and insurance.

Increase in House Tax

35. The defendants in CS(OS) No.2569/2000 have, as

a part of their counter claim, demanded a sum of

Rs.12,09,381/- towards increase in property tax for the

years 1995-96 to 2000-01. In CS(OS) No.524/2004, they

have claimed a sum of Rs.12,94,092/- towards increase in

property tax for the years 2000-01 to 2003-04. Thus, the

alleged increased in the property tax for the year 2000-01

has been claimed in the counter claim as well as in the

independent suit filed by them. Admittedly, the increase in

property tax was effected vide assessment order dated 26 th

March, 1999, which is Exhibit DW1/4. Vide this order, the

ratable value was increased to Rs.14,26,776/- less 10% for

the year 1995-96 and the same ratable value was adopted

for the years 1996-97 to 1999-2000. The notice of demand

issued by the NDMC to the defendants are Exhibit DW1/5

and DW1/6. Admittedly, the aforesaid assessment order

have been set aside in an appeal filed by the defendants.

This fact has been expressly admitted by DW-2 P.S. Mangla

in his cross-examination. He admitted that the assessment

order was set aside and appeal filed by the NDMC in the

High Court was also turned down. He has further admitted

that after setting aside of assessment order, no revision has

since been done. Since the increase in ratable value of the

tenanted premises and consequent increase in the demand

of property tax has been set aside and no fresh assessment

order has thereafter been passed, the defendants cannot

claim any amount from the plaintiff towards increase in

property tax so long as a fresh assessment order is not

passed and fresh demand is not raised accordingly.

During the course of arguments, it was contended

by the learned counsel for the defendants that the

defendants had made a part payment to the NDMC in

compliance of the interim order passed by the Court. Even

if that be so, the defendants cannot claim any amount from

the plaintiff towards increase in property tax till a fresh

assessment order is passed and a fresh demand is raised

against them. Of course, as and when a fresh assessment

order is passed and a demand is raised accordingly, the

defendants would be entitled to recover the increase in

demand to the extent it pertains to the period for which the

plaintiff company is held liable to pay rent/damages for use

and occupation to them, from the plaintiff.

Mesne Profits & Hire Charges

36. A perusal of the proceedings dated 7th May, 2001

and 11th July, 2001 passed in CS(OS) No.2569/2000 would

show that on 7th May, 2001, learned counsel for the

defendants stated that he was ready to take back

possession of the premises even on that day without

prejudice to the rights and contentions of the parties. The

proceedings also show that there was no response from the

plaintiff to the above referred offer made by the defendants

through their counsel. However, on 6th April, 2004, the

learned counsel for the plaintiff stated that the plaintiff was

inclined to deposit the keys of the premises in the Court.

The keys were accordingly deposited in the Court on 28 th

May, 2004 and were directed to be kept in safe custody. A

perusal of the order passed by this Court on 16 th

September, 2004 shows that on that day the learned

counsel for the plaintiff objected to handing over possession

to the defendants in CS(OS) No.524/2004 despite the fact

that the keys were in possession of the Court in CS(OS) No.

2569/2000. In the face of the objection of plaintiff Tata

Finance Limited, the Court directed that the prima facie

they would become liable for payment of damages upto the

date when possession would be handed back to the landlord

though a final decision on this question would have to be

passed in Suit No.524/2004. A perusal of the order dated

11th May, 2005 shows that on that day, after some

arguments, it was agreed between the parties that without

prejudice to their rights and contentions, keys of the suit

property be delivered to the defendants in CS(OS)

No.2569/2000 so as to enable them to utilize the premises

or give it on rent. It was further agreed that they would not

sell or transfer the suit property pending final disposal of

the suit.

37. It would, thus, be seen that not only did the

plaintiff fail to accept the offer made by the learned counsel

for the defendants on 7th May, 2001 to take back possession

of the suit premises without prejudice to rights and claims

of the parties, it went to the extent of opposing the request

made by the defendants for handing over the keys of the

premises to them despite the fact that the keys had already

been deposited in the Court. The defendants, therefore,

were deprived of use of the tenanted premises for the period

from 7th May, 2001 to 11th May, 2005 solely on account of

total untenable attitude adopted by the plaintiff company.

