Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Devi vs Khaja Salimuddin
2025 Latest Caselaw 3941 Tel

Citation : 2025 Latest Caselaw 3941 Tel
Judgement Date : 16 June, 2025

Telangana High Court

Santosh Devi vs Khaja Salimuddin on 16 June, 2025

Author: G.Radha Rani
Bench: G.Radha Rani
           THE HONOURABLE Dr. JUSTICE G.RADHA RANI

CIVIL REVISION PETITION Nos.140 of 2020, 2467, 2785 AND 2861
                       OF 2019

COMMON ORDER:

CRP No.140 of 2020 is filed by the petitioner-respondent-tenant

(Santosh Devi) aggrieved by the common judgment dated 08.08.2019

passed in RCA No.20 of 2018 by the learned Additional Chief Judge, City

Small Causes Court, Hyderabad.

2. CRP No.2467 of 2019 is filed by the petitioner-appellant-

tenant (Santosh Devi) aggrieved by the common judgment dated

08.08.2019 passed in RCA No.7 of 2018 by the learned Additional Chief

Judge, City Small Causes Court, Hyderabad.

3. CRP No.2785 of 2019 is filed by the petitioner-respondent-

tenant (Mahaveer Prasad) aggrieved by the common judgment dated

08.08.2019 passed in RCA No.21 of 2018 by the learned Additional Chief

Judge, City Small Causes Court, Hyderabad.

4. CRP No.2861 of 2019 is filed by the appellant-tenant

(Mahaveer Prasad) aggrieved by the common judgment dated 08.08.2019

passed in RCA No.06 of 2018 by the learned Additional Chief Judge, City

Small Causes Court, Hyderabad.

Dr.GRR, J CRP Nos.140 of 2020 & Batch

5. For the sake of convenience, the parties are hereinafter

referred as 'landlord' and 'tenants'.

6. The petitioner-tenant in CRP Nos.140 of 2020 and 2467 of

2019 was the wife of the petitioner-tenant in CRP Nos.2785 and 2861 of

2019. During the pendency of CRPs, the petitioner-tenant in CRP

Nos.2785 and 2861 of 2019 died and his Legal Representatives were

brought on record as petitioner Nos.2 to 5 in the said revision petitions.

7. The facts of the case in brief are that the landlord filed a

petition under Section 4(1) of the A.P. Buildings (Lease, Rent and

Eviction) Control Act, 1960 before the IV Additional Rent Controller, City

Small Causes Court, Hyderabad in R.C. Nos.405 of 2010 and 406 of 2010

against the tenants praying the Rent Controller to fix the fair rent at

Rs.25,000/- and Rs.30,000/- per month in respect of the schedule properties

i.e. first floor of shop No.21-1-665-17 and ground floor of shop No.21-1-

665-7 respectively situated in Rikab Gunj, Hyderabad. The tenants of both

the above shops who were husband and wife were represented by their

GPA holder Mr. Rajesh Kumar, who was their son. The landlord filed the

Rent Control petitions through his GPA holder Mr. Khaja Naseeruddin,

who was none other than his father. The contention of the landlord was that

he was the absolute owner of the petition schedule properties and had given

Dr.GRR, J CRP Nos.140 of 2020 & Batch

the same on lease to the tenants on a rent of Rs.1,001/- each per month and

executed registered lease deeds on 24.05.2001. As per the lease deed, the

lease commenced from 01.05.2001 and it was for a period of 9 years. The

tenants agreed to enhance the rent @ 20% on the existing rent after

completion of three years. The petition schedule properties were let out for

the purpose of hosiery and readymade business. The tenants were carrying

on cloth business in wholesale and retail in the said premises. The schedule

properties were located in Rikab Gunj, which was one of the biggest

wholesale and retail cloth business in Hyderabad. Near the petition

schedule property, there were Sattar Market, God gift Market, where

wholesale and retail business was being carried. Opposite to the petition

schedule property, there was BJ Market, which was famous for wholesale

cloth business. The petition schedule property was one of the premier

business localities in the twin cities of Hyderabad and Secunderabad. It

was of RCC construction. There had been a revolutionary change in the

rate of r.ent, the value of the building, cost of construction and labour. As

per the market value certificate issued by the SRO, the value of the

property was Rs.8,30,000/-. Taking into consideration all the factors, the

schedule properties would easily fetch rent of Rs.25,000/- and Rs.30,000/-

per month, respectively. As such, the landlord filed the petitions before the

Dr.GRR, J CRP Nos.140 of 2020 & Batch

Rent Controller for fixing fair rent as such in respect of the schedule

properties.

8. The tenants filed their counters contending that the petitions

were not maintainable since the same were filed through the GPA holder.

The landlord had not provided any amenities for convenient enjoyment of

the shops. When the landlord refused to receive the rent, the tenants sent

notice under Section 8 of the Rent Control Act and later filed petitions in

RC Nos.13 of 2011 and 14 of 2011, respectively, seeking permission to

deposit monthly rents. The rents of the shops in Rikab Gunj were much

lesser than the demise premises, as claimed, which were located at better

places and some of them were located facing the main roads. In view of

rapid growth of twin cities, number of new markets were flooding,

wherever the localities were developing, resulting in giving birth to new

wholesale and retail markets, reducing the percentage of influx of the

customers in Rikabgunj area. There was no place for parking of scooters,

leaving apart moving of four wheelers, resulting in diminishing the inflow

of customers. With great difficulty, the rickshaw pullers were carrying

luggage manually. Section 4 of the Rent Control Act was not applicable

because the rent was being enhanced as per the terms of the lease deed.

The value of the properties was drastically slashed down beyond

Dr.GRR, J CRP Nos.140 of 2020 & Batch

expectations. The landlord was not entitled to claim the relief and prayed

to dismiss the petitions.

9. During the course of enquiry, the GPA holder of the landlord

was examined as PW.1 and Exs.P1 to P5 were marked. On behalf of the

tenants, the GPA holder of the tenants was examined as RW.1 and Ex.R1

was marked.

10. The learned IV Additional Rent Controller, City Small Causes

Court, Hyderabad vide orders dated 16.11.2017 and 17.11.2017 allowed

RC Nos.405 and 406 of 2010, respectively, fixing the fair rent @

Rs.5,000/- per month i.e. at Rs.20/- per sft., for 250 sft., exclusive of

electricity and water consumption charges from the date of filing of the

petition and further held that the landlord was entitled for 10% periodical

enhancement for every two years.

11. Aggrieved by the said orders dated 16.11.2017 and 17.11.2017

passed in RC.Nos.405 and 406 of 2010, the unsuccessful tenants preferred

appeals before the court of the Chief Judge, City Small Causes Court,

Hyderabad, under Section 20 of the Rent Control Act vide RCA Nos.7 of

2018 and 6 of 2018, respectively. The landlord filed Cross-Appeals vide

RCA Nos.20 of 2018 and 21 of 2018, respectively.

Dr.GRR, J CRP Nos.140 of 2020 & Batch

12. The learned Additional Chief Judge, City Small Causes Court,

Hyderabad, disposed of the appeals filed by the tenants as well as the

landlord by a common judgment dated 08.08.2019. The learned Additional

Chief Judge, City Small Causes Court, Hyderabad dismissed RCA No.7 of

2018 filed by the tenant and allowed the cross appeal in RCA No.20 of

2018 filed by the landlord, determining the fair rent at Rs.35/- per sft., for

250 sft., i.e. Rs.8,750/- per month with periodical increase of rent at 20%

for every three years on the existing rent. In a similar manner, the learned

Additional Chief Judge, City Small Causes Court, Hyderabad, also

dismissed RCA No.6 of 2018 filed by the tenant and allowed the cross-

appeal in RCA No.21 of 2018 filed by the landlord determining the fair

rent at Rs.35/- per sq.ft., for 250 sq.ft., i.e. Rs.8,750/- per month with

periodical increase of rent at 20% for every three years on the existing rent.

13. Assailing the correctness of the common judgment, dated

08.08.2019 in RCA No.7 of 2018 and RCA No.20 of 2018, the

unsuccessful tenant preferred CRP No.140 of 2020 and CRP No.2467 of

2019. In a similar manner, the unsuccessful tenant of ground floor of

schedule property i.e. shop No.21-1-665/7, preferred CRP Nos.2861 of

2019 and 2785 of 2019.

Dr.GRR, J CRP Nos.140 of 2020 & Batch

14. Heard Sri SVSSR Krishna Uppaluri, learned counsel

representing Ms. K. Udaya Sri, learned counsel on record for the revision

petitioners-tenants and Mohd. Ismail Ashfaq, learned counsel representing

Sri R.A. Achuthanand, learned counsel on record for the respondent-

landlord.

15. Learned counsel for the revision petitioners-tenants contended

that both the trial court as well as the lower appellate court did not apply

their minds judiciously in appreciating the question of facts and law. They

failed to see that the landlord did not place any material much less

acceptable material to show that there was increase in the quantum of rents

in the locality. The landlord did not discharge the burden to establish the

prevailing rates of rent in the locality as on the date of filing of the petition

for fixation of fair rent. He had not let in any independent evidence to

demonstrate the prevailing rates of rent for fixation of fair rent. Except the

self serving testimony of PW.1 and Ex.P.4 the registered lease deed

pertaining to another tenant of the same landlord, which was not even

marked through PW.1 and not proved in accordance with law, there was no

independent material to establish the prevailing rate of rent for fixation of

fair rent. The courts below ought to have dismissed the petitions without

there being any acceptable evidence. The courts below failed to see that

Dr.GRR, J CRP Nos.140 of 2020 & Batch

Ex.P4 was brought into existence during the pendency of Rent Control

petitions before the Rent Controller and no credence could be attached to

the said document. The courts below ought to have seen that the extent of

the petition schedule properties was only 130 sq.ft. each but not 250 sq.ft.

The finding of the courts below that the extent of the petition schedule

properties were 250 sq. ft. each, was contrary to the material on record and

the same was liable to be set aside on the said ground. The courts below

failed to see that there was no mention about the extent of the properties

leased out in Ex.P1. The burden would lie on the landlord to prove the

extent leased out by him. The appellate court was not justified to improve

the case of the landlord basing on the weakness of the case of the tenant.

The appellate court ought to have appointed an Advocate Commissioner to

note down the extent of the petition schedule shops in the interest of justice

and ought to have allowed the interlocutory applications filed vide IA

Nos.141 and 142 of 2019 for appointment of an Advocate Commissioner.

The appellate court committed error in dismissing the said petitions and the

findings of the appellate court were liable to be set aside. The findings of

the appellate court that adverse inference had to be drawn against the tenant

as no permission was sought by him to be represented by his GPA, was not

correct, as the petitions filed by RW.1 seeking permission to represent the

tenants as their GPA was allowed by the trial court vide orders in IA

Dr.GRR, J CRP Nos.140 of 2020 & Batch

Nos.220 of 2011 and 222 of 2011, respectively. RW.1 was the recognized

agent and GPA of tenants, as RW.1 was appointed as their Power of

Attorney by the tenants. The courts below failed to see that the landlord

did not file his title deed and property tax receipts to show the extent of the

property leased out. The landlord did not approach the court with clean

hands and suppressed the real facts. He was disentitled to contend that the

extent was 250 sq.ft., and relied upon the judgment of the Hon'ble Apex

Court in S.P. Chengalvaraya Naidu (dead) by LRs. v. Jagannath (dead)

by LRs. and another 1 on the aspect that non-disclosure of relevant facts

with a view to obtain advantage would amount to fraud.

16. Learned counsel for the respondent-landlord, on the other

hand, supported the judgment of the learned Additional Chief Judge, City

Small Causes Court, Hyderabad, contending that the lower appellate court

on considering the oral and documentary evidence on record, fixed the fair

rent @ Rs.35/- per sq.ft, taking into consideration the location of the

property. The property was situated in Rikabgunj area, which was a

biggest wholesale and retail cloth market in the entire State. The tenants

were running a Hosiery shop. The property was given on a rent of

Rs.1,001/- in the year 2001 through registered lease deed dated 24.05.2001

for a period of 9 years and the tenant agreed to enhance the rent at 20% on

(1994) 1 SCC 1

Dr.GRR, J CRP Nos.140 of 2020 & Batch

the existing rent after completion of three years. The schedule properties

were provided with all amenities. The property was located in a big

building consisting of ground, first, second and third floors. It was a

business complex. Near the petition schedule property, there was A.P.

Cloth Association building comprising of three floors wherein also

wholesale and retail cloth business was being run. Several markets like

Madina Market and Pattargatthi, which were famous for cloth and footwear

business, were near the petition schedule property. It was one of the

premier business localities in the twin cities. No vacant mulgi was available

in the said locality. The density of the shops was very low and the influx of

customers was very high. Due to the high density of customers, business

was even carried on the footpath. The landlord filed the market valuation

certificate issued by the SRO, wherein the value of the property was

recorded as Rs.8,30,000/- which would prove that the petition schedule

properties would easily fetch the amounts as demanded by the landlord as

rent which was fair and reasonable. After filing of RC petitions in the year

2010, there was no enhancement of rent. The landlord filed the lease deed

of another tenant, but the tenants had not filed any other lease deed or

examined any witness to show that the rent was not even Rs.7,000/-. The

schedule appended to the applications would clearly show the extent of the

property as 250 sq.ft. No counter was filed by the tenants to show that the

Dr.GRR, J CRP Nos.140 of 2020 & Batch

properties were not to an extent of 250 sq.ft., but the extent of the schedule

property was only 130 sq.ft. The tenants had not chosen to enter into the

witness box. The tenants were in occupation of properties since 2001 and

there was no enhancement of rent since then. They were not even paying

sufficient rent and relied upon the judgments of the Full Bench of the High

Court of Himachal Pradesh in Surjit Singh v. Pritam Singh2 on the aspect

that for fixing the fair rent what had to be considered was the locality in

which it was situated and considerations as to the extent of the

accommodation and the amenities it afforded. He further relied upon the

judgment of the Hon'ble Apex Court in Hindustan Petroleum

Corporation Limited v. Dilbahar Singh 3 on the aspect that concurrent

findings of fact could not be interfered in revision petitions. He relied upon

the judgment of this Court in CRP No.1650 of 2019, dated 30.08.2019 on

the aspect that the registered lease deed being a public record of private

document can be considered as public document under Section 74 of the

Evidence Act and can be marked without formal proof of examining any

witness in proof of it. He further relied upon the judgment of the Hon'ble

Apex Court in N. Motilal and others v. Faisal Bin Ali and another4 on

the aspect that during the subsistence of lease agreement also, the landlord

AIR 1975 HP 43 (FB)

(2014) 9 SCC 78

(2020) 13 SCC 667

Dr.GRR, J CRP Nos.140 of 2020 & Batch

could make an application for determining the fair rent under Section 4 of

the Telangana Buildings (Lease, Rent and Eviction) Control Act, 1960.

17. Perused the record.

18. On perusal of the record, the Rent Controller, on considering

the oral and documentary evidence on record and by taking into

consideration that the schedule premises was located in Rikabgunj, which

was a commercial area, fixed the fair rent at Rs.20/- per sq.ft., taking the

extent of the schedule property as 250 sq.ft., (Rs.20/- x 250 = Rs.5,000/-

per month as fair rent) exclusive of electricity and water consumption

charges from the date of petition with 10% periodical enhancement for

every two years.

19. In the appeals preferred by both the tenants as well as the

landlord against the said order, the learned Additional Chief Judge, City

Small Causes Court, Hyderabad vide common judgment dated 08.08.2019

dismissed the appeals preferred by the tenants with costs quantified at

Rs.10,000/- and allowed the appeals preferred by the landlord determining

the fair rent at Rs.35/- per sq.ft. for 250 sq.ft., (Rs.35/- x 250 sq.ft.) i.e.

Rs.8,750/- per month from the date of filing the petition exclusive of

electricity and water consumption charges and other charges as agreed

between the parties with periodical enhancement of rent at 20% for every

Dr.GRR, J CRP Nos.140 of 2020 & Batch

three years on the existing rent and granted two months time to the tenant

to pay the arrears of fair rent determined by the court.

20. The Hon'ble Apex Court in Hindustan Petroleum

Corporation Limited v. Dilbahar Singh (3 supra) while considering the

scope of revisional powers of High Court under various State Rent Acts of

Haryana, Tamil Nadu and Kerala held that the provisions under

consideration would not permit the High Court to invoke its revisional

jurisdiction under the clock of an appeal in disguise and the revisional court

was not entitled to re-appreciate the evidence and substitute its own

conclusion in place of the conclusion of the appellate authority. In dealing

with the findings of fact, the examination of findings of fact by the High

Court is limited to satisfy itself that the decision is according to law. The

conferment of power on High Court under the provisions of the Rent Acts

is to satisfy itself as to the "legality, regularity or propriety" of decision of

appellate authorities or that it is according to law. Whether or not a finding

of fact recorded by the subordinate court/tribunal is "according to law", is

required to be seen on the touchstone whether such finding of fact is based

on some legal evidence or it suffers from any illegality like misreading of

the evidence or overlooking and ignoring the material evidence altogether

or suffers from perversity or any such illegality or such finding has resulted

in gross miscarriage of justice. It further held that when compared with

Dr.GRR, J CRP Nos.140 of 2020 & Batch

appellate jurisdiction, the expression "revision" is meant to convey the idea

of a much narrower jurisdiction than that conveyed by expression "appeal".

Ordinarily, the appellate jurisdiction involves a rehearing while it is not so

in the case of revisional jurisdiction.

21. In the light of the observation of the Hon'ble Apex Court

elucidating the scope of the revisional power of the High Court, when the

contentions of the revision petitioners are looked into, their main

contention was that the courts below failed to consider that the extent of the

schedule property was only 130 sq.ft, but erroneously fixed the said extent

as 250 sq.ft., without there being any evidence from the side of the

landlord.

22. The revision petitioners preferred I.A. Nos.1 of 2019 in CRP

No.2861 of 2019 and CRP No.2467 of 2019 to receive the extract of the

assessment made by GHMC wherein the extent of the property pertaining

to D.No.21-1-665/7 and 21-1-665/17, respectively, was shown as 130 sq.ft.

But, the said documents were not filed before the Rent Controller or before

the Rent Control Appellate Court. As the scope of revision is limited, this

Court cannot entertain fresh evidence at this stage. Before the lower

appellate Court, the tenant filed an application for appointment of an

Advocate Commissioner for local inspection of the schedule properties.

Dr.GRR, J CRP Nos.140 of 2020 & Batch

The applications were dismissed observing that they were filed at the fag-

end of the appeals and that the extent of the schedule properties was not

denied by the tenants in the counter filed before the Rent Controller and no

rebuttal evidence was adduced to establish that the extent of the schedule

properties was not 250 sq.ft. The lower appellate court observed that in the

schedule appended to the Rent Control Application, the extent of the

property was shown as 250 sq. ft., but the tenants had not chosen to file

counter-affidavits nor entered into witness box to testify the facts

mentioned in the counters filed by RW.1.

23. Prima facie, the tenants had not raised any dispute with regard

to the extent of the property. Before the lower appellate court, the tenants

contended the extent of the property as 165 sq.ft., and in the revision, they

are now contending that the extent was only 130 sq.ft. As rightly observed

by the lower appellate court, there were no pleadings with regard to the

aspect that the extent of the property was not 250 sq.ft. There was no

cross-examination even on PW.1 on that aspect. As such, the lower

appellate court observed that there being no proper foundation in the

counter by the tenants it was not legally permissible for the tenants for the

first time to raise controversy at the stage of appeals with regard to the

extent of the petition schedule property. As the scope of revisional

jurisdiction is still narrower confined to jurisdictional errors and does not

Dr.GRR, J CRP Nos.140 of 2020 & Batch

permit re-appreciation of evidence or introduction of new evidence or

documents, this Court cannot permit new evidence to be introduced at this

stage. As such, I.A.Nos.1 of 2019 in both the CRPs 2861 of 2019 and 2467

of 2019 are dismissed.

