Sunday, 31, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagwan Das Vs. Paras Nath [1968] INSC 232 (27 September 1968)
1968 Latest Caselaw 232 SC

Citation : 1968 Latest Caselaw 232 SC
Judgement Date : 27 Sep 1968

    
Headnote :
The appellant was a tenant of the respondent for a shop located in Agra, Uttar Pradesh. The respondent sought permission from the District Magistrate under section 3(1) of the U.P. (Temporary) Control of Rent and Eviction Act, 1947 to file a lawsuit against the appellant for eviction from the shop. The District Magistrate denied the application, but the Commissioner subsequently granted permission through an order under section 3(3). The appellant then appealed to the State Government under section 7(F) of the Act. However, it was only after the respondent had filed a lawsuit and secured a decree that the State Government issued an order revoking the permission previously granted by the Commissioner. The first Appellate Court, considering the order under section 7(F), overturned the trial Court\'s decree.

In a second appeal, the High Court, referencing a Full Bench decision in Bashi Ram v. Mantri Lal (1965) 1 All 545, ruled in favor of the respondent. The matter was then brought before this Court by special leave, with the key question being whether a decree for eviction obtained in a lawsuit initiated after receiving the Commissioner\'s permission under section 3(3) of the Act becomes unenforceable if the State Government revokes that permission under section 7(F) after the decree has been issued.
 

Bhagwan Das Vs. Paras Nath [1968] INSC 232 (27 September 1968)

27/09/1968 HEGDE, K.S.

HEGDE, K.S.

SIKRI, S.M.

BACHAWAT, R.S.

CITATION: 1970 AIR 971 1969 SCR (2) 297

CITATOR INFO:

F 1970 SC1919 (2,6,8,9) R 1972 SC1910 (13) RF 1981 SC1284 (10)

ACT:

U.P. (Temporary) Control of Rent and Eviction Act 1947, ss. 3 and 7(F)--District Magistrate refusing permission to landlord to sue tenant for eviction--Commissioner in revision granting it--Landlord filing suit and obtaining decree--state Government thereafter revoking permission by order u/s 7(F)--Such order whether renders decree unenforceable,

HEADNOTE:

The appellant was a tenant of the respondent in respect of a shop in Agra, Uttar Pradesh. The respondent applied to the District Magistrate under s. 3(1) of the U.P.

(Temporary) Control of Rent and Eviction Act, 1947 for permission to institute a suit against the appellant for evicting him from the shop. The application was rejected by the District Magistrate, but the Commissioner, by order under s. 3(3 ), granted the permission. The appellant thereupon moved the State Government under s., 7(F) of the Act, but it was only after the respondent had flied a suit and ,obtained a decree that the State Government passed an order revoking the permission granted by the Commissioner. The first Appellate Court, in view of the order under 7(F) act aside the decree of the trial Court.

However in second appeal the High Court, relying upon a Full Bench decision of that Court in Bashi Ram v. Mantri Lal (1965) 1 All 545, decided in favour of the respondent. In appeal before this Court by. special leave, the question for consideration was whether a decree for eviction obtained in a suit instituted after obtaining the permission of the Commissioner under s. 3(3) of the Act becomes unenforceable if the State Government acting under s. 7(F) of the Act revokes the permission granted by the Commissioner after the decree is passed.

HELD: The order of the District Magistrate is by s. 3(1) specifically made subject to the order of the Commissioner in revision under s. 3(3 ), but the Commissioner's order according to s. 3 (4 ) is final though subject to the order of the State Government under s. 7(F). There is no provision in the Act providing that a suit validly instituted after getting the required permission under s. 3 (1 ) ceases to be maintainable because of any order made by the State Government under s. 7(F). [305 G--H] Similarly there is no provision in the Act invalidating a decree passed after the Act came into force in a validly instituted suit. The finality or the force of a decree can be taken away by a statute, .but the Court will not readily infer that a decree passed by a competent Court has become unenforceable unless it is shown that a provision of law has specifically or by necessary implication made that decree unenforceable. [305 H--306 C-D] On an examination of the relevant provisions of the Act the conclusion must be that when the Commissioner sets aside the order passed by the District Magistrate granting permission to file a suit for ejecting a tenant, the order of the Commissioner prevails. If he cancels the permission granted by the District Magistrate, there is no effective permission left and the suit instituted by. the plaintiff without awaiting his decision must be treated as one filed without any valid permission by the District Magistrate. To this extent the decision in Munshi Lal and ant.

v.Shambhu Nath Ramkishan, (1958) A.L.J. 584 was correct.

[305 D--F] Sup. C1/69--2 298 It follows that the Full Bench decision in Bashi Ram's case to the extent it held that a suit filed by the landlord after obtaining the permission of the District Magistrate cannot become infructuous even if the Commissioner revokes the permission, was incorrect. [306 F] Bashi Ram's case was however correctly decided in so far as it held that a suit validly instituted after obtaining a permission as required by s. 3(1) does not cease to be maintainable even if the State Government revokes, after the institution of the suit, the permission granted. if the State Government revokes the permission granted before the institution of the suit, then there would be no valid permission to sue. In other words the State Government's power to revoke the permission granted under s. 3(1) gets exhausted once the suit is validity instituted. [306 G] Bashi Ram v. Mantri Lal, (1965) 1, All. 545 and Munshi Lal and ant. v. Shambhu Nath Ram Kishan, (1958) A.L.J., p.

584; considered.

Dr. S.L. Khoparji v. State Government, (1958) A.LJ., p. 724; Basant Lal Sah v. Bhagwan Prasad Sah, A.I.R. 1964 All. p. 210 and Shri Bhagwan and ant. v. Ram Chand and anr., 1965 3 S.C.R., 218; referred

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1617 of 1968.

Appeal by special leave from the judgment and decree dated March 19, 1968 of the Allahabad High Court in Second' Appeal No. 2296 of 1961.

1. P. Goyal and A. G. Ratnaparkhi, for the appellant.

C.B.Agarwala and R. Mahalingier, for the respondent.

The Judgment of the Court was delivered by Hegde, J. The question of law that arises for decision in this appeal by special leave is not free from difficulty.

That question is whether a decree for eviction obtained in a suit instituted after obtaining the permission of the Commissioner under sub-s. 3 of s. 3 of the U.P. (Temporary) Control of Rent and Eviction Act, 1947 (to be hereinafter referred to as the Act) becomes unenforceable if the State Government acting under s. 7(F) of that Act revokes the permission granted by the Commissioner after the decree is passed ? The appellant was a tenant of the respondent in respect of a shop in Balugani in Agra. On January 2, 1959, the respondent applied to the District Magistrate under s. 3(1) of the Act for permission to institute a suit against the appellant for evicting him from the shop in question. That application was rejected by the District Magistrate as per his order of July 9, 1959. The respondent took up the matter in revision to the Commissioner under sub-s. 2 of s.

3. The Commissioner reversed the order of the District Magistrate and granted the permission asked for on October 16, 1959. As against that order the appellant moved the State Government under s. 7(F) on November 17, 1959. On January 299 1, 1960, the respondent served on the appellant a notice under s. 106 of the Transfer of Property Act . The appellant replied to that notice on January 6, 1960. In that reply he informed the respondent that he had already moved the State Government to revoke the permission granted by the Commissioner. On February 13, 1960 the respondent instituted suit No. 115 of 1960 in the Court of Munsiff, Agra seeking the eviction of the appellant from the suit premises. The appellant filed his written statement in that case on May 7, 1960. Therein again he took the plea that the permission granted by the Commissioner is not final as he had moved the Government to revoke the same. The suit was decreed by the learned Munsiff on November 2, 1960. The appellant went up in appeal as against that order to the Civil Judge, Agra. On January 27, 1961, the State Government revoked the permission granted by the Commissioner during the pendency of the appeal. Relying on this order the Civil Judge of Agra allowed the appeal of the appellant on February 9, 1961. As against that decision the respondent went up in second appeal to the High Court.

The High Court allowed the second appeal on 19th March 1968 following the Full Bench decision of the Court in Bashi Ram v. Mantri Lal(1). This appeal is directed against that decision.

