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 14, Cited by 2]

Delhi High Court

Shanti Swaroop Through Lrs vs Badri Bhagat Jhandewala Temple Society on 11 July, 2017

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                      Date of decision: 11th July, 2017
+                           CM(M) 294/2012
       SHANTI SWAROOP THROUGH LRS             ..... Petitioner
                   Through: Mr. S.S. Panwar, Adv.
                        Versus
       BADRI BHAGAT JHANDEWALA
       TEMPLE SOCIETY                        ......Respondent
                   Through: Mr. Alok Kumar and MR. Amit
                            Kumar Singh, Advs.
                        AND
+                  CM(M) 295/2012
       SHANTI SWAROOP THROUGH LRS                 .... Petitioner
                   Through: Mr. S.S. Panwar, Adv.
                       Versus
    BADRI BHAGAT JHANDEWALA
    TEMPLE SOCIETY                         ......Respondent
                  Through: Mr. Alok Kumar and MR. Amit
                            Kumar Singh, Advs.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.     These petitions, both under Article 227 of the Constitution of
India, impugn the common judgment dated 19th September, 2011 of the
Rent Control Tribunal (RCT) in two appeals, one preferred by the
respondent/landlord and the other by the petitioner/tenant, against the
order dated 6th September, 2007 of the Additional Rent Controller (ARC)
in a petition filed by the respondent/landlord for eviction of the
petitioner/tenant under Section 14(1)(a), (c), (j) & (k) and Section 22 of
the Delhi Rent Control Act, 1958.




CM(M) 294/2012 & CM(M) 295/2012                             Page 1 of 13
 2.     The learned ARC found, (i) the ground of eviction under Section
14(1)(a) to have been made out; (ii) the ground of eviction under Section
14(1)(c) to have been made out; (iii) the ground for eviction under
Section 14(1)(j) to have not been made out; and, (iv) the ground of
eviction under Section 14(1)(k) to have been given up by the
respondent/landlord and the learned ARC did not render any decision on
the ground of eviction under Section 22 of the Act.
3.     The petitioner/tenant appealed to the RCT against the finding of
the ARC of a ground of eviction under Section 14(1)(c) of the Act to
have been made out.
4.     The respondent/landlord also appealed to the RCT against the
dismissal of the petition for eviction under Section 14(1)(j) of the Act
and against non-decision on the ground of eviction under Section 22 of
the Act.
5.     The counsel for the petitioner/tenant, on enquiry, states that
pursuant to the ground of eviction under Section 14(1)(a) having been
made out, the enquiry into whether the petitioner/tenant had complied
with order under Section 15(1) of the Act and is entitled to the relief
under Section 14(2) of the Act or not is still pending consideration
before the ARC.
6.     The RCT, vide the impugned judgment dated 19th September,
2011 has (a) dismissed the appeal of the petitioner/tenant; (b) dismissed
the appeal of the respondent/landlord insofar as against the dismissal of
the petition for eviction under Section 14(1)(j) of the Act; and, (c)
allowed the petition for eviction under Section 22 of the Act.




CM(M) 294/2012 & CM(M) 295/2012                              Page 2 of 13
 7.     Hence, there is an order of eviction of the petitioner/tenant,
besides under Section 14(1)(a), also under Section 14(1)(c) and under
Section 22 of the Act and qua which these two petition have been filed.
8.     The petitions were entertained and vide ex-parte ad-interim order
dated 21st October, 2011, the operation of the impugned order stayed.
Resultantly, the petitioner since 21st October, 2011 has inspite of the
order of eviction against him enjoyed possession of the premises.
9.     The counsel for the petitioner/tenant points out that vide order
dated 13th March, 2012, in accordance with Atma Ram Properties Vs.
Federal Motors (P) Ltd. (2005) 1 SCC 705, the petitioner/tenant was
directed to pay Rs.2,000/- per month instead of the rent earlier being
paid of Rs.12/- per month and the petitioner/tenant has complied with the
said order.
10.    The counsels have been heard.
11.    The case of the respondent/landlord is that the petitioner/tenant
used the property, let out for residential purposes, for the purposes of
manufacture and sale of furniture therefrom.
12.    The counsel for the petitioner/tenant has in this regard challenged
the finding qua the purpose of letting being residential only.          It is
contended that according to the petitioner/tenant, the premises were let
out for commercial purposes only and hence there was no misuse thereof
to attract Section 14(1)(c) of the Act.
13.    The ARC, in the judgment dated 6th September, 2007, held (i) that
neither the petitioner/tenant nor the respondent/landlord had filed any
document regarding the purpose of letting and thus the issue of purpose
of letting had to be decided on the basis of the evidence led in the Court;


