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 10, Cited by 0]

Rajasthan High Court - Jaipur

Tara Chand vs Bhanwar Lal on 29 November, 2005

Equivalent citations: RLW2006(2)RAJ950, 2006(2)WLC71

JUDGMENT
 

Shiv Kumar Sharma, J.
 

1. On October 23, 1975 the plaintiff respondent (for short, "landlord") filed the suit for ejectment on the ground of default of payment of rent and nuisance against the defendant appellant (for short 'tenant') from the tenanted premises, which was occupied by the tenant on rent at the rate of Rs. 41/- per month.

2. On January 5, 1976 the tenant, prior to filing of the written statement, moved an application under Section 13(3) of Rajasthan Premises (Control of Rent and Eviction) Act, 1950 (for short, 'Rent Act') seeking determination of provisional rent with the following prayer:-

It is therefore, prayed that learned court be pleased to determine the amount to be deposited by this defendant now and allow him time to deposit according to law.
Learned Munsif Magistrate vide order dated March 2, 1976 determined the provisional rent with consent of parties. The order reads as under:-
2.3.76 odqyk; Qjhdsu gkftj A mUgsa vthZ under Section 13(3) Rent Act ij lquk tkdj vthZ mudh lgefr ls fuEu izdkj ls rS dh tkrh gS%& fdjk;k Hkknok iM+ok cnh vekoL;k lEor~ 2031 ls Qkxqu cnh 14 lEcr~ 2032 ;kus 19 ekg dk Rs. 779.00 C;kt Rs. 38.00
-------------

Dqy tksM&& Rs. 817.95 vr% izfroknh Rs. 817.95 P vUnj ,d ekg esa tek djkos A i=koyh okLrs tokcnkok rk- 22-4-76 dks is'k gks A**

3. The tenant March 29, 1976 again moved an application seeking adjustment of the sum of Rs. 826/- i.e. rent for 14 months which was deposited under Section 19A of the Rent Act. Prayer to deposit sum of Rs. 205/- i.e. rent for a period of five months along with interest was also made. It appears that the said application could not be decided, therefore, on July 6, 1978 the tenant moved another application with the prayer to decide the said application dated March 29, 1976. The trial court vide order dated October 27, 1978 decided both the applications (dated March 29, 1976 and July 6, 1978) holding that the reconsideration of the earlier order March 2, 1976 was not required. It was also observed that if any amount was deposited under Section 19A of the Rent Act the same shall be adjusted at the time of final decision.

4. After the tenant submitted written statement, issues were framed. The parties adduced their evidence and the learned trial court on August 12, 1981 passed decree in favour of landlord holding that the tenant had been in arrears of rent and committed default under Section 13(1) of the Rent Act.

5. The tenant preferred Civil Regular First Appeal along with the application under Section 5 of the Limitation Act seeking condonation of delay in depositing the rent. Learned First Appellate Court vide judgment and decree dated March 11, 1991 dismissed the appeal. It is against the said findings of the courts below that the instant second appeal has been filed by the tenant.

6. On March 18, 1993 this Court admitted the appeal and formulated following substantial question of law:-

Whether the suit for eviction could be filed on the basis of the arrears of rent which were not recoverable in the absence of the Succession Certificate/letters of administration in respect of the period for which the deceased was alive?

7. The tenant of April 12, 2004 moved application under Proviso to Sub-section 5 of the Section 100 read with 151 CPC with the prayer that first substantial question of law incorporated in the memo of appeal also arises. The question as framed reads as under:-

(a) Whether the learned lower courts committed substantial error of law in not passing the proper order under Section 13(3) of the Rajasthan Premises (Control of Rent & Eviction) Act either allowing or not allowing the adjustment of the rent deposited under Section 19A of the Act?

8. Mr. R.K. Agrawal, learned Counsel for the tenant canvassed that the trial court has to hear the parties before determining the provisional rent i.e. the plaint and other documents submitted by the parties and the rent could not be determined with the consent of the parties. My attention was drawn to Section 13(3) of the Rent Act, which reads as under:-

(3) In a suit for eviction on the ground set forth in Clause (a) of Sub-section (1) with or without any of the other grounds referred to in that sub-section, the Court shall, on the first date of hearing or on any other date as the Court may fix in this behalf which shall not be more than three months after filing of the written statement and shall be before the framing of the issues, after hearing the parties and on the basis of material on record provisionally determine the amount of rent to be deposited in Court or paid to the landlord by the tenant. Such amount shall be calculated at the rate of rent at which it was last paid or was payable for the period for which the tenant may have made default including the period subsequent thereto upto the end of the month previous to that in which such determination is made together with interest on such amount calculation at the rate of six percent per annum from the date when any such amount was payable upto the date of determination. Provided that while determining the amount under this sub-section, the court shall not take into account the amount of rent which was barred by limitation on the date of the filing of the suit.