The Act was intended as a temporary measure as could be gathered from its title as well as the preamble. It is deemed to have come into force on the 1st day of October 1946 though it was passed in 1947. Under the Act as originally stood, the decision of the District Magistrate under s. 3 was neither appealable nor revisable. As per the amendments effected in 1952 a Limited power of revision was conferred on the Commissioner. By the Amending Act 17 of 1954, the power conferred on the Commissioner was enlarged and s. 7(F) was incorporated in the Act which says that:

"the State Government may call for the records of any case granting or refusing to grant permission for the filing of a suit for eviction referred to in s. 3 ..... and make such order as appears to it necessary for the ends of justice." The only sections in the Act material for the purpose of this appeal are ss. 3 and 7(F). Section 3 reads thus.:

"Restrictions on evictions.--Subject to any order passed under sub-section ( 3 ), no suit shall: without the permission of the District Magistrate, be filed in any civil court against a tenant for his eviction from any accommodation, except on one or more of the following grounds:

(1) (1965) 1 A11. 545.

300 (a) that the tenant is in arrears of rent for more than three months and has ,failed to pay the same to the landlord within one month of the service upon him of a notice of demand;

(b) the at the tenant has willfully caused or permitted to be caused substantial damage to the accommodation;

(c) that the tenant has, without the permission in writing of the landlord, made or permitted to be made any such construction as, in the opinion the court, has materially altered the accommodation or is likely substantially to diminish its value;

(d) that the tenant has created a nuisance or has done any act which is inconsistent with the purpose for which he was admitted to the tenancy of the accommodation, or which is likely to affect adversely and substantially the landlord's interest therein;

(e) that the tenant has on or after the 1st day of October, 1946, sub-let the whole or any portion of the accommodation without the permission of the landlord;

(f) that the tenant has renounced his character as such or denied the title of the landlord and the latter has not waived his right or condoned the conduct of the tenant;

(g) that the tenant was allowed to occupy the accommodation as a part of his contract of employment under the landlord and his employment has been determined.

Explanation. For the purposes of sub- section (e) lodging a person in a hotel or a lodging-house shall not be deemed to be sub- letting.

(2) Where any application has been made to the District Magistrate/or permission to sue a tenant for eviction from any accommodation and the District Magistrate grants or refuses the permission, the party aggrieved by his order may within 30 days from the date on which the order is communicated to him, apply to the Commissioner to revise the order.

(3) The Commissioner shall hear the application made under sub-section (2), as far as may be, 301 within six weeks from the date of making it, and he may, if he is not satisfied as to the correctness, legality or propriety of the order passed by the District Magistrate or as to the regularity of proceedings held before him, alter or revise his order, or make such other order as may be just and proper.

(4) The order of the Commissioner under subsection (3) shall, subject to any order passed.' by the State Government under section 7 (F) be We have earlier quoted the relevant portion of s. 7 (F).

Conflicting opinions were expressed by different Benches of the Allahabad High Court as to the scope of s. 3, till the decision of the Full Bench in Bashi Ram's case(x). The Full Bench held that a decree obtained in a suit for eviction instituted after obtaining the requisite permission will not become unenforceable even if the State Government revoked, after the decree is passed, the permission granted, in exercise of its powers under s. 7(F). Majority of the Judges in that case further held that once a suit is instituted after obtaining the permission of the District Magistrate, any further order made either by the Commissioner or the State Government cannot affect the course of that suit or the decree passed therein. Dwivedi J. the other Judge did not express any opinion on that question but even according to him in the appeal filed against the decree, the appellate court cannot receive in evidence the order made by the State Government which means that the decree cannot be reversed on the ground that the State Government had revoked the permission granted. The correctness of the Full Bench decision is challenged by the appellant in this appeal. In support of his interpretation of ss. 3 and 7(F) he placed reliance on the decision of a Division Bench of the High Court of Allahabad in Dr. S.L. Khoparji v. State Government(a). He also sought support from the decision of a Single Judge of that Court in Basant Lal Sah v. Bhagwan Prasad Sah(3). It is not necessary to refer to the various decisions of the Allahabad High Court on this question.

