Citation : 2023 Latest Caselaw 1685 Tel
Judgement Date : 19 April, 2023
THE HONOURABLE SRI JUSTICE M.LAXMAN
CIVIL REVISION PETITION Nos.3414 & 4224 OF 2015
COMMON ORDER:
1. Since the issue involved in both the revisions is one
and the same, they are being disposed of by way of this
common order.
2. Vide judgment dated 21.04.2015 in R.A.No.10 of 2011,
the Court of the Chief Judge, City Small Causes Court at
Hyderabad (for short, lower appellate Court), dismissed the
appeal filed by the tenant confirming the order dated
28.10.2010 in R.C.No.453 of 2007 on the file of the Court of
the II Additional Rent Controller, Hyderabad (for short, trial
Court), accepting the finding of the trial Court 'change of
user' for eviction, but rejected the ground of 'subletting'.
3. C.R.P.No.3414 of 2015 is filed by the tenant and
C.R.P.No.4224 of 2015 is filed by the landlord. During the
pendency of C.R.P.No.3414 of 2015, the tenant died and his
legal heirs were brought on record as petitioner Nos.2 to 4.
4. The landlord filed R.C.No.453 of 2007 seeking eviction
of the tenant pleading that he is the owner of flats bearing
Nos.16 and 17, admeasuring 780 sft., in first floor,
consisting of drawing/dining room, bed room with attached
2
ML,J
Crp_3414 & 4224_2015
toilet, kitchen, common balcony, in Krishna Apartments,
bearing Municipal No.4-1-930, New Marketing Complex,
Tilak Road, Abids, Hyderabad (hereinafter, it is referred to as
'petition schedule property'). He purchased the petition
schedule property along with flat Nos.14 and 15 in Court
auction vide certificate of sale dated 13.03.1990. The
respondent is his tenant and he has been paying monthly
rent of Rs.600/- through cheques since November, 1990.
The rent which was being paid by the tenant is very low
compared with the prevailing rent for adjacent and
surrounding premises. The petition schedule property was
let out for residential purpose, but the tenant had converted
portion (one room) of the petition schedule property into
non-residential purpose, which is shown in green colour in
the plan, without the consent of the landlord and sublet the
same to Mr. Prasanth Mehta, who was carrying business in
the name and style 'P.C.S. Securities Limited', as branch
office. As such, the tenant violated the tenancy conditions.
Thus, the landlord sought for eviction of the tenant from the
petition schedule property.
5. The pleadings of the tenant are that he is the tenant
much prior to the landlord purchased the petition schedule
ML,J Crp_3414 & 4224_2015
property in auction. He has been using the petition
schedule property for the purpose for which the petition
schedule property was let out to him by the previous owner
and he did not change the use of the petition schedule
property. It is the case of the tenant that the room which is
shown in green colour is the office room being used by the
tenant and his family members for computer purposes. He
denied the averment of subletting the petition schedule
property to M.Prasanth Mehta. It is the further case of the
tenant that the landlord, having unsuccessful in his earlier
rent control case to evict the tenant, has filed the present
eviction petition with oblique motive. On the above grounds,
the tenant sought to dismiss the case.
6. The trial Court, on the basis of the above pleadings,
has framed the following issues:
"1. Whether the respondent changed the premises other than for which it was leased out?
2. Whether the respondent had subletted the portion of the petition schedule premises to one Prasanth Mehta without the knowledge and consent of the petitioner?"
7. The landlord, to support its case, examined P.Ws.1
and 2 and relied upon Exs.P-1 to P-6. The tenant, to
support his case, examined R.W.1, but he has not relied
upon any document.
ML,J Crp_3414 & 4224_2015
8. The trial Court, after appreciating the evidence on
record, found that the landlord has established the change
of user and sub-letting the premises and allowed the
eviction petition. Challenging the same, the tenant has
preferred an appeal in R.A.No.10 of 2011 and the lower
appellate Court, on re-appreciation of the evidence on
record, found that the landlord made out the case of change
of user of the premises. Accordingly, it confirmed the
findings of the trial Court; however, it reversed the finding of
the trial Court on the aspect of subletting and held that the
landlord has not established existence of sub-tenancy.
Challenging the dismissal of appeal, the tenant filed
CRP.No.3414 of 2015 and challenging the reversal of finding
of the trial Court on the aspect of subletting, the landlord
filed CRP.No.4224 of 2015.
