Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kirti Prashar And Anr. vs Sbi
2011 Latest Caselaw 1862 Del

Citation : 2011 Latest Caselaw 1862 Del
Judgement Date : 30 March, 2011

Delhi High Court
Kirti Prashar And Anr. vs Sbi on 30 March, 2011
Author: V. K. Jain
         THE HIGH COURT OF DELHI AT NEW DELHI

%                          Judgment Reserved on: 29.03.2011
                           Judgment Pronounced on: 30.03.2011

+            CS(OS) 1982/2003

KIRTI PRASHAR AND ANR.                             .....Plaintiffs


                                      - versus -

SBI                                                .....Defendant


                                         AND


+            CS(OS) 1983/2003

MEDHA GUJRAL JALOTA                                .....Plaintiff


                                      - versus -

SBI                                                .....Defendant


                                          AND

+            CS(OS) 1991/2003

EEDA GUJRAL CHOPRA                                 .....Plaintiff


                                      - versus -

SBI                                                .....Defendant




CS(OS)No.1982/03, 1983/03, 1991/03 & 1992/03            Page 1 of 26
                                           AND

+            CS(OS) 1992/2003

VIMLA VIJAYA GUJRAL                                 .....Plaintiff

                                      - versus -

SBI                                                 .....Defendant


Advocates who appeared in this case:
For the Plaintiffs: Mr. Akshay Makhija and Ms. Amisha
                    Gupta, Advs.
For the Defendant: Mr. S.N.Relan, Adv.

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

1.

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

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

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

V.K. JAIN, J

1. By this common judgment, I propose to dispose of

all the four suits referred above.

CS(OS) 1982/2003 has been filed by Ms. Kirti

Parasher and M/s. Vinny Construction Pvt. Ltd. for recovery

of possession as well as mesne profits. Vide lease deed

dated 15.06.1999, the defendant was inducted as a tenant

in respect of the fourth floor of Vijaya Building at 17,

Barakhamba Road, New Delhi, at the rent of Rs.25/- per

sq.ft. per month initially for a period of five years to be

computed from 01.05.1989. The lease provided for two

extensions, the first for a period of five years and the second

for a period of one year and eleven months. The rent was

agreed to be increased by 25% after first year which was to

be followed by an increase of 5% every year after the first

ten years of the tenancy. The lease was extended for five

years with effect from 1.5.1994, vide agreement dated

21.01.1994. It was further extended from 01.05.999 to

31.03.2001 vide lease deed dated 17.01.2000. No fresh

lease deed was entered into between the parties after

31.03.2001. The defendant, however, continued to occupy

the tenancy premises even after 31.03.2001 though it

agreed to increase by 5% per annum with effect from

01.04.2001.

2. It is alleged that vide letter dated 30.09.2002, the

defendant gave three months notice to the plaintiffs vacate

the premises and terminated the tenancy with the month

ending 31.12.2002. The tenancy premises was, however,

not vacated even on 31.12.2002. The plaintiff issued a

notice dated 03.02.2003 to the defendant bringing it to its

notice that it had not vacated the premises on 31.12.2002

and demanded damages for use and occupation at the rate

of Rs.100 per sq. ft. with effect from 01.01.2003. They also

made clear that any payment accepted by them shall not be

treated as an extension of the lease. Consequent to

plaintiffs' notice dated 03.02.2003, the defendant increased

the rent to Rs.36.17 per sq. ft. with effect from 01.04.2001

and Rs.37.98 per sq. ft. with effect from 01.04.2002. The

defendant has been paying rent at the rate of Rs.37.98 per

sq.ft. per month with effect from 1st January, 2003 to 31st

March, 2003 and at the rate of Rs.39.88 per sq.ft. per

month with effect from 1st April, 2003 onwards. Besides

seeking possession of the tenancy premises, the plaintiffs

have claimed a sum of Rs.4668798.96 towards difference in

damages for use and occupation with effect from

01.01.2003 to 31.07.2003. The aforesaid amount has been

arrived at by taking the damages for use and occupation at

the rate of Rs.100/- per sq. ft. and deducting therefrom the

amount paid by the defendant for the period with effect from

01.01.2003 to 31.07.2003.

3. CS(OS) 1983/2003 has been filed by Ms. Medha

Gujral Jalota, in respect of the fifth floor of the Vijaya

Building at 17, Barakhamba Road, New Delhi. The facts

stated in this suit are identical to the facts stated in CS(OS)

1982/2003, the difference being that a sum of

Rs.5274808.56 has been claimed as difference in damages

for use and occupation for the period from 01.01.2003 to

31.07.2003 comes to Rs.49,17,515.40.

4. CS(OS) 1991/2003 has been filed by EEDA Gujral

Chopra in respect of two portions one on the fourth floor

and one on the sixth floor of Vijaya Building. The amount

claimed in this suit towards damages for use and

occupation for the period from 01.01.2003 to 31.07.2003.

5. CS(OS)1992/2003 has been filed by Ms.Vimla

Vijaya Gujral in respect of the portion measuring 6000 sq.

ft. on the ground floor. State Bank of India has been

impleaded as defendant No.1 in this suit whereas Gujral

Enterprises Limited has been impleaded as defendant No.2

on the ground that it is a proper party to this suit.

Defendant No.1 - State Bank of India was inducted as a

tenant for the period of five years at the rent of Rs.39.50 per

sq. ft. vide lease deed dated 16.06.1989 and the tenancy

period was to be computed from 01.05.1989. In this case

also, the lease provided for to extension, the first being for a

period of five years and the second being for a period of one

year and 11 months. It also provided for increase in rent by

25% after first five years and by 5% each year after the first

ten years. In this case also, the first extension for five years

was granted with effect from 01.05.1994 vide lease deed

dated 09.10.1996 whereas the second extension was

granted for the period from 01.05.1999 to 31.03.2001 vide

lease deed dated 20.01.2000. In terms of the lease deed

dated 20.01.2000, defendant No.1 was paying agreeing rent

at the rate of Rs.59.26 paise per sq. ft. Other facts stated in

this suit are identical except that the plaintiff is claiming the

damages for use and occupation at the rate of Rs.200/- per

sq. ft. for the period 01.01.2003 to 31.07.2003. Defendant

No.1 had increased the rent to Rs.62.23 per sq. ft. with

effect from 01.04.2001 and to Rs.65.60 per sq. ft. with effect

from 01.04.2002 after receiving the notice dated 03.02.2003

from the plaintiffs. The defendant bank has paid rent in

respect of the ground floor at the rate of Rs.65.60 per sq.ft.

per month from 1st January, 2003 to 31st March, 2003 and

at the rate of Rs.68.60 per sq.ft. per month with effect from

1st April, 2003. The plaintiff in the suit has claimed a sum

of Rs.55,18,800/- towards different in the amountof charges

for use and occupation and the rent/damages paid by the

bank.

6. Defendant- State Bank of India has contested all

the four suits.

7. The defendant Bank has admitted letting out of the

tenanted premises as also the agreed rent. It has also not

been disputed that no fresh lease deed was executed in

respect of the tenancy premises after 31.03.2001. The

defendant Bank has admitted having sent the letter dated

30.09.2002 to the plaintiff. It has, however, been claimed

that the bank did not vacate the premises despite sending

the aforesaid letter as the plaintiffs themselves requested it

to continue possession of the premises after increasing the

rent by 5% each year. The receipt of notice dated

03.02.2003 from the plaintiffs has also been admitted by

the Bank. It is also alleged that the prevalent rent of the

tenanted premises was less than what the defendant Bank

was paying to the plaintiff. According to the defendant,

tenanted premises were in a very dilapidated and

inhabitable condition.

The possession of tenancy premises subject matter

of CS(OS) No. 1992/2003 has been delivered to the plaintiff

in the suit on 30.04.2004 whereas the possession of the

tenancy premises subject matter of CS(OS) Nos. 1982/2003,

1983/2003, 1991/2003 has been delivered on 03.10.2003.

8. The following issues are framed on the pleadings of

the parties:-

1. Whether the plaintiff is entitled to its claim of damages/mense profits from the defendant on account of use and occupation charges of the suit property from 1st January 2003 till 3rd October 2003? If so, at what rate?

2. Whether the plaintiff is entitled to interest If so at what rate and from which date?

3. Whether the suit has been properly valued for the purpose of court fee and jurisdiction?

4. Relief.

ISSUE NO.3

9. The plaintiffs have paid ad valorem court fee in

respect of the amount claimed as difference of damages for

use and occupation/mesne profit, for the period from

01.01.2003 to 31.07.2003. These suits were filed on

01.09.2003. Damages for use and occupation for the period

from 01.08.2003 to 31.08.2003 had also become due and

payable by that time. The plaintiffs ought to have paid

court fee on the amount claimed as difference of damages

for use and occupation for the month of August, 2003. To

this extent, the plaintiffs have not paid adequate Court fee.

The plaintiffs are directed to file the deficient Court fee

accordingly within four weeks failing which the plaint shall

stand rejected.

ISSUE NO.1

10. The plaintiffs have examined three witnesses

whereas the defendant has examined one witness in each

case.

As stated earlier, it is an admitted position that

State Bank of India was inducted as a tenant in respect of

various portions of Vijaya Building at 17, Barakhamba

Road, New Delhi, which are subject matter of these four

suits. It is an admitted case that initial rent in respect of the

ground floor was agreed at Rs.39.50 per sq. ft. whereas the

rent in respect of the upper floors was initially agreed at

Rs.25/- per sq. ft. It is also an admitted case of the parties

that the initially agreed rent was increased by 25% after the

first five years in terms of the lease deed executed between

the parties and was thereafter increased by 5% each year

after the first ten years of tenancy. It is also an admitted

case that as on 31.12.2002, the Bank was paying rent at

the rate of Rs.65.50 per sq. ft. in respect of the ground floor

and at the rate of Rs.37.89 per sq. ft. in respect of the upper

floors. It is further admitted position that the bank paid

rent/damages for use and occupation at the rate of

Rs.37.98 per sq. ft. for the period from 01.01.2003 to

31.03.2003 and at the rate of Rs.39.88 per sq. ft. for the

period from 01.04.2003 onwards in respect of the upper

floors and at the rate of Rs.65.60 per sq. ft. for the period

from 01.01.2003 to 31.03.2003 and at the rate of Rs.68.60

per sq. ft. with effect from 01.04.2003 in respect of the

ground floor. It is an admitted case that no fresh lease

deed was entered into between the parties after 31 st March,

2001.

11. 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 plaintiffs allowed the defendant bank 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,

which could be terminated either by the plaintiffs or by the

defendant bank, by giving 15 days notice.

12. Vide letter dated 30th September, 1992 the bank

wrote to the plaintiffs informing them that since the parties

could not arrive at a mutually agreed settlement with

respect to future rent, maintenance and facilities, they had

no alternative but to go for a change of premises and

accordingly they were given three months' notice of their

intention to vacate the premises. The month to month

tenancy, which came to be created with effect from 1st April,

2001, on account of the defendant bank continuing in

possession and acceptance of rent from it by the plaintiffs,

therefore stood terminated with effect from 31 st December,

2002.

13. It is also an admitted case that the defendant Bank

did not vacate the premises despite terminating the tenancy

with effect from 31.12.2002. The case of the Bank is that it

had continued in possession on the request made by the

plaintiffs who had agreed to their continuing to occupy the

tenanted premises on the bank increasing the rent by 5%.

