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 13, Cited by 23]

Supreme Court of India

Sham Lal (Dead) By Lrs vs Atme Nand Jain Sabha (Regd.) Dal Bazar on 10 December, 1986

Equivalent citations: 1987 AIR 197, 1987 SCR (1) 509, AIR 1987 SUPREME COURT 197, 1987 (1) SCC 222

Author: B.C. Ray

Bench: B.C. Ray, M.P. Thakkar

           PETITIONER:
SHAM LAL (DEAD) BY LRS.

	Vs.

RESPONDENT:
ATME NAND JAIN SABHA (REGD.) DAL BAZAR

DATE OF JUDGMENT10/12/1986

BENCH:
RAY, B.C. (J)
BENCH:
RAY, B.C. (J)
THAKKAR, M.P. (J)

CITATION:
 1987 AIR  197		  1987 SCR  (1) 509
 1987 SCC  (1) 222	  JT 1986  1016
 1986 SCALE  (2)1032


ACT:
		  East	Punjab Urban Rent  Restriction	Act,
	      1949,  section  13(2)--Meaning  of  the	word
	      "First  day of hearing of the  application"---
	      Whether means the date of first appearance  by
	      the defendant-tenant or the date on which	 the
	      Rent  Controller assesses the arrears of	rent
	      due etc.



HEADNOTE:
		  The appellant is a tenant in respect of  a
	      room forming part of the property Unit No.  B-
	      IX-148  (New), Chaura Bazar,  Ludhiana,  which
	      has been rented on a monthly rental of Rs.  23
	      by  the landlady Smt. Guran Devi on the  basis
	      of rent deed dated 7th July, 1967 for a period
	      of three months. After the expiry of the	term
	      of the tenancy, he continued in possession  of
	      the suit premises as a statutory tenant  under
	      Smt.  Guran  Devi. Smt. Guran  Devi,  however,
	      gifted  away  this property in favour  of	 the
	      Respondent on February 13, 1968 and. from that
	      date  the appellant became a tenant under	 the
	      respondent.  The ejectment was sought  on	 the
	      ground  of  default in payment  of  rent	from
	      13.2.1968	 till  the  date of  filing  of	 the
	      application for ejectment in July, 1969  under
	      Section 13 of East Punjab Urban Rent  Restric-
	      tion  Act, 1949. The summons of this  applica-
	      tion  was served on the  tenant-appellant	 and
	      the  returnable date was fixed for  26.6.1969.
	      On  that date, the appellant  appeared  before
	      the Rent Controller, Ludhiana with his counsel
	      and prayed for adjournment for filing  written
	      statement. The case was adjourned to 2.7.1969.
	      On  that date the written statement was  filed
	      and  the tenant tendered a sum of Rs.  336  on
	      account  of arrears of rent from 13.2.1968  to
	      12.6.1969 together with Rs. 15 as interest and
	      Rs. 25 as costs as fixed by the Rent  Control-
	      ler.  The landlord accepted the  amount  under
	      protest. One of the issues framed in the	said
	      case was whether the tender was a valid tender
	      within the meaning of proviso to section 13(2)
	      of  East	Punjab Urban Rent  Restriction	Act,
	      1949. The Rent Controller allowed the eviction
	      petition	being of the view that since on	 the
	      first  day  of appearance the tenant  did	 not
	      tender  payment he was in default. On  appeal,
	      the  appellate authority reversed the  finding
	      holding  that the next date fixed by the	Rent
	      Controller for filing written statement and on
	      which  date  the	payment	 was  tendered	,and
	      received by the landlord under protest was the
	      "first day of hearing" contemplated by proviso
	      to  section 13(2Xi) of the Rent Act. In  Revi-
	      sion, the High Court restored the order of the
	      Rent  Controller. Hence the appeal by  special
	      leave.
	      Allowing the appeal, the Court,
	      510
		  HELD:	 The  day mentioned in	the  summons
	      i.e. 26.6.1969, in the instant case, cannot be
	      treated  to  be day of first  hearing  of	 the
	      ejectment	 application but it is the  day	 for
	      appearance of the defendent as on that day the
	      Court  does not take up the hearing  or  apply
	      its mind to the hearing of the application. It
	      is only after written statement is filed,	 the
	      issues  are  framed  and	hearing	  commences.
	      [513A]
		  The  object of the East Punjab Urban	Rent
	      Restriction  Act as stated in the Preamble  to
	      the Act is to restrict the increase of rent of
	      certain premises situated within the limits of
	      urban areas and eviction of tenants therefrom.
	      From the objects of this Act it is  abundantly
	      clear  that  this	 Act was  enacted  with	 the
	      object of affording protection to the  tenants
	      against arbitrary increase of rent of  certain
	      premises	within the limits of urban areas  as
	      well as from eviction of the tenants from	 the
	      rented premises. In this context, it is imper-
	      ative that the word "the first hearing of	 the
	      application"  have  to  be  interpreted  in  a
	      manner which promote the object of this  bene-
	      ficial legislation. Viewed from this aspect it
	      must be held that the words "first hearing  of
	      the  application"	 as used in proviso  (i)  to
	      sub-section  2 of section 13 of the  said	 Act
	      does not mean the day fixed for return of	 the
	      summons or the returnable day but the day when
	      the  Court  applies  its	mind  to  the  case.
	      [515E-G]
	      Ved Prakash v. Vishwa Mohan, [1981] 3 SCC 667,
	      followed.
		  Mangat  Rai  v. Ved Prakash, 1969  Vol.  1
	      Rent  Control  Reporter p.  96;  Shah  Ambalal
	      Chhotalal & Ors., v. Shah Babal Das Dayabhai &
	      Ors.,  AIR 1964 (Gujarat) p. 9  and  Khanderao
	      Malkarjun Dhotre v. Anandrao Laxmanrao Mashal-
	      kar, AIR 1959 (Bombay) p. 471, approved.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 918 of 1973 From the Judgment and Order dated 10.12.1986 of the Punjab and Haryana High Court in Civil Revision No. 895 of 1972. S.K. Mehta, M.K. Dua and Aman Vachher for the Appellant.

S.N. Kacker and B.P. Maheshwari for the Re- spondent;

The Judgment. of the Court was delivered by B.C. RAY, J. This appeal by special leave is directed against the judgment and order passed on 27th February, 1973 in Civil Revi- sion No. 895 of 1972 by the High Court of Punjab and Haryana whereby the revision case was allowed reversing the judgment and order of the appellate authority and allowing the application for ejectment. The tenant- appellant was granted three months' time to vacate the shop and was also directed to deposit arrears of rent, if any within one month from the date of the order. He was also directed to deposit advance rent for three months on the date of the order failing which he will be evicted on the expiry of one month.

511

The appellant is a tenant in respect of a room forming part of the property unit No. B- VI-33(old) and B-IX-I48(New), Chaura Bazar, Ludhiana, which has been rented on a monthly rental of Rs. 23 by the landlady Smt. Goran Devi on the basis of rent deed dated 7th July, 1967 for a period of three-months. After the expiry of the term of the tenancy, he contin- ued in possession of the suit premises as a statutory tenant under Smt. Guran Devi. Smt. Guran Devi however, gifted away this property in favour of the Respondent on February 13, 1968 and from that date the appellant became a tenant under the respondent. The ejectment was sought on the ground of default in payment of rent from 13.2.1968 till the date of filing of the application for ejectment in July, 1969 under Sec. 13 of East Punjab Urban Rent Re- striction Act, 1949. The summons of this application was served on the tenant-appellant and the returnable date was fixed for 26.6.1969. On that date, the appellant ap- peared before the Rent Controller, Ludhiana with his counsel and prayed for adjournment for filing written statement. The case was adjourned to 2.7.1969. On that date the writ- ten statement was filed and the tenant ten- dered a sum of Rs. 336 on account of arrears of rent from 13.2.1968 to 12.6.1969 together with Rs. 15 as interest and Rs. 25 as costs as fixed by the Rent Controller. The landlord accepted the amount under protest. One of the issues framed in the said case was whether the tender was avalid tender within the meaning of proviso to Sec. 13(2) of East Punjab Urban Rent Restriction Act, 1949.

The Rent Controller after hearing the parties found that the tenant appellant having failed to tender the arrears of rent and interest at 6% per annum on such arrears together with the costs of the application, on 26.6.1969 which according to him was the first hearing of the application for ejectment, the tenant was not entitled to get the protection of Sec. 13(2)(i) proviso. The Rent Controller repelled the contention made on behalf of the tenant that the said date was not the date of first hearing and that the cost of the appli- cation having not been assessed on 26.6.1969, that day cannot be taken as the first day of heating of the application and the tenant having deposited all the arrears of rent together with interest and costs as assessed on the next date i.e. 2.7.1969 he could not be considered to be a defaulter. In that view of the matter the Rent Controller allowed the application for ejectment and directed the tenant to vacate the premises and to deliver possession to 'the landlord-petitioner in respect of the room in question within one month of the date of the order.

Against this judgment and order the tenant filed an appeal being M.C.A. No. 165/131 of 1970 before the appellate authority Ludhiana under the East Punjab Urban Rent Restriction Act. The appellate authority reversed the order of the Rent Controller by holding that as the Rent Controller failed to discharge his duty in assessing the costs to be deposited by the tenant along with the arrears of rent and interest on 26.6.1969, the tenant cannot be 512 penalised for the mistake of the Court and the deposit that has been made by the tenant on the next date i.e. 2.7.1969 when the cost of the application was assessed by the Rent Controller, should be treated as deposit made in accordance with the provisions of Sec. 13 of the said Act. It has been further held that for the mistake of the Court or its officers nobody could be made to suffer. The appellate authority further held that the words 'first day of hearing' presuppose the existence of an occasion enabling the parties to be heard and the court to hear them in respect of the cause. The tender was accordingly held to be valid tender within the meaning of the provi- sions of the said Act. The appeal was allowed and the order of eviction made by the Rent Controller was set aside.

Against this judgment and order a Revi-

sion Application being Civil Revision No. 895

of 1972 was filed before the High Court of Punjab and Haryana. The said Revision Case was allowed by holding that the day of first heating was 26.6.1969 when the tenant appeared before the Rent Controller with his counsel and sought time for filing written statement and the tender of the arrears of rent together with interest and costs of the application being not made on that date, the subsequent tender of the same on 2.7.1969 was not a valid tender within the meaning of proviso (i) to sub-Sec. 2 of Section 13 of the said Act. An order was made directing the tenant-appellant to vacate the premises within three months. The tenant was also directed to deposit the. rent for three months within one month from the date of this order, in default he will suffer eviction after expiry of one month.

It is against this judgment and order the instant appeal on special leave has been preferred before this Court.

The only question that poses itself for consideration in this appeal is whether the date of appearance as mentioned in the summons i.e. 26.6.1969 is the date of first hearing of the application for ejectment and non-payment or non-tendering of arrears of rent together with interest and costs of the application on that very date will make the tenant liable for eviction from the rented premises on the ground of default. In the instant case on the returnable day of the summons the tenant- defendant appeared with his counsel i.e. on 26.6.1969 and prayed for an adjournment for filing written statement. The case was accordingly a djourned to 2.7.1969. It is also pertinent to note that on the re- turnable day i.e. 26.6.1969 the Rent Controller did not make any order assessing the costs of the application which was required to be deposited along with arrears of rent and interest at 6% per annum on such arrears. It is on 2.7.1969, the Rent Controller assessed the cost of the application and the tenant-appellant deposited the arrears of rent up-to- date together with interest at the rate of 6% on such ar- rears and the costs assessed by the Rent Controller on that date. The said amount tendered in the Court was accepted by the landlord under protest.

513

The day mentioned in the summons i.e. 26.6.1969 in our considered opinion cannot be treated to be the day of first hearing of the ejectment application but it is the day for appearance of the defendent as on that day the Court does not take up the hearing or apply its mind to the hearing of the application. It is only after written statement is filed, the issues are framed and hearing commences. We draw inspiration and support from a decision of this Court ren- dered in Ved Prakash v. Vishwa Mohan [1981] 3 SCC 667., wherein this Court was concerned with the same expression viz. 'first hearing' employed in Sec. 20(4) of the U.P. Rent Act of 1972 (prior to the amendment of U.P. Act XXVIII of 1976) which is in pari-materia with the corresponding provi- sion in the Punjab Rent Act. The analogous provisions in these two Rent Acts in so for as material are reproduced in juxtaposition hereunder.

------------------------------------------------------------ Sec. 20(4) of U.P. Urban Buildings Sec. 13 of the East (Regulation of Letting, Rent and Punjab Urban Rent Eviction) Act,1972 Restriction Act,1949

------------------------------------------------------------

"In any suit for eviction on the "Eviction of tanants--(1) ground mentioned in clause (a) of xxx(2)xxxx If the Contr- Sub-Sec.(2) if at the first heari- oller,after giving the ng of the suit the tenant uncondi- tenent a reasonable opp- tionally pays or tenders to the ortunity of showing cau- landlord the entire amount of rent se against the applicat- and damages for use and occupation ion, is satisfied:-
of the building from him (such) (i) that the tenant has damages for use and occupation not paid or tendered the being calculated at the same rate rent due by him in resp- as rent) together with interest ect of the building or thereon at the rate of nine per rented land... provided cent per annum and the landlord's that if the tenant on costs of the suit in respect there- the first hearing of the of...the court may,in lieu of pass- application for ejectme- ing a decree for eviction on that nt after due service,pay ground pass an order relieving the or tenders the arrears tenent against his liability for of rent and interest at eviction on that ground." (Emphasis six per cent per annum added). on such arrears together with the cost of applicat-

ion assesed by the Contro-

ller, the tenent shall be deemed to have duly paid or tendered the rent with in the time aforesaid.

			      (ii)   X	   X	 X
			     (iii)   X	   X	 X
			      (iv)   X	   X	 X
			      (v)    X	   X	 X
				  the controller may make an
				  order directing the tenant
				  to put the landlord in po-
				  ssession of the building
				  or granted land..."
				  (Emphaise added)
514

This Court whilst interpreting the critical expression "first hearing" enunciated the law as under:

"The question of law raised before us may perhaps be pronounced upon as it is of general importance. Section 20(4) of the Act which we have excepted above fixes the crunical date for deposit of rent as "at the first hearing of the suit." What is "the first hearing of the suit"?. Certain decisions have been cited before us of the Allahabad High Court which indicate that "the first hearing of the suit" is when, after framing of issues, the suit is posted for trial, that is, production of evidence ...... We see none here and therefore, adopt as correct the decision of the High Court regarding the meaning of the expression "at the first hearing of the suit". We may however add that the expression "at the first hearing of the suit" is also to be found in Order 10, Rule 1, Order 14 Rule 1(5) an Order 15, Rule 1 of the Code of Civil Procedure. These provisions indicate that "the first hearing of the suit" can never be earlier than the date fixed for the preliminary examination of the parties (Order 10 Rule 1 ) and the settlement of issues (Order 14, Rule 1(5)."

The Punjab and Haryana High Court itself in Mangat Rai v. Ved Prakash ( 1969 Vol. 1 Rent control Reporter p. 96) has expressed the same view in paragraph 15 of the judgment:--

"15. The principles that can be deduced from the plethora of case law on the point, including the authorities referred to above, are consistent with the literal meaning of word 'hearing' which in its Dictionary sense means 'the listening of evidence and pleading in Court of law, the trial of a cause'. It seems to be abundantly clear that in order to constitute, 'first hearing' within the meaning of Sec. 13(2)(i) proviso, the following prerequisites must co-exist:--
(i) There should be a 'hearing' which presupposes the existence of an occasion enabling the parties to be heard and the court to hear them in respect of the cause.
(ii) Such hearing should be the first in point of time after due service of the summons/notice on the tenant.

Both these essentials are positive, and in the absence of either of them, there can be no "first hearing"

It appears that there is consensus in regard to the interpretation of the expression 'first day' in the context of the rent legislations of several other 515 states, for instance, the Gujarat High Court in Shah Ambalal Chhotalal and others. v. Shah Babal Das Dayabhai and Ors., AIR [1964] (Gujarat) p. 9, dealing with the identical ques- tion as to the meaning of the words "the first day of the hearing of the suit" as provided in sub-Sec. 3(b) of Sec. 12 of Bombay Rents, Hotel and Lodging House Rates (Control) Act, 1947 has observed after considering several decisions that "the words 'the first day of hearing' as meaning not the day for the return of the summons or the returnable day, but the day on which the Court applies its mind to the case which ordinarily would be at the time when either the issues are determined or evidence taken."

Similar view was also taken by the High Court of Bombay earlier in the case of Khanderao Malkarjun Dhotre v.Anandrao Laxmanrao Mashalkar. AIR [1959] (Bombay) p. 47| It has been observed in this case as follows:--

"I am of opinion that "the first day of hearing" in S.12(3)(b) means, not the day fixed for return of the sum- mons or what is sometimes called the returnable day, but the day on which the learned Judge applies his mind to the case, which ordinarily he would do at the time when the issues are determined, is the day mentioned and that is the day before which the rent should have been paid."

It was tried to be contended that these decisions being rendered in connection with the 'suit' cannot be taken into consideration in the case of a 'proceeding' before the Rent Controller. We do not find 'any substance in this contention which seeks to draw a distinction without a difference in substance. It is appropriate to point out in this connection that the object of the East Punjab Urban Rent Restriction Act as stated in the Preamble to the Act is to restrict the increase of rent of certain premises situated within the limits of urban areas and eviction of tenants therefrom. From the objects of this Act it is abundantly clear that this Act was enacted with the object of affording protection to the tenants against arbitrary increase of rent of certain premises within the limits of urban areas as well as from eviction of the tenants from the rented premises. In this context, it is imperative that the word "the first hearing of the application" have to be interpretted in a manner which promote the object of this beneficial legislation. Viewed from this aspect we cannot but hold that the words "first hearing of the application" as used in provise (i) to sub-section 2 of Section 13 of the said Act does not mean the day fixed for return of the summons or the returnable day but the day when the Court applies its mind to the case. In the premises aforesaid, we allow the appeal and set aside the order of eviction passed by the High Court and confirm the judgment and order of the lower appellate court dismissing the application for eviction. There will however be no order as to costs in the peculiar circumstances of the case.

S.R.						      Appeal
allowed.
516