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 0, Cited by 2]

Supreme Court of India

Shri Surendra Kumar Jain vs Shri Santi Swaroop Jain & Ors on 24 July, 1995

Equivalent citations: 1995 SCC, SUPL. (3) 413 1995 SCALE (4)558, AIRONLINE 1995 SC 866

Author: G.N. Ray

Bench: G.N. Ray, S.B Majmudar

           PETITIONER:
SHRI SURENDRA KUMAR JAIN

	Vs.

RESPONDENT:
SHRI SANTI SWAROOP JAIN & ORS.

DATE OF JUDGMENT24/07/1995

BENCH:
RAY, G.N. (J)
BENCH:
RAY, G.N. (J)
MAJMUDAR S.B. (J)

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


ACT:



HEADNOTE:



JUDGMENT:

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 decision of this Court in Om Prakash Gupta etc. Vs. DIG 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.