9. Heard both sides.
10. The contention of the learned counsel for the tenant is
that both the Courts below have not properly appreciated
the evidence on record in ordering eviction of the tenant
from the petition schedule property. It is his contention that
the landlord has failed to place any convincing evidence with
regard to change of user. According to him, there is no
ML,J Crp_3414 & 4224_2015
change of user of the building and part of the building which
is used for operating the computer for family needs was
misconstrued as a commercial office. Such assumption by
both the Courts below is not in accordance with the
pleadings and evidence of the landlord. It is also his
contention that the evidence of P.W.2 clearly demonstrates
that he is not the witness to the factum of running the
commercial activity by the tenant or his son. According to
the evidence of P.W.2, he had purchased the shares from
P.C.S. Securities Limited which is run by Prasanth Mehta,
who is the son of tenant. In fact, the landlord has filed the
eviction petition in the year 1997. If really such business
was run by the son of the tenant, the landlord should have
taken change of user in the previous rent control case filed
by him. This circumstance demonstrates lack of credibility
of the statement of the witness.
11. It is also the contention of the learned counsel for the
tenant that change of user of the premises must be for the
entire premises, and if the part of the premises was
changed, it will not hit by the requirement of Section
10(2)(ii)(b) of the Telangana State Buildings (Lease, Rent and
Eviction) Control Act, 1960 (for short, the Act).
ML,J Crp_3414 & 4224_2015
12. It is his further contention that predominant usage of
the building has to be taken into consideration, but not
incidental activity which gives rise to cause of action for
eviction on the ground of change of user. He submitted that
use of the building is contradiction to Section 10(2)(ii)(a) of
the Act, whereunder the words 'building' as well as 'part of
the building' were used. Therefore, even if there is a change
of use of part of the premises, it will not fit into the
requirement of the statute. Therefore, on this ground also,
the findings of both the Courts below require to be set aside.
13. It is also the contention of the learned counsel for the
tenant that the photographs are not duly proved and the
photographer was not examined. Therefore, those
photographs cannot be foundation to hold that the business
is being run in the petition schedule property. He further
submitted that inadmissible evidence was relied upon by the
Courts below in holding that there is change of user, and
hence, on this ground alone, the findings of the Courts
below require to be reversed.
14. Conversely, the learned counsel for the landlord has
contended that no counter-pleadings were filed by the
tenant, but his son, on the strength of GPA, filed counter-
ML,J Crp_3414 & 4224_2015
pleadings, without placing such GPA on record. Therefore,
the entire pleadings have to be thrown out and the petition
requires to be allowed in toto even without any evidence,
since there are no proper pleadings from the tenant.
15. Learned counsel for the landlord has further
contended that the tenant has not entered into witness box
to prove his case and he is the best person to speak about
the matter in dispute. The witness, who entered into
witness box, deposed basing on the alleged General Power of
Attorney (GPA) which in fact was not produced. If the GPA
is produced, his evidence with regard to the facts within his
knowledge can be brought on record. The evidence of the
GPA holder must be confined to the facts relating to
execution of GPA, but not more than that. When a party to
the proceedings abstains from entering the witness box, an
adverse inference can be drawn with regard to the case set
up by him.
16. It is also contended that both the Courts below have
concurrently found that there is a change of user and such
concurrent findings are based on evidence on record. Such
evidence cannot be reversed. In revision, the scope is very
limited and no ground is made out to reverse the concurrent
ML,J Crp_3414 & 4224_2015
findings. It is further contended that the evidence on record
demonstrates that there is no commonness since R.W.1
himself admitted in previous rent control case that he and
his father were living separately.
17. According to the learned counsel for the landlord, the
evidence on record shows that Prasanth Mehta, who was
running the P.C.S. Securities Limited in part of the petition
schedule property, had a separate flat near Hanuman Tekdi.
Further, flat Nos.19 and 20 which are abutting to the
petition schedule property are owned by the younger son of
the tenant along with his family. R.W.1 is also not staying
in the petition schedule property as admitted by him in the
previous proceedings. Therefore, the only inference that can
be drawn is that the activity done by Prasanth Mehta, is
commercial in nature in the name and style of P.C.S.
Securities Limited. Once, it is established that P.C.S.
