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 5, Cited by 11]

Supreme Court of India

Shayam Babu vs District Judge, Moradabad & Others on 14 December, 1983

Equivalent citations: 1984 AIR 1399, 1984 SCR (2) 30, AIR 1984 SUPREME COURT 1399, 1984 (1) SCC 411, 1984 ALL. L. J. 172, 1984 HRR 132, 1984 UJ (SC) 849, (1984) 97 MAD LW 48, 1984 (2) RENTLR 2, 1984 MPRCJ 118, (1984) 1 ALL RENTCAS 248, (1984) 1 RENCR 126, (1984) ALL WC 59

Author: R.B. Misra

Bench: R.B. Misra, D.A. Desai, Misra Rangnath

           PETITIONER:
SHAYAM BABU

	Vs.

RESPONDENT:
DISTRICT JUDGE, MORADABAD & OTHERS

DATE OF JUDGMENT14/12/1983

BENCH:
MISRA, R.B. (J)
BENCH:
MISRA, R.B. (J)
DESAI, D.A.
MISRA RANGNATH

CITATION:
 1984 AIR 1399		  1984 SCR  (2)	 30
 1984 SCC  (1) 411	  1983 SCALE  (2)1051


ACT:
     Uttar Pradesh  Urban Buildings  (Regulation of Letting,
Rent  and   Eviction)  Act   1972-s.  21   fourth   proviso-
Interpretation of-Whether protects sub-tenant.



HEADNOTE:
     The respondent-landlords had let out a shop to a tenant
who had, with the consent of the landlords, sub-let the same
to the	appellant. The	landlords moved an application under
s. 21  of the  Uttar Pradesh  Urban Buildings (Regulation of
Letting, Rent and Eviction) Act, 1972 against the tenant and
the sub-tenant	for release of the premises on the ground of
bonafide requirement.  The prescribed  authority allowed the
application against  the appellant and dismissed against the
tenant. In  appeal the District judge confirmed the order of
the prescribed	authority. In  a writ petition the appellant
challenged the	order of  the District Judge. The High Court
dismissed  the	writ  petition	observing  that	 the  fourth
proviso to s.21 contemplated the consideration of the likely
hardship of  the tenant	 or the landlord only and not of the
sub-tenant. Hence this appeal.
     Allowing the appeal,
^
     HELD: All that the relevant proviso to s.21 requires is
that the  comparative hardship of the tenant as also that of
the landlord  shall be taken into account before passing any
order of  release or  refusal to release. If the sub-tenancy
had been  created without  the consent	of the	landlord the
position might	have been  different. The sub-tenant for the
purposes of  the fourth proviso to s.21 would virtually be a
tenant inasmuch	 as rent is payable by him to the tenant-in-
chief, who  to all  intents and	 purposes will be a landlord
qua the	 sub-tenant: To	 interpret the section in the way as
the High  Court has  interpreted would be defeating the very
salutary purpose of the Act. [33 H; 34 A-B]
     Bhullan Singh  v. Babu  Ram (1965)	 A.L.J. 544 referred
to.
     In the  instant case, the appellant was entitled to the
protection  of	 the  fourth   proviso	to  s.	21  and	 the
comparative hardship of the appellant as well as that of the
landlords  should   have  been	taken  into  account  before
disposing of  an application  under s.21  of  the  Act.	 The
Courts below  have failed to exercise jurisdiction vested in
them  in   not	considering   the  likely  hardship  of	 the
appellant. [34 C-D]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 230 of 1978.

From the Judgment and Order dated 19th January, 1978 of the 31 High Court of Judicature at Allahabad in Civil Misc. Writ No. 355 of 1977.

Yogeshwar Prasad and Mrs. Rani Chabbra, for the Appellant J.P. Goyal, Rajesh and S.K. Jain for the Respondents. The Judgment of the Court was delivered by MISRA, J. The present appeal by special leave is directed against the judgment dated 19th of January, 1978 of the Allahabad High Court. The short question for consideration in this appeal is whether a sub-tenant is entitled to the protection of the fourth proviso to s.21 of the Uttar Pradesh Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972.

The material facts to bring out the point for consideration lie in a narrow compass. One Murari Lal was the owner of the disputed shop. During his lifetime a partition took place between him and the other members of his family in 1937. The shop in dispute fell to the share of Murari Lal and Narendra Mohan, his eldest son. After the death of Murari Lal in 1960 his interest devolved upon his sons Rajendra Kumar and Brijendra Kumar along with their brother Narendra Mohan.

It appears that the shop in suit had been let out to one Krishan Kumar. He in his turn inducted Shyam Babu, the present appellant, as his sub-tenant in 1962. Rajendra Kumar and Brijendra Kumar filed a suit No. 181 of 1968 in the Court of Munsif for the eviction of the original tenant as well as the sub-tenant, on the ground of illegal subletting as also for the recovery of arrears of rent. That suit was contested by the tenant as well as the sub-tenant on the ground that the sub-tenancy had been created with the consent of the then landlord and therefore subletting was legal.

The learned Munsif dismissed the suit by his order dated 24th April, 1973 holding that the sub-tenancy created by Krishan Kumar in favour of the appellant Shyam Babu was with the consent of the landlord and as such neither Krishan Kumar nor Shyam Babu was liable to eviction on that ground.

It appears that during the pendency of the suit the U.P. Urban Building (Regulation of Letting, Rent and Eviction) Act, 1972 32 (hereinafter referred to as the new Act) came into force on 15th July, 1972. Rajendra Kumar and Brijendra Kumar, the landlords, moved an application under s.21 of the new Act for the release of the premises in occupation of the appellant and Krishan Kumar on the ground that the same is bonafide required for their personal use. The application was resisted by the tenant as well as the sub-tenant. They denied that the need of the landlords was genuine. They also set up their own needs and contended that they would suffer greater hardship if the application for release was allowed.

The prescribed authority allowed the application with respect to the portion in occupation of the appellant Shyam Babu but dismissed the same as against the original tenant Krishan Kumar. Feeling aggrieved the landlords as well as the sub-tenant filed two separate appeals before the District Judge to the extent the order went against them. The landlords were aggrieved by the order insofar as their application was rejected against Krishan Kumar, the original tenant, while the appellant challenged the release of the premises granted to the landlords against him. Both the appeals were disposed of by a common judgment of the District Judge on 24th March, 1977 confirming the order passed by the prescribed authority. The landlords submitted to the order passed by the District Judge. The appellant, however, sought to challenge the order of the District Judge by filing a writ petition in the High Court.

The contention raised by the appellant was that the prescribed authority as well as the Appellate Court committed a manifest error of law in allowing the application for release of the premises in favour of the landlords without considering the comparative hardship likely to be caused to the appellant or to the respondent land lords by the order of release or refusal to release the premises within the meaning of fourth proviso to s.21 of the new Act. In the opinion of the High Court the proviso contemplated the consideration of the likely hardship of the tenant or the landlord and as the appellant was only a sub- tenant the proviso did not obligate the authority to consider his hardship.

It will be appropriate at this stage to read the relevant proviso to s.21 as the decision of the case hinges on the construction of the proviso:

"Provided also that the prescribed authority shall, except in cases provided for in the Explanation, take into 33 account the likely hardship to the tenant from the grant of the application as against the likely hardship to the landlord from the refusal of the application and for that purpose shall have regard to such factors as may be prescribed."

It may be recalled that in the earlier suit No. 181 of 1968 filed by the landlords it was found as a fact that the appellant Shyam Babu was inducted as a sub-tenant by the tenant-in-chief with the consent of the landlords. It was on this ground that the landlords' suit was dismissed against the tenant-in-chief as well as the sub-tenant. A feeble attempt was made before the High Court on behalf of the landlords to challenge that finding but that was rejected and we think rightly. Even an erroneous finding of fact between the parties will be binding on them. The landlords, therefore, cannot possibly urge that the sub-letting was not with the consent of the landlords.

If once it is accepted that the sub-tenancy created by the tenant-in-chief in favour of the appellant was with the consent of the landlords his possession cannot be said to be illegal. In this view of the matter we see no reason why he should be deprived of the protection of the fourth proviso to s.21 of the new Act. It is true that the new Act was intended to give relief to the tenant. 'Landlord' and 'tenant' are defined terms in the Act. Clause(j) of s.3 defines 'landlord' thus:

"(j) "landlord", in relation to a building, means a person to whom its rent is or if the building were let would be, payable, and includes, except in clause
(g), the agent or attorney, or such person:"

Section 3 (a) defines tenant as;

"(a) "Tenant" in relation to a building, means a person by whom its rent is payable,........"

The appellant who is a sub-tenant pays rent to the tenant-in-chief and the tenant-in-chief in his turn pays rent to the landlord. Between the appellant and the tenant- in-chief the tenant-in-chief would be the landlord and the appellant, the sub-tenant, would be the tenant. All that the relevant proviso to s.21 requires is that the comparative hardship of the tenant as also that of the landlord shall be taken into account before passing any order of release or refusal to release. If the sub-tenancy had been created without the consent 34 of the landlord the position might have been different. The sub-tenant for the purposes of the fourth proviso to s.21 would virtually be a tenant inasmuch as rent is payable by him to the tenant-in-chief, who to all intents and purposes will be a landlord qua the sub-tenant. To interpret the section in the way as the High Court has interpreted would be defeating the very salutary purpose of the new Act.

A similar question came up for consideration before a Division Bench of the Allahabad High Court in Bhullan Singh v. Babu Ram based on cl. (g) of s.2 of the U.P. (Temporary Control of Rent and Eviction Act, 1947. The High Court took the view that the term 'tenant' as defined in cl. (g) of s.2 of the Act includes a sub-tenant.

Having considered the argument of the counsel for the parties we are of the firm view that the appellant was entitled to the protection of the fourth proviso to s.21 and the comparative hardship of the appellant as well as that of the landlords should have been taken into account before disposing of an application under s.21 of the new Act. The Court below in our opinion have failed to exercise jurisdiction vested in them in not considering the likely hardship of the appellant.

For the reasons given above the appeal must succeed. It is accordingly allowed and the impugned judgment of the High Court and those of the District Judge as well as of the prescribed authority on the question of comparative hardship are set aside. The case is remanded to the District Judge who will send it to the prescribed authority under the new Rent Act to dispose of the application under s.21 in the light of the observations made above after considering the likely hardship of the appellant and that of the landlord- respondents. In the circumstances of the case, we direct the parties to bear their costs.

H.S.K.					     Appeal allowed.
35