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 4, Cited by 204]

Supreme Court of India

Dattatraya Laxman Kamble vs Abdul Rasul Moulali Kotkunde & Anr on 28 April, 1999

Equivalent citations: AIR 1999 SUPREME COURT 2226, 1999 AIR SCW 2259, 1999 (2) UJ (SC) 789, 1999 (4) ADSC 149, 1999 (3) LRI 3, 1999 (3) SCALE 46, 1999 (4) SCC 1, 1999 SCFBRC 292, (1999) 3 KER LT 97, 1999 ADSC 4 149, 1999 (2) ALL CJ 1377, 1999 ALL CJ 2 1377, (1999) 3 JT 283 (SC), 1999 (5) SRJ 409, 1999 UJ(SC) 2 789, 1999 (3) JT 283, (1999) 2 MAH LJ 793, (1999) 2 RENCJ 1, (1999) 1 RENCR 508, (1999) 4 SUPREME 350, (1999) 3 SCALE 46, (1999) 2 CURCC 115, (1999) 2 RENTLR 199, (1999) 3 BOM CR 543

Bench: S.Saghir Ahmad, K.T.Thomas

           PETITIONER:
DATTATRAYA LAXMAN KAMBLE

	Vs.

RESPONDENT:
ABDUL RASUL MOULALI KOTKUNDE & ANR.

DATE OF JUDGMENT:	28/04/1999

BENCH:
S.Saghir Ahmad, K.T.Thomas




JUDGMENT:

THOMAS,J.

Leave granted.

This litigation, even by now a quarter of a century old, shows fortune fluctuations as between a landlord and his tenant. The latest gainer is the tenant when the High Court of Bombay saved him from the peril of eviction. It is now the turn of the landlord and hence he challenged the judgment by filing this appeal by special leave. In the year 1975, appellant-landlord spread his net so wide with multi-spoked grounds, as to catch the tenant by an order of eviction on the expectation that at least one of the grounds would click and the tenant could be evicted from a shop room situated at Solapur (Maharashtra). But the trial court found none of the grounds in his favour and consequently non-suited him. However, the appellate court, after testing all the grounds employed by the landlord, found all of them but one, unsubstantiated. The one on which appellate court favoured the landlord was the ground envisaged in Section 13(1)(g) of the Bombay Rents, Hotel and Lodging House Rates Control Act, 1947 (for short the Act). Resultantly the appellate court granted a decree for eviction with a rider that the tenant need vacate the premises only within four months. The appellate court passed the judgment on 30.8.1982.

The tenant very soon filed a writ petition in the Bombay High Court under Article 227 of the Constitution in challenge of the decree for eviction and got it stayed. It took 15 long years for the High Court to dispose of the writ petition as per the impugned judgment. A single judge of the High Court interfered with the finding on facts and held that the landlord has failed to prove the bona fides of his claim for requirement of the building to start a business therein. Learned Single Judge observed that the landlord has not proved that he has the know-how to do such a business.

Learned counsel for the appellant contended that the High Court adopted an erroneous view that a man can think of starting a new business only if he has experience in that business field. Alternatively learned counsel contended that the High Court has over-stepped its jurisdictional contours under Article 227 of the Constitution in upsetting a finding on fact entered by the fact finding court.

The relevant provision, under which a landlord can seek decree for eviction of his tenant for his own occupation of the building, is Section 13(1)(g) of the Act. It reads thus: 13. When Landlord may recover possession.(1) Notwithstanding anything contained in this Act but subject to the provisions of sections 15 and 15A, a landlord shall be entitled to recover possession of any premises if the Court is satisfied-

(g) that the premises are reasonably and bona fide required by the landlord for occupation by himself or by any person for whose benefit the premises are held or where the landlord is a trustee of public charitable trust that the premises are required for occupation for the purposes of the trust.

Sections 15 and 15A are not applicable in this case and hence we are not bothered about their implications. The grounds mentioned in clause (g) is couched in a language to provide emphasis to the genuineness of the requirement of the landlord by using the words reasonably and bona fide required by the landlord. In fact both terms (reasonably and bona fide) are complimentary to each other in the context, for, any unreasonable requirement is not bona fide. Vice-versa can also be spelt that if the requirement has to be bona fide it must necessarily be reasonable also. But when the legislature employed the two terms together the message to be gathered is that the requirement must be really genuine from any reasonable standard. All the same, genuineness of the requirement is not to be tested on a par with dire need of a landlord because the latter is a much greater need.

When a landlord says that he needs the building for his own occupation there is no doubt he has to prove it. But there is no warrant for presuming that his need is not bona fide. The statute enjoins that the court should be satisfied of his requirement. So the court would look into the broad aspects and if the court feels any doubt about the bona fides of the requirement it is for the landlord to clear such doubts. Even in a case where the tenant does not contest or dispute the claim of the landlord the court has to look into the claim independently albeit landlords burden gets lessened by such non-dispute. In appropriate cases it is open to the court to presume that the landlords requirement is bona fide and put the contesting tenant to the burden to show how the requirement is not bona fide.

In this case appellate court found that landlords requirement to occupy the building is to start a business in electric goods. The fact that landlord is a holder of diploma in Electrical Engineering was counted as a factor lending assurance that he would be genuinely contemplating such a business idea. Regarding the contention of the respondent tenant that landlord has not acquired practical experience in the business of electric goods the appellate court has observed that it is not necessary in every case that the landlord should establish previous experience for starting a new business. But the High Court took a different view. This is what the learned single judge of the High Court has said in the impugned judgment: In order to establish that he is in a position to start the said business, it was necessary for the landlord to place material on record to show that he has the know-how necessary for starting business of sale of electrical goods. For considering, whether the landlord has necessary know-how to start the business of selling electrical goods only, the fact that he holds a diploma in electrical engineering, in my opinion, would not be sufficient. It was necessary for the landlord to place material on record which would show that either he has experience of the business that he proposes to start or that even though he has no experience of the business he has knowledge of the business sufficient to start the business of his own.

Learned single judge opted to interfere with the fact finding only on the premise that in his opinion if the landlord is really in a position to commence the business one of the ingredients that has to be established by the landlord is that he possesses the know-how necessary for doing the business.

If a person wants to start new business of his own it may be to his own advantage if he acquires experience in that line. But to say that any venture of a person in the business field without acquiring past experience reflects lack of his bona fides is a fallacious and unpragmatic approach. Many a business have flourished in this country by leaps and bounds which were started by novice in the field; and many other business ventures have gone haywire despite vast experience to the credit of the propounders. The opinion of the learned single judge that acquisition of sufficient know-how is a pre-condition for even proposing to start any business, if gains approval as a proposition of law, is likely to shatter the initiative of young talents and deter new entrepreneurs from entering any field of business or commercial activity. Experience can be earned even while the business is in progress. It is too pedantic a norm to be formulated that no experience no venture.

That apart, appellant is not a total novice in the field of dealings in electrical equipment. The fact that the discipline in his academic specialization was Electrical Engineering is quite indicative of some knowledge he has in the subject, though a business in such commodities may have different phases. Learned single judge seems to have written him off as a person totally unfamiliar with any transaction in electrical goods. Such an angle is not a charitable view towards the landlord. At any rate there may be differing views for different people on how to start a business. The High Court has committed jurisdictional error in upsetting a fact finding merely on the individual view held by the learned judge about a business venture. We have no doubt that reversal of the appellate court order on the above ground is unsupportable in law and hence is liable to be interfered with. We do so.

But there is one point which the respondent-tenant urged in the High Court and which learned single judge avoided discussing on the premise that dislodgment of the appellant in the suit on one ground is enough. This is what the High Court said about it: In the present petition, the landlord has filed a civil application to point out that the tenant has some other premises where he can shift his business. There is a rejoinder filed by the tenant, disputing that statement of the landlord and it is pointed out that it is the landlord himself who has other premises available to him for starting his business. That fact is also disputed by the landlord by filing a rejoinder. However, since I have held that the landlord failed to establish one of the necessary ingredients for establishing that he needs the suit premises bona fide for his own business, it is not necessary for me to consider the Civil Application filed by the landlord.

Now that point needs consideration by the High Court as we have upset the finding in the impugned judgment regarding the first point. Hence the writ petition has to go back to the High Court for disposal afresh. We therefore allow this appeal and set aside the impugned judgment and remit the writ petition to the High Court for disposal after deciding the remaining point referred to above.