There is no written agreement between the parties

permitting the bank to continue in possession after

31.12.2002, on enhancement of rent by 5%. In fact there is

no evidence of the plaintiffs having consented to the

defendant Bank continuing in possession after 31.12.2002.

Even the bank officials produced by the defendant, did not

say so in their affidavit by way of evidence. It is an admitted

case that a notice dated 03.02.2003 was sent by the

plaintiffs to the defendant through counsel. It was

specifically denied in this notice that the plaintiffs had

requested the bank to stay till June, 2003. It was

specifically stated that there was no offer by the plaintiffs to

the defendant to continue till June, 2003 and that

occupation of the bank beyond 31.12.2003 was illegal and

unauthorized, for which it would have to pay occupation

charges on the prevailing market rate of rent. It was made

clear in this notice that any payment accepted the plaintiffs

shall not be treated as extension of the lease, the same

having been done without prejudice to the rights of the

plaintiffs and may be adjusted towards occupation charges

for the illegal and unauthorized occupation of the tenancy

premises. In the face of this letter, it is not open to the

defendant Bank to say that the plaintiffs had consented to

its continuing to occupy the tenancy premises after

31.12.2002.

14. A perusal of the letter dated 20th November, 2002

(Exhibit DW1/1) in CS(OS) No. 1992/2003 written to the

defendant bank would show that hoping that the bank

would abide by the verbal and written assurances given to

them regarding rental of Rs.45/- per sq.ft. with effect from

1st April, 2001, the plaintiffs, under duress, agreed to let the

bank continue on 5% increase in rent and reimbursement of

house tax over and above 12% by the bank as per the lease

agreement. The bank was requested to confirm the above in

writing so that they could ensure speedy payment of

monthly arrears and house tax reimbursement. The bank

was further requested to send individual letters to each

landlady of Gujaral family from the concerned departmental

Head. If the plaintiffs were under duress while agreeing to

let the bank continue to occupy the tenanted premises, as is

alleged in this letter, it would not constitute a valid

agreement of tenancy. In any case, there is no material on

record to show that the bank had confirmed the terms

contained in the letter dated 20 th November, 2002 in writing

as was stipulated in this letter and had written individual

letters of confirmation to each landlady of Gujral family in

this regard. Therefore, this letter to my mind does not

amount to condonation of termination notice dated 30 th

September, 2002 sent by the bank to the plaintiff,

terminating the tenancy with effect from 31st December,

2002.

15. If it is assumed that this letter resulted in the

plaintiffs' tendering the termination notice dated 30 th

September, 2002 and consequently, tenancy of the

defendant bank did not stand terminated with effect from

31st December, 2002, the notice dated 3rd February, 2003,

which the plaintiffs admittedly sent to the defendant bank

through counsel amounts to a valid notice of termination of

tenancy with effect from one month from the date on which

the notice was received by the bank. Vide this notice, the

defendant bank was specifically called upon to vacate the

premises with immediate effect, and pay damages for use

and occupation at the prevailing market rent. 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, Supreme Court 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 by a

landlord to the tenant is to make it known to him that he

does not want him to continue in possession of the tenanted

premises so that the tenant is not taken by surprise and

gets adequate time to look for another premises during the

notice period. Notice dated 3rd February, 2003 conveys, to

the defendant bank an unequivocal declaration from the

plaintiffs that they do not want the bank to continue in the

tenanted premises. Though the notice does not specifically

give one month's time to the bank to vacate the tenanted

premises, that by itself would not invalidate the notice in

view of the provisions contained in sub-Section 3 of Section

106 of the Transfer of Property Act and it would terminate

the tenancy at the end of fifteen days from the date of

receipt of the notice by the bank.

