Delhi District Court
Courts vs Smt. Deepa Bhasin on 17 September, 2011
//1//
IN THE COURT OF SH. PRITAM SINGH, ARC (CENTRAL) TIS HAZARI
COURTS, DELHI.
E4/10
17.09.2011
Smt. Rani Bala
W/o Sh. Late Shamsher Singh,
R/o 4B/60, Old Rajender Nagar,
New Delhi.
...Petitioner
VERSUS
Smt. Deepa Bhasin
Proprietor
M/s Arun Glass Picture,
4B/60, Shop No.3, Old Rajender Nagar,
New Delhi.
...Respondent
Petition U/s 14 (1) (e) r/w Section 25B of Delhi Rent Control Act
1. Date of institution of the case : 06.01.2010
2. Date of Judgment Reserved : 06.09.2011
3. Date of Judgment pronounced : 17.09.2011
JUDGMENT
By this order I shall dispose of an application under section 25 B (4) of DRC Act filed on behalf of the respondent. The present petition was filed by the petitioners under section 14(1) (e) r/w section 25 B of the DRC Act on the ground of bonafide requirements. The brief facts of the case are that the petitioner's husband was the owner of the property bearing no. 4B/60, //2// Old Rajender Nagar, New Delhi and the respondent was inducted as a tenant by the petitioner in respect of one shop (3rd shop) in property no. 4B/60, Old Rajender Nagar, New Delhi @ Rs. 990/ per month excluding electricity charges w.e.f 01.02.1994 however the rent agreement was executed on 17.02.1997 for commercial purposes. The premises under tenancy of respondent are comprised of an area of 110 sq. ft. It is further stated that the petitioner is a widow and old lady suffering from paralysis for the last 5 years due to which her vocal power/voice has weakened and her right hand foot is not working. Petitioner has no source of income and she depends upon his married son Sh. Sumeer Bindra who is doing work of photocopy and STD booth in a small shop in the name of Bindra Printing & Communication on the ground floor of the abovesaid property. The income from the said small shop is not sufficient for his family members. Due to the illness of the petitioner her son has taken credit/loan from various banks and other individual persons and had to pay heavy rate of interest and penalty to them. Most of the time the petitioner has been ignored of medical supervision due to limited source of income, so the petitioner requires a shop which is under the tenancy of the respondent to develop her sons business and also for her daughter in law who is company secretary by profession. The daughter in law of the petitioner cannot join job as she has to take care of the petitioner as well as her two years old son. The shop in //3// question is suitable for her from where she can run her own office and support her family.
2. It is further stated that the family of the petitioner consists of herself, her married son, daughter in law and a grand son. The petitioner owns four shops on the ground floor. One shop is in occupation of her married son and three other are on rent including the shop of the respondent. To increase the earning of the family and for medical treatment of petitioner she bonafidely needs the shop in question to overcome the burden of financial crisis. The son of the petitioner has applied for grant of temporary license for sale of fire crackers but the said application was rejected by the concerned authorities on the ground that the internal area of the shop in his occupation is small due to which he suffered heavy losses.
3. Leave to defend application was filed alongwith affidavit of the respondent. The respondent has also filed an additional affidavit. It is stated in the affidavits that the petitioner is not the owner of the property. The respondent has also challenged the ownership of the petitioner in other eviction petition u/s 14 (1) (a) of DRC Act filed in the year 2005. The petitioner at the time of inducting the respondent in the suit premises showed some forged and fabricated documents in order to show her //4// ownership and accepted Rs. 1,25,000/ from the respondent as pagri for the suit premises. The respondent enquired from the office L & DO and came to know that petitioner is not the owner of the property in question. The respondent received a notice dated 08.07.2010 from Sh. Sundeshwar Lal, advocate who stated that Sh. Manmohan Singh Puri S/o Sh. Bhagat Singh Puri R/o USA is the owner of the property in question and all the occupant of the property have committed forgery by making false documents regarding the said property. The petitioner is already having a shop being run by his son, therefore, the petitioner does not require the shop in question. The petitioner wants to get the shop vacated from the respondent in order to sale/let out the same at higher rent. Neither the petitioner nor her son has taken any loan from any Bank which is clear from the statement of accounts filed by the petitioner. The son of the petitioner had purchased a property in the name of his wife, Megha in August, 2008 in Uttam Nagar, New Delhi. Not only this, the petitioner had sold a shop No. 4 to Sh. Shrawan Singh in the moth of July, 2008 whereas the daughter in law of the petitioner became company secretary before January, 2008 then why did the petitioner sale the shop No. 4. The petitioner besides earning from the shop is also getting rent from other two shops to the tune of Rs. 8,000/ from one shop and Rs. 990/ from the respondent. The respondent has come to know that the petitioner got vacated the shop no. 1 from Sh. Devender //5// Singh and has agreed to sale the same to Sh. Shrawan Singh after getting the same vacated from Sh. Devendra Singh. The son of the respondent recorded the conversation between him and son of the petitioner. From the conversation it is clear that the petitioner wants to sale the suit property. The petition is not maintainable for non joinder of necessary parties as son and daughter of the petitioner are not made a party. The respondent is running the shop alongwith her husband and it is the only business with the respondent from the survival of the family. The son of the respondent has no other source of income. All other averments made in the petition were denied.
