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 18, Cited by 2]

Supreme Court of India

Tirath Ram Gupta vs Gurbachan Singh & Anr on 6 February, 1987

Equivalent citations: 1987 AIR 770, 1987 SCR (2) 190

Author: Sabyasachi Mukharji

Bench: Sabyasachi Mukharji

           PETITIONER:
TIRATH RAM GUPTA

	Vs.

RESPONDENT:
GURBACHAN SINGH & ANR,

DATE OF JUDGMENT06/02/1987

BENCH:
NATRAJAN, S. (J)
BENCH:
NATRAJAN, S. (J)
MUKHARJI, SABYASACHI (J)

CITATION:
 1987 AIR  770		  1987 SCR  (2) 190
 1987 SCC  (1) 712	  JT 1987 (1)	365
 1987 SCALE  (1)255


ACT:
    East  Punjab  Urban	 Rent  Restriction  Act,    1949--S.
13(2)-Eviction of sub-tenant--Not permissible if sub-tenancy
created before Act came into force.
    Transfer  of  Property  Act--Ss. 108(j),  III(e)  &	 115
Lessee has right to transfer by sub lease even a part of his
interest in the property-Whether surrender of part  interest
under a lease permissible.



HEADNOTE:
    The appellant-landlord first let out a shop-cum-flat  to
the  second respondent (tenant) and subsequently leased	 out
the  adjoining two flats to him. The second respondent	sub-
let the two flats to the first respondent (sub-tenant) prior
to  the	 coming	 into force of the East	 Punjab	 Urban	Rent
Restriction  Act,  1949 in the area where  the	property  is
situate.
    The	 landlord filed a suit seeking eviction of both	 the
respondents, inter alia, on the ground of unauthorised	sub-
letting,  who contested the petition. However, there  was  a
compromise  between the appellant and the second  respondent
the appellant giving up his claim for eviction of the second
respondent from the shop-cum-flat in his occupation and	 the
second	respondent  conceding that he has  sub-let  the	 two
flats  to  the first respondent without the consent  of	 the
appellant-landlord.  The Rent Controller passed an order  of
eviction  of  the first respondent from the two	 flats	sub-
leased	to him. An appeal to the Appellate Authority  having
failed, the first respondent filed a revision under s. 15(5)
of  the Act. The High Court allowed the revision, set  aside
the order of eviction and held that no order of eviction can
be passed under s. 13(2) as the sub-tenancy had been created
before the Act came into force in the area where the proper-
ty is situate.
    In	the appeal to this Court on behalf of the  appellant
it  was contended; (i) that when the second  respondent	 had
admitted  the factum of the unauthorised sub-lease and	when
the Rent Controller and the Appellate Authority had acted on
his  admission, the High Court was in error  in	 interfering
with the order of eviction concurrently passed by
191
the  Courts  below; (ii) that even without reference  to  s.
13(2)  the  sublease was not lawful because the	 lease	deed
entered	 into between the parties contained a clause  inter-
dicting	 any  sub-lease without the written consent  of	 the
landlord; (iii) that the sub-lease was not lawful even under
s. 108(J) of the Transfer of Property Act because the  lease
deed contained a prohibition; (iv) that even if it is  taken
that  there was no lease deed prohibiting the creation of  a
sub-lease, the sub-tenancy had become unlawful from the date
when  the second respondent was served a notice of  termina-
tion of tenancy by the appellant; (v) that a subtenant	does
not  have rights independent of the tenant and as such	when
the  second  respondent suffered an order of  eviction,	 the
first  respondent was equally bound by the order; (vi)	that
when  there was a surrender of tenancy rights restricted  to
the two flats in question, the first respondent is bound  by
the  surrender and cannot claim the sub-tenancy	 rights	 any
further;  (vii)	 and that the Act gives protection  only  to
tenants and not to sub-tenants against unreasonable eviction
and hence the first respondent cannot claim protection under
the Act from eviction.
Dismissing the Appeal,
    HELD: 1.1 An order of eviction cannot be passed under s.
13(2) of the East Punjab Urban Rent Restriction Act, 1949 if
the  sub-letting was prior to the Act coming into  force  in
the area concerned. [194F]
Surjit Singh v. Rattan Lal, AIR 1980P & H 319, approved.
Gurcharan Singh v.V.K. Kaushal, [1981] 1 SCR 490, relied
upon.
    L2 In the instant case, the sub-lease had been  effected
before the notice of termination of tenancy was issued.	 The
notice	of termination of tenancy subsequently issued  would
not  make  the	sub-lease created earlier  unlawful  in	 any
manner. [195C]
    2. Against a common decree of ejectment passed against a
tenant	and the sub-tenant, the sub-tenant alone can  appeal
in  his own right against the decree and have the  same	 set
aside even though the tenant decides not to file an  appeal.
[195F]
    Devaraja  Bhatt v.V.S. Rala & Ors., AIR 1953 Madras	 356
(Vol. 40, C.N. 122), Express Estates Ltd. v. Modern Furnish-
ing  House,  AIR 1953 Madras 414 and G.L. Kapoor  v.  Ramesh
Chander Nijhawan & Ors., All-India Rent Control Journal 1972
Page 887, referred to.
192
Karam Singh v. Pratap Chand, AIR 1964 S.C. 1305, followed.
    3.1	 A  lease  is a transfer of a  right  to  enjoy	 the
property.  It creates an interest in the property by  virtue
of  the contract of lease which may be either oral or  writ-
ten. The interest created in the property can be put an	 end
to by terminating the contract. The contract however, cannot
be terminated in part. [195H;196A]
    3.2	 In this case though the two items of property	were
given  on lease at different times, the parties had  treated
the  lease  as	a composite one and that was  why  a  common
notice	had been issued for terminating the tenancy of	both
the  items and furthermore a single petition had been  filed
under  s. 13(2) to seek an order of eviction in	 respect  of
both the items of the lease property. [196A-B]
    4.	In  this case the lease deed has not been  filed  in
Court and marked as an Exhibit in evidence. The	 explanation
given by the appellant that the lease deed was shown to	 the
Rent  Controller and the Appellate Authority but it was	 not
filed  as an Exhibit because proceedings under the  Act	 are
not conducted in meticulous observance of the provisions  of
Civil Procedure Code cannot be accepted and the Court cannot
act  on the basis that a valid lease deed had been  executed
and it contained a contract to the contrary in so far as the
tenants' right to sub-lease is concerned. [194G;195A-B]
    5. The lessee has a right to transfer by sub-lease	even
a  part	 of his interest in the property as provided  in  s.
108(J)	of the Transfer of Property Act. A  transferee	from
the  lessee has a right to claim the benefit of contract  to
the  lessee's interest, vis-a-vis the landlord. Thus a	sub-
lease  who has obtained a part of the interest of  the	head
tenant will be entitled to claim the benefit of the contract
vis-a-vis  the	lessor, as the lessee cannot  surrender	 the
lease  in part. Section 111(e) contemplates a  surrender  of
the  entire interest under the lease and not a part  of	 the
interest alone. Moreover, a lease can be determined only  by
restoring possession in respect of the entire property which
was taken on lease (see.) 108(m). [196B-D]
    6. Section 115 of the Transfer of Property Act  provides
that  the surrender of a lease does not prejudice an  under-
lease of the property or in part thereof previously  granted
by the lessee. The lessee, having parted with a part of	 the
interest in the property in favour of the sub-lessee, cannot
surrender that part of the property which is in the  posses-
sion  of the sub-lessee for he cannot restore possession  of
the same
193
to the lessor apart from the fact that he can terminate	 the
contract  of lease only as a whole and not in respect  of  a
part of it. [196D-F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3182 Of 1984.

From the Judgment and Order dated 17.1. 1984 of the Punjab and Haryana High Court in Civil Revision No. 907 of 1977.

Anil Dev Singh, R.C. Misra and Dr. Meera Aggarwal for the Appellant.

Prem Malhotra for the Respondents.

The Judgment of the Court was delivered by, NATARAJAN, J. This appeaI by Special Leave is by a landlord and is directed against the judgment of the High Court of Punjab and Haryana in Civil Revision No. 907 of 1977. In an eviction suit filed under Section 13 of the East Punjab Urban Rent Restriction Act, 1949 (for short the 'Act') against the tenant and the sub-tenant (Respondent 2 and 1 respectively) in respect of two premises, there was a compromise between the landlord and the tenant and in terms thereof, the Rent Controller decreed the eviction of the first respondent from the premises sub-leased to him. An Appeal to the appellate Authority proved of no avail and hence the first respondent filed Civil Revision No. 907 of 1977 under Section 15(5) of the Act to the High Court. The High Court allowed the revision holding that no order of eviction can be passed under Section 13(2) of the Act as the sub-tenancy had been created before the Act came into force in the Union Territory of Chandigarh where the property is situate. The High Court's order is challenged in this ap- peal.

The brief facts requiting notice may now be seen. The appellant/ landlord let out in the first instance a shop-cum-flat No. 7 to the second respondent in 1963 and subsequently in 1967 he leased out the adjoining two flats also to him. The second respondent sub-let the two flats to the first respondent. It is common ground that the sub- letting was long prior to 4.11. 1972 when the Act came into force in the Union Territory of Chandigarh. On March 8, 1973 the appellant filed a suit and sought eviction of both the respondents on various grounds but all of them except the 194 ground of unauthorised sub-letting were given up. The peti- tion was contested by both the respondents. However, at the stage of arguments the appellant and the second respondent entered into a compromise between themselves and in terms thereof the appellant gave up his claim for eviction of the second respondent from the shop-cumflat in his occupation. Thereafter the second respondent conceded that he had sub- let the two flats to the first respondent without the con- sent of the appellant and hence an order of eviction con- fined to the two flats sub-leased to the first respondent may follow. An appeal to the Appellate Authority having failed the first respondent filed a revision to the High Court under Section 15(5) of the Act and succeeded in having the order of eviction set aside.

Mr. Anil Dev Singh, learned counsel for the appellant sought to assail the order of the High Court on various grounds. The first ground was that when the second respond- ent had admitted the factum of the unauthorised sub-lease and when the Rent Controller and the Appellate Authority had acted on his admission, the High Court was in error in interfering with the order of eviction concurrently passed by the courts below. This argument is devoid of merit be- cause the admitted position is that the Act came into force in the area concerned only on 4.11. 1972 whereas the sub- lease had been effected much earlier. In view of that posi- tion the High Court was entitled to set right the error committed by the Rent Controller and the Appellate Authority in ordering eviction under Section 13(2) of the Act. As a matter of fact the High Court was bound to set right the error in view of its own decision in Surjit Singh v. Rattan Lal, AIR 1980 P & H 319 and this Court's decision in Gurcha- ran Singh v.V.K. Kaushal, [1981] 1 SCR 490. In both these cases it has been laid down that an order of eviction cannot be passed under Section 13(2) of the Act if the sub-letting was prior to the Act coming into force in the area con- cerned.

The second ground urged was an alternative plea and it was argued that even without reference to Section 13(2) of the Act the sub-lease was not lawful because the lease deed entered into between the parties contained a clause inter- dicting any sub-lease without the written consent of the landlord. In other words, the argument was that the sub- lease was not lawful even under Section 108(J) of the Trans- fer of Property Act because the lease deed contained a prohibition. We cannot countenance this argument for more than one reason. In the first place the lease deed has not been filed in court and marked as an Exhibit in evidence. Learned counsel stated that the lease deed was shown to the Rent Controller and the Appellate Authority but it was 195 not filed as an Exhibit because proceedings under the Act are not conducted in meticulous observance of the provisions of the Civil Procedure Code. We can hardly accept the expla- nation given and act on the basis that a valid lease deed had been executed and it contained a contract to the con- trary in so far as the tenant's right to sub-lease is con- cerned.

It was then argued by Mr. Anil Singh Dev that even if it is taken that there was no lease deed prohibiting the crea- tion of a sub-lease, the sub-tenancy had become unlawful from 24.1.72 when the second respondent was served a notice of termination of tenancy issued by the appellant. This argument is also not tenable because the sub-lease had been effected before the notice of termination of tenancy was issued. Hence the notice of termination. of tenancy subse- quently issued would not make the sub-lease created earlier unlawful in any manner.

Another argument advanced was that a sub-tenant does not have rights independent of the tenant and as such when the second respondent has suffered an order of eviction, the first respondent was equally bound by the order. Three decisions were cited to fortify this contention viz. Devara- ja Bhatt v.V.S. Raja & Ors., AIR 1953 Madras 356 (Vol. 40, C.N. 122); Express Estates Ltd. v. Modern Furnishing House, AIR 1953 Madras 414 and G.L. Kapoor v. Ramesh Chander Nijha- wan & Ors., All-India Rent Control Journal 1972 Page 887. These authorities cannot advance the case of the appel- lant in any manner. The sub-tenancies which were respective- ly imugned in the cited cases had come into existence after the Rent Control Act in the respective States had come into force and hence they are distinguishable on facts. As re- gards the right of a sub-tenant to file an appeal independ- ently of the tenant this Court has ruled in Karam Singh v. Pratap Chand, AIR 1964 S.C. 1305 that against a common decree of ejectment passed against a tenant and the sub- tenant, the sub-tenant alone can appeal in his own right against the decree and have the same set aside even though the tenant decides not to file an appeal.

There was also a contention that when there was a sur- render of tenancy rights restricted to the two flats in question, the first respondent is bound by the surrender and cannot claim sub-tenancy rights any further. The contention is unsustainable for a host of reasons. A lease is a trans- fer of a right to enjoy the property. It creates an interest in the property by virtue of the contract of lease which may be either oral or written. The interest created in the property can be put an end 196 to by terminating the contract. The contract, however, cannot be terminated in part. In this case though the two items of property were given on lease at different times, the parties had treated the lease as a composite one and that was why a common notice had been issued for terminating the tenancy of both the items and furthermore a single petition had been filed under Section 13(2) to seek an order of eviction, in respect of both the items of the lease property.

The lessee has a right to transfer by sub-lease even a part of his interest in the property as provided in Section 108(j) of the Transfer of Property Act. A transferee from the lessee has a right to claim the benefit of contract to the lessee's interest, vis-a-vis the landlord, (vide Section 108 second paragraph of clause (c) of the Transfer of Property Act) Thus a sub-lessee who has obtained a part of the interest of the head tenant will be entitled to claim the benefit of the contract vis-a-vis the lessor, as the lessee (head tenant) cannot surrender the lease in part. Section 111(e) contemplates a surrender of the entire inter- est under the lease and not a part of the interest alone. Moreover, a lease can be determined only by restoring pos- session in respect of the entire property which was taken on lease (see Section 108(m). Section 115 of the Transfer of Property Act provides that the surrender of a lease does not prejudice an under-lease of the property or in part thereof previously granted by the lessee. The lessee, having parted with a part of the interest in the property in favour of the sub-lessee, cannot surrender that part of the property which is in the possession of the sub-lessee for he cannot restore possession of the same to the lessor apart from the fact the he can terminate the contract of lease only as a whole and not in respect of a part of it. Having regard to all these factors, even without going into the question of the partial surrender of lease being vitiated by collusion, it is not open to the appellant in law to contend that the second respondent is entitled to and had validly surrendered a portion of the lease-hold property and the first respondent, being the sub-tenant is bound by the surrender and should deliver possession.

The last argument of the appellant's counsel was that the Act gives protection only to tenants and not to sub- tenants against unreasonable eviction and hence the first respondent cannot claim protection under the Act from evic- tion. Reference was made in this connection to Section 2(ii) of the Act which excludes a sub-tenant from the definition of tenant. The argument stems from an erroneous assumption that the first respondent is seeking protection under the Act from being evicted. The true position is that the first respondent 197 has only taken the stand that the appellant is not entitled to evict him under section 13(2) of the Act since the sub- lease in his favour had been created before the Act came into force.

We are, therefore, of the view that none of the conten- tions of the appellant has merit or substance. Consequently, the appeal fails and is dismissed. The parties will, howev- er, pay and bear their respective costs.

A.P.J.					       Appeal	dis-
missed.
198