Bombay High Court
C.J. Ghadiali And Ors. vs Z.B. Wadiwalla on 24 July, 1981
JUDGMENT A.N. Mody, J.
1. The original defendants to the suit which was filed in the City Civil Court at Bombay are the appellants and the original plaintiff is the respondent. For the sake of convenience the appellants will be referred to as 'the defendants' and the respondent will be referred to as the plaintiff."
2. One Soonabai was a tenant of two flats, being Blocks Nos. C and D in Nicholson Building, Wadia Street, Tardeo, Bombay. She had daughter, Dhanbai. Dhanbai had three daughters. Putlibai, Khoshed and Banubai. Putlibai was married to the 1st defendant who is now dead, having died after the suit was decided. The plaintiff and the defendants Nos. 2 and 3 are respectively the two daughters and the son of Putilibai and the 1st defendant.
3. Both Dhanbai and Putlibai predeceased Soonabai. Both of them died prior to 1942. In the year 1942. Soonabai transferred the tenancy of block D in favour of the 1st defendant. On 18th July, 1948, both the plaintiff and the defendant No. 3 got married. The plaintiff went to reside with her husband at Fanaswadi, Dhobitalao where they resided with the brother of her husband. The defendant No. 3 along with her husband resided with the 1st defendant in block D. A few months or a year thereafter, the plaintiff and her husband had to leave the Fanaswadi residence and were given accommodation by Soonabai in block C. Soonabai died in the year 1951. The admitted position is, that at the time of the death of Soonabai, the defendant No. 1 along with the defendant No. 2 and the defendant No. 3 and her husband, were residing in block D and the plaintiff and Khorshed were residing in block C with Soonabai. Each block consists of 2 rooms and a kitchen and a large entrance passage. Immediately prior to the death of Soonabai, one room was partitioned and a portion thereof was occupied by Khorshed and the other by the plaintiff and her husband, and the kitchen was in common use. The arrangement of occupation of block D at this stage is not relevant.
4. In or about the year 1955, the plaintiff's husband who was working with Bombay Gas Co. was given and so occupied company's accommodation. Thereafter, they went to Morvi. It does appear from the evidence that till about the year 1964, the plaintiff had paid either the entire rent or apart of it in respect of block C. Whether she paid the same thereafter, till 1968 is in dispute. After 1968, she started sending rent by money orders, all of which were refused by the defendant No. 1. There were disputes between the plaintiff and her father and possibly with the brothers and sister, which is reflected in the correspondence exchange and produced.
5. Khorshed died in the year 1971. At that time, Khorshed occupied one room, the 1st defendant occupied one room, and the kitchen was allowed to be used by the defendant No. 2 who was occupying one room in block D. Another room and kitchen in block D were occupied and used by the defendant No. 3. The common passages in both the blocks were in common use of the occupants of the respective flats in 1951 as well as in 1971. It is in these circumstances that the plaintiff filed a suit in the Bombay City Civil Court for a declaration that the tenancies of both the blocks C and D, belonged to Soonabai, the defendant No. 1 holding the tenancy of block D as benami for Soonabai. A declaration is also sought that the tenancies of blocks C and D devolved of the plaintiff and the defendants Nos. 2 and 3 as hires and next of kin of the said Soonabai; that defendant No. 1 had not right, title or interest in block C or D and was not entitled to deal with the seem or use or occupy the same and the plaintiff prayed for eviction of the defendant No. 1. By a subsequent amendment, an injunction was sought against the defendants Nos. 2 and 3 from preventing the plaintiff in any manner exercising her right as a tenant in respect of blocks C and D and it is prayed in the alternative that in the event of it being held, that block D was not held as benami by defendant No. 1, the claim of the plaintiff should be granted in respect of block C as having devolved on the plaintiff and the defendants Nos. 2 and 3.
6. The learned trial Judge decreed the suit in respect of both the blocks, holding the block D was held as benami. It is against this, that the defendants have filed this appeal.
