Citation : 2021 Latest Caselaw 13903 Mad
Judgement Date : 13 July, 2021
C.R.P.(NPD)No.602 of 2018
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 13.07.2021
CORAM
THE HON'BLE Mr. JUSTICE G.K.ILANTHIRAIYAN
C.R.P.(NPD)No.602 of 2018
and C.M.P.No.3175 of 2018
M/s. Home Finders Housing Limited,
Rep. By its Chairman and
Managing Director,
Lamicale Club, Michael Garden,
Tiruvalluvar Salai,
Ramapuram,
Chennai – 600 089. ... Petitioner
Vs.
1. D.A.Selvam
2. L.A.Selvam ... Respondents
Prayer :- Civil Revision Petition is filed under Section 115 of C.P.C., to set
aside the order dated 08.12.2016 passed in C.M.A.No.13 of 2016 on the file
of the learned III Additional District Judge, Tiruvallur at Poonamallee
confirming the order dated 19.02.2016 passed in I.A.No.262 of 2014 in
O.S.No.154 of 2008 on the file of the learned Subordinate Judge,
Poonamallee and allow the I.A.No.262 of 2014 in O.S.No.154 of 2008 as
prayed for.
Page 1 of 12
https://www.mhc.tn.gov.in/judis/
C.R.P.(NPD)No.602 of 2018
For Petitioner : Mr.J.Saravana Vel
For Respondents : Mr.M.V.Seshachari
ORDER
This Civil Revision Petition is directed as against fair and
decreetal order dated 08.12.2016 passed by the learned III Additional
District Judge, Tiruvallur, Poonamallee, in C.M.A.No.13 of 2016,
confirming the order dated 19.02.2016 passed by the learned Subordinate
Judge, Poonamallee in I.A.No.262 of 2014 in O.S.No.154 of 2008, thereby
dismissing the application filed by the petitioner herein to direct the
respondents to sell the suit property as per clause 1(b) of the Tamil Nadu
City Tenants Protection Act (herein after referred to as 'TNCTP Act').
2. The petitioner is the defendant and the respondents are the
plaintiffs. The respondents filed suit in O.S.No.154 of 2008 for ejectment in
respect of the suit property. Pending the suit, the petitioner filed petition in
I.A.No.262 of 2014 for direction, directing the respondents to sell the suit
property for the price fixed by the Court below. The same was dismissed
and aggrieved by the same, the petitioner filed appeal in C.M.A.No.13 of
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
2016 before the learned III Additional District Judge, Tiruvallur,
Poonamallee and the same was also dismissed by an order dated
08.12.2016. Aggrieved by the same, the present Civil Revision Petition has
been filed.
3. The learned counsel appearing for the petitioner would submit
that all the four ingredients required for granting the relief under Section 9
of the TNCTP Act are available in the present suit as such, the petitioner is
entitled to purchase the suit property. He further submitted that the present
suit filed for ejectments in which, there is subsisting lease of the land,
construction of the super structure by the lessee and applicability of the Act
in that area, and filing of the suit by the lessor are available in the present
suit. The cutoff date viz., 03.03.1980 not applicable in the case on hand,
since the gazettee notification which has been referred in the provision of
the Act has already been issued with respect to Chennai City and
subsequent inclusion of the suit village within the jurisdiction of the
Chennai city will automatically bring the suit village within the ambit of the
provisions of the Act retrospectively.
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
3.1. Further Section 1(3)(b) of the TNCTP Act, is applicable to the
facts of the present case, since initial notification bringing the provisions of
the Act to be effective within the area demarcated as Chennai Corporation
area will itself establish that no further notification is required in terms of
the Section 1(3)(b) of the TNCTP Act. Therefore, he prayed to set aside the
order passed by the Court below and to allow the petition filed by the
petitioner. In support of his contention, he relied upon the following
reported judgments:-
(i) 1942 SCC Online Mad 443 – V.Ranganathan Chettiar Vs. Mariappa Mudali
(ii) 1985 Mh.L.J.J.937 – Suryakant Shah Vs. Shahanavaz
4. Per contra, the learned counsel appearing for the respondents
would submit that the petitioner became a tenant under them and their
tenancy commenced only from 21.09.2001. The TNCTP Act applicable to
the tenancies prior to 03.03.1980. The relevant provisions of the TNCTP
Act are Section (1)(3)(a) and Section (1)(3)(b) of the TNCTP Act. As per
Section 1(3)(a) of the Act, it is applicable only to the tenancies of land
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
created before the commencement of the TNCTP Amendment Act 1979
viz., before 03.03.1980. In the present case, the tenancy only created on
21.09.2001, as such, the petitioner is not entitled to claim any benefits under
the TNCTP Act. In fact Section 1(3)(b) of the TNCTP Act is not applicable
to the fact of the present case, since the said Act has not yet been extended
to the suit village. Therefore, the petitioner cannot invoke the provisions
under Section 1(3)(b) of the Act. Hence the Court below rightly dismissed
the petition and prayed for dismissal of the present Civil Revision Petition.
In support of his contention, he relied upon the following reported
judgments:-
(i) 1988 (1) LW 400 – Raja D.V.Appa Rao Bahadur Vs. C.T.Senthilnathan
(ii) AIR 1998 SC 3207 – Aundiappa Nadar Vs. Gnanambal Ammal
5. Heard Mr.J.Saravana Vel, learned counsel appearing for the
petitioner and Mr.M.V.Seshachari, learned counsel appearing for the
respondents.
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
6. The petitioner is the tenant and the respondents are the
plaintiffs. The petitioner entered into a registered agreement of lease on
21.09.2001. The suit land was leased out to the petitioner and the petitioner
put up a construction on the suit land. Thereafter, the respondents filed suit
in O.S.No.154 of 2008 for ejectment in respect of the suit property as
against the petitioner. While pending the suit, the petitioner filed petition in
I.A.No.262 of 2014 directing the respondents to sell the suit land under the
TNCTP Act. Both the Courts below dismissed the said petition as against
which the present Civil Revision Petition.
7. The point for consideration in the present Civil Revision
Petition is that whether the TNCTP Act is applicable to the suit land or not?
8. The learned counsel appearing for the petitioner submitted that
as per the TNCTP Act, Section 1(2)(b)(iii) has been extended to any
specified village within 8 k.m., of the Chennai city or townships referred to,
therefore the tenant is entitled for the benefits under the Act, since the suit
property is within the radius of 8 km., of the Chennai city. In fact, as per the
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
gazette notification in G.O.Ms.No.97 dated 19.07.2011, the Act is extended
to Ramapuram Village as such the petitioner is entitled to get the benefits
under the Act.
9. On perusal of the gazette notification relied upon by the
learned counsel appearing for the petitioner in G.O.Ms.No.97 dated
19.07.2011, the municipal administration and water supply department
limitation has been extended to certain division under the Chennai City
Municipal Corporation Act for the administrative purpose. It is not issued
under the TNCTP Act. Therefore, the suit village is not covered under
Section 1(2)(b)(3) of the TNCTP Act.
10. As rightly pointed out by the learned counsel appearing for the
respondents, the petitioner cannot claim under the provisions contemplated
under Sections 1(3)(a) and 1(3)(b) of the TNCTP Act. The Act is applicable
only to the tenancy created prior to 03.03.1980. As per the provisions under
Section 1(3)(a), the said Act is applicable only to the tenancies of the land
created before the Tamil Nadu City Tenants Protection (Amendment) Act,
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
1979 viz., 03.03.1980. Admittedly, the tenancy in the present case was
created only on 21.09.2001 and as such the petitioner is not entitled to claim
the benefits under the TNCTP Act.
11. In this regard, it is relevant to rely upon the judgment reported
in 1988 (1) LW 400 in the case of Raja D.V.Appa Rao Bahadur Vs.
C.T.Senthilnathan, which reads as follows :-
“5. Learned Counsel also makes a reference to Sections 9 and 10 of the amending Act 2 of 1980 and submits that it was only with reference to the matters governed by Sections 9 and 10, Section 1(2) will not apply because of the express wording thereof. Learned Counsel submitted that the Legislation being an expropriatory legislation, that should be interpreted strictly and the scope of it should not be extend to tenancies other than those expressly covered by the said legislation. I do not see any substance in the argument of learned Counsel for the petitioner. Clause (ii) of Section 3 of the amending Act substitutes Section 1(3) of the principal Act in entirety. Section 1(3) of
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
the principal Act as it stood before the Tamil Nadu Act 2 of 1980 was passed was in these terms:
This Act shall apply, in the City of Madras only to tenancies of land created before the commencement of the Madras City Tenants' Protection (Amendment) Act, 1955, and in any municipal town or village to which this Act is extended by notification under Sub-section (2), only to tenancies created before the date with effect from which this Act is extended to such town or village.
This Sub-section (3) of Section 1 has been entirely replaced by the new Sub-section (3). I have already extracted the contents of the relevant provision of new Sub-section (3). If that is incorporated in the principal Act, it will only mean that the principal Act would i apply to tenancies of land created before the date of publication of the Madras City Tenants Protection (Amendment) Act, 1979. The date of publication is 3-3-1980.
Consequently, the principal Act would apply to tenancies created before 3-3-1980. Section 1(3) of the principal Act as it stands to-day after the amendment by Act 2 of 1980 does not limit the
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
scope of the applicability of the Act to tenancies created between 1974 and 1980 and tenancies created before 1955. The language of the section is very plain, simple and clear. The section has to be understood as it stands now. Once the provision of Section 1(3) of the principal Act has been substituted by a new provision, it is only the new provision that exists in the principal Act as on date. The Act has to be understood with reference to the provisions as they are in existence now. Section 1(3) of the principal Act after the amendment of the same by Act 2 of 1980 makes it clear that the principal Act will apply to all tenancies of land created before 3-3-1980.” The above judgment squarely applicable to the case on hand. Accordingly,
the petitioner is not entitled to claim benefits under Section 1(3)(a) of the
TNCTP Act. Therefore, the judgments relief upon by the learned counsel
appearing for the petitioner are not helpful to the case on hand.
12. That apart, if the petitioner claims benefits under Section
1(3)(a) of the Act, it has to be extended to the suit village. But the Act is not
extended to the suit village as stated supra, the Gazette notification issued
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
only for the municipality administrative purpose and not issued under the
TNCTP Act. In view of the above discussion, both the Courts below rightly
dismissed the petition and this Court finds no illegality or infirmity in the
orders passed by the Courts below.
13. Accordingly, the Civil Revision Petition stands dismissed.
Consequently, connected miscellaneous petition is closed. There shall be no
order as to cost.
13.07.2021 Internet : Yes Index : Yes/No Speaking order/Non-speaking order
rts
To
1. The III Additional District Judge, Tiruvallur at Poonamallee
2. The Subordinate Judge, Poonamallee
3. The Section Officer, V.R. Section, Madras High Court, Chennai.
https://www.mhc.tn.gov.in/judis/ C.R.P.(NPD)No.602 of 2018
G.K.ILANTHIRAIYAN, J.
rts
C.R.P.(NPD)No.602 of 2018 and C.M.P.No.3175 of 2018
13.07.2021
https://www.mhc.tn.gov.in/judis/
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!