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 8, Cited by 15]

Supreme Court of India

Vatan Mal vs Kailash Nath on 30 March, 1989

Equivalent citations: 1989 AIR 1534, 1989 SCR (2) 192, AIR 1989 SUPREME COURT 1534, 1989 MPRCJ 198, (1989) 2 JT 196 (SC), 1989 2 JT 196, (1989) 22 ECR 488, (1989) 1 RENCR 500, 1989 (3) SCC 79

Author: R.S. Pathak

Bench: R.S. Pathak

           PETITIONER:
VATAN MAL

	Vs.

RESPONDENT:
KAILASH NATH

DATE OF JUDGMENT30/03/1989

BENCH:
NATRAJAN, S. (J)
BENCH:
NATRAJAN, S. (J)
PATHAK, R.S. (CJ)
VENKATACHALLIAH, M.N. (J)

CITATION:
 1989 AIR 1534		  1989 SCR  (2) 192
 1989 SCC  (3)	79	  JT 1989 (2)	196
 1989 SCALE  (1)915


ACT:
    Rajasthan  Premises (Control of Rent and Eviction)	Act,
1950--Section  13-A-benefit of provisions--Conferred on	 all
tenants-Provided actual eviction had not taken place.



HEADNOTE:
    Appellant  herein  was  a lessee of	 the  Respondent  in
respect	 of  a shop since 1961, at a monthly rent  of  Rs.25
later  increased to Rs.30 and in addition to the said  rent,
he  was	 to pay house tax to the  municipality.	 Respondent-
landlord filed a suit for eviction against the appellant  on
the  ground  of default in payment of rent  for	 the  period
1.2.1966 to 31.12.66. The appellant filed an application  in
that suit under sec. 13(4) of the Act (as it stood prior  to
amendment)  for	 determination of arrears of  rent  and	 the
interest  payable  thereon. The Trial Court  determined	 the
arrears	 of rent and the interest payable by the  appellant.
Consequent  upon  the appellant's depositing the  same,	 the
suit  was dismissed in terms of sec. 13(7) of the  Act.	 The
appellant continued depositing the rent in Court. Thereafter
the  Respondent filed another suit on 21.5.75 alleging	that
the appellant has again committed default in payment of rent
and  should therefore be evicted. The appellant	 received  a
notice calling upon him to appear in Court on 10.2.76. Since
he  had	 not received a copy of the plaint, he	was  granted
time  till  30.3.76 to file his written	 statement.  In	 the
written	 statement he refuted his liability to pay the	rent
and  also  moved  an application u/s 13(3) &  13(4)  of	 the
amended Act praying that if in the course of his  depositing
the  rent  in  court, there has been any  omission,  due  to
oversight  the	Court may determine the arrears	 of  rent  &
interest payable thereon and permit him to deposit the	same
in court.
    It may be pointed out here that before the appellant was
served	with the notice of the suit, the Act was amended  on
29.9.75	 by  Amending Ordinance No. 26 of 75 whereby  a	 new
section	 13-A was added to the Act. The object of the  newly
added section was to provide benefit to all tenants  against
whom  suits for eviction on the ground of default in  paying
the rent were pending by making a provision that the  Courts
shall  not  pass any decree in favour of landlords  on	that
ground if the
193
tenant	makes an application within a stipulated period	 and
deposits in court the total rent due.
    The	 Trial	Court passed orders on the  application	 u/s
13(3) & 13(4) and called upon the appellant to deposit a sum
of  Rs.335  towards  arrears of	 rent  and  interest  before
28.7.76.  The appellant complied with the order but  despite
that,  the Trial Court passed a decree for eviction and	 the
appellate Court confirmed the same.
    In	the  second appeal preferred by	 the  appellant,  he
contended  that	 the Trial Court ought to have	treated	 the
application filed by him u/s 13(3) & 13(4), as one filed u/s
13-A  of the Act and given the benefit thereof to him.	Even
though	the High Court found that the appellant	 having	 re-
ceived	the notice of the suit late and hence was not  in  a
position to make the application within 30 days, declined to
interfere  because in its view the Act has not provided	 for
any  relief to tenants placed in the situation in which	 the
appellant  was	placed.	 The High Court held  that  the	 Act
contains a lacuna but the same can be remedied by the legis-
lature	and not by Courts and as such the  appellant  cannot
claim  the benefit of sec. 13-A of the Act. The suit  having
been  filed prior to the coming into force of Amending	Act,
the  same  will be governed by the provisions  of  unamended
Act.
    On the dismissal of the second appeal by the High Court,
the appellant has filed this appeal after obtaining  special
leave.
    Before this Court two questions arose for  consideration
viz: (1) whether the appellant is not entitled to the  bene-
fit  of	 sec. 13-A because he had not filed  an	 application
within 30 days from the date of commencement of the Act, and
(2) even otherwise whether by reason of the earlier  default
in  payment of rent for the period 1.2.1966  to	 31.12.1966,
the  appellant	is disentitled under the Act  to  claim	 the
benefit of sec. 13-A.
Allowing the appeal, this Court,
    HELD:  Section  13-A has been given	 overriding  effect.
Subsection  (1) of section 13-A mandates all courts  not  to
pass  any decree in favour of a landlord for eviction  of  a
tenant	on the ground of nonpayment of rent, if	 the  tenant
makes  an  application	as per clause (b) and  pays  to	 the
landlord or deposits in court within the prescribed time the
total  amount of rent in arrears together with interest	 and
full costs of the suit. [199B-C]
194
    The	 intention of the legislature to confer the  benefit
of section 13-A to all tenants, provided actual eviction had
not  taken place could further be seen by the terms of	sec-
tion (c). [199D-E]
    It	would be unreasonable and inequitable to  hold	that
the  legislature had intended to confer the benefit of	sec.
13-A  only to those tenants who had received notice  of	 the
suit filed against them before the Ordinance came into force
and  not  to  those tenants against  whom  proceedings	were
pending in the sense they had been instituted but who had no
notice of the pendency of the suit. [199F-G]
    Even  though  it was found that some arrears had  to  be
paid,  the  appellant cannot be denied the benefit  of	sec.
13-A because the section has been given overriding effect in
so far as suits and other proceedings which were pending  on
the  date of the promulgation of the ordinance and  as	such
the  proviso to sub-sec. (6) of sec. 13 of the	amended	 Act
would  not disentitle the appellant to claim the benefit  of
sec. 13-A. [202H; 203A]