16. If I proceed on the basis that the tenancy of the

defendant bank stood terminated with effect from 31 st

December, 2002 in terms of the bank's notice dated 30th

September, 2002 and that notice was not condoned on

account of the letter dated 20th November, 2002 sent to the

bank, the defendant would be liable to pay damages for use

and occupation with effect from 1st January, 2003. On the

other hand, if I proceed on the basis that the notice dated

30th September, 2002 was condoned by the plaintiffs and

they had agreed to the bank continuing to occupy the

tenanted premises even thereafter, subject to enhancement

of rent by 5%, the tenancy of the bank stood terminated

with effect from fifteen days after receipt of notice dated 3rd

February, 2003 from the plaintiffs. Since, I have held that

the notice dated 30th September, 2002 was not condoned by

the plaintiffs nor was there a valid agreement of tenancy in

terms of the letter dated 20th November, 2002, the

defendant bank is liable to pay damages for use and

occupation with effect from 1st January, 2003.

17. The plaintiffs have claimed damages for use and

occupation at the rate of Rs.100/- per sq.ft. per month in

respect of the upper floors and at the rate of Rs.200/- per

sq.ft. per month in respect of ground floor. It is an admitted

case that the possession of upper floors was delivered to the

plaintiffs on 3rd October, 2003 whereas the possession of the

ground floor was delivered on 30th April, 2004. Therefore,

the defendant bank is required to pay damages for use and

occupation for the period from 1st January, 2003 to 2nd

October, 2003 in respect of the upper floors and for the

period from 1st January, 2003 to 29th April, 2004 in respect

of the ground floor portions of Vijaya Building, 17,

Barakhamba Road, New Delhi.

In order to ascertain the rate of rent on which

damages for use and occupation are required to be paid by

the defendant bank to the plaintiffs, the Court needs to find

out what was the prevailing rent during this period, in

respect of similar premises, in the locality in which this

building is situated or in a locality which can be said to be

comparable in terms of market rent.

18. The plaintiffs have examined three witnesses

namely, PW-1 Mr. I.N. Tiwari, PW-2 Mr. Vinay Kumar Mehta

and PW-3 Mr. Anikant Gupta. The defendant bank has

examined two bank officials namely, Mr. Praveen Kumar

and Mr. Om Prakash Khatri.

19. As far as Mr. I.N. Tiwari is concerned, he has no

personal knowledge about the rents prevailing in the locality

but he has admitted during his cross-examination that

upper floors of the premises, which were occupied by the

defendant bank in Vijaya Building at 17 Barakhamba Road,

New Delhi were let out to Reliance at the rate of Rs.32/- per

sq.ft. per month 1-½ years after they were vacated by the

defendant. Mr. Vinay Kumar Mehta is Deputy General

Manager of M/s Mitsubishi Corporation India Pvt. Ltd.. He

has stated that space measuring 7588 sq.ft. on the second

floor of the Vijaya Building was taken on rent by M/s

Mitsubishi Corporation India Pvt. Ltd. at the monthly rent of

Rs.8,87,796/- vide lease dated 19th March, 1997. PW-3 Mr.

Anil Kant Gupta is the Manager of Vijaya Bank and he has

stated that Vijaya Bank had taken on rent the space

measuring 6000 sq.ft. on the ground floor of Vijaya Building

at the monthly rate of Rs.125/- per sq.ft. However, in his

cross-examination, he admitted that the premises taken by

them on rent is centrally air conditioned and that some

floors of the building are occupied by M/s Reliance

Communications.

20. In rebuttal, Mr. Praveen Kumar, Assistant Manager

of the State Bank of India has stated that the Vijaya

Building, which the bank has taken on rent, was not

healthy and habitable on account of continuous seepages

and damages in the walls etc. According to him, even the

floors were damaged and were not repaired. He also

claimed that the staircases were also damaged and were not

got repaired and the air-conditioning plant was not

functional since 1999-2000. He has further stated that M/s

Mitsubishi Corporation India Pvt. Ltd., which had taken

second floor of the building on rent, found the rent to be

exorbitant and vacated the premises even before completing

the term of the lease dated 19th March, 1997 and shifted to

another premises. He also stated that the rent of Rs.125/-

per sq.ft. per month being paid by Vijaya Bank was

inclusive of house tax and all other taxes and also had

separate air-conditioning system with 100% power back up

facility. Mr. Om Prakash Khatri has corroborated the

testimony of Mr. Praveen Kumar as regards condition of the

premises, which the defendant bank had taken on rent from

the plaintiffs. He has also corroborated the testimony of Mr.

