Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Carona Co.Ltd. & Anr vs Mohd.Aarif & Ors
2025 Latest Caselaw 3506 MP

Citation : 2025 Latest Caselaw 3506 MP
Judgement Date : 30 January, 2025

Madhya Pradesh High Court

The Carona Co.Ltd. & Anr vs Mohd.Aarif & Ors on 30 January, 2025

Author: Dwarka Dhish Bansal
Bench: Dwarka Dhish Bansal
     1                                         F.A. No. 305/2004 & F.A. No. 383/2004

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

                    ON THE 30th OF JANUARY, 2025

                       FIRST APPEAL NO.305 OF 2004

                 THE CARONA CO. LTD. AND OTHERS
                             Versus
                    MOHD. AARIF AND OTHERS

Appearance:
Shri Mohd. Aadil Usmani, Advocate for appellants.

Shri Vijay Shukla, Advocate for respondents.
..............................................................................................................................................................


                       FIRST APPEAL NO. 383 OF 2004

                    MOHD. AARIF AND OTHERS
                             Versus
                 THE CARONA CO. LTD. AND OTHERS

Appearance:
Shri Vijay Shukla, Advocate for appellants.

Shri Mohd. Aadil Usmani, Advocate for respondents.
..............................................................................................................................................................

                                 JUDGMENT

As both the appeals have arisen out of common judgment and

decree, therefore, are being decided by this common judgment. However,

facts have been taken from First Appeal no. 305/2004.

2. First Appeal no. 305/2004 has been filed by the appellants/

defendants/tenants challenging the judgment and decree dtd.22.04.2004

passed by District Judge, Sagar in Civil Suit No. 40-A/98 whereby trial

Court decreed respondents/plaintiffs' civil suit for eviction on the grounds

of denial of title and bonafide requirement of business available under

Section 12(1)(c) & (f) of the M.P. Accommodation Control Act, 1961 (in

short "the Act") which was filed on the grounds under Section

12(1)(a),(c) & (f) of the Act.

3. Whereas F.A. No.383/2004 has been preferred by the

respondents/plaintiffs in respect of part of the judgment and decree

whereby refusing decree of arrears of rent and mesne profits, however in

the light of decision of F.A. No.305/2004 pronounced today, learned

counsel for the plaintiffs after arguing for some time, does not want to

press F.A. No.383/2004, therefore, the same is dismissed as withdrawn.

4. Facts in short are that the respondents/plaintiffs instituted a suit on

15.05.1998 for eviction with the averments that rented premises/shop in

question admeasuring 645 sq.ft. was given by its owner and landlord

Abdul Ajij to the defendants on 06.12.1987 on rent of Rs.1,690/- p.m..

The shop is situated in the building known as Roshan Manjil. It is alleged

that on 28.05.1987 Abdul Ajij had executed a registered Will in favour of

plaintiffs and after death of Abdul Ajij on 06.12.1987, the plaintiffs

became owner and landlord of the shop in question and got their names

mutated in municipal record on 22.04.1994. After death of Abdul Ajij, the

defendants started paying rent to the plaintiffs and lastly paid rent up to

March, 1995 to the plaintiffs, but due to filing of civil suit by uncle of the

plaintiffs namely Abdul Gaffar, for cancellation of Will dtd.28.05.1987,

the defendants stopped paying rent to the plaintiffs, however, that suit has

already been decided in favour of the plaintiffs. It is also alleged that the

defendants have not paid rent after April, 1995 despite making demand

and termination of tenancy by issuing notice dtd.03.02.1997 (Ex.P/4), but

the defendants neither paid rent nor vacated the shop. It is alleged that the

plaintiffs have become major and want to do business in the shop and for

that purpose there is no alternative accommodation available with the

plaintiffs in the township of Sagar. It is also alleged that the defendants

have denied title of the plaintiffs, therefore, they are entitled for decree of

eviction. On inter alia allegations, the suit was filed.

