Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Sarla Narula Vs. Smt. Raghbir Kaur Rehal & ANR [1987] INSC 274 (6 October 1987)
1987 Latest Caselaw 273 SC

Citation : 1987 Latest Caselaw 273 SC
Judgement Date : 06 Oct 1987

    
Headnote :
The premises in question were leased to the tenant-Company for a monthly rent of Rs. 350. The rent for these premises was being deposited in a bank. The landlady, Respondent No. 1, was residing abroad, and she and her husband intended to return to India and needed the premises for their settlement.

The landlady initiated legal proceedings against the tenant-Company, in which the appellant was not included as a party. The appellant\'s husband was an employee of the tenant-Company and retired in 1973. The appellant submitted a request to be added as a party, arguing that the rent was deposited on behalf of her husband, and after his passing, it was paid by his heirs individually, rather than on behalf of the former tenant. The tenant did not contest the eviction petition because they had vacated the premises, and the appellant\'s husband had become the tenant in his own right.

The application was denied, and an eviction order was issued against the tenant under section 14(1)(e) of the Delhi Rent Control Act, 1958. The Rent Control Tribunal dismissed the appeal against this decision, and the High Court also rejected the appeal.
 

Smt. Sarla Narula Vs. Smt. Raghbir Kaur Rehal & ANR [1987] INSC 274 (6 October 1987)

MUKHARJI, SABYASACHI (J) MUKHARJI, SABYASACHI (J) OZA, G.L. (J)

CITATION: 1988 SCR (1) 368 JT 1987 (4) 126 1987 SCALE (2)744

ACT:

Delhi Rent Control Act, 1958: Section 14(1)(e)-Eviction of tenant on ground of bona fide necessity of landlady- Abandonment of the premises by original tenant-No novation of original agreement of tenancy-Locus Standi of party in occupation-Whether tenancy came to) an end. C

HEADNOTE:

The premises in question was taken on lease at a monthly rent of Rs.350 by the tenant-Company. The rent in respect of the said premises was being deposited in the bank. Respondent No. 1-The landlady was living abroad and as she and her husband wanted to come back and settle down in India they required the said premises.

The landlady instituted proceedings against the tenant- Company to which the appellant was not a party. The husband of the appellant was an employee of the tenant-Company and he retired in 1973. The appellant filed an application for being impleaded as a party, contending that the rent was deposited on account of the appellant's husband, and after his death on account of his heirs individually and not on account of or on behalf of the erstwhile tenant of the premises and the tenant did not oppose the eviction petition because the tenant had left the premises, and the appellant's husband had become the tenant in his own right.

The application was rejected, and the order of eviction was passed against the tenant under section 14(1)(e) of the Delhi Rent Control Act, 1958. The appeal against the above decision was dismissed by the Rent Control Tribunal. The High Court dismissed the appeal.

Dismissing the appeal, this Court, ^

HELD: After the surrender of the tenancy by the Company, the appellant's husband, or his heirs, after his death, had no locus standi, and had no right to be joined as party. [366G ] The tenancy was originally entered into between the landlady or on her behalf and the Company of which the appellant's husband was an employee. Admittedly, the tenancy came to an end after the tenant- 364 Company abondoned the premises. The husband of the appellant or after his death his heirs could not continue unless there was a fresh agreement of tenancy in their favour or novation of the original agreement of tenancy. There are no cogent or available materials to show that there was actually a new contract entered into between the husband of the appellant and the landlady, or novation of the original agreement.

[366C-D] The High Court has found that there was no receipt in possession of the appellant regarding the payment of rent, and that there was genuine evidence to show that the landlady needed the premises bona fide. There were concurrent findings of facts of the two courts below. [366H] The appellant and her family have been residing in the premises for quite sometime. The landlady herself has not yet arrived in India. The husband is very much in India awaiting the vacancy of the house. In the circumstances, the appellant and her family would be entitled to stay in the premises upto 15.6.1988. [367C]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2608 of 1984.

From the judgment and order dated 29.5.1984 of the Delhi High Court in S.A.O. No. 128 of 1984.

U.R. Lalit, Vivek Gambhir, Sanjay Sareen and S.K. Gambhir for the Appellant.

Mrs. Shyamla Pappu, Mrs. Indra Sawhney and N.S. Das Bahl for the Respondents.

The Judgment of the Court was delivered by SABYASACHI MUKHARJI, J. This is an appeal by special leave from the order of the High Court of Delhi dated 29th May, 1984. By the aforesaid order the appellant was refused the prayer of being joined as a party in the proceedings in execution and the order of eviction against the tenant was passed under section 14(1)(e) of Delhi Rent Control Act, 1958.

In order to appreciate the question it should be noted on 16.1.67 there was a lease in favour of respondent No. 2 of a monthly rent of 365 Rs.350 p.m. in respect of the premises in question in Greater Kailash, New Delhi. The tenant was a company called M/s Bharat Carbons & Ribbons Manufacturing Company. The husband of the appellant Late T.R. Narula was an employee of the said Company. He retired in 1973. The rent in respect of the premises had been deposited. It is, however, not certain as to on whose account the rent was deposited. On the one hand, the appellant contends that the rent was deposited on account of the appellant's husband, and after the death of Shri T.R. Narula on account of heirs of said T.R. Narula, deceased individually and not on account of or on behalf of the erstwhile tenant of the premises in question. It appears from the record that respondent No. 1 was in England at the relevant time. The respondent No. 1 described himself as a permanent settlee in England. The said respondent was at all relevant times represented by her attorney. The respondent No. 1 is the landlady of the premises in question is still in England. Their case is that both the husband and wife are fairly well advanced in age and wish to come back and settle down in India and want to live their last days of life in their own house. They bonafide, require the premises in question. This question of bonafide need has been held in their favour and appropriate proceedings instituted by the landlady against the tenant-Company to which the appellant was not a party. lndeed, the tenant did not really oppose the eviction petition because as, according to their version, the tenant had left the premises and Shri T.R.

Narula had become the tenant, in his own right. The respondents did not accept that position. There was an application made by the widow of Late T.R. Narula to be joined as a party in the suit. This was refused by learned Judge for which reasons have been given. The learned Judge of the High Court has noted that it was the admitted position that M/s Bharat Carbons & Ribbons Manufacturing Company was the tenant and the appellant's husband was an employee of the said company. He retired in 1973. The rent has been paid since then. However, the landlady was residing out of India and she closed her account when she came back to India and in respect of that the rent was being deposited according to the appellant which appears at page 126 of the Paper Book. The landlady protested by a letter written to the Bank. The High Court has noted that admittedly there was no receipt in possession of the appellant regarding payment of rent. Counsel for the appellant drew our attention to a document which is described as a receipt for the rent for the month July 1973. Counsel states that this was filed in the High Court. Counsel further states that there are subsequent receipts. As against these versions of the appellants herein it is asserted that these receipts were not genuine documents put in. Subsequent receipts that had not been, according to the respondents, 366 produced before the High Court and at least relied before the High Court, were not there. The learned Judge of the High Court proceeded on the basis that there was no evidence that there was receipt in possession of the appellant regarding payment of rent. A strong point was made before us that if money was received from the appellant or on behalf of the appellant, it must be presumed that there was surrender of tenancy by M/s Bharat Carbons & Ribbons Manufacturing Company and there was tenancy agreement between Late T.R. Narula or his wife and the landlady. No such evidence of the acceptance of rent was advanced before the High Court or before us to sustain that ground.

The tenancy was originally entered into between the landlady or on her behalf and the company of which T.R.

Narula, since deceased, was an employee. There was no evidence adduced and no averment made that the tenancy was for the then tenant. Admittedly that tenancy, as it appears from the records and the evidence, came to an end after the tenant-company abandoned the premises, and that it was so done was not seriously disputed and T.R. Narula, since deceased or after his death his heirs could not continue unless there was a fresh agreement of tenancy in their favour or novation of the original agreement of tenancy.

There is no cogent, reliable or dependable evidence of the same.

In view of the categorical finding of the High Court it is difficult to accept the submissions on behalf of the appellant. Apart from that there are no other cogent or available materials to show that there was actually a new contract entered into between Late T. R. Narula and the landlady. On the other hand the contention of the landlady and her representative since she was staying away has been to deny any connection with the appellant. Furthermore, the alleged notice of the termination of surrender of tenancy was sent to the landlady in rather suspicious circumstances.

It is not necessary to dilate in detail on those. The evidence on record advanced in support of the appellant on this aspect cannot and does not inspire any credence or confidence. If that is the position than after the surrender of tenancy by the company, late T.R. Narula or his heirs had no locus stand and had no right to be joined as party. The High Court notes that there was genuine evidence to show that the landlady needed the premises bona fide. There were concurrent findings of facts of the two courts below and the appellant did not raise any contentions at this belated stage.

In the aforesaid view of the matter and in the facts and circum- 367 stances of the case we find no ground under Article 136 of the Constitution to interfere with the conclusion arrived at by the High Court.

The appeal must, therefore, fail and is accordingly dismissed, specially in view of the fact that the landlady needs the premises for her family and for her own bona fide need. Parties will pay their own costs There is, however, another aspect of the matter. The appellant and her family have been residing there for quite sometime. The landlady herself has not yet arrived in India and is awaiting her arrival since arrangements have to be made in India. The husband is very much in India awaiting vacancy of the house. In the circumstances we direct that the appellant and her family would be entitled to stay in the premises upto 15.6.88 upon filing the usual undertaking in this court within three weeks from today. The appeal is dismissed with the aforesaid directions. Parties will pay their own costs. They will continue to deposit cheques to the counsel for respondents for the remaining period.

N.P.V. 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 : MAIMS

 
 
Latestlaws Newsletter