Since the plaintiff company had already shifted from the

tenanted premises and had also offered possession of the

same to the defendants, there was no justification for not

accepting the offer made by the defendants on 7th May,

2001 and then oppose the request to deliver the keys of the

tenanted premises to them. Had the plaintiff accepted the

fair offer made by the learned counsel for the

defendants/landlords in the Court on 7th May, 20091, the

defendants would have been able to utilize the tenanted

premises or let it out to another tenant. I, therefore, have

no hesitation in holding that the plaintiff in CS(OS)

No.2569/2000 is liable to pay damages for use and

occupation, maintenance charges, ground rent and

insurance for the aforesaid period. The plaintiff company is

also liable to pay the electricity and water charges, if any,

paid/payable by the defendants to the NDMC for the

aforesaid period.

As regards electricity and water charges, as noted

earlier, since no evidence has been led by the defendants to

prove what were the charges demanded by the NDMC and

paid by them for the aforesaid period, it is not possible for

the Court to direct payment of any specific amount or allow

its adjustment to the defendants. No payment or

adjustment towards maintenance charges, ground rent and

insurance can be allowed to the landlords, as they have

failed to prove the payments, if any, made by them in this

regard.

38. In view of my findings on issue Nos. 6, 7 and 10,

defendant Nos. 2 and 3 in CS(OS) No.2569/2000, who are

also plaintiff Nos. 1 and 2 in CS(OS) No.524/2004 are

entitled to recover damages for use and occupation as well

as hire charges for furnishings and fixtures from the

plaintiff in CS(OS) No.2569/2000 for the period from 7 th

May, 2001 to 11th May, 2005. The plaintiff in CS(OS)

No.2569/2000 had admittedly deposited a sum of

Rs.25,82,400/- with the defendants in that suit towards

security, which was to be refunded on expiry of the lease or

vacation of the premises by the lessee, whichever be earlier,

against handing over peaceful possession of the tenanted

premises along with furnishings and fittings in good

condition and after deducting dues, if any. The amount of

damages for use and occupation including charges for

furnishings and fixtures at the agreed rate of Rs.1,34,500/-

per month for the period from 7th May, 2001 to 6th May,

2002, comes to Rs.16,14,000/-. The amount of mesne

profit and hire charges for the period from 7th May, 2002 to

6th May, 2003 comes to Rs. 16,14,000/-. The amount of

mesne profit and hire charges for the period from 7th May,

2003 to 6th May, 2004 comes to Rs. 16,14,000/-. The

amount of mesne profit and hire charges for the period from

7th May, 2004 to 11th May 2005 comes to Rs. 16,31,932/-.

39. In Ramnik Vallabhdas Madhvani and others v.

Taraben Pravinlal Madhvani, (2004) 1 SCC 497,

Supreme Court, with respect to calculation of interest on

mesne profits, inter alia, observed as under:-

"9. A mistake has been committed by the High Court in calculation of interest on mesne profits. Interest has to be calculated on yearly basis because the amount of mesne profits on which interest is to be awarded has to be arrived at on year-to-year basis. Mesne profits for the first year would be from 5- 5-1969 to 4-5-1970, for the second year it will be from 5-5-1970 to 4-5-1971 and so on. It keeps adding on from year to year.

The total amount of mesne profits found due by the High Court on the basis of the Commissioner‟s report comes to Rs.38,41,920. This amount is the total of mesne profits calculated on yearly basis. Interest cannot be allowed on the whole amount from the beginning. Interest had to be worked out on amounts falling due towards mesne profits on yearly basis i.e. on the amount of mesne profits which could be taken to be due to the plaintiff at the end of each successive year."

40. The learned counsel for the landlords pressed for

payment of interest while computing mesne profits. In

Mahant Narayana Dasjee Varu and Others v. Board of

Trustees, Tirumalai Tirupathi Devasthanam, AIR 1965

SC 1231, Supreme Court while dealing with computation of

interest on mesne profits, inter alia, held as under:-

"Under Section 2(12) of the Civil Procedure Code which contains the definition of "mesne profits", interest is an integral part of mesne profits and has, therefore, to be allowed in the computation of mesne profits itself. That proceeds on the theory that the person in wrongful possession appropriating income from the property himself gets the benefit of the interest on such income."

However, since no mesne profits/damages for use

and occupation are being awarded to the landlords for pre-

suit period, and pendente lite and future interest to be

awarded under Section 34 of the CPC is in the discretion of

the Court, these judgments do not apply to the facts of this

case.

41. Since the security deposit was lying with the

defendants and it became payable on the date constructive

possession was delivered to the defendants, the plaintiff in

CS(OS) No.2569/2000 is entitled to interest on the aforesaid

amount in terms of Section 3 of the Interest Act, which to

the extent it is relevant, provides that in any proceedings for

the recovery of any debt or damages or in any proceedings

in which a claim for interest in respect of any debt or

damages already paid is made, the court may, if it thinks fit,

allow interest to the person entitled to the debt or damages

or to the person making such claim, as the case may be, at

a rate not exceeding the current rate of interest, if the

proceedings relate to a debt payable by virtue of a written

instrument at a certain time, then, from the date when the

debt is payable to the date of institution of the proceedings.

Since the security was refundable to plaintiff in

CS(OS) No.2569/2000 under the written agreement Exhibit

P-11, the aforesaid provisions of Interest Act are applicable

and the plaintiffs in CS(OS) No.2569/2000 is awarded

interest on the security deposit for the period from 1st

October, 1999 till the date of filing of the suit.

Exhibit P-8 is the notice/letter written by the

plaintiff company to the defendants seeking refund of the

security deposit along with interest at the rate of 24% per

annum. In the facts and circumstances of the case, I feel

that interest on security deposit should be awarded at the

rate of 6% per annum. The amount of interest, on the

security deposit, at the rate of 6% per annum for the period

from 1st October, 1999 till 15th November, 2000, the date of

filing of the suit, comes to Rs.1,74,312/-.

42. After adjusting the amount of security deposit and

interest thereon till the date of filing of the suit from the

amount of damages and hire charges for furnishings and

fittings to which the defendants in CS(OS) No.2569/2000

are held entitled for use and occupation of the suit premises

by the plaintiff in the aforesaid suit, defendant Nos. 2 and 3

in CS(OS) No.2569/2000 are entitled to recover the balance

amount of Rs.37,17,221/-from the plaintiff in CS(OS)

No.2569/2000. The issues are decided accordingly.

ORDER

A decree for Rs.37,17,221/- with proporationate

costs is hereby passed in favour of defendant Nos. 2 and 3

in CS(OS) No.2569/2000, who are also plaintiff Nos. 1 and 2

in CS(OS) No.524/2004 and against the plaintiff company

in CS(OS) No.2569/2000, which is also defendant in CS(OS)

No.524/2004. The amount of security deposit gets adjusted

in rent and hire charges of about 20 months. I do not

propose to award pendente lite interest to the plaintiff

company in CS(OS) No.2569/2000 on the security deposit

and on the amount of mesne profits, to the defendants in

the aforesaid suit, for the period upto 11th May, 2005 when

the plaintiff in the suit agreed that the keys of the tenanted

premises may be delivered to the defendants in that suit, so

as to balance their respective claim of interest for the

aforesaid period. In the facts and circumstances of the

case, I award interest to defendants 2 and 3 in CS(OS) No.

2569/2000 on the aforesaid amount of Rs.37,17,221/-, at

the rate of 6% per annum, with effect from 12th May, 2005

till realization of the decretal amount.

(V.K. JAIN) JUDGE MARCH 11, 2011 'sn/vkm'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter