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 21, Cited by 0]

Delhi District Court

Smt. Parbati vs Sh. Raj Singh on 10 December, 2018

           IN THE COURT OF SH. RAJNISH BHATNAGAR
            DISTT. & SESSIONS JUDGE (NORTH­WEST), 
                DISTRICT COURT ROHINI, DELHI

RCA No. 5134/16

Smt. Parbati
w/o Sh. Deep Chand
r/o H.No. 504, Z­Block
Prem Nagar­II, Delhi­110086                                                  .....Appellant
                                 
                     Vs.

Sh. Raj Singh
s/o Sh. Sube Singh
r/o H.No. 504, Z­Block
Prem Nagar­II, Delhi­110086                               ..........Respondent
Date of institution :­                 04.02.2014
Date of clarifications :­                  10.12.2018
Date of Judgment :­                    10.12.2018
                                            JUDGMENT

1.     This Judgment shall govern the disposal of an appeal filed by the appellant (defendant before the learned trial court) against the impugned Judgment/Decree dated 11.12.2013 passed by the Court of Sh. Siddhartha Malik, learned Civil Judge­III (West), Tis   Hazari   Courts,   Delhi,   in   case   entitled   "Raj   Singh   vs. Parbati" bearing suit no. 716/08 whereby the learned trial court  RCA No. 5134/16                                                             Page 1 of 26   decreed the suit of the respondent (plaintiff before the learned trial court).

2.   The   brief   facts   as   stated  which  lead   to   the  filing   of   the present   appeal   are   that   the   respondent   had   filed   a   suit   for mandatory injunction and recovery against the appellant praying therein to direct the appellant to remove her belongings from the room which was in her possession in property no. 504, Z­ Block, Prem Nagar­II, Delhi­110086, as shown in the site plan. The case of the respondent is that he is the owner of the whole of the property bearing no. 504, Z­Block, Prem Nagar­II, Delhi­ 110086 and the appellant is a licensee in one room of the said property since the year 2004 on a monthly license fees of Rs. 1500/­ which was enhanced to Rs. 2000/­ in April 2007.   It is further   averred that  the  license  of  the  appellant  was  revoked w.e.f. 31.07.2008 and a notice to this effect was served on the appellant on 12.06.2008 in this regard, but despite receipt of the said   notice   the   appellant   failed   to   vacate   the   property   in question.

3.   The appellant had contested the suit of the respondent by filing a detailed written statement stating therein that she is a tenant in the property in question on a monthly rent of Rs. 400/­ and, therefore, the suit is not maintainable under the provisions of DRC Act

 RCA No. 5134/16                                                             Page 2 of 26  

4.   Thereafter   following   issues   were   framed   by   the   learned trial court on 20.07.2009 :­

(i) Whether the plaintiff (respondent herein) is entitled for mandatory injunction, as prayed?  OPP.

(ii) Whether the plaintiff (respondent herein) is entitled for recovery of amount of Rs. 6000/­, as prayed for?  OPP.

(iii) Whether there is no cause of action as alleged in favour of the plaintiff (respondent herein)?  OPD.

(iv) Whether the present suit is barred under the provisions of DRC Act?  OPD.

(v) Relief.

5.   Thereafter  both the parties led their  respective evidence. The plaintiff/respondent appeared in the witness box as PW1 and   the   defendant/appellant   appeared   in   the   witness   box   as DW1.   Both the parties also filed their respective affidavits in evidence in support of their contentions.   Finally after hearing arguments,   the   learned   trial   court   passed   the   impugned Judgment   dated   11.12.2013   thereby   decreed   the   suit   of   the respondent.

6.   Being   aggrieved   from   the   impugned   Judgment   dated 11.12.2013,   the   appellant   has   preferred   the   present   appeal thereby challenging the impugned Judgment on various grounds contending   inter   alia   that   the   respondent   in   his   cross  RCA No. 5134/16                                                             Page 3 of 26   examination has admitted that he is not aware about any such notice; that the learned trial court has failed to appreciate that the present case comes under the DRC Act as the said area had been   notified   in   Gazette   prior   to   filing   of   the   suit   by   the respondent; that the learned trial court has failed to appreciate that the respondent has failed to prove that the appellant is a licensee and the rate of rent was Rs. 1500/­ per month; that the learned trial court has not appreciated the fact that it was asked from the appellant in her cross examination that she took the premises on rent from respondent and, therefore, it is crystal clear  the appellant is a tenant in the suit property and not a licensee; that the learned trial court has failed to appreciate the fact that the respondent has failed to prove his ownership in respect of the property in question and admittedly he has not placed any documentary record regarding his title in respect of the same.   It  is  accordingly prayed by the appellant that the present   appeal   be   allowed   and   impugned   Judgment   dated 11.12.2013 be set aside.

7.   Notice of the appeal was issued to the respondent and the respondent filed the reply to the same thereby denying all the contents of the appeal.  It is stated in the reply that the present appeal is hopelessly barred by time as the impugned Judgment was passed on 11.12.2013, whereas the present appeal has been  RCA No. 5134/16                                                             Page 4 of 26   filed after 31.01.2014 i.e. after more than 30 days of its passing; that no question of law has been raised by the appellant in the present appeal and the impugned Judgment does not suffer from any illegality; that the appellant is occupying the suit property as a trespasser without paying any use and occupation charges.   It is further stated in the reply that the learned trial court has   awarded   the   damages   @   Rs.   400/­   per   month   from 01.08.2008   till   the   date   of   recovery   of   possession   of   the property in question along with interest @ 6% per annum and the costs in favour of the respondent and against the appellant along with arrears of Rs. 1600/­, but the appellant has failed to pay the same till date; that the respondent is the owner of the property   in   question   and   in   the   year   2004,   the   respondent allowed the appellant to use and occupy one room in the said property on license basis and the appellant agreed to pay Rs. 1500/­ per month as license fees which she continued to pay upto   March   2007;   that   no   tenancy   was   ever   created   by   the respondent in favour of the appellant and no rent has ever been paid by the appellant.

  It is further stated in the reply by the respondent that the appellant has wrongly stated that she took the said premises on rent from the respondent about 16 years ago, whereas the said premises   was   constructed   only   in   the   year   2003   by   the  RCA No. 5134/16                                                             Page 5 of 26   respondent.  It is denied that the respondent is not intentionally receiving the rent.  It is further stated that the legal notice dated 12.06.2008   was   issued   and   sent   to   the   appellant   through registered AD and UPC and the same was duly served upon the appellant, but the appellant neither replied the said legal notice nor complied with its terms.  It is denied that the provisions of DRC   Act   are   applicable   to   the   area   where   the   property   in question is situated.  It is further stated that even otherwise there is no relationship of landlord and tenant between the parties so there is no question of applicability of DRC Act in the present case.  

  It is further stated that the respondent appeared as PW1 in the witness box before the learned trial court and categorically answered that the suit property was not given on rent but the appellant was merely permitted to stay in the suit property on a license fee of Rs. 1500/­ per month and he even stated that he understood the difference between the lease and license.   It is denied that the appellant called the Patwari or that it was found that the suit property belongs to some other person.  It is further stated that no such evidence has been led by the appellant in this regard and no document as alleged has been placed on record by the appellant to prove that the suit property belongs to some other person.  It is accordingly prayed by the respondent that the  RCA No. 5134/16                                                             Page 6 of 26   present appeal may kindly be dismissed with heavy exemply cost.

8.   So far the question of limitation is concerned, along with the present appeal, the appellant has moved an application u/s 5 of the Limitation Act praying therein to condone the delay in filing the present appeal.  During the course of the arguments, the learned Counsel for the respondent stated that he does not want   to   file   any   reply   to   the   said   application   and   has   "no objection" if the delay in filing the present appeal is condoned. Even otherwise, it has been time and again held by the Superior Courts that the delay shall be construed liberally and the Court should  consider  grant  of  delay  liberally  and  should  make  an endeavour to decide the cases as far as possible on merits.  The Hon'ble Delhi High Court in Hilton International Co. vs. K.V. Kumar   AC,   165   (2009)   DLT   278"   has   held   that   there   are Judgments of the Hon'ble Supreme Court (refer Malkiat Singh vs. Joginder Sing, I (1998) CLT 44 (SC)=II (1998) SLT 74 = 1998 2 SCC 206 and Lal Devi vs. Vaneeta Jain, V (2007) SLT 308 = II (2007) CLT 543 (SC) = 2007(7) SCC200, which say that   even   if   a   defendant   prevaricates,   or   his   Counsel   is   not careful enough for notifying him or attending the Court, if the consequences   that   visits   the   party   is   harsh,   the   Court   would secure the ends of justice, and set aside the ex parte judgment.

 RCA No. 5134/16                                                             Page 7 of 26  

   Therefore,   in   view   of   the   submissions   made   in   the application and "no objection" accorded by the learned Counsel for the respondent, the application u/s 5 of the Limitation Act is allowed and consequently, the delay in filing the present appeal is condoned.

9.   The   matter   before   me   was   argued   exhaustively   by   the learned Counsel for both the sides.  I have also gone through the entire record including the plaint, written statement, documents and impugned Judgment. Accordingly, I shall decide the appeal in accordance with the issues framed in the original suit and my issue wise findings after reappraisal are as under :­ Issue   No.   (i)  :   Whether   the   plaintiff   is   entitled   for   mandatory injunction as prayed?  OPP.

Issue  No.  (iii)  :   Whether  there  is   no  cause   of  action  as  alleged  in favour of the plaintiff?  OPD.

Issue No. (iv) : Whether the present suit is barred under the provisions of DRC Act?  OPD.

10.  The onus to prove issue no. (i) was upon the respondent and whereas the onus to prove issues no. (iii) & (iv) was upon the appellant. 

11.  According to the appellant, she is a tenant in the property in question whereas according to the respondent, the appellant is only a licensee whose license has already been terminated  RCA No. 5134/16                                                             Page 8 of 26   and now she is occupying the property in question only as a tress­passer without paying any use and occupation charges.   It is an admitted case of both the parties that no written license or rent   deed   was   ever   executed   between   them   on   the   basis   of which it can be decided as to whether the parties created a lease or   license   amongst   themselves.     The   only   guiding   factor   is, therefore, the testimonies of both the parties i.e. of the appellant who appeared in the witness box as DW1 and of the respondent who appeared in the witness box as PW1 before the learned trial court.   The entire case depends on the question as to whether there exists a lease between the parties or simple a license to live was granted to the appellant by the respondent.

12.   Sometimes,   there   arise   some   situations,   which   abridge difference between the lease and licence.  In order to understand the difference between these two provisions and to know the situation, which they may conflict, it becomes very important to understand the basic features of both Lease and License. 

Difference between Lease and License The term 'lease' and 'license' are defined under Section 105 of the Transfer of Property Act and Section 52 of the Indian Easements Act respectively.

Section 105 of Transfer of Property Act:

"Lease Defined. A lease of immovable property is a transfer of a right to enjoy such property, made for a certain time, express or implied, or in   perpetuity,   in   consideration   of   a   price   paid   or   promised,   or   of  RCA No. 5134/16                                                             Page 9 of 26   money, a share of crops, service or any other thing of value, to be rendered periodically or on specified occasions to the transferor by the transferee, who accepts the transfer on such terms."

Section 52 of the Easements Act, 1882:

"License,   Defined.   Where   one   person   grants   to   another,   or   to   a definite number of other persons, a right to do, or continue to do, in or upon the immovable property of the grantor, something which would, in the absence of such right, be unlawful, and such right does not amount   to   an   easement   or   an   interest   in   the   property,   the   right   is called, a license."
"Lease" is a word which everyone is aware of, and hears it day in and day out while dealing the transactions related to immovable property. Lease can be defined as the right to enjoy an immovable property for a certain period of time, in consideration of a price paid by the person getting possession of the property.
Under   Black's   Law   dictionary,   "Lease"   can   be   defined   as   a conveyance of lands tenements to a person for life, for a term of years, or at will, in consideration of rent or some other recompense. Oxford Dictionary of Law defines it as "a contract under which an owner of property grants another person exclusive possession of the property for an agreed period, in return for rent and sometimes for a capital sum known as a premium.
Section 105 of Transfer of Property Act, 1882 defines lease and one would be easily able to derive some of the important characteristics of a  lease  such   as  transfer   of  an  interest,  parties  to  the  lease,  subject matter of lease etc. But, there is another provision or legal principle which at sometimes is confused with the concept of lease i.e. Licence.
Black's Law Dictionary defines "Licence" in the context of property law   as   an   authority   to   do   a   particular   act   or   series   of   acts   upon another's   land   without   possessing   any   estate   therein.   Oxford  RCA No. 5134/16                                                             Page 10 of 26 Dictionary   of   Law   defines   it   as   Permission   to   enter   or   occupy   a person's land for an agreed purpose.
Both the provisions look similar, then what make them different is a very important question, which has to be resolved, and it is abstruse to do   so.   Sometimes,   there   arise   some   situations,   which   abridge difference   between   them.   In   order   to   understand   the   difference between these two provisions and to know the situation, which they may   conflict,   it   becomes   very   important   to   understand   the   basic features of both Lease and License.
Generally, a lease contemplates the following:
a) a demise or a transfer of a right to enjoy property;
b) for a term or in perpetuity;
c) in consideration of a price paid or promised, or of money, a share of crop or services or other things of value to be rendered periodically or on specified occasions to the transferor.

The essential characteristic of a lease are:

1. transfer of an interest;
2. parties to a lease;
3. subject matter of lease;
4. types of lease;
5. duration of lease; and consideration for lease.
Primary distinctions between Lease and License:
1. A lease is a transfer of an interest in a specific immovable property, while license is a bare permission, without any transfer of an interest.
2. A lease creates an interest in favour of the leassee with respect of the property, but a license does not create such an interest.
3. A lease is both transferable and heritable, a sub tenancy can be  RCA No. 5134/16                                                             Page 11 of 26 created by the tenant and on the death of the tenant, the tenancy can be inherited by his/her legal heir, whereas, license is neither transferable nor heritable.
4. A license comes to an end with the death of either the grantor or the guarantee, since it is a personal contract, but a lease does not comes to an end on either the death of the grantor or grantee.
5.   A   license   can   be   withdrawn   at   any   time   at   the   pleasure   of   the grantor but the lease can come to an end only in accordance with the terms and condition stipulated in the contract of tenancy agreement.
6.  A  lease  is  unaffected  by  the  transfer   of  the  property  by  sale   in favour of a third party. It continues and the purchaser has to wait till the time period for which the tenancy was created is over before he can get the possession, whereas, in case of a license, if the property is sold to a third party, it comes to n end immediately.
7.  A   lessee   has   a  right   to  protect   the   possession   in   his  own   right.

Whereas, a licensee cannot defend his possession in his own name as he does not have any proprietary right in the property.

8.   A   lessee   in   possession   of   the   property   is   entitled   to   any improvements or accessions made to the property, while a licensee is not.

Whether a Lease or a License A finding on the question whether the person in possession is a tenant or a licensee is a finding of fact. To ascertain if a document creates a lease or a license, the substance of the document should be preferred to its form. Where it creates an interest in the property, it is a lease; but, if it only permits another to make use of the property, of which legal possession and control continues with the owner, it is a license. A license does not create any estate or interest in the property to which it relates.  Thus, whether an instrument operates as a lease or licence is  RCA No. 5134/16                                                             Page 12 of 26 not a matter of words contained in the instrument creating it, but of its substance. The decisive consideration is the intention of the parties, but   the   intention   must   be   gathered   on   a   true   construction   of   the agreement and not merely from the description given by the parties.

Where, on point of intention the document is ambiguous, the question is   to   decide   in   the   context   of   the   surrounding   antecedent   and consequent circumstances, and parole evidence. A document, which expresses the intention of both parties or of one party to create license will nevertheless create tenancy if the rights and obligations enjoyed and imposed satisfy the legal requirements of tenancy.

The mere use of words appropriate to a lease will not preclude its being held a license; so even a document referring to 'rent' maybe a license.   Transfer   of   exclusive   possession   generally   indicates   an intention   to   create   a   lease   even   though   the   sum   is   described   as   a 'license fee', but it is no longer a conclusive test and there maybe cases where transferee in exclusive position is a licensee. Where, after the   expiry   of   the   original   period   of   lease,   the   lessee   continues   in possession   and   the   lessor   accepts   from   him   premium   for   the subsequent period, it is a lease and the lessee could not be ejected without the termination of the freshly created lease.

From the above discussion it would not be difficult to understand the various points relating to lease and license. Ann now, it would not be much   difficult   to   understand   the   difference   between   these   two concepts. Lease is much extensive than that of license, and it confers a great amount of right to the transferee which cannot be extinguished so   easily.   A   person   entering   into   lease   deed   cannot   invalidate   it unilaterally, but in the case of a license transferor would be able to end the license. It would be easier to understand this after looking at some of the decision/case laws of Supreme Court.

Real intention of the parties forms the basis to interpret whether the agreement which has been made between the parties is a lease or not.

 RCA No. 5134/16                                                             Page 13 of 26

This was held by the Hon'ble Supreme Court in C.M. Beena vs. P.N. Ramachandra Rao, stating that "the difference between a lease and a license is to be determined by finding out the real intention of the parties as decipherable from a complete reading of the document, if any, executed between the parties and the surrounding circumstances". And it was further held by the court that the conduct of the parties of the parties before and after the creation of relationship is of relevance for   finding   out   their   intention.   Similar   view   was   also   held   by   the Hon'ble Supreme Court in  Achintya Kumar Saha vs. Nanee Printers, where an issue relating to tenancy and license was sorted out by the court referring to the intention of the parties, and it was held by the court   that   intention   of   the   parties   who   are   forming   an   agreement becomes   the   deciding   factor   to   conclude   the   real   nature   of   the agreement   made.   Moreover,   the   Court   opined   that   the   surrounding circumstances should also be taken into account while determining the real intention of the parties. This view was also held by the Hon'ble Supreme Court in case of Rajbir Kaur vs. S. Chokosiri and Co.

In the case of  Delta International Ltd v Syam Sundar Ganeriwalla, a dispute arose between the parties as to whether the agreement between them was a lease or that of "leave and license". Document nowhere mentioned   any   provision   which   can   make   it   evaded   from   the provisions mentioned under W.B. Premises Tenancy Act, 1956. It was held by the Supreme Court that "where it was nowhere pleaded that the deed executed between the parties was a camouflage to evade the rigours of the provisions of the Rent Act nor was it stated that a sham document   was   executed   for   achieving   some   other   purpose   the intention  of  the  parties  would  be required  to  be gathered from the express words of various terms provided by them in the deed." Court held it to be an licence agreement.

In case  of  Vayallakath Muhammodkutty vs. Illikkal Moosakutty, it was held by the court that simply an embargo put against subletting in the document doesn't make it a lease agreement. Court was of the opinion that usually question of subletting does not arise in case of a  RCA No. 5134/16                                                             Page 14 of 26 licence agreement.

It was further held by the Hon'bel Supreme Court in  Khalil Ahmed basher Ahmed v Tufelhussein Samasbhai Sarangpurwala, that if an interest is created in an immovable property which entitles a transferee to enjoy it without any interference, the document should be construed as that of a lease agreement. This point has been discussed earlier in this article that a lessee or the person who gets the possession of the leased   property   enjoys   in   exclusively   unlike   in   case   of   a   license agreement. That means, if an owner of a land grants permission to use the land without any exclusive, the document should be construed as that of a license.

One of the most famous case in this regard is Associated Hotels of India   v   RN   Kapoor,   which   provided   a   clear   cut   idea   between   the difference between these two concepts. It was held by the Hon'ble Supreme Court in this case that "if a document gives only a right to use   the   property   in   a   particular   way   under   certain   terms   while   it remains in possession and control of the owner thereof, it will be a license."   The   Court   opined   that   there   exist   a   very   thin   line   of difference between these two concepts which can be determined on the   facts   and   circumstances   of   each   case.   When   a   person   gets possessory right and the right to enjoy the property, it would be a lease unlike a license.

In the case of Mrs. M.N. Clubwala v. Fida Hussain Saheb, the Hon'ble Supreme   Court   dealt   with   the   question   that   whether   an   agreement creates between the parties the relationship of landlord and tenant or merely   that   of   licensor   and   licensee   and   held   that   the   decisive consideration is the intention of the parties. This intention has to be ascertained  on   a  consideration   of   all   the  relevant   provisions   in  the agreement.

In   the   case   of  Municipal   Corporation   of   Delhi   vs.   Pradip   Oil Corporation   and   Anr.,  the   Hon'ble   Delhi   High   Court,   made   an  RCA No. 5134/16                                                             Page 15 of 26 important observation that a mere license does not create interest in the   property   to   which   it   relates.   Lease   on   the   other   hand,   would amount   to   transfer   of   property.   License   may   be   personal   or contractual. A licensee without the grant creates a right in the licensor to enter into a land and enjoy it. Because of a license, no estate or interest   in   the   property   is   created.   A   license,   inter   alia,   (a)   is   not assignable; (b) does not entitle the licensee to sue the stranger in his own name; (c) it is revocable and (d) it is determined when the grantor makes subsequent assignment.

The important recent judgment of the hon'ble Supreme Court on the distinction between lease and licence is  Bharat Petroleum Corp. Ltd. vs. Chembur Service Station wherein the Court observed that Licenses can   be   of   different   kinds.   Some   licenses   with   reference   to   use   of immovable   property   may   be   very   wide,   virtually   bordering   upon leases. Some licenses can be very­very narrow, giving a mere right enabling a person to visit a premises ­ say a museum or a lecture hall or an exhibition. In between are the licenses of  different hues and degrees. All licenses cannot be treated on the same footing.

From the above discussion the following differences becomes clearly recognized between lease and license­ License Lease   mere   permission   to   do   something transfer of an interest   without any transfer of interest both transferable and  neither transferable nor heritable heritable  RCA No. 5134/16                                                             Page 16 of 26 Comes to an end only in  accordance with the terms  can be withdrawn at any time at the  and conditions stipulated in  pleasure of the grantor the contract entitled to any improvement  or accession made to the  no such entitlement property unaffected by the transfer of  comes to an end immediately if the  the property by sale in favour  property is sold to a third party of third party and continues lessee has the right to protect  licensee cannot defend his possession  the possession in his own  in his own name as he does not have  right any propriety right in the property does not come to an end  comes   to   an   end   with   the   death   of either by death of the grantor  either grantor or the grantee or the grantee      

13.  Now reverting to the case in hand.  First of all, it has to be seen as to whether the respondent is the owner of the property in question or not.   It has been argued by the learned Counsel for  the appellant that the respondent is not the owner  of  the property in question, whereas on the other hand, it is submitted by   the   learned   Counsel   for   the   respondent   that   since   the appellant has admitted, in her written statement, the respondent to be the owner of the property in question, therefore, facts need not be proved.  

14.  I have perused the written statement filed by the appellant  RCA No. 5134/16                                                             Page 17 of 26 before the learned trial court.  On page 3 para 1 of the written statement, the appellant has admitted the respondent to be the owner of the property in question.

15.    The respondent appeared in the witness box as PW1 and tendered his affidavit as Ex. PW1/A in evidence which is on the identical lines as per the plaint.  The respondent also relied upon various documents viz. Exs. PW1/1 to PW1/4.   The document Ex. PW1/1 is the site plan, Ex. PW1/2 is the legal notice dated 12.06.2008, Ex. PW1/3 are the postal receipts of registered AD and Ex. PW1/4 is the UPC receipt.  Ex. PW1/1 which is the site plan of Plot No. 4, out of Khasra No. 1109, measuring 220 sq. yards, Village Kirari Suleman Nagar Colony known as Prem Nagar, Delhi­110086, shows that there are three rooms and four shops in the property along with one toilet, one bathroom and open   space   and   out   of   these,   one   room   is   occupied   by   the appellant and as already observed herein above, it has not been disputed by the appellant that the said plot no. 4 is not owned by the   respondent.     The   appellant   has   not   even   disputed   the correctness of the said site plan and no questions have been put to the respondent in this regard during his cross examination. Therefore, the testimony of the appellant regarding the site plan filed by the respondent has gone unrebutted and unchallenged. Rather the appellant has stated in her cross examination that the  RCA No. 5134/16                                                             Page 18 of 26 site plan filed by the respondent is a correct site plan.

16.  Appellant   (DW1)   in   her   cross   examination   has   admitted that the different addresses 503 to 504 and plot no. 4 out of Khasra No. 1109 belong to the same property in which she is occupying a room.   The appellant has even admitted that the respondent   is   occupying   one   room   and   the   other   room   is   in occupation of another family.  In her further cross examination, the   appellant   has   even   admitted   that   she   has   asked   the respondent to allow her to reside in one room as she did not have any place to reside and she promised him to pay certain amount for her stay.

17.  During the course of the arguments, it has been urged by the learned Counsel for the respondent that the appellant has placed on record certain photographs and documents along with her   written   statement   dated   18.03.2009,   but   these   documents have not been proved on record as per the Indian Evidence Act, however, the learned trial court has placed reliance on the same. He   further   urged   that   from   the   photographs   filed   by   the appellant along with the site plan Ex. PW1/1, it is clear that the appellant is not in exclusive possession of any other portion of plot no. 4 except one room.

