Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Surendra Kumar Jain Vs. Shri Santi Swaroop Jain & Ors [1995] INSC 323 (24 July 1995)
1995 Latest Caselaw 318 SC

Citation : 1995 Latest Caselaw 318 SC
Judgement Date : Jul/1995

    

Shri Surendra Kumar Jain Vs. Shri Santi Swaroop Jain & Ors [1995] INSC 323 (24 July 1995)

Ray, G.N. (J) Ray, G.N. (J) Majmudar S.B. (J)

CITATION: 1995 SCC Supl. (3) 413 1995 SCALE (4)558

ACT:

HEAD NOTE:

THE 24TH DAY OF JULY,1995 Present:

Hon'ble Mr. Justice G.N.Ray Hon'ble Mr.Justice S.B.Majmudar Dr. A.M. singhvi, Sr.Adv. and Mr.Rakesh K.Sharma, Adv. with him for the Appellant Mr. Kapil Sibbal, Sr. Adv. Mr.K.B.Rohtagri, Ms. Aparna Rohtagi,Mr.Praveen Jain and Mr.P.K.Jain, Advs. with him for the Respondents.

O R D E R

The following Order of the Court was delivered:

IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.6546 OF 1995 (Arising out of S.L.P. NO.4280/1995) Shri Surendra kumar Jain alias Sunni Versus Shri Shanti Swaroop Jain and others

O R D E R

Leave granted, Respondent No.1 has already entered appearance. Notice of the appeal need not be served on respondent Nos.2 and 3 who are formal parties and such notice on them is dispensed with.

Heard learned counsel for the parties. It appears to us that for the purpose of deciding the date of construction it is necessary to refer to Explanation 1(a) of Section 2(2) of the U.P.Urban Building (Regulation of Letting Rent and Eviction) Act 1972. In the Explanation to the said Section it has been indicated that the construction of a building shall be deemed to have been completed on the date on which completion thereof is reported to or otherwise recorded by local authority having jurisdiction and in the case of building subject to assessment, the date on which the first assessment thereof comes into effect and where the said dates are different, the earliest of the said dates and in the absence of any such report record or assessment, the date on which it is actually occupied (not merely for the purpose of supervising the construction or granting the building under construction) for the first time.

It, therefore, appears that in terms of Explanation 1(a) the construction is deemed to have been completed on the date on which the completion thereof is reported to or otherwise recorded by the local authority having jurisdiction if such reporting or recording happens to be on the earliest point of time vis a vis various dates referred to hereinbefore. It is contended that in the instant case, the Municipal Athority having given notice for assessment on 15.11.77, such date should be held to be the date when the Municipal Authority had already taken note of the construction of the building. Since that date is the earliest of the dates as refferred to in the explanation 1(a), that date decomes relevant for the purpose of considering deemed date of construction. It does not appear that such consideration has been made by the High Court in decising the case. The High Court has proceeded on the footing only on the pasis of the assessment effected in 1981. The learned Counsel for the respondent has relied on a Vijendrapal Gupta etc.etc. (1982 (2) SCC 61). But it appears to us that in that case, there was no question of Municipal Authority having taken note of construction on an earlier date for the purpose of giving notice for assessment. Hence, that decision is not applicable for the purpose of deciding the issue raised in this case. We, therefore, set aside the impugned decision of the High Court and remit the case back to the High Court for disoosal on merits in the light of above discussion preferably within a period of four months from the date of receipt of the order of this Court. The High Court will decide as to which is the earliest date of deemer construction in terms of date Explanation 1(a) of subsection 2 of Section 2 of the said Act for the purpose of deciding the dispute involved in the case. Until the matter is disposed of by the High Court, there will be stay of eviction from the disputed premises.

The appeal is accordingly disposed of without any order as to costs.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter