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 2, Cited by 3]

Supreme Court of India

Kanchana vs P. Manian on 28 February, 2002

Equivalent citations: JT2002(SUPPL1)SC36, AIRONLINE 2002 SC 85, (2002) 1 JT (SUPP) 36, 2010 (15) SCC 515, (2002) 47 ALL LR 795, 2002 SCFBRC 560.2, 2002 SCFBRC 3 560.2

Bench: S.S.M. Quadri, Doraiswamy Raju

ORDER

1. This appeal is from the judgment and order of the High Court of judicature at Madras in CRP No. 2674/93 dated July 28, 1998. The appellant is the landlady of a non-residential building comprising of two shops of which the respondent is the tenant.

2. The appellant filed an eviction petition before the principal district munsif, Coimbatore, for eviction of the respondent on the ground that he committed wilful default in payment of rent for the shops from March, 1985 to August, 1985. The application was later amended to read that the rent was due for the period from March, 1985 to February, 1986. The respondent contested the claim and denied that he committed wilful default in payment of rent for the said period. The learned trial court, by its order dated August 11, 1992, found that the respondent committed wilful default in payment of rent and accordingly, ordered eviction of the respondent from the shops. He challenged the correctness of that order before the court of the Rent Control Appellate Authority (IInd additional sub judge, Coimbatore) in rent control appeal no. 148/92. The learned appellate authority agreed with the finding recorded by the trial court and dismissed the appeal on July 14,1993. Dissatisfied with the order of the appellate authority, the respondent filed CRP No. 2674/93 in the High Court, which was allowed on July 29, 1998 and the orders of the authorities below were set aside. The appellant is in appeal assailing the said order of the High Court.

3. Mr. K.K. Mani, learned counsel appearing for the appellant, contends that when both the learned rent controller as welt as the learned appellate authority recorded the finding that the respondent has committed wilful default, the High Court erred in allowing the revision petition without even reversing the finding of those authorities. Mr. L.N. Rao, learned senior counsel appearing for the respondent, submits that the default committed by the respondent could not be said to be a wilful default and that as the appellant did not file an application under Section 11(4) of the Tamil Nadu Buildings (Lease & Rent Control) Act, 1960 for claiming the rent alleged to be due during the pendency of the rent proceedings, the High Court was right in arriving at the conclusion that the appellant had waived his claim for relief under Section 11(4).

4. The short point that arises for consideration is: whether the High Court was right in setting aside the order of the appellate authority confirming the order of the learned rent controller that the respondent committed wilful default in payment of'the rent for the aforementioned period.

5. We must observe that whether there has been a wilful default in payment of the rent by the respondent, is primarily a question of fact which should not ordinarily be disturbed by a revisional court unless the order suffers from non-consideration of important evidence, or misreading of the evidence or recording a conclusion which no reasonable man in the given facts could have arrived at. A perusal of the order of the High Court, under challenge, does not show that the order was interfered with on any of the aforementioned grounds. By a curious reasoning which we are unable to appreciate, the High Court concluded, "10. In my considered opinion, the decision in Vijaykumar v. Ravindaran reported in [1997 (III) CTC 476] is not applicable to the facts and circumstances of this case as the question of adjusting the deposit of advance available with the respondent-landlady does not arise. However, I am obliged to apply the decision of the apex court in K.A. Ramesh and Ors. v. Smt. Susheela Bai and Ors. wherein, it is clearly held that even if there was any default during the pendency of such proceeding, it was open to the respondents to enforce the statutory right available to them. Therefore, the respondent-landlady having failed to avail such statutory right, is not entitled to complain against the revision petitioner-tenant for an alleged wilful default.

11...............Hence, I am satisfied that both the authorities below erred in holding that the revision petitioner-tenant has committed wilful default and ordered eviction. Therefore, the order of eviction of the courts below are set aside and the revision is allowed."

6. We have noted above that the default in payment of rent relates to the period before filing the eviction petition and by amendment subsequent period is also added. The High Court did not examine the correctness of the finding recorded by the courts below, much less did it give any reason to set aside the same.

7. For the aforementioned reasons, we are unable to sustain the order of the High Court, it is accordingly set aside and the order of the learned rent controller as confirmed by the appellate authority is restored. The appeal is allowed. But in the circumstances of the case, there shall be no order as to costs.

8. Mr. Rao, has submitted that as the shops are, business premises the respondent may be granted reasonable time to vacate and hand over possession of the same to the appellant. Having regard to the facts and circumstances of the case, in our view, interest of justice would be met if a period of six months is granted to the respondent. Accordingly, we grant time till August 31, 2002 to the respondent to vacate and handover peaceful possession of the shops to the appellant, subject to his filing an usual undertaking within four weeks from today.