4. Reply alongwith counter affidavit filed on behalf of the petitioner. It is stated by the petitioner that no pagri/premium had been taken from the respondent at the time of letting out the shop in question. The petitioner is owner of the suit property and the respondent herself admitted the ownership of the petitioner in the injunction suit no. 39/04 filed by the respondent against the petitioner. It is denied that Sh. Manmohan Singh Puri is the owner of the property in question. It is denied that the son of the petitioner had purchased a flat in Uttam Nagar in the name of his wife. The wife of the son of the petitioner is joint owner of a very small residential flat in Uttam Nagar measuring 62.8 sq. meter. which cannot be used for //6// commercial purposes. The petitioner has sold the shop no. 4 to the tenant who was in occupation of the said shop due to financial crisis. The respondent had been approaching the petitioner to buy the shop in question and even during the litigation the courts asked both the parties to see, if the matter could be settled amicably and the counsels of both the parties have been trying to reach amicably statement but the respondent is more interesting for purchasing of the shop. All other averments made in the leave to defend application were denied.
5. Arguments heard. Record perused and considered.
6. The present petition has been filed U/s 14(1)(e) r/w 25(B) of DRC Act and in order to succeed in such a petition, petitioner has to prove (i) ownership of the suit premises; (ii) purpose of letting; (iii) alternative accommodation and (iv) bonafide requirement.
Ownership and purpose of letting
7. The respondent contended that the petitioner is not the owner of the shop in question and she has received a notice from Sh. Sundeshwara Lal, advocate stating that Sh. Manmohan Singh Puri R/o USA is the owner of the shop in question. The respondent further contended that at the time of //7// letting out the shop to the respondent, the petitioner had shown false and fabricated documents and accepted Rs. 1,25,000/ as pagri. On the other hand the petitioner stated that she is owner of the property in question as the property was purchased by her husband who had expired. It is not in dispute that the petitioner had let out the shop in question to the petitioner and a rent agreement was executed between the parties. According to the respondent herself she is paying rent @ Rs. 990/ per month to the petitioner and other tenants are also paying rent @ Rs. 8,000/ per month to the petitioner. The respondent has also stated that the petitioner had also sold shop no. 4 to Sh. Shrawan Kumar. From all these facts it is proved that the petitioner had interest in the suit property and she is a landlord qua the shop in question. The contention of the respondent that Sh. Manmohan Singh Puri R/o USA is the owner of the suit property has no substance because it is well settled law that a tenant cannot challenge the ownership of the landlord. For the sake of argument even if, it is assumed that there is dispute between Sh. Manmohan Singh Puri and the petitioner qua the property in question then it will be decided between them but a tenant cannot take benefit from this. It is also well settled law that landlord is not required to prove absolute ownership as required under the transfer of property Act. It was held in Rajender Kumar Sharma & Ors. Vs. Leela Wati & Ors., 155 (2008) Delhi Law Times 383 that "A landlord is not required //8// to prove absolute ownership as required under the Transfer of Property Act. He is required that he is more than a tenant". It has also been held in Ramesh Chand Vs. Uganti Devi, 157 (2009) DLT 450 by the Hon'ble High Court of Delhi that, " It is settled preposition of law that in order to consider the concept of ownership under Delhi Rent Control Act, the Court has to see the title and right of the landlord qua the tenant. The only thing to be seen by the Court is that the landlord had been receiving rent for his own benefit and not for and on behalf of someone else. If the landlord was receiving rent for himself and not on behalf of someone else, he is to be considered as the owner howsoever imperfect his title over the premises cannot stand in the way of an eviction petition under Section 14 (1) (e) of the DRC Act, neither the tenant can be allowed to raise the plea of imperfect title or title not vesting in the landlord and that too when the tenant has been paying rent to the landlord. Section 116 of the Evidence Act creates estoppels against such a tenant. A tenant can challenge the title of landlord only after vacating the premises and not when he is occupying the premises. In fact, such a tenant who denies the title of the landlord, qua the premises, to whom he is paying rent, acts dishonestly".
8. So far the purpose of letting is concerned, after the judgment of Hon'ble Apex Court in Satyawati Sharma Vs. Union Of India III (2008) //9// SLT 553, an eviction petition is maintainable on the ground of bonafide requirement in respect of the property which were let out for commercial purposes. Hence both the ingredients are decided in favour of the petitioners and against the respondent.