CM(M) 294/2012 & CM(M) 295/2012                              Page 3 of 13
 (ii) that the witness of the respondent/landlord had deposed that the
premises were let out only for residential purpose; (iii) that the
petitioner/tenant inspite of opportunity did not lead any evidence; (iv)
that there was thus no evidence on behalf of the petitioner/tenant of the
purpose of letting being commercial; (v) that the suggestions put by the
counsel for the petitioner/tenant to the witness of the respondent/landlord
in this regard were denied by the witness and were not available; (vi) that
in these circumstances, according to law of probability, the purpose of
letting stood proved as residential.
14.    The counsel for the petitioner/tenant has argued that the
petitioner/tenant had produced before the ARC a rent receipt claimed to
have been issued by the respondent/landlord and as per which the
purpose of letting was commercial.
15.    I   have    however        enquired   from   the   counsel   for       the
petitioner/tenant, whether the said rent receipt produced by the
petitioner/tenant was admitted by the witness of the respondent/landlord
in cross-examination; else, the petitioner/tenant having not led any
evidence, the said rent receipt could not have been proved.
16.    The counsel for the petitioner/tenant states that the rent receipt
was not admitted by the witness of the respondent/landlord. He however
states that the respondent/landlord had itself produced a counterfoil of
the rent receipt, though in their evidence, the respondent/landlord did not
prove the same.
17.    I have put it to the counsel for the petitioner/tenant that even if the
respondent/landlord had not proved the document produced by it, such
document could always be read against the respondent/landlord.


CM(M) 294/2012 & CM(M) 295/2012                                Page 4 of 13
 18.    The counsel for the petitioner/tenant has then drawn my attention
to a copy of the said counterfoil at page 174 of the paper book in both
petitions and therefrom states that the same is identical to the rent receipt
produced by the petitioner/tenant which though remained to be proved
and though does not mention the purpose of letting but shows the
premises let out as land admeasuring 12 sq. yds. He states that the
construction on the land as existing was made by the petitioner/tenant /
their predecessor-in-interest.
19.    I have enquired from the counsel for the petitioner/tenant that if it
is the plea of the petitioner/tenant that the letting was of land and not of
construction thereon then in any case, the provisions of the Delhi Rent
Control Act would not apply and the petitioner/tenant would not enjoy
the protection from eviction under the Act and the petitioner/tenant
would be liable to be dispossessed from the premises on termination of
tenancy and which tenancy already stands terminated by institution of
the petition for eviction.
20.    The counsel for the petitioner/tenant cannot rebut the aforesaid
situation.
21.    Once     such    is   the   stand   of   the   petitioner/tenant,       the
petitioner/tenant is not entitled to any protection from eviction under the
Delhi Rent Control Act and these petitions preferred (after the deletion
of the provision of second appeal which earlier existed under the Rent
Control Act) in exercise of the discretionary jurisdiction under Article
227 of the Constitution, are liable to be dismissed on this ground alone.




CM(M) 294/2012 & CM(M) 295/2012                                 Page 5 of 13
 22.      The counsel for the respondent/landlord states that the eviction
proceedings before the ARC were instituted 32 years and two months
ago and the petitioner/tenant, once admittedly does not have protection
from eviction under the Act, is not entitled to perpetuate his possession
of the premises any longer.
23.      Be that as it may, it is deemed appropriate to adjudicate on merits
also.
24.      The RCT, in the impugned judgment has held that the approach of
the ARC qua the purpose of letting did not require any interference when
the petitioner/tenant had failed to lead any evidence. The RCT has
further added that vacant land could not have been let out for
commercial purposes.
25.      No ground to interfere with the concurrent factual findings of the
ARC and the RCT constituted under the Act to determine, whether a
ground of eviction stipulated in the Act exists or not, is made out.
Similarly, no ground for interference, in exercise of jurisdiction under
Article 227 of the Constitution of India, with the concurrent factual
findings of the purpose of letting, is made out. Suffice it is to state that
the reasoning given is in consonance with the material on record.
26.      No other ground challenging the finding of the petitioner/tenant
being liable to be evicted under Section 14(1)(c) of the Act has been
urged.
27.      Thus, the petition insofar as impugning the order of the RCT
upholding the order of eviction of the petitioner/tenant under Section
14(1)(c) of the Act is dismissed.