18.  I have perused the photographs as well as the documents which   have   also   been   relied   upon   by   the   learned   trial   court  RCA No. 5134/16                                                             Page 19 of 26 despite not being tendered in evidence.  However, it is pertinent to   mention   here   that   the   authenticity   of   the   documents   and photographs so filed by the appellant have not been disputed by the respondent.   More over these documents and photographs would   throw   light   upon   the   nature   of   possession   of   the appellant.

19.  A perusal of the photographs filed by the appellant along with the site plan Ex. PW1/1 shows that the said plot no. 4 is a big area in which 4 shops and three rooms are located and out of these three rooms, one room is occupied by the respondent and there appears to be an open space in the middle of the property where there is one set of toilet and bathroom along with hand pump.

20.  In plot no. 4, it is clear that the appellant is not in exclusive possession of any portion other than one room and she is using the   hand   pump,   bathroom   and   toilet   in   common   with   other occupants of the shops and rooms which shows that all the basic amenities are common for all the occupants of plot no. 4.  

21.  It   is   an   admission   on   the   part   of   the   appellant   that   the respondent is the owner of whole of the property i.e. Plot No. 4, therefore,   it   is   clear   that   the   appellant   is   using   the   common amenities which are under the control of the respondent who himself   is   residing   in   one   of   the   rooms   of   the   said   plot.

 RCA No. 5134/16                                                             Page 20 of 26

According to the appellant herself, the electricity connection in the plot is also in the name of the respondent which further goes to show that the appellant is depending upon the respondent for the use of water and electricity.   Even otherwise, it is not the case of the appellant that she is having separate sub­meter for electricity or she is paying any separate electricity or water bills to the respondent.  It is apparent from the arrangement between the   parties   in   regard   to   their   occupancy   of   the   respective portions in plot no. 4 that the possession of the appellant in one room is not independent and exclusive and the appellant will not be in a position to survive herself without the assistance and help   of   the   respondent.     Therefore,   the   dependent   nature   of possession of the appellant in the property in question clearly indicates towards the nature of her possession as a licensee and not a tenant.   It is clear that the possession of the appellant in one room does not create any right in her favour which could give rise to any presumption of the tenancy.   Even otherwise, the   appellant   has   failed   to   lead   any   evidence   to   support   her claim of the tenancy, rather she has admitted during her cross examination   that   she   does   not   have   any   rent   receipts   or   any other document which could show that she was inducted as a tenant and not as a licensee.

22.  The   appellant   has   denied   the   service   of   any   notice   of  RCA No. 5134/16                                                             Page 21 of 26 termination   of   tenancy   issued   by   the   respondent.     The   legal notice   is   exhibited   as   Ex.   PW1/2   and   its   postal   receipts   and UPC   receipts   are   exhibited   as   Exs.   PW1/3   and   PW1/4 respectively.   It is not the case of the appellant that the said notice was not served on the correct address or that the address mentioned on the legal notice is not of herself.   No questions have been put to the respondent (PW1) in his cross examination in   this   regard.     It   is   a   settled   law   by   the  decisions   of   Privy Council and Hon'ble Supreme Court that if a notice properly addressed   is   delivered   through   Post   Office,   then   it   must   be presumed that it was duly given.  Presumption is greater when the notice is registered. Sec. 114 of the Evidence Act and Sec. 27 of the General Clauses Act also raise the same presumption.  

It is also otherwise a well settled law that if a notice sent by the   registered   post,   does   not   get   returned,   then   it   must   be deemed to have been served.  In the present case, notice, as per the   record,   was   also   sent   through   the   registered   post   to   the appellant, which has not been received back.  Hence, in view of the Section 114 of the Evidence Act and Sec. 27 of the General Clauses Act, the notice sent through registered cover has duly been served upon the appellant through registered post on the given address.  Even otherwise, there are number of Judgments of Superior Courts which state that even service of summons of  RCA No. 5134/16                                                             Page 22 of 26 the   suit   for   eviction   can   be   considered   a   valid   notice   and   a licensee has no right to continue in the suit property once the license is terminated.  

23.  In my opinion, the appellant has failed to prove that she was a tenant in the property in question, therefore, there is no question of attraction of provisions of DRC Act and the mere debate as to whether the license fees was Rs. 1500/­ or Rs. 400/­ per month will not come in the way of the respondent to claim possession of the property in question.    Accordingly, I uphold the findings of the learned trial court regarding issues no. (i),

(iii) & (iv) in favour of the respondent/plaintiff and against the appellant/defendant.  Accordingly, the respondent is entitled to take possession of the suit property from the appellant. ISSUE No. (ii) "Whether   the   plaintiff/respondent   is   entitled   for   recovery   of   an amount of Rs. 6000/­, as prayed?  OPP".

24.  The   Onus   to   Prove   this   issue   was   upon   the   respondent (plaintiff before the learned trial court).

25.  The respondent has also claimed an amount of Rs. 6000/­ towards arrears of license fees from the appellant and the onus has been placed upon the respondent that the quantum of license fees was Rs. 1500/­ per month.   According to the respondent, the license fees was Rs. 1500/­ per month and whereas as per  RCA No. 5134/16                                                             Page 23 of 26 the admission of the appellant she was paying an amount of Rs. 400/­ per month.  I have perused the record of the learned trial court which shows that the respondent has failed to prove that the license fees was Rs. 1500/­ per month.  It is made clear that even if the respondent is not able to prove the license fees as Rs. 1500/­ per month, then that cannot disprove his case against the appellant   as   the   appellant   is   a   licensee   in   the   property   in question.  The respondent had to stand on his own legs to prove that the license fees was Rs. 1500/­ per month which he is failed to do, however, as per the own admission of the appellant that she was paying Rs. 400/­ per month, therefore, I also deem it appropriate to award Rs. 1600/­ per month a license fees to the respondent  instead of Rs. 6000/­  as claimed.   Accordingly, I fully concur with the finding of the learned trial court that the respondent is entitled to recover Rs. 1600/­ per month as arrears of   license   fees.       Accordingly,   I   upheld   the   findings   of   the learned trial court qua issue no. 2.

26.  It has been further urged by the learned Counsel for the respondent that the respondent is also entitled to claim damages for regular use and occupation of the property in question.  On the other hand, it has been urged by the learned Counsel for the appellant that since there is no prayer clause in the plaint filed by the respondent before the learned trial court in this regard, so  RCA No. 5134/16                                                             Page 24 of 26 the respondent is not entitled to damages.

27.  The   learned   trial   court   has   allowed   this   prayer   of   the respondent and has awarded a sum of Rs. 400/­ per month as damages during the time of recovery of the possession of the property in question.   Now Order VII Rule 7 of the CPC has become relevant in this regard which provides that the Court can   grant   general   or   other   relief   which   may   not   have   been specifically prayed for by the respondent if the Court thinks just for the grant of such relief.  

28.  Now in the present case from the pleadings of the parties and evidence tendered by both the parties, it is clear that the relief   of   damages   forms   an   integral   part   of   the   case   of   the respondent   and   as   already   observed   herein   above   that   the respondent is entitled to recover possession of the property in question and the arrears of license fees, hence, I fully concur with   the   observations   of   the   learned   trial   court   that   the respondent is entitled to damages @ Rs. 400/­ per month till the recovery of the possession from the appellant. RELIEF :

29.  In the light of above discussions, no relief can be granted to the appellant.

30. Accordingly, I do not find any reason to interfere in the findings of the learned trial court.   I see no substance in this  RCA No. 5134/16                                                             Page 25 of 26 appeal as nothing could be pointed out from the contentions of the appellant.  There is no infirmity in the impugned Judgment of the learned trial court.

31.  In the result, I hold that this appeal is devoid of any merits and is accordingly dismissed.  However, parties are left to bear their own costs.  

32.  It is needless to mention here that whatever amounts have been handed over by the appellant to the respondent during the proceedings   of   the   present   appeal   shall   be   adjusted   towards arrears of license fees and damages so granted.

33.  Record of the learned trial court be sent back along with an attested copy of the Judgment passed today.   Decree Sheet be drawn accordingly.  Appeal file be consigned to Record Room, after completing the necessary formalities.

Digitally signed by RAJNISH

RAJNISH Announced in the open Court  BHATNAGAR BHATNAGAR Date: 2018.12.12 14:08:35 +0530 today i.e. 10.12.2018                        (RAJNISH BHATNAGAR)                                               Distt. & Sessions Judge (North­West)                                                      Rohini Courts, Delhi  RCA No. 5134/16                                                             Page 26 of 26