Alternative accommodation and bonafide requirement
9. The respondent further contended that the petitioner is already having a shop which is run by her son and the petitioner does not require the shop in question. The respondent further contended that the son of the petitioner had purchased a property in Uttam Nagar in August, 2008 in the name of his wife and the petitioner had also sold the shop no. 4 to one Sh. Shrawan Singh in the month of July, 2008. On the other hand the petitioner stated that the shop in occupation of the son of the petitioner is very small and the income from the said shop is not sufficient from the family members of the petitioner. The flat at Uttam Nagar is a small flat measuring 62.8 sq. mtr. which is in joint name of wife of son of the petitioner but the same has not been purchased by the son of the petitioner. The shop no. 4 was in occupation of tenant Sh. Shrawan Singh and the petitioner had to sold the same to him due to financial crisis. The respondent has not disputed that the shop which is in occupation of the son of the petitioner is small in size. The petitioner has also filed the copy of sale deed showing the flat at Uttam //10// Nagar is in joint name of wife of son of the petitioner. It is not in dispute that the petitioner is suffering from paralysis and she needs medical supervision. The respondent has also not disputed that the daughter in law of the petitioner is Company Secretary. The petitioner wants to provide the shop in question to her daughter in law for her office and it is the most suitable accommodation for the daughter is law of the petitioner from where she can look after the petitioner as well as can run her office. The flat at Uttam Nagar is residential one and not suitable for the daughter in law of the petitioner to run her office. It is well settled law that petitioner is best judge of his requirement. It is prerogative of the landlord which property he requires according to his need. A tenant cannot dictate term to the landlord. If each tenant take such plea then a landlord will never get back any of his property. It was held by Hon'ble Supreme Court in M/s John Impacts Pvt. Ltd. Vs. Surender Singh, 2007 (1), RCR 509 that the landlord is best judge of his requirement and a tenant cannot dictate terms on which the landlord should live.
10. The contention of the respondent that the petitioner had sold the shop no. 4 to Sh. Shrawan Singh in the year 2008 which shows that petitioner is not in need of other accommodation has no substance because the petitioner is a widow and suffering from paralysis. Her son is running a small shop of //11// photocopy of STD booth, this itself established that the petitioner sold the shop no. 4 due to financial crisis. The documents filed by the petitioner prove that notices were issued to the son of the petitioner for non payment of monthly installment of personal loan. The notice dated 15.10.2008 also issued to the son of the petitioner for one time settlement of loan amount.
11. The respondent further contended that the petitioner is getting Rs. 8,000/ per month as rent from two other shops and Rs. 990/ from the respondent besides the income of shop run by her son, therefore, the petitioner has sufficient source of income. These contentions have no substance because the family of the petitioner consists of herself, her married son, her daughter in law and a grandson of two years old. In the family of 4 members where one member is suffering from paralysis and one member is a child of age 23 years, the earning of Rs. 8,000/ to Rs. 9,000/ is not sufficient to meet out the medical expenses and other house expenses of the family. The respondent further contended that the son of the petitioner had a conversation with the son of the respondent where he wanted to sell the shop in question at a huge amount. The respondent further contended that the only purpose of the petitioner is to get the shop vacated from the respondent to sell/let out the same at a higher rent. These contention of the respondent again has no substance because many times //12// parties discussed for settlement and offers are made from both the sides as per their convenience. Even otherwise, the respondent has a remedy u/s 19 of DRC Act. A tenant can repossess the tenanted premises, if the same is let out or sold by the landlord within 3 years from the date of its acquisition on the ground of bonafide requirement. The contention of the respondent that the petitioner got vacated shop no. 1 from Sh. Devendra Singh and has agreed to sell the same to Sh. Shrawan Singh has no merit because the respondent is blowing hot & cold in the same breath. On the one hand he has stated that petitioner got vacated the shop no. 1 from Sh. Devendra Singh on the other hand he has stated that he would sell the said shop Sh. Shrawan Singh after getting the same vacated from Sh. Devendra Singh. The respondent himself is not clear whether the shop no. 1 is in possession of the petitioner or still in the occupation of tenant Sh. Devendra Singh. The respondent further contended that the petition is bad for non joinder of necessary parties as son and daughter of the petitioner were not made parties. This contention again has no merit because the rent agreement was executed between the petitioner and the respondent only. The petitioner being a landlady is competent enough to file the petition alone.
12. In view of the above discussions, the respondent has failed to raise any triable issue. On the other hand, the petitioner has successfully //13// established that petitioner requires the tenanted premises bona fide for an office to her daughter in law who is a Company Secretary by profession and also for her son to increase his business. The petitioner has no other suitable alternate accommodation with her except the shop in question. Hence the petitioner is entitled for an eviction order u/s 14 (1) (e) r/w section 25B of DRC Act.
13. Accordingly, the application of the respondent seeking leave to defend is dismissed and the petitioner is entitled for an eviction order and therefore an eviction order u/s 14 (1) (e) r/w section 25B of D.R.C. Act is passed in favour of the petitioner and against the respondent in respect of the tenanted shop i.e shop no. 3, 4B/60, Old Rajender Nagar, New Delhi, more specifically shown in red color in site plan EX. C1 (exhibited today while passing the order). However, it is made clear that the petitioner shall not be entitled to get the eviction order executed before expiry of six months running from today. No order as to cost.
File be consigned to Record Room.
(Announced in the open court
on 17.09.2011) (Pritam Singh)
ARC/Central/Delhi