CM(M) 294/2012 & CM(M) 295/2012                               Page 6 of 13
 28.       The counsel for the petitioner/tenant has also argued that as per
the counterfoil of the rent receipt aforesaid, only 12 sq. yds. of the land
was let out to the petitioner/tenant. He states that the petitioner/tenant is
now in possession of 65 sq. yds. of land and in pursuance to the order
eviction, cannot be evicted from the remaining land in his possession,
besides 12 sq. yds.
29.       The counsel for the respondent/landlord states that no such
defence has been taken in the written statement filed by the
petitioner/tenant.
30.       The respondent/landlord in the present case is Badri Bhagat
Jhandewalan Temple Society, Jhandewalan Temple, Desh Bandu Gupta
Road, New Delhi. Being a resident of Delhi, I can record that the
Jhandewalan Temple at Desh Bandu Gupta Road, New Delhi is spread
over a large parcel of land. From the address of the tenancy premises, it
appears that the tenancy premises are within the said parcel of land.
31.       I have thus enquired from the counsel for the petitioner/tenant,
whether the remaining land besides 12 sq. yds. of which the
petitioner/tenant claims to be in possession of, is within the Jhandewalan
Temple estate or outside the Jhandewalan Temple estate.
32.       The counsel for the petitioner/tenant states that the entire land in
possession of the petitioner/tenant is within the Jhandewalan Temple
estate.
33.       I have further enquired from the counsel for the petitioner/tenant,
whether the petitioner/tenant was in possession of the remaining land
claimed to be in his possession, since before taking the 12 sq. yds. on
rent.


CM(M) 294/2012 & CM(M) 295/2012                                 Page 7 of 13
 34.    No answer has been forthcoming.
35.    Even if the petitioner/tenant, after taking 12 sq. yds. of land on
lease from the respondent/landlord has encroached upon adjoining land,
also belonging to the respondent/landlord, the respondent/landlord
cannot be compelled to institute separate proceedings for recovery of
possession of the remaining land so encroached upon by the
petitioner/tenant and the petitioner/tenant would be liable to be evicted
from the entire land in his possession pursuant to the order of eviction
impugned herein. Reference in this regard may be made to Section 108
(d) of Transfer of Property Act, 1882 and to Chapsibhai Dhanjibhai
Danad Vs. Purushottam (1971) 2 SCC 205, Bhupinder Kalra Vs.
Paramjit Kaur 2016 SCC OnLine Del. 5389 and Kailash Devi Vs. Brij
Pal Manocha 2014 SCC OnLine Del. 7109.
36.    Qua the order of eviction passed against the petitioner/tenant
under Section 22 of the Act, two arguments have been urged. Firstly, it
is argued that Section 22 of the Act was not attracted or applicable to the
respondent/landlord. Secondly, it is contended that the RCT has decided
the ground under Section 22 "suo moto".
37.    On enquiry, as to what is meant by the RCT having decided the
ground of eviction under Section 22 of the Act „suo moto‟, it is stated
that the grievance of the respondent/landlord was of the ARC having not
rendered any finding on the ground of eviction urged by the
respondent/landlord under Section 22; that if the RCT found any merit in
the said plea, it could have at best remanded the matter to the ARC for
decision on the ground of eviction under Section 22 and could not have
proceeded to decide the said ground itself.


CM(M) 294/2012 & CM(M) 295/2012                              Page 8 of 13
 38.    I have enquired from the counsel for the petitioner/tenant, whether
not the principles as enshrined in Order 41 Rule 24 of the Code of Civil
Procedure, 1908 (CPC) providing that where the evidence on record is
sufficient, Appellate Court may determine the case finally, would be
applicable to the proceedings under the Act also. Supreme Court in
Bachahan Devi Vs. Nagar Nigam, Gorakhpur (2008) 12 SCC 372 held
that it is not always mandatory for the Appellate Court to remand the suit
when the Trial Court has failed to render findings on any of the issues.
Mention in this regard may also be made of Rule 23 of the Delhi Rent
Control Rules, 1959 which provides that in deciding any question
relating to procedure not specifically provided by the Act, the Controller
and the Tribunal shall as far as possible be guided by the provisions
contained in the CPC. There is no provision in the Act or the Rules
contrary to Order 41 Rule 24 of CPC and thus there is no merit in the
ground of the RCT having decided the petition for eviction under Section
22 "suo moto".
39.    Insofar as the first argument is concerned, the counsel for the
petitioner/tenant has drawn attention to the Explanation to Section 22 of
the Act.
40.    It is deemed appropriate to herein below set out Section 22 of the
Act in entirety:
       "22. Special provision for recovery of possession in certain
       cases--Where the landlord in respect of any premises is any
       company or other body corporate or any local authority or any
       public institution and the premises are required for the use of
       employees of such landlord or in the case of a public institution,
       for the furtherance of its activities, then, notwithstanding anything



CM(M) 294/2012 & CM(M) 295/2012                               Page 9 of 13
        contained in section 14 or any other law, the Controller may, on
       an application made to him in this behalf by such landlord, place
       the landlord in vacant possession of such premises by evicting the
       tenant and every other person who may be in occupation thereof,
       if the Controller is satisfied--
              (a) that the tenant to whom such premises were let for
                    use as a residence at a time when he was in the
                    service or employment of the landlord, has ceased to
                    be in such service or employment; or
              (b) that the tenant has acted in contravention of the
                    terms, express or implied, under which he was
                    authorised to occupy such premises; or
              (c) that any other person is in unauthorised occupation
                    of such premises; or
              (d) that the premises are required bona fide by the public
                    institution for the furtherance of its activities.
       Explanation--For the purposes of this section, "public
institution" includes any educational institution, library, hospital and
charitable dispensary but does not include any such institution set up by
any private trust."

