Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinod Kumar vs Dashrath Prasad
2025 Latest Caselaw 4096 MP

Citation : 2025 Latest Caselaw 4096 MP
Judgement Date : 6 February, 2025

Madhya Pradesh High Court

Vinod Kumar vs Dashrath Prasad on 6 February, 2025

Author: Dwarka Dhish Bansal
Bench: Dwarka Dhish Bansal
     1                                                              S.A. No. 608/2007

         IN THE HIGH COURT OF MADHYA PRADESH
                      AT JABALPUR
                                    BEFORE
         HON'BLE SHRI JUSTICE DWARKA DHISH BANSAL

                    ON THE 6th OF FEBRUARY, 2025

                      SECOND APPEAL NO. 608 OF 2007

                        VINOD KUMAR JAISWAL
                                Versus
                      DASHRATH PRASAD JAISWAL

Appearance:
Shri Ashok Lalwani, Senior Advocate with Shri Abhishek Singh, Advocate for
appellant.

 No one is appearing for respondent despite service of notice and representation
through counsel.
..............................................................................................................................................................

                                  JUDGMENT

This second appeal has been preferred by the appellant/plaintiff

challenging the judgment and decree dtd.19.02.2007 passed by 3rd

Additional District Judge (Fast Track Court), Katni in Civil Appeal No.

50-A/2006 reversing the judgment and decree dtd.30.07.2004 passed by

3rd Civil Judge Class-I, Katni in Civil Suit No.39-A/2004 whereby trial

Court decreed appellant/plaintiff's suit for eviction holding the

respondent/defendant to be licensee and in appeal filed by defendant, the

suit has been dismissed vide impugned judgment and decree

dtd.19.02.2007.

2. In short the facts are that the appellant/plaintiff had instituted a suit

for eviction and arrears of rent with the allegations that the plaintiff is

owner of the rented premises, which was given to defendant 1-Harprasad

(who died during the suit and his name was deleted by the plaintiff) for

non-residential purpose on rent of Rs.40/- per month, but he had sublet

the premises to the defendant 2-Dashrath Prasad, in which he is carrying

out a paan shop. In the east there is a shop (admeasuring 7'x30') of the

plaintiff in which he is carrying out his business of manufacturing trunk

and drum, which is not sufficient for the plaintiff's business, hence the

plaintiff is in need of the suit shop for his business and there is no other

alternate accommodation available with him in the township of Katni. It

is alleged that on 03.04.1984, a notice was issued to the defendant, but

was refused to accept by him and the defendant 1 is in arrears of rent

w.e.f. 01.04.1984. By way of amendment, it is alleged that if the Court

comes to conclusion that defendant-Dashrath Prasad is not tenant of the

plaintiff then by issuing permanent injunction, he be evicted from the

premises. With these allegations, the suit was filed.

3. The defendant-Dashrath Prasad only appeared and filed written

statement denying the plaint allegations and contended that he is not

tenant of the plaintiff, as no agreement of tenancy was executed in

between plaintiff and Harprasad. It is contended that suit premises was of

the possession of Lt. Jwala Prasad, who kept his sister's son Dashrath

Prasad with him in the year 1960, who was taking care of flour mill's

business of Jwala Prasad and after death of Jwala Prasad in the year 1976,

he received the shop as his legal heir. It is contended that in the year 1977

Kashi Prasad Jaiswal (father of plaintiff) got the adjacent portion from

defendant Dashrath himself for the business of plaintiff in which he is

doing manufacturing business of trunk and drum. It is contended that

Harprasad never remained in possession and defendant-Dashrath never

received possession of the premises from Harprasad as sub-tenant or

otherwise. It is also contended that he never received any notice sent by

the plaintiff, nor the plaintiff is in need of the rented premises for alleged

business and the defendant is not liable to make any payment of rent. It is

also contended that the plaintiff is not entitled for relief of possession in

the garb of decree of permanent injunction. On inter alia contentions, the

suit was prayed to be dismissed.

4. On the basis of pleadings of parties, trial Court framed issues and

recorded evidence of the parties. In support of his case the plaintiff

examined himself-Vinod Kumar Jaiswal (PW/1) and produced documents

(Ex.P/1 to P/6). The defendant also examined himself i.e. Dashrath

Prasad (DW/1), however he did not produce any documentary evidence.

