Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Andhra HC (Pre-Telangana)

Bysani Brahmayya And Anr. vs Pratap Rama Krishna Murthy on 4 March, 1997

Equivalent citations: 1997(2)ALT805

Author: Ramesh Madhav Bapat

Bench: Ramesh Madhav Bapat

ORDER
 

Ramesh Madhav Bapat, J.
 

1. The petitioners herein were the tenants and the respondent herein was the landlord. The parties herein are referred to as 'tenants' and 'landlord' 30 respectively for the purpose of convenience.

2. The landlord instituted RCC. No. 3/87 before the Rent Controller (Principal District Munsif), at Bhimavaram, seeking eviction of the tenants on three grounds, viz., - (1) Bona fide requirement; (2) Tenants had committed wilful default in paying rents; and (3) Mala fide denial of title of the landlord by the tenants. The learned Rent Controller allowed the Rent Control Case on all the three grounds. Aggrieved by the aforesaid order of eviction, the tenants preferred an appeal before the Rent Control Appellate Authority (Subordinate Judge), at Bhimavaram, by filing C.M.A. No. 15/90. The said 40 appeal was heard on merits and the learned Sub-Judge dismissed the same. But in the judgment, the grounds of bonafide requirement of the landlord and wilful default committed by the tenants, were decided against the landlord. But the third ground by which the tenants had denied the title of the landlord held to be mala fide, and therefore, the order of eviction was passed. Aggrieved 45 by the aforesaid judgment of the appellate Court in CMA No. 15/1990, dated 31-3-1993, the tenants have filed the present Revision Petition.

3. Heard the learned Counsel for the petitioners-tenants Mr. P.S. Narayana, and the learned Counsel for the respondent-landlord Mr. P. Venugopal.

4. The learned Counsel for the petitioners-tenants submitted that the finding given by the 1st appellate Court is not as per the evidence on record. The finding given by the first appellate Court is very vague, and therefore, it cannot be said that the tenants have mala fidely denied the title of the landlord. The learned Counsel for the tenants further submitted that it is an admitted position that when a partition took place between the landlord and his brother, there was no intimation by the landlord informing the tenants that the suit schedule premises has fallen to his share, and therefore, it was submitted by the learned Counsel that denial of title was not main fide. The learned Counsel further submitted that the tenants have been paying rent to the elder brother of the present landlord, Mr. Satyam. The tenants were not aware that the partition took place between the present landlord and his brother, Mr.Satyam, in the year 1978.

5. While rebutting the aforesaid arguments, the learned Counsel for the respondent-landlord pointed out the observations made by the first appellate Court in which the appellate Court had gone into certain aspects of the matter and also discussed the nature of the documents filed at the time of trial and held that the suit schedule property fell to the share of the present landlord. The learned trial Judge also held that after 1978, the rent was paid by the tenants to the present landlord and only for the first time in the counter filed in Rent Control Case, the title of the landlord was denied. The learned Rent Controller also held that such act of the tenants in denying the title is mala fide denial.

6. I am in agreement with the finding arrived at by the learned Rent Controller. This Court further holds that on this point, the first appellate Court has written a very vague judgment, though the conclusion drawn by the (first) appellate Court is in conformity with the conclusion drawn by the Rent Controller. The evidence on record clearly goes to establish that after 1978, no rent was paid by the tenants to Mr. Satyam, who was the original landlord. The tenants have not been able to produce any receipts on record to prove this aspect, and therefore, it can be held that the tenants have denied the title of the landlord with mala fide intention.

7. The learned Counsel for the respondent-landlord Mr. P. Venugopal further submitted that during the continuance of the tenancy from January, 1985, the rent was enhanced from Rs. 125/- to Rs. 300/- per month. However, the said point was negatived by the Court below. The learned Counsel further submitted that the same point can be agitated in the Civil Revision Petition without filing Cross-Objections or Cross-Petition. The learned Counsel relied upon a ruling of this Court in V.V. Krishna Vara Prasad v. S. Surya Rao., . It was held by this Court in the said case that 'the landlord is at liberty to agitate the point without filing the cross-objections even if the issue is decided against him by the Court below'. I have no hesitation in relying upon the said ruling of this Court.

8. The learned Counsel for the tenants Mr. P.S. Narayana submitted that during the pendency of the tenancy, the rent was enhanced from Rs. 125/- to Rs. 300/- which is evident from Exs.A-4 and A-5. Ex. A-4 is the receipt dated 21-5-1987 and Ex. A-5 is the receipt dated 9-6-1987. The tenants paid rent of Rs. 300/-and after accepting the rent receipt from the landlord, they had signed on the counterfoil of the rent receipt. It means that the contentions raised by the landlord that the rent was enhanced during the pendency of the tenancy appears to be true. But, it has been contended by the learned Counsel for the landlord that the rent was enhanced from January, 1985. However, there is no evidence on record to show that the rent was enhanced from January, 1985. But the evidence on record would go to establish the fact that the enhanced rent was agreed to be paid by the tenants from the month of March, 1987 payable in April, 1987, and therefore, the landlord is entitled for enhancement only from April, 1987.

9. Considering the aforesaid factual aspect, this Court holds that there is no merit in the Civil Revision Petition and it is accordingly dismissed.

10. This Court further holds that the landlord is entitled to recover the rent at the rate of Rs. 300/-from April, 1987 till the possession is given. The tenants are given five months time to vacate the premises from to-day. The tenants are also directed to give an undertaking within 15 days from to-day before the Rent Controller, Bhimavaram that they would not create any 3rd party interest and would handover the peaceful possession of the suit schedule premises to the landlord after withdrawing themselves by the end of five months from today. The tenants are further directed to pay all the arrears of rent within a period of three months from to-day as a condition precedent. No Costs.