7. Mr. Dalvi for the defendants has contended that it is not proved that the defendant No. 1 held the tenancy as benami for Soonabai. According to him, there is not even an iota of evidence to establish this claim. He says that if the benami is not proved, the plaintiff's suit must fail as regards block D. In respect of block C, Mr. Dalvi admits that the plaintiff along with defendants Nos. 2 and 3 will be an heir of Soonabai in accordance with the Parsi Law, by which she was governed. It is admitted by both the parties that on the death of Soonabai, Khorshed also was an heir of Soonabai. I find that one of the sisters, Banubai, who was married in 1919 also survived Soonabai. I am informed that she died in the year 1978, leaving behind heirs. She is not a party to the suit.
8. This matter was argued at great length by both the sides but none of the parties raised the point of non-joinder of necessary party. It is only while dictating the judgment that I realised, that it may be difficult to give the reliefs claimed in the absence of the other heirs. In the midst of the judgment I pointed out this Mr. Joshi who made an application for leave to amend the plaint by adding the heirs of Banubai as party to the suit. In my view, the application made at such a late stage should not be granted. However, if the basis of the plaintiff's claim is accepted, Banubai and consequently her heirs, will have as much right to the tenancy of Soonabai as the plaintiff and the defendants Nos. 2 and 3 put together. In view of this position, rather than dismiss the suit, I propose not to grant any relief to the plaintiff of such a nature as would adversely affect the position of the heirs of Banubai, even if I find that otherwise, the plaintiffs is entitled to such relief.
9. The contention of Mr. Dalvi is that in view of section 5(11)(c), after its amendment in the year 1978, a member of a tenant's family who was residing along with the tenant at the time of his or her death, will have a preferential right over the tenancy as against an heir who was not so residing, in respect of any premises to which Rent Act applies. He contends that at the time of the death of Soonabai in 1951, the plaintiff was not residing with Soonabai as a member of her family but was given only a temporary accommodation till she and her husband acquired suitable accommodation. His further contention is that even if Khorshed and the plaintiff were both residing with Soonabai as members of her family, only the Small Causes Court could have decided as to between Khoshed and the plaintiff, who should be the tenant. He further contends that on the death of Khorshed he interest, if any, in the flat, would again become open for consideration and under section 5(11)(c), it will have to be decided, in case she was held to be a tenant, as to who acquired rights under section 5(11)(c) to be a tenant in her place. He then contends that in any event when the plaintiff left the premises voluntarily in the year 1966, she lost the protection afforded to her under the Rent Act and, therefore, ceased to be a tenant. He submits that whether the plaintiff became a tenant as being a member of the Soonabai's family residing with her, including the question, whether she was in fact residing with Soonabai as a member of the tenant's family, is a question which can be decided only by the Small Causes Court at Bombay by virtue of section 28 of the Bombay Rent Act, as interpreted by a Division Bench of this Court in Mirabelle Hotel v. Manu Subedar, 72, Bom.L.R. 222.
10. There is no substance in the contention of benami. This is not a question of purchase of property out of somebody's money; it is the question of tenancy which is transferable without any payment of premium. Really speaking the words transfer of tenancy are quite often loosely used. The actual transaction involved is the surrender of tenancy by a tenant and creation of a new tenancy by the landlord in favour of another person at the request of the previous tenant. In case of such a transfer no payment of consideration can legally be involved in view of the Rent Act. It is well settled, that the burden is heavily on the person who claims the property as having been held benami for somebody else. In the present case, I find that there is absolutely no evidence to hold that Cursetji was a benami for Soonabai. The only evidence relied on in support of the contention is that of the plaintiff who was about 13 years old in the year 1942. The evidence she has given is that as far as the she recollects from 1942 there were two separate rent bills in respect of blocks C and D and that she did not know the earlier position of tenancy in respect of these blocks, except that prior to 1942, both the blocks stood in the name of Soonabai. It is in evidence that block C was occupied only by Soonabai and Khorshed till about 1949, that is for about 7 years, while in block D, defendant No. 1 and his three children stayed. There is no evidence to show that both the blocks were used in common. It is the evidence of the plaintiff herself that after block D was transferred to the defendant No. 1 in 1942, he used to pay the rent of block D. This itself destroys the claim of the block D being held benami. It is contended by Mr. Joshi that when Putlibai died, the children were minor and the block D, which was actually meant to be kept for the benefit of the minor children, was because of the minority, transferred to the defendant No. 1. This contention cannot be tenable even for a second, because this is not the case made out anywhere, either in the plaint or in the evidence. If this contention is accepted, it will either amount to defendant No. 1 holding it benami for the children or as a trustee for the children and will be contrary to the case of benami made out in the plaint. The contention is, therefore, rejected.