Suffice it to say that in that Court there was serious cleavage of opinion on the question that we are considering in this appeal till the decision of the Full Bench in Bashi Ram's case(x). We were given to understand that Dhavan, j.

had doubted the correctness of the decision of the Full Bench and had requested the Chief Justice to constitute a larger Bench to consider the correctness of the decision in Bashi Ram's case(1) but in view of the pendency of this appeal, the constitution of a larger bench was not considered necessary.

(1) (1965) 1 All. 545. (3) A.I.R. 1964 All p. 210.

(2) (1958) A.L.J. 724.

302 The contention of Mr. Goyal, the learned Counsel for the appellant was that the Act generally speaking,' has restricted the right of the landlord to evict his tenant, to one or other of the grounds mentioned in cls. (a) to. (g) of s. 3(1 ); but in order to meet any exceptional case, it is provided in s. 3 (1 ) that a suit for eviction may be instituted on any ground other than those mentioned in cls.

(a) to (g) if the permission of the District Magistrate is obtained; the order made by the District Magistrate is revisable both by the Commissioner as well as the State Government; the only order that is final is that made by the State Government. If a landlord chooses to institute a suit on the basis of the permission granted by the District Magistrate or the Commissioner without waiting for the decision of the State Government he takes the risk; if the State Government revokes the permission granted by the District Magistrate or the Commissioner then the suit must be deemed to have been instituted without permission and consequently not maintainable. Mr. Goyal urged that if the decision in Bashi Ram's case(1) is accepted as correct then so far as the tenant is concerned, generally speaking, he cannot invoke the powers of the State Government under s.

7(F) because immediately after the decision of the Commissioner, if the same is in his favour, the landlord is likely to institute a suit for eviction and thus nullify the power of the State Government under s. 7(F). He urged that as s. 7(F) empowers the State Government to revise the order made by the subordinate authorities whether the same is in favour of the landlord or the tenant we should not place an interpretation on s. 3 which would affect the power of the State Government to do justice to the tenants for whose benefit the Act has been enacted.

On the other hand it was urged by Mr. C.B. Aggarwal, learned Counsel for the respondent that the landlord has a right to sue for the eviction of his tenant under the provision of the Transfer of Property Act subject to the restrictions stipulated therein. That is a statutory right.

The provisions contained in the Act to the extent they encroach upon the rights of the landlord either specifically or by necessary implication further control the rights of the landlord. In other respects the landlord's rights under the Transfer of Property Act remain unaffected.