JUDGMENT:

B.P. Khemka Pvt. Ltd. v.V.B.K. Bhowmick, [1987] 2 SCR 559, referred to.

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 3604 of 1987.

From the Judgment and Order dated 19.9.1986 of the Rajasthan High Court in S.B.C.S.A. No. 163 of 1986. S.K. Jain and 1. Makwana for the Appellant.

Rajinder Sachar, Rameshwar Nath, B.P.S. Mangat and Suresh Vohra for the Respondent.

The Judgment of the Court was delivered by NATARAJAN, J. In this appeal by special leave arising from a judgment of the High Court of Rajasthan in a second appeal, the question for consideration is whether the appel- lant will not be entitled to claim the benefit of Section 13-A of the Rajasthan Premises (Control of Rent and Evic- tion) Act, 1950 (hereinafter referred to as the Act) as has been held by the High Court. It is worthy of mention even here that though the suit for eviction filed by the respond- ent was pending on the date the ordinance came to be promul- gated, the appel-

195

lant had no knowledge of the filing of the suit and he came to be served with notice in the suit only after some months after the Ordinance came to be promulgated. The High Court has based its conclusions on two factors viz. (1) no appli- cation under Section 13-A had been made by the appellant in the suit filed by the respondent within a period of 30 days from the date of commencement of the Ordinance and (2) the suit had been filed before the Amending Ordinance No. 26 of 1975 was issued and hence the proceedings would be governed by the provisions of the unamended Act.

The facts are not in controversy and are briefly as under. Since 1961 the appellant was a lessee of the respond- ent in respect of a shop. The agreed rent was Rs.25 per mensem and in addition he had also to pay the house tax to the municipality. The rent was increased to Rs.30 per mensem with effect from 1.1.1963. On the ground the appellant had committed default in payment of rent for the period 1.2. 1966 to 31.12.66, the respondent filed a suit on 17.1.1967 for eviction. The appellant filed an application under Section 13(4) of the Act (as it stood prior to amendment) for determination of the arrears of rent and the interest payable thereon. The Trial Court determined the arrears of rent and the interest payable thereon and on the appellant depositing the same, the suit was dismissed in terms of Section 13(7) of the Act. Thereafter, the appellant went on depositing the rent in court. However, the respondent filed another suit on 21.5.75 alleging that the appellant had again committed default in payment of rent and should there- fore be evicted. The appellant was served with a notice calling upon him to appear in Court on 10.2.76. Since a copy of the plaint was not sent along with the notice, the appel- lant was furnished a copy of the plaint on 10.2.76 and he was granted time till 30.3.76 to file his written statement. In his written statement the appellant refuted his liability to be evicted on the ground of default in payment of rent. In addition, by way of abundant caution, he filed a petition under Section 13(3) and 13(4) of the amended Act praying that if in the course of depositing the rent during the long period of eight years from 1967 to 1975 there had been any omission, due to over-sight, in depositing the monthly rent, the Court may determine the amount of shortfall and the interest payable thereon and permit him to deposit the same in Court.

Even before the appellant was served with notice in the suit, the Act came to be amended on 29.9.1975 by Amending Ordinance No. 26 of 1975 (later replaced by an Act). The Ordinance provided for a new section viz. Section 13-A being added to the Act. Section 13-A is in the following terms:

196
"13-A. Special provisions relating to pending and other matters.--Notwithstanding anything to the contrary in this Act as it existed before the commencement of this Amending Ordinance or in any other law.
(a) No court shall, in any proceeding pending on the date of commencement of the (amending ordinance) pass any decree in favour of a landlord for eviction of a tenant on the ground of non-payment of rent, if the tenant applies under clause (b) and pays to the landlord, or deposits in court, within such time such aggregate of the amount or rent in arrears, interest thereon and full costs of the suit as may be directed by the court under and in accordance with that clause;
(b) in every such proceeding, the court shall, on the application of the tenant made within thirty days from the date of commencement of the (amending ordinance) notwithstanding any order to the contrary determine the amount of rent in arrears upto the date of the order as also the amount of interest thereon at 6% per annum and costs of the suit allowable to the landlord; and direct the tenant to pay the amount so determined within such time, not exceeding ninety days, as may be fixed by the court; and on such payment being made within the time fixed as aforesaid, the proceeding shall be disposed of as if the tenant had not committed any default;
(c) the provisions of clauses (a) and (b) shall mutatis mutandis apply to all appeals;

or applications for revisions, preferred or made, after the commencement of the (amending ordinance) against decrees for eviction passed before such commencement with the variation that in clause (b), for the expression from the commencement of the (amending ordinance), the expression "from the date of the presenta- tion of the memorandum of appeal or applica- tion for revision" shall be substituted;

(d) omitted.

(e) omitted.

(f) omitted."

197

The Trial Court, after hearing both the parties, passed orders on .the application filed earlier by the appellant under Sections 13(3) and 13(4) of the Act and called upon the appellant to deposit a sum of Rs.335 towards arrears of rent and interest before 28.7.1976 after giving credit to the sum of Rs. 1290 already deposited by him. The appellant complied with the order of the Court by depositing the said amount within the prescribed time.

Even so, the Trial Court passed a decree for eviction against the appellant on the ground of default in payment of rent and the Appellate Court confirmed the decree. In the second appeal preferred to the High Court, the appellant's counsel contended that the Trial Court ought to have treated the appellant's application under Section 13(3) and 13(4) as one under Section 13-A and given the benefit of the Section to the appellant and dismissed the suit for eviction. The High Court, in spite of accepting the position that though the suit was pending when the Amending Ordinance was promul- gated, the appellant could not have filed a petition under Section 13A within thirty days from the date of the Ordi- nance coming into force as the suit summons came to be served on him only later, nevertheless declined to interfere because in its view the Act has not provided for any relief to tenants. placed in the situation in which the appellant was placed. The High Court has further held that the Act contains a lacuna but it can be remedied only by the Legis- lature and not by the Courts and, as such, the appellant cannot claim the benefit of Section 13A of the Act. The High Court has expressed its view in the following terms:

"Section 13-A of the Rent Control Act does not envisage and does not provide for a contingen- cy as in the present case where the suit was pending but the defendant had no notice of the pendency of the suit and could not have availed of the benefit of Section 13-A of the Rent Control Act on account of restriction placed under Clause (b) for filing an applica- tion u/s 13-A within one month from the date of the commencement of the Amending Ordinance. It is true that Section 13-A is a beneficial legislation, to help the tenants but the Court cannot substitute or add something to the Act. It will be for the legislature to amend section 13-A of the Rent Control Act so as to cover up contingency arising in the present case. Language of Amended Section 13-A is not ambiguous and therefore, there is no question of interpreting so as to extend the rule of beneficial construction in order to cover up cases like the present one."
198

The High Court has further held that since the appellant had committed default in payment of rent for a second time, he will not be entitled to claim the benefit of Section 13(7) of the Act once again. The High Court has expressed its view on this aspect of the matter in the following terms:

"It is also not disputed that defendant had taken benefit of Section 13(7) of the Old Rent Control Act in an earlier suit filed by the plaintiff on the ground of default in payment of rent. Since the suit had been filed before coming into force of the Amending Ordinance of 1975 or the Amending Act of 1976, the provi- sions of the Old Rent Control Act before amendment will apply, as has been held by the Division Bench of this Court in Kishan Lal Sharma (supra)."

The two grounds on which the High Court had dismissed the appellant's second appeal are the subject-matter of attack in this appeal.

Learned counsel for the appellant contended that the High Court, after having found that though the suit was admittedly pending when the Amending Ordinance was promul- gated the appellant had no notice of the pendency of the suit at the relevant time and as such he could not possibly have filed an application within one month's time from the date of the commencement of the Ordinance, should not have denied the benefit of Section 13-A to the appellant on the ground the Section does not provide for an application being made beyond a period of thirty days from the date of the commencement of the Ordinance. On the other hand, the learned counsel for the respondent argued that the Section is clear in its terms and, as such, the High Court was perfectly justified in holding that the appellant cannot claim benefits under Section 13A of the Act. It was his further contention that since the appellant had committed default in payment of rent for a second time he will not be entitled to claim benefit under Section 13A, even if the delay in filing the application beyond the prescribed period of thirty days is to be overlooked. In view of the conflict- ing arguments of the learned counsel, two questions fall for consideration viz (1) whether the appellant is not entitled to claim the benefit of Section 13A because he had not filed an application within thirty days from the date of commence- ment of the Ordinance and (2) even otherwise, whether by reason of the earlier default in payment of rent for the period 1-2-1966 to 31-12-1966, the appellant is disentitled under the Act to claim the benefit of Section 13A.

199

So far as the first question is concerned, the High Court has failed to see that the object of enacting Section 13A by the Legislature was to confer benefit on all tenants against whom suits for eviction on the ground of default in payment of rent were pending. To achieve the object, Section 13-A has been given overriding effect. Sub-clause (1) of Section 13-A mandates all courts not to pass any decree in favour of a landlord for eviction of a tenant on the ground of non- payment of rent, if the tenant makes an application as per clause (b) and pays to the landlord or deposits in court within the prescribed time the total amount of rent in arrears together with interest and full costs of the suit. It is no doubt true sub-clause (b) lays down that in every such proceeding, the Court shall, on the application of a tenant made within thirty days from the date of the com- mencement of the amending Ordinance, determine the amount of rent in arrears as well as the amount of interest at six per cent per annum and the costs of the suit and direct the tenant to pay the amount so determined within a time not exceeding ninety days as may be fixed by the Court. Sub- clause (b) further provides that on such payment being made, the proceedings shall be disposed of as if the tenant had not committed any default. The intention of the Legislature to confer the benefit of Section 13A to all tenants, provid- ed actual eviction had not taken place, could further be seen by the terms of sub-clause (c). Under sub-clause (c) the provisions of sub-clause (a) & (b) have been made ap- plicable mutatis mutandis to all appeals or applications for revision preferred or made after the commencement of the Amending Ordinance and the only stipulation contained is that the tenant preferring an appeal or an application for revision should apply to the Court within a period of thirty days from the date of presentation of the memorandum of appeal or the application for revision for giving him the benefit of Section 13A. Such being the case, it would be unreasonable and inequitable to hold that the Legislature/had intended to confer the benefit of Section 13A only to those tenants who had received notice of the suit filed against them before the Ordinance came into force and not to those tenants against whom proceedings were pending in the sense they had been instituted but who had no notice of the pendency of the suit. In this case, it is common ground that though the suit was filed by the respond- ent on 21-5-1975, the appellant had no notice of the suit on 29.9.1975 when the Ordinance was promulgated or even before the expiry of thirty days after the Ordinance was promulgat- ed. Such being the case, the appellant, even if he had known of the promulgation of the Amending Ordinance on 29-9-1975, could not have known that a suit for eviction had been filed against him on the ground of default in payment of rent and that he should file an applica-

200

tion under Sec. 13-A(1)(b) within thirty days of the com- mencement of the Ordinance. It would therefore be futile to expect compliance from him of the terms of Sec. 13-A(1)(b) in the suit which was no doubt pending, within thirty days from the date of the commencement of the Ordinance to claim the benefit of Section 13A.

A somewhat similar situation came to be noticed by this Court in B.P. Khemka Pvt. Ltd. v.B.K. Bhowmick, [1987] 2 SCR

559. In that case the tenant made an application, in the suit filed by the landlord for eviction on the ground of default in payment of rent, under Section 17(2) of the West Bengal Premises Tenancy Act for the court determining the amount of rent payable by him to the landlord. During the pendency of the proceeding, the West Bengal Premises Tenancy (Amending) Ordinance, which was later replaced by an Act, came to be promulgated with effect from 26-8-1967. Sub- sections (2A) and (2B) to Section 17 of the Act were insert- ed and Section 5 of the Ordinance gave retrospective effect to the amendments and provided that the amendments made by the Ordinance shall have effect in respect of suits includ- ing appeals which were pending on the date of the commence- ment of the Ordinance. To avail the benefit of the amended provision, the tenant preferred an application within one month and prayed for the payment of the arrears of the rent. The Trial Court determined the amount and the tenant paid the entire arrears but even so the Trial Court struck off the defence of the appellant on the ground that in paying the rent for the months of September, 1968 and March, 1969 there had been a delay of 44 days and 6 days respectively and hence there was a contravention of Section 17(1) of the Act. Thereafter the landlord's suit was decreed and the decree was confirmed by the Appellate Court. In the second appeal preferred by the tenant the High Court not only confirmed the decree for eviction but went a step further and held that the tenant was not entitled under the Act to file an application under Section 17(2A)(b) because he had not filed the application within the time specified under Sub-section (1) of Section 17 of the Act viz. "one month from the service of the writ of summons on the defendant or where he appears in the suit or proceeding without the writ of summons being served on him, within one month of his appearance." The High Court expressed its View as under:

In our view, the application under section 17(2A)(b) was not also maintainable. It is true that Section 17(2A)(b) was made applicable to pending suits by the Ordinance. But such applicability will be subject to the limitation imposed 201 by sub-section (2B) of Section 17, namely, that an application under sub-section (2A)(b) has to be made before the expiry of the time specified in sub-section (1) of Section 17 for the deposit or payment of the amount due on account of default in payment of rent. Under sub-section (1) of Section 17 the time speci- fied is one month from the service of the writ of summons on the defendant or where he ap- pears in the suit or proceeding without the writ of summons being served on him, within one month of his appearance. In the instant case, the summons was served on the defendants on April 6, 1967. The application under sec- tion 17(2A)(b) having been filed on September 22, 1967, it was barred by limitation ..... In our view, after the expiry of one month of the service of summons on the defendants, they had no right to avail themselves of the provi- sions of section 17(2A). Sub-section (2B) of section 17 having prescribed a time limit for an application under sub-section (2A), no other period of limitation can be substituted for the purpose of making an application for instalments. It is true that the Act is a remedial statute, but that fact does not give the Court jurisdiction to alter the period of limitation as prescribed by the statute for the purpose of giving relief to the tenant. If the legislature had intended that the tenant in a pending suit would be entitled to make an application under section 17(2A) within one month of the date of promulgation of the Ordinance, it would have expressly provided for the same as it has done in other cases covered by section 17B and 17D."
In the appeal preferred by the tenant to this Court against the judgment of the High Court, this Court disap- proved the view taken by the High Court. In the judgment, reference was made to the decisions in Madhav Raw Scindia v. Union of India, AIR SC 197 1 530 and Dy. Custodian v. Offi- cial Receiver, [1965] 1 SCR 220 while setting out the prin- ciple to be followed in the matter of construction of the provisions of an Act. It was observed that the provisions of an Act must be construed in such a manner that the construc- tion should serve the purpose of achieving the aim and object of the Act and not in a way as would defeat the legislative intent behind the Act. After setting out the principle, the fallacy contained in the view taken by the High Court was pointed out in the following manner:
"The High Court was, therefore, in error in holding that 202 the application under Section 17(2A)(b) was itself not maintainable. If the High Court's view is to be accepted it would then amount to asking the appellant to perform the impossible i.e. asking the appellant to file an applica- tion under section 17(2A)(b) which came into force on 26.8. 1967 within one month from 6.4. 1967 when the suit summons was served."

The view taken in B.B. Khemka (supra) would have rele- vance in this case also because though the amending Ordi- nance came to be promulgated on 29-9-1975, the appellant came to know of the filing of the suit only long after when notice was served on him to appear in Court on 10-2-1976. Therefore, the question of filing an application under Section 13A would arise only when the appellant came to know of the filing of the suit and its pendency. In construing the terms of Section 13A, the Court has to bear in mind the object underlying the introduction of the Section by the Legislature. It is a settled principle that the interpreta- tion of the provisions of a statute should conform to the legislative intent as far as possible and the Courts should not take a narrow or restricted view which will defeat the purpose of the Act. So viewed the first question has to be answered in favour of the appellant.

In so far as the second question is concerned, it is not as if the appellant had committed a second default in the strict sense of the term. The earlier suit was filed on 17-1-1967 and the appellant had made an application under Section 13(4) of the Act and had the amount of arrears and the interest payable thereon determined by the Court. There- after he had been depositing the rent in Court regularly. However, when the respondent filed a second suit on 21-5- 1975 alleging that the appellant had again committed default in payment of rent, the appellant had bonafide represented to the Court that he had been regularly depositing the rent and the house tax but it may be possible that there may have been some delay or omission here and there in the long period of eight years in the payment of rent and hence the Court may determine the amount of arrears, if any, and afford him opportunity to pay the arrears. This prayer was granted and the Court had determined the arrears and the interest payable thereon and the appellant deposited the amount so determined within the prescribed time. It cannot, therefore, be said that the appellant had knowingly and wilfully committed a second default. Even though it was found that some arrears had to be paid, the appellant cannot be denied the benefit of Section 13A because the Section has been given overriding effect in so far as suits and other proceedings which were pending on 203 the date of the promulgation of the Ordinance and as such the proviso to sub-section 6 of the Section 13 of the amend- ed Act would not disentitle the appellant to claim the benefit of Section 13-A. The High Court was therefore in error in holding that since the suit had been filed before Sec-13A was introduced, the appellant would be governed only by the provisions of the Act before its amendment. For these reasons the second question also has to be answered in favour of the appellant. In the light of our conclusion on the two questions falling for consideration in this appeal, the judgment of the High Court as well as the judgments of the courts below cannot be sustained. Accord- ingly, the appeal is allowed and the suit filed by the respondent will stand dismissed. The appellant will however, pay the full costs of the suit to the respondent as envis- aged under Section 13-A, if he has not already paid the same. No order as to costs in this appeal.

Y.L.						      Appeal
allowed.
204