41.    The contention of the counsel for the petitioner/tenant is that
Clause 22(d) was not applicable to the respondent/landlord because the
respondent/landlord is not a public institution, being a private trust. He
has in this regard referred to Birdhi Chand Jain Charitable Trust Vs.
Kanhaiya Lal Sham Lal 1972 SCC OnLine Del 222.
42.    The counsel for the respondent/landlord had drawn attention to
page 129 of the paper book of CM(M) No.294/2012, being a copy of the
Memorandum of Association of the respondent/landlord registered as a
society under the Societies Registration Act, 1860 and which is stated to
have been proved before the ARC as PW-1/2.              As per the said


CM(M) 294/2012 & CM(M) 295/2012                             Page 10 of 13
 Memorandum of Association, the respondent/landlord society is a
charitable society with the object inter alia of starting and operating a
library, reading room of religious books and for use of the public. The
counsel for the respondent/landlord thus controverts the submission of
the counsel for the petitioner/tenant that the respondent/landlord is a
private trust.
43.    The counsel for the petitioner/tenant has drawn attention to head
note (i) of Birdhi Chand Jain Charitable Trust supra. The said head
note refers to the top paragraph on page 148 of the judgment, relevant
portion whereof is as under:
               "A trust is primarily a legal concept, a mode of transfer of
       property and of holding property. On the other hand, an
       institution is primarily a social concept. It is not a legal concept
       at all. For, there is established legal method by which an
       institution may come into being. It may be established by way of
       an organisation which may assume any or no legal form. It may
       be a trust or a company or a statutory corporation or a mere
       unincorporated association or a society registered or otherwise.
       It is its work and place in the society that is the hall-mark of an
       institution. As observed by Lord Macnaghten in Mayor, Etc. of
       Manchester V. Mcadam, 3 Tax Cases 491 at 497, "it is the body
       (so to speak) called into existence to translate the purpose as
       conceived in the mind of the founders into a living and active
       principle." In the present case, the founders of the trust may have
       transferred their property to a charitable purpose and thus
       created a public trust. But the body to translate the trust into a
       living and active principle has not yet come into existence. It is
       that body which will be entitled to be called an institution. It is
       not a mere legal arrangement like a trust but an active working
       body with a social impact which can be called an institution."



CM(M) 294/2012 & CM(M) 295/2012                              Page 11 of 13
 44.    It thus appears that Birdhi Chand Jain Charitable Trust which had
instituted the petition for eviction in the cited judgment had not come
into existence and was not an active working body with a social impact
which could be called an institution.          It is not the plea of the
petitioner/tenant that the respondent/landlord society has not come into
existence or is not carrying on any activity for public purpose.
45.    The counsel for the respondent/landlord has in this regard also
drawn attention to the second paragraph on page 149 of the said
judgment where the bona fides of the trustees of Birdhi Chand Jain
Charitable Trust were been found to be doubtful. That is also not a plea
in the present case.
46.    A Constitution Bench of Supreme Court, in Mahant Shri Srinivas
Ramanuj Das Vs. Surjanarayan Das AIR 1967 SC 256 held that the
distinction between a public trust and a private trust, broadly speaking is,
that in a public trust the beneficiaries of the trust are people in general or
some section of the people, while in the case of a private trust, the
beneficiaries are an ascertained body of persons. The beneficiaries of a
"math", though members of a fraternity and of the faith of which the
spiritual head of the math belongs, were held to constitute at least a
section of the public and the maths in general were consequently held to
be „public‟ in character and an „institution‟ within the meaning of the
Orissa Hindu Religious Endowments Act, 1939.
47.    Thus, no merit is found also in the challenge to the eviction order
under Section 22 of the Act.




CM(M) 294/2012 & CM(M) 295/2012                                Page 12 of 13
 48.    Resultantly, both petitions are dismissed with costs payable to the
counsel for the respondent/landlord of Rs.50,000/- in each of the
petitions. The costs shall be recoverable from the personal assets of the
petitioner/tenant.



                                          RAJIV SAHAI ENDLAW, J.

JULY 11, 2017 Bs.

CM(M) 294/2012 & CM(M) 295/2012 Page 13 of 13