9. It is contended by learned Counsel that the determination made by learned trial court prior to filing of the written statement was illegal in view of the mandate of Sub-section 3 of the Section 13 of the Rent Act. According to learned Counsel when the provisional determination of rent was illegal the suit of the landlord could not have been decreed. It is further urged that if the tenant had made a deposit under Section 19A of the Rent Act the trial court ought to have been directed the payment of rent to the landlord and the tenant was not required to deposit again the amount of rent which he had already been deposited under Section 19A of Rent Act. Reliance is placed on Naresh Sachdeva v. Prithvipal Singh 1999(3) WLC (Raj.) 732 : RLW 2000(1) Raj. 587, Salig Ram v. Narottam Lal and Bheru v. Ghasilal 1986 RLR 243 : 1986 RLW 62.

10. Per contra, Mr. Sagar Mai Mehta, learned Senior Counsel appearing on behalf of landlord contended that since the tenant himself opted for determination of provisional rent prior to filing of written statement, he is estopped from challenging the determination of provisional rent which was made with his request and consent. It is further urged that no substantial question of law, as proposed by the tenant, arises and concurrent findings of the fact arrived at by the courts below can not be disturbed. The question which has now been raised in the second appeal, was neither raised nor argued before the courts below. Reliance is placed on Chotalal Shaw v. Ram Golam Shaw , Gitarani Paul v. Dibyendra Kundu .

11. Having pondered over the rival submissions and on scanning the material on record, I am of the view that the application of the tenant moved under proviso to Sub-section 5 of the Section 100 read with 151 CPC is devoid of merit. The reasons are:-

i) the privilege of determination of provisional rent under-Section 13(3) of the Rent act has been given to the tenant. If tenant intends to seek determination prior to filing of written statement, the court is not precluded from determining the provisional rent, Section 13(3) of the Rent Act does not create bar in passing such order with the consent of the parties. Section 13(3) only postulates that the date for determination of provisional rent shall not be more than three months after filing of the written statement but it shall be before framing of the issues. There is no impediment in the section which prevents the court to determine the provisional rent before filing of the written statement, if the tenant so desires by moving application. The privilege conferred by this provision may be waived by the tenant, in whose favour this provision of law stands. In my opinion, the tenant, who himself moved the application seeking determination of provisional rent before filing of the written statement and gave Ms consent for determination of provisional rent, is now estopped by his conduct from pleading that provisions contained in Section 13(3) of Rent Act were not applied in letter and spirit. In Chotalal Shaw v. Ram Golam Shaw (supra) it was indicated that even if there is any mandatory provision which confers any right or privilege or advantage to any of the parties to the litigation, such right, privilege or advantage may be waived by the party in whose favour the provision of law stands.
ii) It is established from record that the tenant himself admitted the fact of committing default that is why he moved application under Section 5 of Limitation Act seeking condonation of delay in depositing the rent. Their Lordships of Supreme Court in Nasiruddin v. Sita Ram Agarwal AIR 2003 SCW 908 : RLW 2003(2) SC 315 indicated that the power of the court under Section 13(4) of the Rent act has been limited to the extent It can extend time For such deposit not exceeding three months and so far as the deposit of monthly rent is concerned, by fifteen days. The delay in depositing the rent cannot be condoned under Section 5 of the Limitation Act.
iii) The issue is regard to interpretation of Sub-section 3 of Section 13 of Rent Act was neither raised before the trial court nor before the first appellate court and in view of the ratio indicated in Gitarani Paul v. Dibyendra Kundu (supra) it cannot be allowed to be raised in second appeal.

12. Having given my anxious consideration to the arguments advanced in regard to question formulated in the second appeal, I find that this question does not arise at all. The tenant did not question the maintainability of suit on the ground that succession Certificate/Letter of Administration was not obtained by the Landlord. When no such issue was framed, it cannot be the ground for entertaining the second appeal. Since there was no lis between the parties in regard to this question, I am of the view that this question does not arise in the instant appeal.

13. For these reasons the application under Proviso to Sub-section 5 of the Section 100 read with 151 CPC as well as instant second appeal stand dismissed without any order as to costs.