Upon consideration of the same, trial Court vide judgment and decree

dtd.30.07.2004 held that the plaintiff is owner of suit premises but while

deciding issue no. 2 to 5 held that the relationship of landlord and tenant

between plaintiff and Harprasad is not established and it is also not

established that Harprasad without prior permission of plaintiff, sublet the

premises to defendant-Dashrath Prasad Jaiswal. It is also held that

plaintiff is not in need of the suit accommodation for his business and that

it was not given to the defendant for non-residential purpose. However, in

alternate the Court held that the defendant being licensee, the plaintiff is

entitled for possession of suit accommodation by decree of permanent

injunction.

5. Against the aforesaid judgment and decree of trial Court defendant-

Dashrath preferred regular civil appeal, which by the impugned judgment

and decree dtd.19.02.2007, was allowed and judgment and decree of trial

Court was reversed by holding that neither there is any relationship of

landlord and tenant in between the parties nor there is any relationship of

licensor and licensee and the gift deed (Ex.P/1) being a suspicious

document, plaintiff is not entitled for decree of eviction.

6. Against the aforesaid judgment and decree, instant second appeal

was filed, which came in hearing on 29.11.2013 and was admitted on the

following substantial questions of law:-

"A.Whether in view of the admission made by the respondent/licensee regarding the landlord-ship of the appellant,

the learned lower appellate court was just and proper in reversing the decree of eviction granted by the trial court in favour of the appellant?

B. Whether it was rightly held by the lower appellate court that the respondent was not the licensee of the appellant though the said fact was clear from the evidence available on record?"

7. Learned counsel for the appellant submits that in addition to the

already formulated substantial questions of law, the appellant has also

filed an application (I.A. No. 2740/2025) proposing two more substantial

questions of law, which also deserve to be formulated. The proposed

substantial questions of law are quoted as under:-

"a) Whether the court below have erred in not passing the decree under section 12(1)(b)(c) and (f) of the M.P. Accommodation and Control Act 1961 against Harprasad and holding Dashrath to be the Sub-tenant by drawing adverse inference on account of not adducing successors of Harprasad as his witnesses by Dashrath?

b) Whether the Court below has erred in reversing the finding of Trial Court, whereby the appellant was held to be the owner of suit premises?"

8. Learned counsel for the appellant/plaintiff submits that although

trial Court found that there is no relationship of landlord and tenant in

between the parties, but rightly granted decree of possession on the basis

of relationship of licensor and licensee. He submits that the case of

relationship of landlord and tenant is clearly proved by the available oral

and documentary evidence adduced by the plaintiff. He submits that first

appellate Court has committed illegality in holding the gift deed to be a

suspicious document whereas no evidence has been adduced on behalf of

the defendant challenging veracity of the gift deed and even the existence

of gift deed has been admitted by the defendant Dashrath (DW/1) in

paragraph 9 of his statement. He submits that in the light of admitted fact

that the defendant had handed over possession of half of the property to

the plaintiff, the case of ownership and landlordship pleaded by the

plaintiff becomes established. He submits that in view of proven fact that

Harprasad was tenant in the premises and the defendant has failed to

prove his status in the premises, he was rightly held to be the licensee in

the suit accommodation and first appellate Court has wrongly reversed

the judgment and decree passed by trial Court. He further submits that in

view of admission of the defendant regarding execution of gift deed and

handing over possession of the adjacent premises, no further proof was

required. He further submits that by drawing adverse inference, Court

below ought to have granted decree of eviction in favour of the plaintiff

on the grounds under Section 12(1)(b), (c) & (f) of the Act. In support of

his submissions, he placed reliance on the decisions of Hon'ble Supreme

Court in the case of Ramrameshwari Devi v. Nirmala Devi (2011) 8 SCC

249; Praful Manohar Rele v. Krishnabai Narayan Ghosalkar and others

(2014) 11 SCC 316; Gopal Krishnaji Ketkar v. Mohamed Haji Latif &

Others AIR 1968 SC 1413; Balveersingh v. Kishanlal AIR 1988 MP

225; Majati Subbarao v. P.V.K. Krishna Rao (deceased) by Lrs AIR 1989

SC 2187; Jaspal Kaur Cheema and Anr. v. M/s. Industrial Trade Links

and Ors. etc. AIR 2017 SC 3995; Jahuri Sah and others v. Dwarika

Prasad Jhunjhunwala and others AIR 1967 SC 109; Prahlad Das and

another vs. Madholal (1996) 2 MPJR 239; and in the case of Ashok

Kumar Jain vs. Smt. Babita Sawnani in F.A. No. 1021/2012 decided on

30.01.2019 (at Jabalpur Bench).