According to him the only restriction placed on the landlord in the matter of instituting a suit for eviction on grounds other than those mentioned in cls. (a) to (g) of s. 3(1) is to obtain the prior permission of the District Magistrate subject to the order made under sub-s. (3) of s. 3 by the Commissioner; once a suit is validly instituted in accordance with those provisions, no order of the State Government can either interfere with the course of that suit or invalidate the decree obtained therein. He urged that if the position is as (1) 1965) 1 Ali. 545 303 contended by the. learned Counsel for the appellant, curious results are likely to follow. Section 7 (F) does not fix any period within which the State Government must act. It can exercise its power under that provision at any time it pleases--may be after 10 years or 20 years; the power conferred on the State Government is extremely wide as observed by this Court in Shri Bhagwan and anr. v. Ram Chand and anr.(1). Therefore it can revoke the permission granted after the decree for eviction is confirmed by the High Court or even the Supreme Court and thus make a mockery of the judicial process; this could not have been the intention of the legislature. According to Mr. Aggarwal from the very scheme of the Act and from the very nature of the power conferred on the State Government, it cannot be exercised after a suit is instituted after complying with the requirements of subs. (1 ) of s. 3. His further contention was that on a proper construction of sub-s. ( 1 ) of s. 3, it would be seen that the suit instituted after obtaining the required permission being a validly instituted suit, its progress cannot be interrupted; the permission required under s. 3 (1 ) is the permission of the District Magistrate subject to any order under s. 3(3) by the Commissioner; in other words the permission given by the District Magistrate is not final till affirmed by the Commissioner; till then it remains tentative; once the Commissioner affirms the same or grants the permission asked for it becomes final and thus amounts to a valid permission to sue; hence a suit filed on the basis of that permission is a validly instituted suit unless the permission granted was revoke by the State Government before the institution of the suit. Proceeding further he stated that it is true that the order of the Commissioner though final yet it is subject to any order that may be passed by the State Government; but s. 3 (1 ), the provision dealing with the permission to file a suit for eviction does not refer to the order under s. 7(F); it only speaks of the permission granted by the District Magistrate subject to the order of the Commissioner and not further subject to any orders made by the State Government. In this connection he invited our attention to the fact that as against the order passed by the District Magistrate under subs. ( 1 ) of s. 3, a revision petition can be filed before the Commissioner within 30 days of that order and not thereafter. The Commissioner has not even the power to condone the delay in filing the revision petition. Further under subs. (3) of s. 3, the Commissioner is required to hear the application made under sub-s. (2) of s. 3, as far as may be, within six week from the date of making it. All these provisions indicate that the legislature was of the opinion that the proceedings under s. 3 should be carded_on expeditiously and the decision of the Commissioner should be considered as final. According to Mr. Aggarwal the question of granting or refusing to grant the permission under s, 3 are primarily to be (1) [1965] 3 S.C.R.218, 304 dealt with only by the District Magistrate and the Commissioner. They are the only tribunals in the hierarchy of the tribunals constituted for that purpose. The power given to the Government under s. 7(F) is merely a supervisory power. That is why no limitation is imposed on the exercise of that power either in the matter of time within which it should be exercised or the circumstances under which it can be exercised. Such a power according to him is a reserve power and therefore has to be exercised before the court's jurisdiction is invoked, He particularly laid emphasis on the fact that sub-s. (1) of s. 3, the compliance of which is necessary before validly instituting the suit does not at all refer to an order under s. 7(F).

After examining the provisions of this Act, we are constrained to observe that the drafting of this Act leaves considerable room for improvement despite the fact that it was amended twice over. Though it was intended to be a temporary measure when it was originally enacted it has now reminded in the statute book for over 20 years and there is no knowing how long the same will continue to be in force.

Therefore it is but appropriate that the provisions of this Act should be clear and unambiguous. From sub-s. (1 ) of s.

3 it is not possible to find out the contents of the powers of the District Magistrate. No guide-lines are laid down therein to regulate the exercise of the powers of the District Magistrate. It is not possible to find out from that provision under what circumstances the District Magistrate can grant the permission asked for and under what circumstances he can refuse the same. It is likely that different District Magistrates are exercising that power in different ways. One consideration may appeal to one District Magistrate and a totally different consideration may influence another District Magistrate. It would have been appropriate if the legislature had defined the scope of the powers of the District Magistrate or at least laid down certain guide-lines for regulating his discretion. Sub-s. (3 ) of s. 3 says that if the Commissioner is not satisfied as to the correctness, legality or propriety of the order passed by the District Magistrate, he may alter or reverse the order of the District Magistrate or make such other order as may be just and proper. It is not possible to find out on what basis the Commissioner can determine the correctness, legality or propriety of the order made by the District Magistrate. As seen earlier, no restrictions are placed on the powers of the District Magistrate in granting or refusing to grant the permission asked for under s. 3 (1 ). Therefore the only thing the Commissioner can do is to exercise his discretion in preference to the discretion exercised by the District Magistrate. Now coming to the power conferred on the State Government under s. 7 (F), it would be seen that it is a power of wide amplitude. It can be exercised by it in any way it pleases. No restriction either as to the time 305 within which it can be exercised or as to the circumstances under which it can be exercised is placed on the State Government Under these circumstances the anomalies pointed out by Mr. Goyal as well as by Mr. Agarwal are inevitable.

Therefore in construing this Act, no useful purpose will be served by taking into consideration the hardship to the parties. In whatever way we may construe ss. 3 and 7(F) hardship to one party or the other is inevitable. Neither Counsel suggested to us any interpretation which could steer clear of the anomalies pointed out at the bar. Therefore we have to fall back on the grammatical construction of sub-s.

(1 ) of s. 3 and leave out of consideration all other rules of construction for finding out the intention of the legislature. Section 3(1) does not. restrict the landlord's right to evict his tenant on any of the grounds mentioned in cls. (a ) to (g) of that sub-section. But if he wants to sue his tenant for eviction on any ground other than those mentioned in those clauses then he has to obtain the permission of the District Magistrate whose discretion is subject to any order passed under sub-s. (3) of s. 3 by the Commissioner. These are the only restrictions placed on the power of a landlord to institute a suit for eviction of his tenant. If a landlord files a suit for the eviction of his tenant without obtaining the permission of the District Magistrate that suit is not maintainable but if he files a suit after obtaining the permission of the District Magistrate and if the Commissioner revokes the permission granted by the District Magistrate in a properly instituted application under s. 3(2) then the suit instituted by him will be considered as having been filed without the permission of the District Magistrate because s. 3 (1 ) in specific terms says that the permission given by the District Magistrate is subject to any order passed under sub-s. (3). In other words the permission given by the District Magistrate does not acquire any finality until either the period fixed for filing an application under sub- s. (2) of s. 3 expires and no application under that section was filed within that time or if an application had been filed within that time, the same had been disposed of by the Commissioner. The permission to file a suit for eviction assumes finality under s. 3 (1 ) once the Commissioner decides the revision petition pending before him. In fact sub-s. (4) of s. 3 says that the order of the Commissioner is final. It is true that that order despite the fact that it is final is subject to any order passed by the State Government under s. 7(F). There is no provision in the Act providing that a suit validly instituted after getting the required permission under s. 3 (1 ) ceases to be maintainable because of any order made by the State Government under s. 7(F). Similarly there is no provision in the Act invalidating a decree passed after the Act came into force in a validly instituted suit. Section 14 provides :-- 306 "no decree for the eviction of a tenant from any accommodation passed before the date of commencement of this Act shall, in so far as it relates to the eviction of such tenant be executed against him 'as long as this Act remains in force except on any of the grounds mentioned in s. 3:

Provided that the tenant agrees to pay to the landlord "reasonable annual rent" or the rent payable by him before the passing of the decree whichever is higher ." This provision applies only to decrees passed before the date of the commencement of the Act. A decree of a Court in a suit validly instituted is binding on the parties to. the same. It is true that the finality or the force of a decree can be taken away by a statute, but the Court will not readily infer that a decree passed by a competent Court has become unenforceable unless it is showy that a provision of law has specifically or by necessary implication made that decree unenforceable. No such provision was brought to our notice. On an examination o/the relevant provisions of the Act our conclusion is that when the Commissioner sets aside the order passed by the District Magistrate granting permission to file a suit for ejecting a tenant, the order of the Commissioner prevails. If he cancels the permission granted by the District Magistrate there is no effective permission left and the suit instituted by the plaintiff without awaiting his decision must be treated as one filed without any valid permission by the District Magistrate. To this extent we are in agreement with the decision of Upadhyaya, J. in Munshi Lal and anr. v. Shambhu Nath Ram Kishan(1). From this it follows that the Full Bench decision in Bashi Ram's case(2) to the extent it held that a suit filed by the landlord after obtaining the permission of the District Magistrate cannot become infructuous even if the Commissioner revokes the permission, is incorrect. But we agree with the Full Bench that a suit validly instituted after obtaining a permission as required by s. 3 (1 ) does not cease to be maintainable even if the State Government revokes after the institution of the suit, the permission granted. If the State Government revokes the permission granted before the institution of the suit then there would be no valid permission to sue. In other words the State Government's power to revoke the permission granted under s.3(1) gets exhausted once the suit is validly instituted.

For the reasons mentioned above, this appeal fails and the same is dismissed. But in the circumstances of the case, we make no order as to costs.

R.K.P.S. Appeal dismissed.

 

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 : MAIMS

 
 
Latestlaws Newsletter