Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G.Shanthilal Transport Company vs /
2023 Latest Caselaw 15529 Mad

Citation : 2023 Latest Caselaw 15529 Mad
Judgement Date : 1 December, 2023

Madras High Court

G.Shanthilal Transport Company vs / on 1 December, 2023

                                                                              CRP(MD)No.753 of 2019

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                           RESERVED ON : 17.11.2023

                                       PRONOUNCED ON : 01.12.2023

                                                      CORAM

                                  THE HONOURABLE MR.JUSTICE P.B. BALAJI

                                            C.R.P.(MD)No.753 of 2019
                                                      and
                                           C.M.P.(MD)No.5056 of 2019

                G.Shanthilal Transport Company,
                Rep. By its Partner,
                Anil G.Vijan.                                            ...Petitioner


                                                       /Vs./
                K.Sankar                                                 ...Respondent


                PRAYER:- Petition - filed under Section 25 of the Tamil Nadu Building (Lease
                and Rent Control) Act, 1960, to set aside the judgment and decree dated
                12.09.2018 made in RCA No.54 of 2014 on the file of the Rent Control
                Appellate Authority (Sub Court), Madurai, confirming the order and decreetal
                order dated 02.06.2014 made in RCOP No.149 of 1992 on the file of the
                Additional Rent Controller, (Additional District Munsif Court), Madurai Town.


                                     For Petitioner    : Ms.J.Anandhavalli
                                     For Respondent    : Mr.L.Shaji Chellan



https://www.mhc.tn.gov.in/judis
                1/11
                                                                                    CRP(MD)No.753 of 2019

                                                         ORDER

The tenant is the revision petitioner. The respondent, as landlord, filed

RCOP No.149 of 1992 for fixation of fair rent under Section 4 of the Tamil

Nadu Buildings (Lease and Rent Control) Act, Act 18 of 1960. The parties are

described as landlord and tenant.

2. The brief facts of the petition in RCOP No.149 of 2014 seeking

fixation of fair rent are as follows:-

(i) The premises belongs to the landlord and the tenant was running a

lorry office on a monthly rent of Rs.700/- under a lease with the landlord. The

petition premises is situated in a prime locality in Madurai, very close to

Meenakshi Amman Temple, Railway Station and Periyar Bus-Stand. The

market value of site in the locality is not less than Rs.18,00,000/-. The fair rent

that would be payable by the tenant would be Rs.13,000/- per month.

(ii) The said RCOP was resisted by the tenant stating that the property is

situated in a very congested area and the value as claimed by the landlord is

highly exaggerated. Moreover, the building is very old and dilapidated and of

nil value. The petition has been filed only to vacate the tenant from the petition

premises.

(iii) Initially, the Rent Controller, after enquiry, fixed the fair rent at Rs.

https://www.mhc.tn.gov.in/judis

15,870/- per month. In appeal filed by the tenant, the same was reduced to Rs.

12,650/- per month. However, when the matter was challenged by way of

revision before this Court, the matter was remanded back to the Rent Controller,

as the Courts had adopted the guideline value instead of market value, to arrive

at fair rent. After remand, the Rent Controller fixed the fair rent at Rs.12,740/-,

which came to be confirmed by the Appellate Authority. It is aggrieved by the

said concurrent findings of the Rent Controller and the Appellate Authority that

the present revision has been preferred.

3. The main grounds challenging the order fixing the fair rent are that the

Courts had erroneously considered Exs.P1 & P2, which are not only situated far

away from the petition premises, but also pertain to a small extent of land and

cannot be compared to the petition premises. Further it is also contended that

Ex.R1 sale deed was pertaining to a property situated very near to the petition

premises and the Courts below have not taken the same into account while

fixing the market value of the petition premises.

4. The further contention of the tenant is that the Courts below

erroneously fixed the age of the building as 45 years. It is the specific case of

the tenant that the building was easily more than 100 years old. The evidence of

https://www.mhc.tn.gov.in/judis

PW1 also clearly pointed out the fact that the building was constructed during

the King Nayakkar's rule in Madurai and was certainly not of any recent origin.

5. I have heard the learned counsel for the petitioner / tenant and the

learned counsel appearing for the respondent / landlord. I have also perused the

order of the learned Rent Controller and and the judgment of the Appellate

Authority and also the oral and documentary evidence adduced by the parties.

6. Admittedly, there is no dispute with regard to tenancy. The parties

also admit to the fact that the contractual rent was Rs.700/-. The petitioner's

grievance is two fold:- (i) the Courts below have erred in fixing the market

value of the property by placing reliance on Exs.P1 & P2, ignoring Ex.R1,

which was more proximate and relevant, insofar as the petition premises is

concerned. (ii) The age of the building was fixed at 45 years, whereas it is the

specific contention of the tenant that the building is easily more than 100 years

old.