9. Heard learned counsel for the appellant/plaintiff and perused the

record.

10. Undisputedly, in the present case trial Court while deciding the

issue no. 2 to 5 held that Lt. Harprasad did not receive the suit

accommodation on rent from plaintiff and Harprasad did not sublet the

accommodation to defendant-Dashrath Prasad. The Court also held that

rented premises was not given by plaintiff to the defendant for non-

residential purpose nor the plaintiff is in need of the accommodation for

his business. However, on the basis of Gift deed held the plaintiff to be

owner and defendant-Dashrath to be licensee and ordered his eviction by

the decree of permanent injunction.

11. Undisputedly the aforesaid judgment and decree/adverse findings

of trial Court were not challenged by the plaintiff by way of appeal or by

filing any cross objection in the appeal of the defendant and only the

defendant/ respondent-Dashrath preferred civil appeal, which was

allowed holding that there is no relationship of licensor and licensee also

in between the parties and, therefore, there is no question of passing

decree of possession. Perusal of plaint shows that the plaintiff had

instituted the suit only on the basis of relationship of landlord and tenant

and paragraphs 1 to 9 of plaint show that nowhere the plea of licensor and

licensee has been taken. Originally the defendant 1-Harprasad was

alleged to be tenant and defendant 2-Dashrath was alleged to be sub-

tenant, however, by way of amendment in plaint, paragraph 8(c) was

incorporated and it is alleged that if the Court comes to conclusion that

defendant-Dashrath is not tenant of plaintiff and his capacity is that of

licensee then in alternate, the plaintiff prays relief of possession against

the defendant 2 by way of permanent injunction and except this pleading

no other pleading is there in plaint, which by way of filing written

statement, was specifically denied by defendant-Dashrath.

12. In respect of relationship of licensor and licensee there is no

documentary evidence available on record and in the notice (Ex.P/3) also

the defendant 2-Dashrath Prasad Jaiswal was not shown to be the licensee

but clear cut case pleaded by the plaintiff regarding Dashrath Prasad

Jaiswal was that of sub-tenant. In oral testimony, the plaintiff has also not

said anything about status of the defendant-Dashrath as licensee.

Although the plaintiff has claimed himself to be owner on the basis of gift

deed, which unnecessarily has been held to be suspicious in the suit filed

for eviction only on the basis of relationship of landlord and tenant, but in

absence of proof of ownership of Ramkali Bai & Kashi Prasad over the

premises in question, mere gift deed by them to the plaintiff, does not

provide any help to the plaintiff for seeking decree on the basis of

relationship of licensor and licensee regarding which no sufficient

pleadings and evidence is there on record. As is mentioned in gift deed

and apparently at the time of execution of gift deed the plaintiff was

minor and for proving the relationship of landlord and tenant or licensor

and licensee, the plaintiff has not examined any other independent

witness.

13. From perusal of testimony of defendant-Dashrath it is clear that he

nowhere has admitted landlordship of the appellant/plaintiff but he has

just admitted that a gift deed was executed in favour of the plaintiff and

he has come to know about it only when it is produced in evidence and

except this statement no admission has been made by him.

14. In view of the aforesaid discussion, all the decisions cited by

learned counsel for the appellant, are distinguishable on facts and do not

give any help to the case of plaintiff/appellant.

15. Resultantly, it is held that the substantial questions of law

formulated by this Court so also proposed by the appellant/plaintiff by

way of application (I.A. No. 2740/2025) do not arise in this second

appeal and are decided against the appellant/plaintiff.

16. As a result of the aforesaid, this second appeal fails and is hereby

dismissed with cost.

17. Miscellaneous application(s), pending if any, shall stand closed and

interim order of stay, if any, shall stand vacated.

(DWARKA DHISH BANSAL)

JUDGE

KPS

Date: 2025.02.10 16:09:14 +05'30'

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter