Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Kalaimani vs N.Sadasivam
2023 Latest Caselaw 1506 Mad

Citation : 2023 Latest Caselaw 1506 Mad
Judgement Date : 8 February, 2023

Madras High Court
S.Kalaimani vs N.Sadasivam on 8 February, 2023
                                                                                         C.R.P.No.30 of 2020

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED: 08.02.2023

                                                            CORAM:

                                   THE HON'BLE Mrs.JUSTICE V.BHAVANI SUBBAROYAN

                                                      C.R.P.No.30 of 2020
                                                      C.M.P.No.153 of 2020

                     1. S.Kalaimani
                     2. Pathri @ J.S.Sankar Jagadesh                               ...     Petitioners

                                                               Vs.

                     N.Sadasivam                                                   ... Respondent

                                  Civil Revision Petition filed under Section 25 of Tamilnadu Building

                     Lease and Rent Control Act 18/1960, as amended by Act 23/1973 and Act

                     1/1980 to set aside the fair and decreetal order dated 19.10.2019 passed

                     in R.C.A.No.7 of 2019 on the file of the learned Rent Control Appellate

                     Authority (Principal Sub Judge, Erode) reversing the order passed in

                     R.C.O.P.No.13 of 2018 dated 15.03.2019 on the file of the learned Rent

                     Controller (Principal District Munsif, Erode).



                                        For Petitioners    : Mr.V.S.Kesavan

                                        For Respondent     : Ms.Sase for
                                                             Mr.M.Guruprasad




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


                     1/10
                                                                                          C.R.P.No.30 of 2020

                                                             ORDER

The Civil Revision Petition has been filed to set aside the fair and

decreetal order dated 19.10.2019 passed in R.C.A.No.7 of 2019 on the file

of the learned Rent Control Appellate Authority (Principal Sub Judge,

Erode) reversing the order passed in R.C.O.P.No.13 of 2018 dated

15.03.2019 on the file of the learned Rent Controller (Principal District

Munsif, Erode).

2. The brief facts of the case in the nutshell are as follows:-

The respondent, who is the petitioner in R.C.O.P.No.13 of 2018 is

the tenant and the petitioners, who are the respondents in the said petition

are the landlords. The said petition was filed to permit the respondent /

petitioner to deposit the rent amount at the rate of Rs.12,000/- per month

for the period between June 2018 and July 2018 and also to deposit future

rent to the court, on the ground that the petitioners refused to receive the

amount and hence, the rent was sent through money order and again, the

same was also returned. The petitioners / respondents resisted the same

by way of filing a counter. The said petition was dismissed. As against the

same, the respondent/tenant, preferred an appeal in R.C.A.No.7 of 2019

and counter was filed by the petitioners, the said appeal was allowed by

the Rent Control Appellate Authority by reversing the finding in https://www.mhc.tn.gov.in/judis

C.R.P.No.30 of 2020

R.C.O.P.No.13 of 2018. Aggrieved against the same, the petitioners /

landlord have filed the present Revision Petition.

3. The learned counsel for the petitioners / landlord submits that the

respondent / tenant sent the rent for the month of June 2018 at the rate of

Rs.12,000/- to the petitioners. Since the respondent / tenant agreed to pay

the rent at the rate of Rs.20,000/-, the petitioners did not receive the same.

Thereafter, the respondent / tenant did not come forward to pay the agreed

enhanced rent and if the respondent has sent the enhanced rent of

Rs.20,000/-, the petitioners would not have returned the money order. The

sole intention of the respondent is to continue the tenancy at the rate of

Rs.12,000/- only, for which the respondent is not entitled to. Since the

procedures enumerated under Sections 8(1) to 8(4) of the Tamilnadu

Building (Lease and Rent Control) Act has not been followed, the court

below dismissed the said petition. As against the same, the respondents /

landlord preferred an appeal, in the said appeal, the appellate authority

held that deliberately the bank account particulars is not given by the

landlord, hence allowed the said appeal. As against the same, this present

petition has been preferred, thereby pleaded to set aside the order passed

by the appellate authority.

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

C.R.P.No.30 of 2020

4. The learned counsel for the petitioners in support of his contention

has relied on the Judgment of the Hon'ble Supreme Court reported in

2002 (4) CTC 72 [E.Palanisamy Vs. Palanisamy (D) by Lrs. And others

and the Order of this Court in C.R.P.No.1006 of 2020 [S.Kalaimani and

another Vs. A.Mohaideen].

5. Per contra, the learned counsel for the respondent / tenant

submitted that the petition mentioned property is a shop and took on lease

on 01.06.1976 and running coffee works shop. When the respondent tried

to pay a sum of Rs.12,000/- to the petitioners towards rent for the month of

June, 2018, the petitioners refused to receive the same and therefore, sent

the same through money order and the same was returned. The appellate

authority has rightly held that the bank particulars was deliberately not

given by the petitioners / landlord and the same being admitted in the

counter by the petitioners themselves, the appellate authority has rightly

allowed the prayer sought for by the respondent, which require no

interference, thereby sought to dismiss the present petition.

6. Heard the learned counsel on either side and perused the

documents and the Judgment of the Hon'ble Apex Court as well as the

order of this Court.