11. Another contention of Mr. Joshi is that defendant No. 1 has not stepped in the box to deny that he held it as a benami, and hence, I must draw adverse inference. In my view, such an adverse inference cannot be drawn for two reason; firstly, a person is required to step into the box if either there is some evidence against him which requires contradiction or if the burden is on him to prove a particular thing and in the present case there is not even an iota of evidence against him nor is the burden of proof on him, and secondly, there is unchallenged evidence on record to show that since sometime in 1975, the defendant No. 1 was not keeping well and had failing memory and was confined to bed. In these circumstances no adverse inference can be drawn.
12. In view of the fact that benami is not established the plaintiff's claim regarding block D fails.
13. As regards block C, though the plaintiff has asked for declaration of right to tenancy on the basis of her being one of the heirs, the main claim is right to possession of block C along with defendants Nos. 2 and 3, on the basis of her being an heir of Soonabai. Till the amendment of Rent Act by Act XXII of 1978, which came into force on 23-10-1978, the legal position was as laid down in Rajaram B. Upadhaya & others v. Ramraj R. Upadhay and others, 1977 Maharashtra Law Journal 792. It was therein held that an heir of a deceased who was entitled to inherit the estate of the deceased had preferential right to tenancy over the right of a person who claimed tenancy by virtue of his being a member of the tenant's family residing with the tenant. However, there is complete change in law by this amendment and now it is only in the absence of a member of the tenant's family residing with the tenant, at the time of his death, that any heir of the deceased tenant acquires the tenancy rights under the Rent Act.
14. It is obvious that the provisions of section 5(11)(c) of the Rent Act provides for a right of succession different from the one under the ordinary law. It must, therefore, follow that the right of possession also will be of the person who is a tenant under section 5(11)(c). In the circumstances, even if the plaintiff may be entitled to tenancy rights as an heir of Soonabai under the ordinary law, she will have no right of possession, in any case right to immediate possession. No doubt, Bombay Rent Act is a statute which is supposed to be enacted as a temporary measure and so, it was not enacted to last till repealed but for a limited period which is being extended from time to time. It would, therefore appear that the mode of succession provided by the Rent Act is not a permanent mode and the right of the heirs or legal representatives, under the normal law is suspended and eclipsed till the preferential right conferred by section 5(11)(c) to tenancy continues. Hence, at the time of the filing of the suit and even at present, it cannot be said that the plaintiff as an heir and right to the tenancy of or to occupy block C. Her claim can only be to recognition as a tenant under section 5(11)(c) and to occupation alone or jointly with other under the provisions of Rent Act. It is held by this Court that only one person can be recognised as a tenant under section 5(11)(c). However, it is not decided that all other persons who were already staying in the premises will have to go out. I do not think that the intention of the legislature was to protect the possession of only one of the members of the tenant's family or to give a right of protected possession only to one of the heirs. This question will have to be considered when it arises.
15. Whether the plaintiff is a tenant under section 5(11)(c) is a question which cannot be decided by the City Civil Court and hence by this Court sitting in appeal from a decree in a suit filed in the City Civil Court. Prayer (a) which is the real substantial prayer in the plaint, cannot be granted in view of section 5(11)(c), in the sense that it includes a right to enter and enjoy premises. In the circumstances the judgment and decree of the learned trial Judge is liable to be set aside.
16. It is true that the plaintiff is one of the heirs of Soonabai but she could not have at the time of filing of the suit nor can she claim now, any right even to block C as an heir under normal law. She can claim a right only under the Rent Act. Till the Rent Act is in force the question of declaration in terms of Prayer (b) also cannot arise. The Prayer (c), (d) and (e) are based on the right claim by the plaintiff as an heir of Soonabai and hence must be rejected.
17. In the circumstances I allow the appeal. The suit is dismissed. I am not awarding the cost in view of the fact that I am deciding the appeal basically on the grounds of jurisdiction, which issue though taken up in the written statement, no issue was raised by the Court nor insisted upon by the appellant.