24. While rejecting the application for appointment of the

Advocate Commissioner also, the lower appellate court observed that the

tenants kept quiet from 2010 till 29.04.2019 for filing the applications for

appointment of Advocate Commissioner and for want of basic pleadings,

the said applications were not maintainable. This Court does not find any

material irregularity or illegality or impropriety in the observations of the

lower appellate court to set aside the same.

25. The other contention raised by the learned counsel for the

revision petitioners was that it was improper to rely upon the document

marked as Ex.P4 pertaining to the lease deed of another tenant executed by

the landlord without any corroborative evidence adduced by the landlord to

show the value of the rent of neighbouring properties, the document was

not marked either through PW.1 or through the said tenant, no opportunity

was provided for cross-examining the witness on the said document, as

such, the same has no evidentiary value.

Dr.GRR, J CRP Nos.140 of 2020 & Batch

25.1. Learned counsel for the respondent-landlord on this aspect

relied upon the order of this Court in CRP No.1650 of 2019 dated

30.08.2019 wherein also a similar contention was raised that the appellate

authority could not have relied upon the rental deed marked as Ex.P.8 to

arrive at fair rent because nobody connected with the said document was

examined as a witness. The learned Judge while considering the provisions

under Sections 72 and 76 of the Evidence Act and the judgment of the

Hon'ble Apex Court in Madamanchi Ramapa and another v.

Muthaluru Bojjappa 5, State of Haryana v. Ram Singh 6 and Shyam Lal

v. Sanjeev Kumar and others7, Gopal Das and another v. Sri Thakurji

and others8 and also of the Hon'ble Apex Court in R.E.V. Venkatachala

Gounder v. Arulmigu Visweswaraswamy and V.P. Temple and

another9, held that:

"The certified copy of a public document is admissible in evidence even without formal proof i.e. without examining any person connected with the said document. The Rent Controller as well as the appellate authority rightly followed Ex.P8 in arriving at fair rent of Rs.60/- per sq.yd., and their assessment of evidence does not suffer from any infirmity warranting interference by this Court under Section 22 of the Act."

AIR 1963 SC 1633

AIR 2001 SC 2532

AIR 2009 SC 3115

AIR (30) 1943 PRIVY COUNCIL 83

(2003) 8 SCC 752

Dr.GRR, J CRP Nos.140 of 2020 & Batch

26. As the said principles are also applicable for placing reliance

upon Ex.P4 by the courts below in fixing the fair rent, this Court does not

find any infirmity in the order of the lower appellate court by taking the

said document into consideration in fixing the fair rent.

27. However, imposing of costs on the tenants by the lower

appellate court is considered as exceeding its jurisdiction as no reasoning

was given by the lower appellate court in coming to the conclusion for

imposing costs upon them and no conduct of the tenants was recorded for

coming to such conclusion. As such, the imposition of costs is considered

as erroneous and as such the same is liable to be set aside. This Court does

not find any illegality or infirmity in the judgment of the lower appellate

court on other aspects to set aside the same.

28. In the result, all the CRPs are dismissed confirming the

common judgment dated 08.08.2019 passed by the learned Additional

Chief Judge, City Small Causes Court, Hyderabad in RCA Nos.7/2018, 20

of 2018, 6 of 2018 and 21 of 2018 in fixation of fair rent at Rs.35/- per sq.ft

for an extent of 250 sq.ft., (250 Sq.ft. x Rs.35/- per sq.ft.= Rs.8,750/-) for

each of the petition schedule properties from the date of filing of the RCs.,

and its periodical enhancement at 20% for every three years on the existing

Dr.GRR, J CRP Nos.140 of 2020 & Batch

rent. The arrears of fair rent at the above said rate shall be paid within a

period of two months from the date of this order. However, to the extent of

imposition of costs on the tenants, the judgment of the lower appellate

Court is set aside. No order as to costs.

Miscellaneous Applications pending, if any, shall stand closed.

____________________ Dr.G. RADHA RANI, J

Date:16.06.2025 KTL

 
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