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

C.R.P.No.30 of 2020

7. At this juncture, it is useful to refer Section 8(2) to 8(5) of the Tamil

Nadu Buildings (Lease and Rent Control) Act, 1960, [for brevity, hereinafter

referred to as Act] which reads as follows:

"8(2) Where a landlord refuses to accept, or evades the receipt of, any rent lawfully payable to him by a tenant in respect of any building, the tenant may, by notice in writing, require the landlord to specify within ten days from the date of receipt of the notice by him, a bank into which the rent may be deposited by the tenant to the credit of the landlord:

Provided that such bank shall be one situated in the city, town or village in which the building is situated or if there is no such bank in such city, town or village, within five kilometres of the limits thereof. Explanation.- It shall be open to the landlord to specify from time to time by a written notice to the tenant and subject to the proviso aforesaid, a bank different from the one already specified by him under this sub-section.

(3)If the landlord specifies a bank as aforesaid, the tenant shall deposit the rent in the bank and shall continue to deposit in it any rent which may subsequently become due in respect of the building.

(4)If the landlord does not specify a bank as aforesaid, the tenant shall remit the rent to the landlord by Money Order, after deducting the money order commission.

(5) If the landlord refuses to receive the rent remitted by Money Order under sub-section (4), the tenant may deposit the rent before the Controller and continue to deposit with him any rent which may subsequently become due in respect of the building."

8. From the perusal of the above statutory provision, it is evident that

there must be refusal to accept the rent by the landlord, which is lawfully

payable to the landlord by a tenant, and if it is refused to be received, the

tenant shall issue a notice in writing requesting the landlord to specify

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

C.R.P.No.30 of 2020

within ten days the bank details in which the rent may be deposited by the

tenant to the credit of the landlord and if the landlord specifies a bank, the

tenant shall deposit the rent in bank and shall continue to deposit the rent

and if the landlord does not specify the bank, the tenant shall send the rent

to the landlord by money order after taking money order commission. If the

landlord refuses to receive the rent sent by money order, then only the

application under Section 8(5) of the Act to deposit the rent before the Rent

Controller can be filed.

9. Admittedly in this case, the Tenant/respondent has not proved

tendering of the rent, lawfully payable by him, to the Landlord. Straightaway

the Tenant sent the rent through money order for the month of June 2018,

which was admittedly returned as refused. From the petition and the order

passed by the court below, it is seen that only after resorting to Section

8(4) of the Act, the tenant has resorted to Section 8(2) of the Act by issuing

notice in writing requiring the landlord to specify their bank account within

10 days from the date of receipt of the notice.

10. From the above it is evident that after sending money order only,

the Tenant had requested the Landlord to specify the bank, within ten days

of notice in writing. Admittedly, the Tenant has sent the money order

without following the above procedure, which was also returned. Therefore

the mandatory conditions contained in the above provisions viz., Sections https://www.mhc.tn.gov.in/judis

C.R.P.No.30 of 2020

8(2) to 8(4) are not followed by the Tenant before filing the application

under Section 8(5) of the Act.

11. To decide the question as to whether the petition filed under

Section 8(5) of the Act is maintainable without following the above steps,

the learned counsel for the petitioner drew the attention of this Court to the

Judgment of the Hon'ble Supreme Court [E. Palanisamy v. Palanisamy,]

reported in 2002 (4) CTC 572, wherein it is held as follows:

“The statue contains express provisions. It prescribes various steps which a tenant is required to take. In Section 8 of the Act, the procedure to be followed by the tenant is given step by step. An earlier step is a pre-condition for the next step. The tenant has to observe the procedure as prescribed in the statute. A strict compliance of the procedure is necessary. The tenant cannot straight away jump to the last step, i.e, to deposit rent in court. The last step can come only after the earlier steps have been followed by the tenant.”

12. At this juncture, it is important to note that if the landlord refuse to

accept rent from tenant, then, tenant shall issue a notice in writing

requesting landlord to specify the bank details within ten days wherein rent

may be deposited by tenant. If landlord specifies a bank, then tenant shall

deposit rent in that bank and shall continue to deposit rent. If landlord does

not specify bank, tenant shall send rent to landlord by money order. If

landlord refuses to receive rent sent by money order, then only application https://www.mhc.tn.gov.in/judis

C.R.P.No.30 of 2020

under Section 8(5) of the Act to deposit rent before Rent Controller can be

filed, as opined by this Court in C.R.P.(NPD) (MD) No.475 and 476 of

2004.

13. In the light of the decisions cited supra and in view of violation of

the said statutory provisions contained in the Act, by the tenant before filing

the application under Section 8(5) of the Act, the application filed by the

respondent / Tenant to deposit the rent before the Rent Controller, is not

maintainable and hence the learned Rent Controller rightly dismissed

R.C.O.P.No.13 of 2018. The reversal of the said order by the Rent Control

Appellate Authority in R.C.A.No.7 of 2019 is not sustainable and the same

is liable to be set aside and accordingly set aside.

In the result, the present Civil Revision Petition is allowed. The

order dated 19.10.2019 in R.C.A.No.7 of 2019 passed by the Rent Control

Appellate Authority cum Principal Subordinate Judge, Erode, is set aside

and that of the Rent Controller cum Principal District Munsif, Erode in

R.C.O.P.No.13 of 2018 dated 15.3.2019 is confirmed. Consequently,

connected miscellaneous petition is closed. No costs.

.02.2023

Index:Yes/No Internet:Yes/No Speaking / Nonspeaking order ssd https://www.mhc.tn.gov.in/judis

C.R.P.No.30 of 2020

To

1.The Rent Control Appellate Authority cum Principal Subordinate Judge, Erode

2.The Rent Controller cum Principal District Munsif, Erode

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

C.R.P.No.30 of 2020

V.BHAVANI SUBBAROYAN J.

ssd

C.R.P.No.30 of 2020 C.M.P.No.153 of 2020

08.02.2023

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 : IJJ

 

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

 
 
Latestlaws Newsletter