Praveen Kumar regarding M/s Mitsubishi Corporation India

Pvt. Ltd. vacating the premises, which it had taken on rent.

In his cross-examination also, he maintained that there

were seepages in different portions of the premises including

the portion where cash used to be kept and they had to take

several air-conditioners on rent. According to him, the rent

of the premises, which the bank had taken on rent had gone

down because of three reasons viz. (i) because the premises

were not of good condition; (ii) because the rent in areas like

Noida and Gurgaon were much lower and (iii) because

construction of metro project was going on which started in

the year 2000-01 and continued till the year 2004.

21. As far as the upper floors are concerned, the only

evidence produced by the bank is the lease deed of the

premises which M/s Mitsubishi Corporation India Pvt. Ltd.

had taken on rent on 19th March, 1997 from Gujral Estate

Pvt. Ltd. on the second floor of Vijaya Building. The case of

the defendant bank is that the rents for the commercial

properties had gone down on account of a number of factors

including the metro project, which started in the year 2000-

01 and continued till the year 2004. PW-1 Shri I.N. Tiwari,

who claims to be attorney of the plaintiffs, has admitted that

the tenanted premises were let out to M/s Reliance

Communications at the rate of Rs.32/- per sq.ft. per month

about 1-½ years after the same were vacated by the

defendant bank. The very fact that the premises were to be

let out at a reduced rent, indicates that the rent prevailing

in the year 2003 in respect of the upper floors could not

have been Rs.100/- per sq.ft. per month as is claimed by

the plaintiffs. It has come in the evidence that M/s

Mitsubishi Corporation India Pvt. Ltd. had shifted to

another building in the same locality and this, according to

the defendant bank officials was done as M/s Mitsubishi

Corporation India Pvt. Ltd. found that the rent, which it was

paying for the second floor premises in Vijaya Building was

exorbitant. More importantly, the tenancy in favour of M/s

Mitsubishi Corporation India Pvt. Ltd. was created on 19 th

March, 1997 and if the rents in the locality had gone down

from the years 2000-01 onwards, the lease in terms of this

company would not give a true picture of the rent prevailing

in the locality in the year 2003. No lease deed entered into

in or around the year 2003-04 has been produced by the

plaintiffs to prove the rent prevailing at that time. No one,

who may have taken any premises in this locality on rent in

the year 2003-04, has been produced in the witness box.

No person, who may have let out commercial premises in

this locality in the year 2003-04, has been produced in the

witness box. I, therefore, hold that the plaintiffs have failed

to prove that the prevailing market rent in respect of the

upper floors was about Rs.100/- per sq.ft. per month in the

year 2003. It has, however, come in evidence that officials

of the defendant bank had agreed to pay rent of Rs.45/- per

sq.ft. per month for the upper floors. Though it was

contended by the learned counsel for the defendant that the

rent of Rs.45/- offered by the bank was inclusive of house

tax, this is not borne out from the documents filed by the

parties. The correspondence available on record indicates

that rent at the rate of Rs.45/- per sq.ft. per month offered

by the defendant could not have been inclusive of house tax

because renewal was offered on the same terms as were

contained in the original lease deed and admittedly the

original lease deed provided for payment of house tax by the

defendant. I am, therefore, of the view that the defendant

bank should pay damages for use and occupation in respect

of the upper floors of Vijay Building, 17 Barakhamba Road,

New Delhi at the rate of Rs.45/- per sq.ft. per month.