7. Insofar as the age of the building is concerned, in the RCOP

proceedings, the landlord has stated in the petition filed by him that the age of

the building is more than 42 years old. It is the specific contention of the

https://www.mhc.tn.gov.in/judis

respondent that the building is very old and if depreciation is calculated, the

value will be nil. The learned Rent Controller has not even discussed the

contention with regard to the age of the building and has blindly fxed the age of

the building as 45 years. The Appellate Authority has also, without any

independent discussion, merely adopted the age of the building as 45 years.

8. When the landlord approaches the Court seeking fixation of the fair

rent, it is the burden of the landlord to establish the age of the building. The age

of the building is one of the key factors that will decide the value of the

building, because the Act stipulates that fair rent will be fixed based on the

value of the building and market value of the site. The rate of the depreciation is

another factor which depends on the age of the building. Unfortunately, both

the learned Rent Controller as well as the learned appellate authority have,

without any discussion whatsoever taken the age of the building as 45 years.

9. Even though the landlord has stated in his petition that the building is

42 years, there is absolutely no evidence forthcoming from the landlord to

establish the correct age of the building. The landlord is the best person to

prove the age of the building because he can either produce the sanction plan or

the sale deed/s in connection with the purchase of the building, which will

https://www.mhc.tn.gov.in/judis

clearly and clinchingly show the correct age of the building. Unfortunately, the

landlord has not chosen to produce any evidence to establish the age of the

building. On the contrary, the tenant has taken a specific plea that the building

is very old and if depreciation is taken into account, the building value will be

nil.

10. I also find a suggestion put to PW1 during cross examination that the

building is more than 200 years old. The age of the building is something

which the tenant cannot prove or establish by direct or primary evidence. When

the tenant disputes the age of the building stated by the landlord, then it is the

burden of the landlord to bring satisfactory or reliable evidence before the Rent

Controller and establish the age of the building. Therefore, I am constrained to

interfere with the concurrent findings of the Rent Controller and the appellate

authority that the age of the building is 45 years.

11. However, considering the stand taken by the tenant that the age of the

building is more than 200 years old, from the available evidence on record and

also considering the stand taken by the tenant in the pleadings as well as

evidence and the admission of the PW1 with regard to the nature of construction

which was done only in ancient times, I proceed to fix the age of the building as

100 years.

https://www.mhc.tn.gov.in/judis

12. Coming to the crucial point, namely, market value of the site on

which the building is constructed, Exs.P1 & P2 are sale deeds which have been

marked by the landlord to establish the market value of the petition premises.

Per contra, the tenant has exhibited Ex.R1 sale deed to show that the market

value is lower than what is claimed by the landlord.

13. The appellate authority has applied his mind to these three

documents and after discussing the contentions and objections to the said

document, has confirmed the findings of the Rent Controller. The appellate

authority has also specifically discussed Ex.R1 and found that the document

was undervalued and deficit stamp duty was also paid and therefore, rightly

came to the conclusion that no reliance could be placed on Ex.R1.

14. While rejecting Ex.R1, the appellate authority has noticed that the

property conveyed under Ex.P1 was 35 sq.ft., and the property covered under

Ex.P2 was in respect of 370.5 sq.ft., and proceeded to the square foot value at

Rs.415/-. The appellate authority arrived the market value of the land/site at

Rs.10,79,000/-, considering the fact that the premises was of an extent of 2600

sq.ft. of land. The Courts below have not blindly adopted the market value as

https://www.mhc.tn.gov.in/judis

exhibited in Ex.P1 & P2. On the other hand, the appellate authority has arrived

at value of Rs.415/- per sq.foot., contrary to Rs.425/- under Ex.P1 and

Rs.607.28/- under Ex.P2. Therefore, I do not find any ground to interfere with

the findings of the Courts below in fixing the market value.

15. Considering the age of the building being less than 100 years, the

cost of construction of the building would stand virtually nullified and no

amount can be added to the market value on account of cost of construction of

the building as at 1% depreciation for 100 years would wipe out the entire cost

by the building itself. Therefore, the fair rent is modified as hereunder:-

Rs.10,79,000 / 12% = Rs.1,29,480 (per year) / 12 = Rs.10,790/- per month.

(Market Value of site * 12% for non-residential premises / 12 months)

16. In the result, this civil revision petition is partly allowed and the fair

rent fixed by the Rent Controller and confirmed by the appellate authority at

Rs.12,740/- stands modified to Rs.10,790/- per month. Consequently,

connected Miscellaneous Petition is closed.




                                                                           01.12.2023
                NCC               : Yes/No
                Internet          :Yes/No
                Index             :Yes/No

https://www.mhc.tn.gov.in/judis



                sm




https://www.mhc.tn.gov.in/judis





                TO:-

1.The Rent Control Appellate Authority (Sub Court), Madurai.

2.The Additional Rent Controller, (Additional District Munsif Court), Madurai Town.

3.The Section Officer, VR Section, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis

P.B. BALAJI, J.

sm

Order made in

Dated:

01.12.2023

https://www.mhc.tn.gov.in/judis

 
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 : MAIMS

 
 
Latestlaws Newsletter