Delhi High Court
Swarn Kanta Mehra vs Vinay K. Mahendra on 6 September, 1995
Equivalent citations: 60(1995)DLT290, 1995(35)DRJ41
Author: Arun Kumar
Bench: Arun Kumar
JUDGMENT Arun Kumar, J.
(1) This is yet another case in which inspite of the fact that the premises was let out under Section 21 of the Delhi Rent Control Act (hereinafter referred to as the Act), after obtaining permission of the Controller, the respondent/tenant has continued in possession of the premises till date though the period of limited tenancy expired on 30th April 1983.
(2) Briefly the facts are that the appellant is the owner/landlady of a double storey house bearing No.G-211, Naraina Residential Scheme, Naraina Vihar, New Delhi. The appellant was occupying the first floor of the said property. She applied to the Controller on 20th April 1979 under Section 21 of the Act for permission to let out the ground floor of the said property at a monthly rent of Rs.1150.00 exclusive of water and electricity charges for residential purposes to the respondent with effect from the date of permission for a period of four years. On 26th April 1979 statements of the appellant as well as the respondent were recorded by the Controller and by an order passed on the said date, the Controller granted permission under Section 21 of the Act to the appellant to let out ground floor of her said property comprising of drawing-dining room, three bedrooms, kitchen, two attached bath rooms, court-yard, as shown in the site plan Ex.A- 1, to the respondent for residential purposes for a limited period of four years w.e.f. 1st May 1979. The respondent started residing in the premises in pursuance of the said permission granted by the Controller. On 23rd January 1983 a notice was sent by the appellant landlady to the respondent for vacation of the tenancy premises on expiry of the limited tenancy. Another notice was sent by the landlady on 9th April 1983 to the respondent calling upon the respondent to vacate the premises on expiry of the limited tenancy. The lease was to expire on 30th April 1983. The respondent did not vacate the premises by the said date. On 3rd May 1994, the appellant landlady filed an application for purposes of restoration of the possession of the premises in question to her in view of failure of the respondent to hand over vacant possession of the premises after the expiry of limited tenancy. In pursuance of the notice of the application served on the respondent, he filed objections on 12th August 1983. The objections were amended by the respondent and amended objections were filed on 22nd March 1985. The Addl. Rent Controller dismissed the application of the landlady on 12th April 1985 upholding the objections filed by the respondent/tenant. At this stage the main objections of the respondent/tenant may be noted. These are:- (A)THEagreed rent of Rs.1150.00 per month was increased to Rs.1300.00 per month, after expiry of two years of the lease period. This gave rise to a fresh tenancy and the limited tenancy granted under the permission of the Controller lost all its relevance. (b)the landlady played a fraud at the time of seeking permission of the Controller in as much as the reason that she gave for creation of limited tenancy turned out to be false. The landlady had stated that her younger sister had gone to New York. She will return after four years and the premises will be required then. It transpired at the stage of evidence on the objections filed by the tenant that the landlady had no younger sister at all. According to the landlady what she meant was the younger sister of her husband who was actually in New York and wanted to return to India and reside in the premises in question on her return.
(3) The appellant landlady filed an appeal against the order of the Addl. Rent Controller which met the same fate. It was dismissed by the Rent Control Tribunal vide its impugned judgment dated 23rd November 1985. The Tribunal decided the first objection against the tenant, i.e. the finding of the Addl. Rent Controller that increase in rent gave rise to a fresh tenancy was set aside and it was held that this did not give rise to a fresh tenancy. On the second objection of the tenant the Tribunal decided in tenant's favor holding that the reason for creation of limited tenancy was not genuine and the Addl. Rent Controller who granted the permission ought to have inquired into the matter. In the absence of inquiry the order granting permission was a mindless and mechanical order and, therefore, it had no sanctity.
(4) The learned counsel for the appellant has urged that in view of the settled law as per various decisions of the Supreme Court and this Court, the objections of the respondent/ tenant could not have been entertained at all by the Controller. According to the learned counsel, the Controller, in the facts and circumstances of the case, had no option but to restore possession of the premises in suit to the appellant landlady. Recently I had occasion to examine the law on this subject and after considering the various judgments of the Supreme Court as well as this Court, the legal position was summarized in Sunil Puri & Ors. Vs. M/s Modi Spinning & Weaving Mills Ltd., . Shrisht Dhawan vs. M/s Shaw Bros., , contains the statement of the law on the subject. It is: "THUS a tenant cannot wait for the entire period of lease and then raise objection to execution on fraud or collusion unless he is able to establish that it was not known to him and he claimed to know of it, for the first time only at the time of execution. In other words the Controller shall not be justified in entertaining an objection in execution unless the tenant establishes, affirmatively, that he was not aware of fraud before expiry of the period of lease. To the following extent, therefore, the law on procedural aspect should be taken as settled. (1)Any objection to the validity of sanction should be raised prior to expiry of the lease. (2)The objection should be made immediately on becoming aware of fraud, collusion etc. (3)A tenant may be permitted to raise objection after expiry of lease in exceptional circumstances only. (4)Burden to prove fraud or collusion is on the person alleging it."
(5) Further it was observed:- "IN the context of S.21 it is clear that there is no statutory requirement for the Controller to enter into enquiry on application made by a landlord supported by a statement and agreed to by the tenant. Even though in Noronah's case it was said that an application to be beyond suspicion must contain special reasons but in subsequent decisions this has been explained and it has been held that in absence of any requirement in the section to disclose any reason an application filed without reason could not be said to be bad in law nor a permission granted on it could be said to be mechanical or mindless. An order may be mindless if at the time of granting permission there is material to indicate that the premises was being let out for a short period even though it was available for indefinite letting. But in absence of any material to indicate to the contrary if the Controller grants permission on the mere statement in the application that the premises was available or being let out for a short time as it was not required by the landlord and it is supported by a statement recorded before Controller which is not objected to by the tenant rather agreed then it would be too much to say that the exercise of power was made thoughtlessly. x x x x In Inder Mohan Lal vs. Ramesh khanna, it was held that the landlord was under no obligation to disclose reasons for letting out for a short period. It was held that omission to do so did not renter the order invalid nor it could justify the inference that the sanction was granted mindlessly."
(6) Finally it was laid down:- "ON the substantive safeguard therefore the law that is settled and should be followed by the authorities may be stated thus: (1)Permission granted under S.21 of the Act can be assailed by the tenant only if it can be established that it was vitiated by fraud or collusion or jurisdictional error which in context of S.21 is nothing else except fraud and collusion. (2)Fraud or collusion must relate to the date when permission was granted. (3)Permission carries a presumption of correctness which can be permitted to be challenged not only by raising objection but proving it prima facie to the satisfaction of Controller before landlord is called upon to file reply or enter into evidence. (4)No fishing or roving inquiry should be permitted at the stage of execution. (5)A permission does not suffer from any of these errors merely because no reason was disclosed in the application at the time of creation of short term tenancy. (6)Availability of sufficient accommodation either at the time of grant of permission or at the stage of execution is not a relevant factor for deciding validity of permission."
(7) Relying on the aforesaid statement of law the learned counsel for the appellant submitted that the objections of the respondent could not have been entertained in the facts of the present case. Moreover he added that the objections have no merit or substance and they are otherwise liable to be rejected.
(8) So far as the objection regarding creation of fresh tenancy on account of increase in rent is concerned, the learned counsel for the appellant relied on Gappulal vs. Thakurji Shriji Dwarkadheeshji, . It was held by the Supreme Court that a mere increase or reduction of rent does not necessarily import the surrender of the existing lease and the grant of a new tenancy. Reliance was further placed on two judgments of this court reported in Raj Kumari Walia vs. P.N.Premanandan, and Shri O. Bahree vs. M/s Rikhi Bros. , wherein on the basis of the said decisions of the Supreme Court it has been held that mere increase of rent does not give rise to a fresh tenancy. In this connection it is further to be noted that the objection regarding creation of fresh tenancy was rejected by the Tribunal in the present case. In view of the settled legal position the point need not detain me any further. The objection is over ruled.
(9) Regarding the second objection of the tenant there has been a serious contest between the parties and, therefore, the same has to be dealt with at some length.
(10) The first question which arises for consideration is:- Can this objection be entertained since the objection was admittedly taken for the first time in response to the notice of the application filed by the landlady for restoration of possession after the expiry of the period of limited tenancy?
(11) The learned counsel for the respondent submitted that in view of his belief that a fresh tenancy came into existence w.e.f. 1st May 1981, i.e. after the expiry of two years' period from the start of the lease and when rent was increased to Rs.1300.00 per month, a fresh tenancy came into existence. The tenant was no longer bound by the order granting limited tenancy. A fresh agreement came into force between the parties by virtue of which grant of limited tenancy for a period of four years and the permission of the Court in that behalf stood abandoned. Therefore, according to the learned counsel for the respondent there was no occasion for the respondent to approach the Court by way of objections during subsistence of the lease. He further submitted that it was only on receipt of notice from the landlady to vacate the premises in terms of the limited tenancy created under orders of the Controller that he realised that the landlady was not sticking to what the tenant considered as a fresh tenancy. Thereafter according to the respondent he filed a Caveat before the Controller on 27th April 1983. According to the learned counsel for the respondent this is how the tenant approached the Controller before the expiry of the period of limited tenancy. The objections, Of course, were filed by the tenant only in response to the notice of the application filed by the landlady. This was much after the expiry of the period of lease on 30th April 1983.
(12) First the effect of filing of the Caveat by the tenant has to be considered. What is a Caveat? A Caveat in a judicial proceedings is a request to the Court to hear the caveator before passing any orders at the instance of the opposing party. A Caveat is a warning, a note of caution. The caveator tells the Court that do not proceed further without hearing me. Therefore, a Caveat cannot be said to be a positive step in the proceedings. Through a Caveat a party does not seek any relief from the Court except a right of hearing. If the other party does not approach the Court, the Caveat is a dead letter. No action is called for on a Caveat in the absence of the opposite party approaching the court for relief. Section 148A of the Civil Procedure Code . which contains the provision for filing of Caveat runs as under:- "148A.(1) Where an application is expected to be made, or has been made, in a suit or proceeding instituted, or about to be instituted, in a Court, any person claiming a right to appear before the Court on the hearing of such application may lodge a caveat in respect thereof. (2)Where a caveat has been lodged under sub-section (1), the person by whom the caveat has been lodged (hereinafter referred to as the caveator) shall serve a notice of the caveat by registered post, acknowledgment due, on the person by whom the application has been, or is expected to be, made under sub-section (1). (3)Where, after a caveat has been lodged under sub-section (1), any application is filed in any suit or proceeding, the Court shall serve a notice of the application on the caveator. (4)Where a notice of any caveat has been served on the applicant, he shall forthwith furnish the caveator, at the caveator's expense, with a copy of the application made by him and also with copies of any paper or document which has been, or may be, filed by him in support of the application. (5) Where a caveat has been lodged under sub-section (1), such caveat shall not remain in force after the expiry of ninety days from the date on which it was lodged unless the application referred to in sub-section (1) has been made before the expiry of the said period."
(13) As per this provision the caveator is a party who has a right to appear before the Court at the time of hearing. Only such a party can seek hearing before orders are passed on a petition of he opposite party. From this a further question arises as to whether the tenant/judgment debtor has a right to be heard in response to the application of the landlady for being put in possession. The Supreme Court has categorically held in J.R.Vohra vs. India Export House Pvt. Ltd. & Anr., and reiterated in Shiv Chander Kapoor Vs. Amar Bose, a tenant in a lease under Section 21 has no right to a notice of the application filed by the landlord for being placed in possession of the tenancy premises or before warrants of possession are issued in favor of the landlord on the basis of his request to the Controller. Therefore, it is settled law that a tenant, i.e. the respondent in the present case had no right to be heard when the landlady approached the Controller for restoration of possession of the premises to her. I am fortified in this view by decisions of the Bombay High Court in Nav Digvijaya Co-op. Housing Society Ltd. vs. Sadhana Builders, and Chloride India Ltd. vs. Ganesh Das Ramgopal, . ÿBoth these decisions proceed on the basis that in execution proceedings the judgment debtor has no right to notice or to be heard except in specified situations. Thus in the present case the filing of the caveat by the tenant does not confer any benefit on him, It neither extends the time for filing objections nor can it be termed as objections as such filed by the tenant. In this connection it has to be noted that the tenant himself does not believe that the Caveat was by way of objections because in the objections which he subsequently filed in response to the notice of the application of the landlady, he never said that he had already filed objections in form of a Caveat. It appears that in view of the legal position that objections must be filed during subsistence of period of limited tenancy, the tenant has tried to fall back upon the Caveat to make out a case that he filed the objections within time. It is clearly an after thought. Moreover the only statement of the tenant in the Caveat application is that a fresh tenancy came into existence between the parties in view of increase of rent w.e.f. 1st May 1981. This plea is unsustainable even on merits.
(14) The objections of the tenant in cases of limited tenancy under Section 21 of the Act cannot be entertained if filed after the expiry of the period of limited tenancy except in exceptional cases suggesting that the tenant has to give strong reasons to make out a case for his objections being entertained though filed beyond the period of limited tenancy. In the present case the objections originally filed by the tenant after the receipt of notice of the landlady's application or the subsequent objections filed after amendment do not contain any reasons for not approaching the Controller earlier by way of objections. In fact in the reply to the objections the landlady took a ground that the objections were belated, suffered from latches and were beyond time. Still the tenant did not come forward with any explanation for delay. Therefore, the objections filed by the tenant cannot be entertained. The tenant made no effort whatsoever to plead or urge any exceptional circumstances which prevented him for approaching the Controller earlier.
(15) This brings me to another question, i.e. why there should be a requirement for filing objections by a tenant at the earliest, during subsistence of lease. The statute does not prescribe any period of limitation in this behalf. It is settled law that Section 21 of the Act is a self contained Code. it contains its own conditions and procedure. The rules to which the section makes reference prescribe a period of limitation of six months after expiry of period of limited tenancy for the landlord to approach the Controller for being restored possession of the premises in view of failure of the tenant to comply with the condition of limited tenancy by handing over possession of the premises on the expiry of period of lease. No period is prescribed for the tenant to approach the Controller by way of objections against the order granting permission for limited tenancy. This is so for the obvious reason that Section 21 does not envisage a situation where a tenant does not comply with the order granting limited tenancy. The legislature never intended that the tenant should have any option but to hand over possession of the premises to the landlord on the expiry of the limited tenancy. Any ifs or buts by the tenant after expiry of lease so as to deprive the landlord of possession of premises defeat the very object of Section 21. It was observed by the Supreme Court in J.R Vohra and S.C.Kapoor (supra) while dealing with question of right of tenant to a notice of the application of the landlord for restoration of possession of the premises that no such notice is required. The tenant knows the date on which the period of limited tenancy is to end. He knows his liability to restore back the possession of the premises to the landlady on the expiry of the period. Therefore, no notice is required. That is why the statute does not even advert to the question of tenant's right to approach the Court by way of objections. The question of laying down any period of limitation in that behalf does not arise. The tenant has no right to file any objections. He must obey his commitment in judicial proceedings as sanctified by the order of the Controller. The tenant has no right to be heard. The only limited right that the tenant has is to challenge the order of the Controller granting permission under Section 21 of the Act and that too on the ground which render the order of the Controller without jurisdiction. When the nature of the right of the tenant is only in relation to the facts obtaining at the time of grant of permission, the tenant cannot be permitted to wait till the expiry of the entire period of limited tenancy and set up his challenge at the time of application of the landlord for restoration of possession on account of failure of the tenant to comply with the order granting limited tenancy. The challenge of the tenant has no relation to this stage, i.e. the stage of application of the landlord for restoration of possession. Really when the landlord approaches the Controller for having the possession of the tenancy premises restored to him it is no stage for such a challenge. The challenge has to come forth at he earliest and much before this stage. If the tenant allows this stage to be reached, he loses his right to set up a challenge to the order of grant of permission under Section 21. It is only in exceptional and rare cases that the tenant may be able to explain by way of strong reasons why he could not approach the Controller earlier and the Controller may entertain the challenge.
(16) As already observed Section 21 of the Act is a special provision. It is generally not found in the Rent Control Legislation in this country. Through Section 21 the legislature has vested an extraordinary power in the Controller. The legislature has granted a unique right to the landlords. The provision confers extraordinary power on the Controller inasmuch as the Controller is empowered to restore possession of the premises subject matter of the limited lease under Section 21 without following the normal procedure of execution of decrees. Section 42 of the Act requires the Controller to act as a civil court for purposes of execution of its orders. But Section 21 itself empowers the Controller to restore possession of the premises to the landlord without any reference to execution proceedings on the expiry of the period of lease if the tenant does not vacate the premises. The extraordinary power conferred on the Controller is couched in the following words:- "XXxx notwithstanding anything contained in Section 14 or any other law, the Controller may, on an application made to him in this behalf by the landlord within such time as may be prescribed, place the landlord in vacant possession of the premises or part thereof by evicting the tenant and every other person who may be in occupation of such premises."
(17) SUB-SECTION (2) further empowers the Controller to award to the landlord such damages as he considers proper for use or occupation of the premises by the tenant for the period of his occupation of the premises after the expiry of the limited tenancy. The aforesaid powers given to the Controller under Section 21 are unique and extraordinary. The power is granted in a language which does not envisage any execution proceedings. The landlord is just to apply to the Controller and bring to his notice that the tenant has failed to vacate the premises on the expiry of the limited tenancy and the Controller is expected to straight away get the possession of the premises restored to him. It is this unique feature of the provisions contained under Section 21 which have led to the conclusion that Section 21 is a self contained Code. In such a situation where is the scope for filing objections to execution? There is no scope for reading any requirement for notice to the tenant in Section 21 nor is there any scope for any further proceedings. Section 21 operates strictly in terms of its own force. The Controller has nothing else to do at this stage except to place the landlord in possession of the premises. In fact at this stage there are no proceedings. Under the scheme of Sec.21 this stage need not be referred to as proceedings as such before the Controller. The proceedings under Section 21 terminate with the passing of the order granting permission for limited tenancy. The order of grant of permission itself gives rise to rights and obligations of the parties. The tenant has a right to continue in possession of the premises till the expiry of the period of lease. The landlord has a right to get back possession of the premises after the expiry of period of lease. For the period of subsistance of lease both parties have their mutual obligations towards each other. Section 21 backed by the legislative policy behind it ensures that if the tenant fails to fulfilll his obligation of restoring possession of the premises to the landlord on expiry of period of limited tenancy, the Controller gets the needful done. That is all. No fresh proceedings are envisaged. To hold it otherwise will defeat the very purpose of Section 21. The moment it is held that the landlord has to start fresh proceedings for seeking compliance of the order of grant of limited tenancy it will open flood gates for litigation because the tenant will be tempted to come forward with all sorts of objections in order to ensure that he continues to occupy the premises as long as possible. That would be doing violence to the object behind Section 21.
(18) Section 21 envisages only one stage in proceedings. It is the stage of grant of permission for creating limited tenancy. The stage when the tenant fails to vacate the premises in accordance with limited tenancy permitted by the Controller and the landlord approaches the Controller for restoration of possession of the premises is really no independent stage. The tenant need not be brought in the picture. He knows that he has a right to occupy tenancy premises up to a particular date. At the time of grant of permission he has vowed before the Controller that he requires the premises only up to a particular date. On the basis of his statement the Controller permits him to occupy the premises up to a particular date. The tenant has thus led the Controller to act on his solemn word given on oath. Can he be permitted to dispute his liability to vacate when he fails to keep his word and vacate the premises by the specified date? He fails to honour his commitment to the Controller. If he had any valid or good reason not to comply with his solemn word, he should have sought his remedy before hand and not let the entire period of limited tenancy pass by. Does he deserve a notice or an opportunity to object to restoration of possession to the landlord? Inviting such a person or giving opportunity to such a person to dispute his liability to vacate by the specified date is putting a premium on dishonesty. It is for such strong reasons that the Supreme Court held in J.R.Vohra's case and reiterated in S.C.Kapoor's case (supra) that no notice is required to be given to a tenant at the stage when the landlord applies for restoration of possession of the premises to him. Even principles of natural justice cannot be said to be attracted in such a situation. Firstly the tenant knows at that stage that he has no right whatsoever to stay in the premises any longer, therefore, it cannot be said that an order directing the landlord to be put in possession of the premises in any way prejudices the tenant. Secondly, a person who goes back on a solemn word given to the Court, does not deserve any indulgence. The upshot of all this discussion is that at the stage when the landlord applies for being placed in possession of the premises subject matter of limited lease, the tenant does not come into the picture at all and he does not deserve any attention or consideration by way of notice or otherwise.
(19) A tenant can challenge the validity of sanction on the basis of absence of jurisdictional facts alone on the basis of fraud or collusion. This is based on the legal principle that fraud vitiates even most solemn proceedings. On the basis of fraud a person can challenge an agreement, a compromise and even a compromise decree passed on the basis of statements made by the parties before Court. Likewise order of grant of permission to create limited tenancy under Section 21 can be challenged on the ground of fraud. But this challenge relates only to the stage of grant of permission. There is nothing else that can be possibly challenged in the context of Section 21. It is well settled law that such a challenge has to be made before the expiry of the limited tenancy and that too no sooner he discovers facts and circumstances that tend to vitiate ab initio the initial grant of permission. This was so held in J.R.Vohra's case (supra). It was also reiterated in S.C.Kapoor's case (supra). In Yamuna Maloo vs. Anand Swarup, it was observed in this context:- "IF the tenant has objection to raise to the validity of the limited tenancy it has to be done prior to the lapse of the lease and not as a defense to the landlord's application for being put in possession. We would like to reiterate that even if such an exercise is available that must be taken to be very limited and made applicable to exceptional situations."
(20) Same view was reiterated in Pankaj Bhargava vs. Mohinder Nath, and thereafter in Shrisht Dhawan (supra).
(21) The words "during the currency of the limited tenancy for adjudication of his pleas no sooner he discovers facts and circumstances" have to be read as a whole. Full meaning has to be given to the words "during currency of the limited tenancy" as well as to the words "no sooner he discovers facts and circumstances". Therefore, will it be sufficient for a tenant to approach the Controller during the currency of the period of lease without saying that he has come no sooner he discovered the facts which vitiate the grant of permission ab initio? The two requirements cannot be bifurcated or read independently of each other. Urgency in approaching the Controller or basis of such pleas is equally important. In this connection it has to be seen as to what was the objective behind Section 21. In S.B.Noronah vs. Prem Kumari Khanna, , the objective was stated as under:- "PARLIAMENT was presumably keen on maximising accommodation available for letting, Realizing the scarcity crises. One source of such spare accommodation which is usually shy is potentially vacant building or part thereof which the landlord is able to let out for a strictly limited period provided he has some credible assurance that when he needs he will get it back. If an officer is going on other assignment for a particular period, or the owner has official quarters so that he can let out if he is confident that on his retirement he will be able to re-occupy, such accommodation may and to the total lease-worthy houses. The problem is felt most for residential uses. But no one will part with possession because the lessee will become a statutory tenant and, even if bona fide requirement is made out, the litigative tiers are so many and the law's delays so tantalising that no realist in his sense will trust the sweet promises of a tenant that he will return the building after the stipulated period. So the law has to make itself credit worthy. The long distance between institution of recovery proceedings and actual dispossession runs often into a decade or more - a factor of despair which can be obviated only by a special procedure. Section 21 is the answer. The law seeks to persuade the owner of premises available for letting for a particular or limited period by giving him the special assurance that at the expiry of that period the appointed agency will place the landlord in vacant possession."
(22) This objective was sought to be achieved by simplifying the provision for letting and assuring the landlord that he will get back possession of his premises promptly and without any hassles on the expiry of the lease. However, in order to prevent the abuse of this provision by the landlord's a challenge by the tenant to the initial proceedings before the Controller, i.e. proceedings regarding grant of limited tenancy was permitted on the ground of absence of facts giving jurisdiction to the Controller to pass the order regarding permission for creation of limited tenancy. The jurisdictional facts which emerge from a perusal of Section 21 are:- (A)THElandlord does not require the whole or any part of any premises for a particular period. (b)the premises or a part thereof is let for residence.
(23) If these facts are available the Controller will have jurisdiction to pass an order permitting creation of limited tenancy. The creation of limited tenancy was permitted to be challenged only on the ground of absence of these jurisdictional facts which would render the order of the Controller absolutely without jurisdiction. It is in relation to these jurisdictional facts that a tenant could raise the plea of fraud, i.e. fraud on the part of the landlord in trying to confer the jurisdiction on the Controller which otherwise was not there. The competing and conflicting claims of the landlords as well as the tenants were sought to be balanced or reconciled by insisting upon the tenant to approach the Controller for adjudication of his pleas as soon as he discovered that the initial grant of permission stood vitiated. As held in Pankaj Bhargava's case (supra) 'this was held as a part of policy of law for the reconciliation of divergent and competing claims'. In this context Their Lordships relied on the following observations in J.R. Vohra's case:- ".....INour view these two competing claims must be harmonised.... by insisting upon his approach the Rent Controller during the currency of the limited tenancy for adjudication of his pleas no sooner he discovers facts and circumstances that tend to vitiate ab initio the initial grant of permission. Either it is a mechanical grant of permission or it is procured by fraud practiced by the landlord or it is the result of collusion between two unequals but in each case there is no reason for the tenant to wait till the landlord makes his application for recovery of possession after the expiry of the fixed period under S.21 but there is every reason why the tenant should make an immediate approach to the Rent Controller to have his pleas adjudicated by him as soon as facts and circumstances giving rise to such pleas came to his knowledge or are recovered by him with due diligence...."
(24) If the tenant discovers such facts which amount to fraud why should he wait till the expiry of the period of lease to approach the Controller for relief?
(25) The requirement that the tenant should approach the Controller during the currency of period of lease no sooner he discovers the facts which vitiate the order regarding grant of permission is not based on any statutory requirement. Therefore, one has to see why such a requirement has been insisted upon. When a tenant approaches the Controller soon after discovering such facts it is a conduct which clothes his action with legitimacy, genuineness and bona fides. However, if he waits till the expiry of the period of lease or till the lease has substantially run its course, it casts a cloud on the bona fides of his action and will point in the direction that in order to gain time and to continue to be in possession of the premises after expiry of lease it is only a device adopted by the tenant. After enjoying the entire period of lease or substantially the entire period of lease, if the tenant starts looking for ways to somehow stick to the premises, it is only to ward off the liability to vacate the premises. It is a bid to gain time so that the liability to vacate the premises is postponed. There is no strict rule of law that objections filed during the currency of lease, even a few days before, must be considered while objections filed after the expiry of lease, even though after a few days, must be rejected. The answer to the question lies in the conduct of the tenant in approaching the Court with utmost diligence rather than a few days before or a few days after the expiry of the period of lease. It is for this reason that it has been further recognised that a tenant may be permitted to challenge the order regarding grant of permission after expiry of lease in exceptional circumstances. The exceptional circumstances envisaged are when the tenant is able to satisfactorily explain to the Controller his conduct in not approaching the Controller earlier.
(26) Since the challenge relates to the order granting permission for lease it has necessarily to be based on facts prevailing at that stage. For such facts why should the tenant wait to bring the matter to the Controller till after the expiry of period of lease? For judging the bona fides of the stand of the tenant it is important that the challenge should have been made at the earliest. Any delay on the part of the tenant in approaching the Controller which is not accounted for robs the challenge of all its legitimacy, force or substance. Such a challenge is only an afterthought. The sole object of which is to thwart the action of putting the landlord back into possession of the premises and to allow the tenant to remain in unauthorised occupation thereof as far as possible. Such a conduct on the part of the tenant is also totally mala fide and cannot be permitted.
(27) The next question which arises for consideration is as to what is the scope of enquiry before the Controller at the instance of a tenant in such an event? The enquiry has to be limited only to the existence of jurisdictional facts, i.e. facts which give jurisdiction to the Controller to pass the order regarding permission to create limited tenancy. As already noticed the jurisdictional facts are only two. The Controller has to be satisfied that the landlord does not require the premises for a limited period and the premises are let for residence as per an agreement in writing between the landlord and the tenant. On satisfaction of the existence of these facts the Controller grants permission for creation of a tenancy for a limited period under Section 21. The Controller is not expected to embark upon any enquiry about existence of these facts or otherwise. The objective of Section 21 as already stated is to permit creation of tenancies for a limited period. This object should not be permitted to be frustrated by entertaining pleas on the part of a tenant which seek to unduly enlarge the scope of the inquiry at a later stage. A tenant who having given his free consent for creation of a limited tenancy thereafter attempts to thwart restoration of possession to the landlord by raising untenable pleas inspite of prohibition contained in the words "notwithstanding anything contained in Section 14 or any other law" in Section 21 of the Act, cannot be permitted to abuse the process of Court.
(28) It has been held in Shiv Chander Kapur (supra) that "this being the scope of his inquiry while granting permission, the scope of inquiry at the subsequent stage cannot be wider. For this reason any objection regarding the validity of permission on a ground other than non-existence of jurisdictional facts at the time of grant of permission is untenable and beyond the scope of the Controller's power to examine validity of his earlier permission before directing restoration of possession to the landlord under Section 21 of the Act. Thus the inquiry envisaged in this connection is a very limited inquiry about the existence or non-existence of jurisdictional facts. The tenant can be allowed to attack the order regarding grant of permission only on the ground of absence of jurisdictional facts which would render the order of grant of permission wholly without jurisdiction. Total absence of jurisdiction is different from error in exercise of jurisdiction. An authority which has power to exercise jurisdiction may exercise its jurisdiction rightly or wrongly. What we are concerned with is whether necessary facts existed which entitled the Controller to entertain the application under Section 21 or pass order in relation thereto. When a tenant admits the statement of the landlord regarding seeking permission of the Controller under Section 21 and states that he accepts the tenancy for a specified period, the Controller is under no obligation to make further inquiries of his own about such factual statements.
(29) When a tenant approaches the Controller with a plea of fraud on the part of the landlord in clothing the Controller with jurisdiction under Section 21, it has to be seen what is the duty cast on the landlord and how far he has fulfillled it. The landlord is only required to state before the Controller that he does not require the premises for a specified period and that he is letting out the premises for residential purpose alone. These are the only twin requirements of Section 21 which clothe the Controller with jurisdiction to deal with the matter. The landlord is not required to give reasons for not requiring the premises for a particular period. It has been so held by the Supreme Court in its various decisions. If the reason given in the case ultimately turns out to be incorrect, will it amount to fraud or misrepresentation? Silence or non-disclosure of facts not required by law to be disclosed does not amount to misrepresentation, as held in Shrisht Dhawan (supra). Further it has been held in Shrisht Dhawan's case that permission to grant lease carries a presumption of correctness which can be permitted to be challenged not only by raising objection but proving it prima facie to the satisfaction of the Controller before the landlord is called upon to file reply or enter into evidence. No fishing or roving inquiry is permitted. In the present case the plea of the tenant about fraud is based on the fact that the landlady stated before the Controller at the time of grant of permission under Section 21 that the premises was not required by her because her younger sister was away to New York and she would require the premises on her return from New York after four years. The tenant took all sorts of pleas in this connection in his objections including a denial that the landlady had a younger sister. In evidence it turned out that the landlady had no younger sister. The landlady explained that by younger sister she meant the younger sister of her husband who was like her own younger sister. It was not disputed that the younger sister of the husband of the landlady was in New York. The landlady took a stand that she in fact returned to India but on account of non-availability of accommodation which is subject matter of the present petition she had to return to New York. Be that as it may, the first point is that the landlady was not required to give any reason for not requiring the premises in suit for a particular period. Therefore, mention of a non- essential fact cannot give rise to a plea of fraud. The earlier part of the statement of the landlady that she did not require the premises for a period of four years was sufficient for purpose of entertaining his prayer for grant of permission for creation of limited tenancy. The statement of the tenant at that stage is also worth noting. In his statement he does not refer to the statement of the landlady. He made a statement independently before the Controller to the effect "I want to take the premises for residential purposes on monthly rent of Rs.1150.00 from 1st May 1979. I shall vacate the premises on the expiry of four years". This statement has no reference to the statement of landlady. Therefore, such an objection besides not giving rise to a plea of fraud, is not even open to the tenant. The tenant was firing shots in the dark. He denied that the landlady had a sister which led to the aforesaid facts being brought on record. But in view of the observations of the Supreme Court in Shrisht Dhawan's case (supra), to the effect that the Controller should be prima facie be satisfied about the objections before the landlord is called upon to file reply thereto or enter into evidence, there was no occasion for the Controller to enter upon such an enquiry. It was only in landlady's evidence that it came out that the landlady had no sister of her own and that she was referring to the younger sister of her husband. Therefore, at the stage of objection filed by the tenant there was nothing even prima facie to satisfy the Controller that there was any substance in the plea of the tenant about any fraud on the part of the landlady in this behalf. The tenant invited the Controller to enter upon a roving and fishing inquiry and the Controller fell in a trap by doing so. Thus the second objection of the respondent/tenant must fail.
(30) The other feature of the present case is that the tenant did not give any reason regarding filing objections after the expiry of period of limited tenancy. In spite of the objections in this behalf in the reply to the objections of the tenant filed by the landlady, the tenant did not come forward with any explanation or reasons for the delay in taking such a plea at such a late stage. For this reason also the objection of the tenant regarding fraud in the grant of permission could not be entertained by the Controller at all. This is contrary to the settled legal position as per the various judgments of the Supreme Court.
(31) As a result of the above discussion the appeal succeeds. The judgments of the authorities below are set aside. The objections of the respondent/tenant are rejected. The Controller is directed to ensure that the possession of the premises in suit is restored to the appellant landlady forthwith. In order to avoid any further delay or tactics on the part of the tenant in the matter of restoration of possession of the premises to the landlady, the Controller should issue the warrants for possession in favor of the landlady with orders for breaking open the doors or locks in the premises with police aid. This direction is being given to avoid any further inquiry as to whether police aid is necessary which only causes delay in compliance of the orders. It has to be noted that the period of limited tenancy in this case expired on 30th April 1983 and for more than twelve years thereafter the respondent has occupied the premises illegally and unauthorisedly.
(32) There will be no order as to costs in the present appeal.