5. The defendants appeared and filed written statement denying the

plaint allegations. It is clearly admitted by the defendants that they were

inducted as tenant by Abdul Ajij, whose wife was Rasulan Bi and Liyaqat

Hussain and Abdul Gaffar are sons. The plaintiffs are sons of Liyaqat

Hussain i.e. grandsons of Abdul Ajij and Rasulan Bi. It is also admitted

by the defendants that after death of Abdul Ajij, they paid rent to Rasulan

Bi. In additional pleas, it is contended that although judgment and decree

dtd.19.02.1997 (Ex.P/7) has been passed in civil suit no. 11-A/97, but

against that civil appeal is already pending in High Court. As such at the

most, on the basis of Will dtd.28.05.1987 the plaintiffs can be said to be

co-sharers of 1/3 share, on the basis of which the plaintiffs have in

collusion with the municipal officers, also got mutated their names in the

municipal record. Admitting relationship of landlord and tenant with

Abdul Ajij and Rasulan Bi, the defendants denied title of the plaintiffs

and contended that the plaintiffs are not in need of the rented shop for

their business and there is sufficient alternative accommodation available

with the plaintiffs and their father. On inter alia contentions, the suit was

prayed to be dismissed.

6. On the basis of pleadings of parties, trial Court framed as many as

9 issues and recorded evidence of parties. In support of their case, the

plaintiffs examined Shishu Sharma (PW/1), Hari Narayan Shrivastava

(PW/2) (who are employees of municipal corporation), Mohd. Aarif

(PW/3), Liyaqat Hussain (PW/4), Akbar Ali (PW/5) and produced

documentary evidence (Ex.P/1 to P/7). Similarly the defendants examined

Mohd. Naushad Alam (DW/1), Mohd. Iliyas (DW/2) and Abdul Gaffar

(DW/3) and produced documentary evidence (Ex. D/1 to D/24).

7. Upon due consideration of the material available on record, trial

Court vide impugned judgment and decree held that the plaintiffs are

owner and landlord of the rented shop and there is relationship of

landlord and tenant amongst the parties. It is held that the defendants

have not committed any default in making payment of rent, however, in

the light of averments made in paragraphs 6, 8, 9 & 17 of written

statement, held that the defendants have denied title of the plaintiffs and

that the plaintiffs are in bonafide need of the suit shop for starting

business and there is no other alternative accommodation available with

the plaintiffs, resultantly, decreed the suit for eviction on the grounds

available under Section 12(1)(c) & (f) of the Act.

8. Learned counsel for the appellants/defendants submits that

although the defendants have admitted relationship of landlord and tenant

with Abdul Ajij and Rasulan Bi and also paid rent to them, but in absence

of proof of Will allegedly executed by Abdul Ajij in favour of the

plaintiffs on 28.05.1987, it cannot be said that the plaintiffs are

owner/landlord and that the defendants have denied title of the plaintiffs.

He submits that the plaintiffs have not even placed the Will on record,

therefore, basic requirement of claiming decree of eviction under Section

12(1)(f) of the Act is not fulfilled. He submits that even in the light of

judgment and decree dtd.19.02.1998 (Ex.P/7), it cannot be said that

issue/question of genuineness of the Will has become final because

against the judgment and decree (Ex.P/7), first appeal is still pending

before the High Court filed by Abdul Gaffar. In support of his

submissions learned counsel for the appellants/defendants placed reliance

on a coordinate Bench decision of this Court in the case of Jyoti Sharma

(Smt.) v. Vishnu Goyal reported in 2024(4) JLJ 205. As such, the

defendants prayed for allowing the first appeal.

9. Learned counsel appearing for the respondents/plaintiffs supports

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

in the light of judgment and decree dtd.19.02.1998 (Ex.P/7) passed by

District Judge, Sagar coupled with the documents of mutation of the

plaintiffs as well as in the light of pleadings made in the written

statement, it is clear that the defendants were well aware about execution

of registered Will by Abdul Ajij in favour of the plaintiffs and the

genuineness of Will dtd.28.05.1987 is found established prior to date of

filing of suit on 15.05.1998 vide judgment and decree dtd.19.02.1998 in

Civil Suit No.11A/1997. He submits that in the light of judgment and

decree (Ex.P/7) the defendants being tenants, were not in a position to

challenge the Will or title of the plaintiffs over the shop in question in

which the defendants were inducted as tenant by grandfather of plaintiffs.

He submits that in view of the aforesaid factual scenario, first appeal

deserves to be dismissed.

10. Heard learned counsel for the parties and perused the record.

11. In the present case, following points for determination are arising

for consideration of this Court:-

"i. Whether tenant could challenge veracity of the Will especially in the

circumstances where the Will is found to be genuine by the judgment and

decree dtd.19.02.1998 (Ex.P/7) ?

ii. Whether the judgment and decree dtd.19.02.1998 (Ex.P/7) is sufficient

for maintaining the suit for eviction by the plaintiffs ?

iii. Whether on the facts and in the circumstances of the case, decree of

eviction passed by trial Court on the grounds under Section 12(1)(c) & (f) of

the Act is sustainable ?

12. In the present case admittedly the defendants were inducted by

plaintiffs' grand-father/Abdul Ajij (who died on 06.12.1987). It is also an

admitted fact that defendants paid rent to Abdul Ajij as well as to his wife

Rasulan Bi. It is also an admitted fact that after death of Abdul Ajij and

Rasulan Bi, their son Abdul Gaffar challenged the Will of the favour of

plaintiffs by filing civil suit and upon contest made by concerning parties,

civil suit filed by Abdul Gaffar was dismissed vide judgment and decree

dtd.19.02.1998 (Ex.P/7) whereby registered Will of the favour of

plaintiffs was held to be genuine by rejecting the claim of Abdul Gaffar

on the basis of Will dtd.06.12.1987 allegedly executed by Abdul Ajij in

favour of Abdul Gaffar.

13. The aforesaid litigation amongst Abdul Gaffar, Liyaqat Hussain

(son of Abdul Ajij), Mohd. Aarif, Mohd. Asif and Mohd. Uber as well as

Smt. Rasulan Bi has been in knowledge of the defendants and sufficient

averments regarding knowledge of this litigation have been made by the

defendants themselves in their written statement itself. It is pertinent to

mention here that Rasulan Bi was party to the civil suit no.11-A/1997

decided by judgment and decree (Ex.P/7), but she did not dispute the case

of the plaintiffs regarding execution of Will by her husband-Abdul Ajij.

Similarly, Liyaqat Hussain (father of the plaintiffs) also did not dispute

the Will. As such, it can very well be said that at least for the purpose of

filing suit for eviction against tenants of the suit property, plaintiffs are

owner of the house in question and after death of Abdul Ajij and Rasulan

Bi, ownership was devolved upon the plaintiffs automatically and they by

operation of law, especially after death of Abdul Ajij, became owner and

landlord of the shop in question.

14. The defendants do not claim themselves to be owner of the shop in

question nor they claim ownership of Abdul Gaffar over the shop in

question, and they just want to take benefit of the pending

litigation/appeal filed by Abdul Gaffar, but in the existing facts and

circumstances of the case and in view of admitted ownership of the

plaintiffs even as co-sharers, the defendants do not get any benefit on the

basis of pending litigation.

15. As on the date of filing of instant suit on 15.05.1998, the

defendants became aware of the Will as well as judgment and decree

dtd.19.02.1998 (Ex.P/7) passed in favour of the plaintiffs, therefore, they

were not having any right to deny title of the plaintiffs. In the case of

Dashrath Rao Kate Vs. Brij Mohan Srivastava, (2010) 1 SCC 277 and

Jagdamba Prasad Khandelwal Vs. Smt. Shanti Devi 2002 (I) MPWN 12,

it has been held that the defendant/tenant has no right to challenge the

Will because it is dispute between the heirs. It is also apparent from the

record that the alleged owner Abdul Gaffar (DW/3) has not said anything

in his statement made before the Court to the effect that he does not want

to evict the defendants. Even if any litigation is pending amongst the

plaintiffs and Abdul Gaffar, the same does not come in the way of the

plaintiffs because in any case, they being co sharers, as has also been

admitted by the defendants in their written statement, can file suit for

eviction against the defendants/tenants on one or more ground(s) of

eviction available under Section 12(1) of the Act.

16. Except arguing on the question of relationship of landlord and

tenant amongst the parties, learned Counsel for the appellants has not

been able to point out any illegality or perversity in the findings recorded

by trial Court. As the defendants have clearly denied title of the plaintiffs

and the plaintiffs have clearly proved that they are in need of the suit shop

for starting their business and there is no other alternative accommodation

in the township of Sagar, in my considered opinion, trial Court does not

appear to have committed any illegality in passing the decree of eviction

against the defendants. In these circumstances the decision relied upon by

learned counsel for the appellants in the case of Jyoti Sharma (Smt.)

(supra) does not help to the appellants.

17. Upon asking of the Court, counsel for the appellants/defendants has

refused to take time for vacation of the shop in question, therefore, no

time is being granted by this Court for vacating the shop.

18. In view of the aforesaid discussion, instant appeal sans merit and is

dismissed with cost. Counsel fee is quantified as Rs.10,000/-.

19. 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: 2025.02.01 17:02:56 +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 : MAIMS

 
 
Latestlaws Newsletter