22. As regards ground floor portion, the only evidence

produced by the plaintiffs is the lease granted by the Gujral

Estate Pvt. Ltd. to Vijaya Bank. The Vijaya Bank was

paying rent at the rate of Rs.125/- per sq.ft. per month,

inclusive of all taxes. It has also come in the testimony of

PW-3 Mr. Anil Kant Gupta, Manager, Vijaya Bank that the

premises, which the Vijaya Bank taken on rent was

centrally air-condition. It has come in the testimony of

bank officials that the air-conditioning system of the

tenanted premises was not functional after 1999-2000. It

has also stated by the bank officials that 100% power back

up was provided by the landlord of the premises, which

Vijaya Bank had taken on rent. Therefore, the rent which

Vijaya Bank was paying to Gujral Estate Pvt. Ltd. does not

reflect the true market rent, which the ground floor

premises, which the defendant bank had taken on rent,

would have fetched in the years 2003-04. It has, however,

come in evidence that the defendant bank had offered a rent

of Rs.85/- per sq.ft. per month in respect of the ground floor

without air-conditioning system and rate of Rs.90/- per

sq.ft. per month with air-conditioning system. Taking into

consideration all the facts and circumstances of the case, I

am of the considered view that the defendant bank should

pay damages for use and occupation in respect of the

ground floor portion of Vijaya Building at the rate of Rs.95/-

per sq.ft. per month. The issue is decided accordingly.

ISSUE NO.2

23. The plaintiffs have not claimed any interest for the

pre-suit period. In view of the provisions contained in

Section 34 of the Code of Civil Procedure Code pendente lite

and future interest is in the discretion of the Court. In the

facts and circumstances of the case, I am of the view that

interest should be awarded to the plaintiffs at the rate of 6%

per annum.

ISSUE NO.4

24. In view of my findings on the issues, the concerned

plaintiff(s) is/are entitled to recover, from the defendant, the

amount of Rs.5,78,234.08 in respect of 4th floor of Vijaya

Bank subject matter of CS(OS) No.1982/2003,

Rs.6,09,037.78 in respect of 6th floor and 4th floor of Vijaya

Bank subject matter of CS(OS) No.1991/2003,

Rs.16,12,891.84 in respect of 5th floor of Vijaya Building

subject matter of CS(OS) No.1983/2003 being the difference

between damages for use and occupation at the rate of

Rs.45/- per sq.ft. per month and rent/damages paid by the

bank at the rate of Rs.37.98 per sq.ft. per month for the

period from 1st January, 2003 to 31st March, 2003 and at

the rate of Rs.39.88 per sq.ft. per month for the period from

1st April,, 2003 to 2nd October, 2003 in respect of the upper

floors. The plaintiff in CS(OS) No.1992/2003 is also entitled

to recover from the defendant an amount of Rs.25,83,120/-

in respect of ground floor of Vijaya Building, which is the

subject matter of this suit, being the difference between

damages for use and occupation at the rate of Rs.95/- per

sq.ft. per month and rent/damages paid by the bank at the

rate of Rs.65.60 per sq.ft. per month for the period from 1 st

March, 2003 to 31st March, 2003 and at the rate of Rs.68.60

per sq.ft. per month for the period from 1 st April, 2003 to

29th April, 2004 in respect of the ground floor. This is

subject to the plaintiffs paying prescribed court fee on the

aforesaid amounts within four weeks from the date of this

order.

ORDER

A decree for recovery of Rs.5,78,234.08, in CS(OS)

No.1982/2003, Rs.6,09,037.78 in CS(OS) No.1991/2003,

Rs.16,12,891.84 in CS(OS) No. 1983/2003 and

Rs.25,83,120/- in CS(OS) No.1992/2003 with proportionate

costs is hereby passed in favour of the plaintiff(s) in the suit

and against the defendant State Bank of India with

pendente lite and future interest at the rate of 6% per

annum. The plaintiffs are directed to pay the deficient court

fee within four weeks from the date of this judgment.

(V.K. JAIN) JUDGE MARCH 30, 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