Securities Limited is being run in the said premises,
naturally and consequently, it has to be assumed and
inferred that part of the premises was let out to Prasanth
Mehta and this was not properly appreciated by the lower
appellate Court while reversing the finding of the trial Court
with regard to subletting. According to him, the lower
ML,J Crp_3414 & 4224_2015
appellate Court has not properly considered the business
activity of P.C.S. Securities Limited in the part of petition
schedule property. Therefore, such finding of lower
appellate Court requires to be reversed on this ground also,
as such, the Civil Revision Petition of the landlord for
eviction is required to be allowed.
18. On the basis of the above said facts and contentions,
the following points emerge for consideration before this
Court:
"1. Whether the landlord proved the change of user of the petition schedule property?
2. Whether the landlord proved sub-tenancy in between the tenant and Prasanth Mehta?"
Point No.1:-
19. In this regard, to decide the points which have
emerged for consideration, it is apt to refer to Section 10(2)
(ii) (a) and (b) of the Act and also definition of 'Building'
which is defined under Section 2 (iii) of the Act, which read
as under:
"Section 10: Eviction of tenants:- (1)....
(2) A landlord who seeks to evict his tenant shall apply to the controller for a direction in that behalf. If the Controller, after giving the tenant a reasonable opportunity of showing cause against the application, is satisfied-
ML,J Crp_3414 & 4224_2015
(i)....
(ii) that the tenant has, in the Andhra Area, after the 23rd October, 1945, and in the Telangana area after the commencement of the Hyderabad House Rent Controller Order of 1353 Fasli, without the written consent of the landlord-
(a) transferred his right under the lease or sub-let, the entire building or any portion thereof if the lease does not confer on him any right to do so; or
(b) used the building for a purpose other than that for which it was leased; or
(iii)...
Section 2: Definitions:- In this Act, unless the context otherwise requires-
(i) & (ii) ...
(iii) 'Building' means house or hut or part of a house or hut, let or to be let separately for residential or non- residential purposes and includes:-
(a) the gardens, grounds, garages and out-houses if any, appurtenant to such house, hut or part of such house or hut and let or to be let along with such house or hut or part of such house or hut;
(b) any furniture supplied or any fittings affixed by the landlord for use in such house or hut or part of a house or hut, but does not include a room in a hotel or boarding house;"
20. A comparative reading of Section 10 (2) (ii) (a) and (b)
of the Act shows that in case of transfer of right under lease
or sub-let by the tenant in respect of entire building or any
portion thereof, he cannot exercise such a right without the
written consent of the landlord. The definition of building
under Section 2 (iii) of the Act clearly shows that it includes
any house, hut or part of a house or part of the hut or let or
to be let separately for residential or non-residential
ML,J Crp_3414 & 4224_2015
purposes. Violation of lease conditions may be relating to
transfer of any right in respect of lease or any sub-letting,
either entire building or part of building. Change of user
relating to building includes part or total building when read
with the definition of building.
21. The case of the landlord is that one room of petition
schedule property was being used for non-residential
purpose and he says that Prasanth Mehta was running
branch office of P.C.S. Securities Limited in it. Therefore,
such an act of Prasanth Mehta, though he is son of tenant,
constitutes change of user.
22. The landlord has relied upon photographs with
negatives under Exs.P-3 to P-5, which demonstrate that
P.C.S. Securities Limited sign board was erected to the
balcony of petition schedule property. In addition to the
own evidence, he has also adduced evidence of P.W.2, who is
an Advocate, who claims to be running office in the abutting
premises which is owned by his mother. The evidence of
P.W.2 shows that he claims to have purchased the shares of
the P.C.S. Securities Limited in the year 1995.
ML,J Crp_3414 & 4224_2015
23. The evidence on record also shows that the landlord
filed a rent control case earlier in the year 1997, wherein he
did not plead about the change of user of property. If, really
the business is being run from 1995, the landlord would
have mentioned the same in his earlier rent control case
about the change of user. This is one of the circumstances,
which makes P.W.2 as wholly unreliable witness.
24. The evidence P.W.2 shows that his mother is owner of
property abutting to petition schedule property. This is not
disputed by tenants and he also claimed that he was
running his advocate office in the said premises and residing
in Basheerbagh area. The tenant denied that he was
running an office in the said premises. There is no other
evidence except as claimed by P.W.2. Since there is no
dispute with regard to the ownership of mother of P.W.2 in
respect of abutting flat, it can be said that P.W.2 had some
acquaintance with nature of things done in the petition
schedule property. Therefore, though he is not wholly
reliable witness, his evidence cannot be thrown out as
unreliable and his evidence requires some corroboration to
establish the factum of running of business, so as to
amount to change of user.
ML,J Crp_3414 & 4224_2015
25. The evidence on record further shows that Prasanth
Mehta owned property in Hanuman Tekdi. Similarly, the
evidence on record under Ex.B-6 shows that R.W.1 admitted
that he was not staying with his father. The evidence also
shows that flat Nos.19 and 20 which are abutting to the
petition schedule property owned by younger son of tenant
and the property stands in his name. It is not case of R.W.1
that he was staying with his younger brother.
26. The pleadings also show that in one of the rooms, an
office was established, which according to R.W.1 was
established to operate computers by family members of the
tenants. This contention has to be decided in the light of
other evidence on record, whether that office was meant for
family for their use or for running business as claimed by
the landlord.
27. The evidence on record clearly probablizes that R.W.1
was not staying with the tenant. Similarly, Prasanth Mehta
was also not staying with his father. The evidence is also
lacking to show that younger son of the tenant is also
staying with the tenant. This evidence clearly rules out that
office set up in the part of petition schedule property was
meant for usage of computer by the family of the tenant.
ML,J Crp_3414 & 4224_2015
This evidence clearly probablizes that there was business
activity in the petition schedule property in the name and
style of P.C.S. Securities Limited.
28. With regard to the contention of the learned counsel
for the tenant that the photographs shall not be taken into
consideration as admissible evidence since the photographer
was not examined, it may be right that the photographer,
who took the photographs and developed them into prints
ought to have been examined; however, while marking of
such documents, no objection was raised by the tenant. The
evidence is lacking to show that landlord was not there
when the photographs were taken. When the landlord was
witness to the photographs, he can be said to be witness to
the fact of photographs. The photographs also can be
proved through landlord, who was witness to the fact of
taking photographs. Therefore, entire photographs cannot
be thrown out. The evidence clearly probablizes that there is
business activity in the part of petition schedule property in
the name and style of P.C.S. Securities Limited. Therefore,
the findings of both the Courts below though not properly
appreciated; ultimately conclusion was based on evidence on
record.
ML,J Crp_3414 & 4224_2015
29. Learned counsel for the tenant contended that when a
building is given for particular purpose, a small portion of
such building was not used for the purpose which the
tenancy is created, it may not be a ground to contend that
there was change of user. In support of his contention, he
relied upon the judgment of the Punjab and Harayana High
Court in Shri Bakshish Sing Nalwa vs. Shri Harnam
Singh, Property Dealer, Sacha Sauda1. The said judgment
was based on the judgment of Apex Court in B.R.Oswal vs.
Laxmibai R.Tarta2.
30. The controversy in the said judgment was that a shop
was given for business and part of it was used for residential
purpose. Therefore, eviction was sought on the ground of
change of user. Dealing with the said contention, the Apex
Court held that it is dominant purpose for which the
premises was let out is the deciding factor. The change of
user therein discloses that part of the property was used as
residential and part was used for running of business.
Ultimately, it was held that the District Court was the final
Court of fact and there being no appeal provided agianst the
findings of fact reached by the District Court, it was not
1993 SCC Online, P&H 93.
(1975) 1 SCC 858
ML,J Crp_3414 & 4224_2015
open to the revisionsal Court to question the propiety or
reasonableness of the conclusions drawn from the evidence
by the District Court.
31. The facts in the present case are different. In the
present case, both the Courts below have given concurrent
findings with regard to change of user. If the principle
adopted by the Apex Court in the said judgment is applied to
the facts in the present case, this Court should not interfere
with the findings of facts concurrently arrived by both the
Courts below with regard to change of user.
32. The learned counsel for the tenant has relied upon the
decision of Apex Court in Gurdial Batra vs. Raj Kumar
Jain3 and the decision of Madras High Court in
S.Subramaniam vs. G.R. Palanisamy Gounder4.
33. A glance of the facts in the said judgments show that
the tenancy was created for one business purpose, but the
tenant carried out another business. In the said
circumstances, the Apex Court and the Madras High Court
held that there was no change of user. Therefore, those
judgments are not applicable to the facts of the present case.
(1989) 3 SCC 441
1995 SCC Online Mad 2
ML,J Crp_3414 & 4224_2015
34. From the evidence on record, this Court is not inclined
to interfere with the findings of facts arrived by both the
Courts below. Therefore, this point is answered against the
tenant.
Point No.2:
35. The case of the landlord was that the change of user
was on account of running P.C.S. Securities Limited in the
portion of the petition schedule property. It is not known
whether the subletting is done in favour of Prasanth Mehta
or P.C.S. Securities Limited. The landlord also does not
claim that P.C.S. Securities Limited is a proprietary concern.
If it is not a proprietary concern, it must be an artificial
person. Therefore, the evidence must be there to show that
the sub-tenancy was created in favour of Prasanth Mehta.
But, this evidence is lacking.
36. Now a question arises whether this Court can reject
the claim of eviction for lack of evidence to prove the ground
of sub-letting. The entire background of the case was that
pleadings are not properly filed by the tenant. The tenant is
not a signatory to the pleadings. The alleged GPA holder
signed and filed the pleadings. However, no such GPA was
produced in spite of specific cross examination in that
ML,J Crp_3414 & 4224_2015
regard. Further, the tenant has not entered into witness
box.
37. In this regard, it is necessary to refer to the decision of
the Apex Court in Mohinder Kaur vs. Sant Paul Singh5,
which reads as under:
"6. In Janki Vashdeo (supra), it was held that a power of attorney holder, who has acted in pursuance of the said power, may depose on behalf of the principal in respect of such acts but cannot depose for the principal for the acts done by the principal and not by the power of attorney holder. Likewise, the power of attorney holder cannot depose for the principal in respect of matters of which the principal alone can have personal knowledge and in respect of which the principal is entitled to be cross- examined. In our opinion, the failure of the respondent to appear in the witness box can well be considered to raise an adverse presumption against him as further observed therein as follows:
15. Apart from what has been stated, this Court in the case of Vidhyadhar v. Manikrao (AIR 1999 SC 1441) observed that:
17. Where a party to the suit does not appear in the witness box and states his own case on oath and does not offer himself to be cross examined by the other side, a presumption would arise that the case set up by him is not correct...."
38. As seen from the above judgment, it is clear that the
GPA Holder can only depose acts relating to his agency, but
he cannot depose the acts done by the principal. Further,
the agent cannot depose for the principal in respect of
matters which the principal alone can have the personal
(2019) 9 SCC 358
ML,J Crp_3414 & 4224_2015
knowledge in respect of which the principal is entitled to be
cross-examined.
39. In the present case, the tenant is the right person to
say whether sub-tenancy is created or not and such facts
are within the special knowledge of the tenant. Therefore,
the tenant must be available for cross-examination. It is to
be noted that where a party to the proceedings does not
enter into witness box stating his own case on oath and
does not offer himself to be cross-examined, a presumption
would arise that case set up by such party is not correct, as
held by the Apex Court in the supra stated decision.
40. The above principle applies to both the grounds raised
by the landlord. On this ground alone, the landlord's
petition requires to be allowed. However, both the Courts
below have not taken note of this aspect. This point is also
answered in favour of the landlord.
41. In the result, CRP.No.4224 of 2015 is allowed and the
judgment dated 21.04.2015 in R.A.No.10 of 2011, the Court
of the Chief Judge, City Small Causes Court at Hyderabad is
set aside to the extent of its findings on sub-letting, and it is
confirmed to the extent of eviction on the ground of change
ML,J Crp_3414 & 4224_2015
of user. CRP.No.3414 of 2015 is dismissed. Consequently,
the order dated 28.10.2010 in R.C.No.453 of 2007 on the file
of the Court of the II Additional Rent Controller, Hyderabad,
is confirmed. The tenant is granted three months time, from
the date of this order, to vacate the petition scheudle
property, subject to filing of an undertaking by him before
the trial Court, within 15 days from today, to the effect that
he will vacate the petition schedule property on the expiry of
three months time. If the undertaking is not filed within the
stipulated time, the landlord is entitled to take appropriate
steps against the tenant for eviction. There shall be no order
as to costs. Miscellaneous petitions, if any, pending, shall
stand closed.
________________ M.LAXMAN, J Date: 19.04.2023 TJMR
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!