Citation : 2021 Latest Caselaw 90 j&K/2
Judgement Date : 10 February, 2021
IN THE HIGH COURT OF JAMMU AND KASHMIR
AT SRINAGAR
(THROUGH VIRTUAL MODE)
Reserved on: 01.02.2021
Pronounced on:10.02.2021
CM(M) No.08/2021
CM No.342/2021
Baba Saqib ...Petitioner(s)
Through: - Mr. Showkat Ali Khan, Advocate.
Vs.
Abdul Rashid Wani & Others ...Respondent(s)
Through: - Mr. Jahangir Iqbal Ganai, Sr. Advocate with
Ms. Humaira Shafi, Advocate.
CORAM: HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE
JUDGMENT
1) Order dated 29th of December, 2020 passed by Principal
District Judge, Srinagar "the trial court" in file No.08/N is assailed by
the petitioner (defendant in the suit) by way of this petition filed under
Article 227 of the Constitution of India. Before adverting to the
grounds of challenge to the impugned order urged by the petitioner, it
would be appropriate to, briefly, notice few material facts.
2) Petitioner is a tenant of the respondents qua a shop situated in a
building known as "Landmark Complex" Karan Nagar, Srinagar. It is
the case of the respondents set up in the suit filed before the trial court
MOHAMMAD ALTAF BHAT 2021.02.11 15:27 I attest to the accuracy and integrity of this document
that the petitioner paid the agreed rent with 5% annual increase till
31st January, 2018 and thereafter stopped paying the rent without any
reason or justification. When the petitioner turned a bad tenant, the
respondents filed a suit for eviction of the petitioner from the suit shop
and also prayed for a decree for recovery of arrears of rent amounting
to Rs.56,225/ due and recoverable till 31st of December, 2018.
3) The suit was contested by the petitioner and in the written
statement filed by him, the petitioner did not dispute his status as
tenant but pleaded that he was not liable to pay rent as per the
agreement executed between the parties on 5th day of January, 2018,
which was only for a period of eleven months. The petitioner took a
specific stand in his written statement that the petitioner and the
respondents had amicably sorted out the matter and it was decided
that the respondents would reduce the rent by 25% of the basic rent
with effect from February, 2018. The petitioner also claims to have
paid rent of Rs.39800/ till May, 2019.
4) The matter came up for consideration before the trial court on
2nd of November, 2019, when the trial court, taking note of the stand
of the petitioner in the written statement and with the consent of the
parties, directed the petitioner to deposit the agreed amount of rent in
the Court within two weeks, providing further that the deposit of
agreed amount of rent shall not cause any prejudice to the rights of the
parties and shall have no bearing upon merits of the case.
MOHAMMAD ALTAF BHAT 2021.02.11 15:27 I attest to the accuracy and integrity of this document
5) When the consent order dated 2nd of November, 2019, was not
complied by the petitioner, the respondents (plaintiffs before the court
below) filed an application seeking a direction to the petitioner to
deposit the agreed amount of rent in the Court as per the rent
agreement.
6) The matter was considered by the trial court and vide order
dated 18th of August, 2020, the trial court clarified that the agreed rent
in the instant case would prima facie mean and include rent governed
by the agreement and, accordingly, directed the petitioner to deposit
the outstanding rent in terms of the rent agreement entered into by the
parties along with 5% increase every year. The trial court further
provided that the respondents herein shall give an undertaking that in
case it is proved by the petitioner that there was a reduction of the
rent, the respondents shall reimburse the same to the petitioner
forthwith.
7) This order of the trial court was assailed by the petitioner in
CM(M) No.80/2020 by way of a petition under Article 227 of the
Constitution of India. A Bench of this Court, after considering the
matter, found no merit in the petition and dismissed the same vide its
order dated 27th of November, 2020. The parties were, however, left
free to approach the trial court for clarification with regard to the
period for which the rent has been ordered to be paid.
MOHAMMAD ALTAF BHAT 2021.02.11 15:27 I attest to the accuracy and integrity of this document
8) Taking queue from the aforesaid observation of this Court in
the order dated 27th of November, 2020, an application was moved by
the respondents for issuance of direction to the petitioner to deposit
the rent in terms of the order of the trial court dated 18.08.2020 as
upheld by the High Court vide order dated 27th of November, 2020.
The application was opposed by the petitioner.
9) The trial court after considering the stand of the rival parties
and in terms of the observations of the High Court clarified that the
petitioner would be liable to deposit rent in the trial court with effect
from 1st February, 2018, till final disposal of the suit. It was further
provided that the arrears till 31st December, 2020, shall be deposited
by or before 31st of January, 2021, and thereafter rent shall be
deposited on monthly basis on 5th day of every month. The trial court
reiterated that the petitioner shall pay rent as per the rent agreement
forming part of the plaint with 5% increase per annum as directed vide
order of the trial court dated 18.08.2020. It is this order of trial court
which is called in question by the petitioner in this petition.
10) Having heard learned counsel for the parties and perused the
record, I find no legal infirmity in the order impugned. It is the
argument of learned counsel for the petitioner that in a suit for
eviction and recovery of arrears, the trial court is not competent to
issue direction for deposit of arrears of rent without first determining
the arrears due and also the date from which these are due. The trial
court, without determining these vital aspects, has virtually decreed MOHAMMAD ALTAF BHAT 2021.02.11 15:27 I attest to the accuracy and integrity of this document
the suit in so far as payment of arrears of rent is concerned. The
argument will not hold any water for the simple reason that first
direction in the suit was passed by the trial court on 2nd of November,
2019 with the consent of parties and it was for depositing the agreed
amount of rent in the Court within two weeks.
11) It is true that in the order dated 2nd November, 2019, it was not
clarified by the Court as to what would be the agreed amount of rent
in the instant case. This made the respondents to file another
application which was contested by the petitioner by filing his
objections. The matter was considered at length by the trial court and
vide its order dated 18.08.2020, the position with regard to "agreed
rent" was clarified. What was held by the trial court in the order is
contained in para 14 and 15 of the order and is reproduced herein for
facility of reference:
""14. Therefore, in the backdrop of the aforesaid discussion, it is clarified that the agreed rent in the instant case prima facie means and includes rent governed by the agreement which agreement is admitted by the tenant in his written statement subject, of course, to the plea of oral amicable settlement, the heavy burden of proof regarding the reduction of rent is upon the tenant to be discharged during the trial of the suit.
15. With this clarification, the defendant/non- applicant/tenant is directed to deposit the outstanding rent till date in terms of the Rent Agreement entered into by the parties along with 5% increase forming part of the plaint.
However, to protect the lis and the interest of the tenant, it is directed that the plaintiff shall give an undertaking that in case it is proved by the defendant MOHAMMAD ALTAF BHAT that there was reduction of the rent, the plaintiff(s) 2021.02.11 15:27 I attest to the accuracy and integrity of this document
shall reimburse the same to the defendant/non- applicant forthwith. The plaintiff shall give undertaking within a week's time and after furnishing of the undertaking, the tenant/non-applicant shall deposit the outstanding rent to this court within a period of one month from the date of this order."
12) Feeling aggrieved and dissatisfied with the order, the petitioner
moved this Court by way of a petition under Article 227 of the
Constitution of India. The petition was found to be devoid of merit
and dismissed by this Court. The parties, however, were left free to
seek clarification from the trial court from which date the agreed rent
was payable. So far as the clarification given by the trial court in its
order dated 18.08.2020 with regard to agreed rent is concerned, the
same was accepted by this Court. In this way, order dated 2nd
November, 2019 read with order dated 18.08.2020 attained finality.
The trial court was now called upon to determine the date from which
the rent was payable. This was done by the trial court vide order dated
29th of December, 2020.
13) The plea of the petitioner that the order impugned is tantamount
to grant of decree in the suit by way of interim order is devoid of any
substance and cannot be accepted. As noted above, the petitioner has
not disputed his status as tenant in the shop of the respondents and nor
has he disputed that he has not paid any rent with effect from
February, 2018. Though petitioner claims that he has paid the rent of
Rs.39800/ till May, 2019 after deducting an amount of Rs.2200/
deposited in the office of Rent Controller, Srinagar, yet he has
MOHAMMAD ALTAF BHAT categorically admitted that from the month of June, 2019, he has not 2021.02.11 15:27 I attest to the accuracy and integrity of this document
paid even a single penny towards rental of the shop under his
possession. In this way, in terms of the order impugned, the petitioner
has become liable to be pay rent as per the rent agreement forming
part of the plaint with 5% increase per annum, as directed by the trial
court vide its order dated 18.08.2020 and the amount shall be
deposited in the Court with effect from 1st of February, 2018 to 31st of
December, 2020 by or before 31st of January, 2021. It is however,
added that the amount claimed to have been paid by the petitioner
shall be set off on producing the proof thereof.
14) In view of the aforesaid, I find nothing wrong with the order
impugned which is only by way of giving effect to the orders passed
on 2nd of November, 2019 and 18.08.2020, which orders have since
attained finality. This petition is, therefore, found to be without any
merit and is, accordingly, dismissed along with connected CM.
However, in the given facts and circumstances of the case, this Court
would like to clarify that in case any request for release of amount is
filed, the trial court shall release only 50% of the amount of rent
deposited before it and the release of rest of the amount shall abide by
the decree, if any, passed by the trial court finally.
15) Copy of this order be sent to the trial court for information and
compliance.
(Sanjeev Kumar) Judge Srinagar 10 .02.2021 "Bhat Altaf, PS"
Whether the order is speaking: Yes/No MOHAMMAD ALTAF BHAT Whether the order is reportable: Yes/No 2021.02.11 15:27 I attest to the accuracy and integrity of this document
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!