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 30, Cited by 0]

Delhi High Court

Dharam Veer Goel vs Renu Jain & Anr. on 11 January, 2023

Author: Sachin Datta

Bench: Sachin Datta

                          Neutral Citation Number: 2023/DHC/000197

                          $~J-2
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                               Judgment reserved on: 08.07.2022
                          %                                 Judgment pronounced on: 11.01.2023

                          +     RC.REV. 118/2022 and CM APPL. 24986/2022 (for stay)

                                DHARAM VEER GOEL                             ..... Petitioner
                                        Through: Mr. Prashant Diwan, Ms. MishikaVig and
                                                 Ms. Shailja Jha, Advocates.
                                        versus

                                RENU JAIN & ANR.                                  ..... Respondents
                                         Through:        Mr. Imran Khan, Mr. Rohit Kumar and Ms.
                                                         Pooja Bansal, Advocates.

                               CORAM:
                               HON'BLE MR. JUSTICE SACHIN DATTA


                                                        JUDGMENT

SACHIN DATTA, J.

1. The present revision petition, under Section 25B(8) of the Delhi Rent Control Act, 1958 (the „DRC Act‟), assails the impugned judgment/order dated 18.12.2021, passed by the learned Senior Civil Judge-cum-Rent Controller, North West District, Rohini Courts, New Delhi (the „Rent Controller‟) in RC ARC No. 01/2021. Vide the said impugned judgment, the leave to defend application filed by the petitioner/tenant under Section 25B(4) of the DRC Act was dismissed, and the respondents were held entitled to recover the possession of the tenanted premises i.e. 1982/154, presently known as Shop No. 1982, Gali No. 154, (one side), Main Road, Tota Ram Bazar, Ganesh Pura-A, Tri Nagar, Delhi-110035. (the „tenanted premises‟).

Signature Not Verified RC.REV. 118/2022 Page 1 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51

Neutral Citation Number: 2023/DHC/000197

2. The eviction petition was filed by the respondents in respect of the tenanted premises, wherein it was disclosed that Sh. Suresh Chand Jain i.e. late husband of respondent no.1 and the late father of respondent no.2, had earlier instituted an eviction petition on the ground of his own bonafide requirement. Pursuant to death of said Shri Suresh Chand Jain, the said petition stood abated vide order dated 14.12.2020.

3. It was averred in the eviction petition that the tenanted premises were originally owned by late Shri Devi Chand Jain i.e. father-in-law of respondent no.1 and the respondents acquired right in respect of the tenanted premises by virtue of being legal heirs of late Shri Suresh Chand Jain who was one of the legal heir of late Shri Devi Chand Jain. It was mentioned that the respondents/landlords have a bonafide requirement in respect of the tenanted premises for themselves and their dependent family members, for the purpose of accommodation.

4. It was specifically pleaded in the eviction petition as under:

"(vii) That the petitioners requires the premises in question bonafidely and genuinely for themselves and his family members dependent upon them for the purpose of accommodation.
(viii) That the family members of the petitioners consists of :-
                                A.      Smt. Renu Jain (Petitioner No.1),
                                B.      Sh. Varun Jain (Petitioner No.2),
                                C.      Sh. Tarun Jain (Son of the petitioner No.1),
                                D.      Sh. Rakesh Kumar Jain, aged 56 years (brother-in-law of
                                petitioner No.1),
                                E.      Sh. Sushil Kumar Jain, aged 54 years (brother-in-law of petitioner
                                No.1, (Divorcee and unemployed),
                                F.      Sh. Rajendra Kumar Jain, aged 52 years (brother-in-law of
petitioner No.1), (mentally disturbed and unmarried) and G. Sh. Bijender Kumar Jain, aged 50 years (brother-in-law of petitioner) (Unemployed and Unmarried).

Identify Proof are enclosed as Annexure-H.

(viii) That the petitioners have to take care of all the members of the family. It is pertinent to mention here that family members are completely Signature Not Verified RC.REV. 118/2022 Page 2 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 dependent upon the petitioners and the petitioners have to spend huge amount in maintaining his family members.

(ix) That after the death of Shri Suresh Chand Jain, the financial condition of the family is worst because huge amounts were spent on the disease of Suresh Chand Jain because he was suffering with the diseases of Covid-19 and Shri Suresh Chand Jain remained admitted in Max Hospital, Shalimar Bagh, New Delhi.

(x) That the petitioner No.1 is a widow and wants to run her own business as well as petitioner No.2 is unemployed and got married in 2018 and now, blessed with a daughter which makes him more responsible towards family.

(xi) That the petitioners are jobless and they want to open a Garment shop, however, they are unable to start a Garment Shop because they does not have any suitable commercial accommodation to open a Garment Shop. The financial condition of the petitioners is not good enough to take a suitable shop near their residence on rent for themselves to run the Garment Business.

(xii) That the another son of petitioner No.1, namely, Shri Tarun Jain is running a factory at Mangol Puri, Industrial Area, Phase-I, T-2/142, which is 10 K.m. away from the residence of the petitioner and the said plot is not suitable for a garment shop and the same cannot be used for the purpose of Garment shop, and only industry/factory can be carried out. It is submitted that in the said factory, Shri Tarun Jain is carrying out his business as proprietor under the name and style of M/s Jain Plastics. It is also submitted that in a notified industrial area, only industry can be carried out.

(xiii) That the petitioners are living at House No. 1244-A, Gali No.86, Shanti Nagar, Tri Nagar, Delhi-110035 which is a residential area and petitioner is using this property for residential purpose only and it is not suitable for running a Garment Shop in as much as petitioners have large family.

(xiv) That the petitioners are also co-owner of the property bearing No.313/73, G1, Anand Nagar, Inderlok, Delhi-110035 which consists of ten shops and all shops are occupied by different tenants. It is submitted that the shops are situated in Scooter and Motorcycle Repairing Market wherein no Readymade Garment shop can be carried out and further all shops are small shops and are on rent. Copy of rent receipts are enclosed as Annexure-I and copy of site plan is enclosed as Annexure-J.

(xv) That the Premises in question is situated in a big market (namely Tota Ram Bazar) of readymade garments and cloths, hence, the Petitioners want to do business of readymade garments from the premises in question which is hardly 200 meters away from the residence of the Petitioner and Signature Not Verified RC.REV. 118/2022 Page 3 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 it is quite a walk able distance and best suited place for business of petitioners.

(xvi) That the petitioners do not have any suitable commercial accommodation in Delhi to run a Garment Shop. The petitioners are jobless at present and they are in dire need of commercial accommodation, hence, they require the premises bonafidely and genuinely.

(xvii) That other co-owners of the suit property have no objection if an eviction order is passed in favour of the petitioners. (xviii) That the Petitioners have no other reasonable and suitable accommodation in Delhi to carry out the business of readymade garments and petitioners are in dire need, hence, the present petition may be treated under summery suit."

(emphasis supplied)

5. In the leave to defend application filed on behalf of the petitioner herein, it was pleaded as under:

"A. That the Petitioners have themselves admitted in Para 19 of the Application for Eviction wherein it has been stated that, "Shri Suresh Chand Jain had instituted an eviction petition on the ground of his own bonafide requirement, titled as Shri Suresh Chand Jain vs Shri Dharam Veer Goel, however, due to death of Shri Suresh Chand Jain, that petition became infructuous, vide order dated 14/12/2020". However, it is noteworthy that the said Order dated 14/12/2020 is a speaking order wherein the Hon'ble Court has categorically observed that "The LRs themselves have admitted in the application as filed that the right to sue does not survive in their favour. Hence, the question of them being impleaded in the present case does not arise".

The copy of Order is already annexed by the Petitioners in the present Petition. Thus, it can be clearly inferred that on the one hand, in the above mentioned previous litigation, the LRs of Shri Suresh Chand Jain clearly stated before the Hon'ble Court that the right to sue does not survive in their favour and have consequently withdrawn the said Petition and on the other hand, the same LRs have instituted the present Petition (which is technically the same petition which was withdrawn by them) for evicting the Respondent by now showing their alleged bonafide requirement. It is a settled law as laid down by the Hon'ble Supreme Court in various cases that a son or any elder member may proceed with the same petition on the account of death of the petitioner, if the bonafide requirement still subsists. However, it is a matter of record that the said (previous) Petition has been withdrawn vide Order dated 14/12/2020. However, in the present Petition, the Petitioners have averred that they are in need of the suit property since the year 2018 and the previous petition was withdrawn on Signature Not Verified RC.REV. 118/2022 Page 4 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 14/12/2020. Therefore, it can be easily culled out that the Petitioners were not having any bonafide requirement of suit property till the withdrawal of the previous petition, otherwise they would have requested for impleadment. Hence the plea of bonafide requirement is a sham and a frivolous one and the present Petition has been filed only to harass the respondent and to deprive him of his livelihood. This solely entitles the Respondent with the Leave of this Hon'ble Court to contest and defend the present Petition.

B. That it is quite hard to believe that earlier the husband/father of Petitioner no.1 and 2 respectively had the "so-called bonafide requirement" and now the present Petitioners are posing their "so-called alleged bonafide requirement" for seeking eviction of the respondent. By no stretch of imagination, it can be believed that all the family members, inspite of having multiple properties, requires the same accommodation (suit property). This itself raises a triable issue and therefore, the Respondent urges this Hon‟ble Court to grant leave to contest the present Petition to the Respondent.

C. That the present Petition is not maintainable and sustainable in view of the fact that the Petitioners are having the following properties (fit for commercial usage) and can simply and comfortably achieve and carry out their alleged bonafide requirement:-

(i) Firstly, Property bearing no. 313/73, G1, Anand Nagar, Inderlok, Delhi-110035 (consisting of 10 shops).
(ii) Factory at Mangol Puri, Industrial Area, Phase-I, T-2/142, Delhi.
(iii) Godowns converted into two Offices situated at Mangol Puri Industrial Area, Phase-I, T-2/142, Delhi, which are also rented out.
(iv) Besides, the aforesaid properties which have been inherited to the Petitioners, the Petitioners are also the owners of various other properties, being their self-acquired properties.

Therefore, the alleged bonafide requirement for the suit premises, as averred by the Petitioners is not genuine and is purely concocted with the sole purpose of meting out undue harassment to the Respondent."

6. Besides raising the plea that the eviction petition was barred on account of the earlier eviction petition filed by late Shri Suresh Chand Jain and seeking to urge that the respondents has sufficient accommodation available with them, the petitioner also questioned the unemployment of the respondent no.2 as averred in the eviction petition, and also took the plea Signature Not Verified RC.REV. 118/2022 Page 5 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 that there were other co-owners of the property who had first right over the tenanted premises.

7. The impugned judgment minutely examined all aspects of the matter on the touchstone of the statutory requirements as set out in Section 14(1)(e) of DRC Act. In paragraph 6 of the impugned judgment, it was noticed that under Section 14(1)(e) of DRC Act, a landlord/landlady will be entitled to an order of eviction, if he/she is able show that-

"(a) the premises in question were let out for residential purpose or commercial purposes [as per the law laid down by the Hon‟ble Supreme Court in Satyawati Sharma v. Union of India and another, 148 (2008) DLT 705 (SC),]
(b) he/she is the landlord/land lady and owner of the suit premises,
(c) the premises is required bona fide by him/her for occupation as residence for himself/herself or any member of his family dependent upon him/her for residence and for any person for whom the premises are held, and
(d) the landlord/land lady or such person has no other suitable residential accommodation."

8. With regard to the ownership of the respondents in respect of the tenanted premises and the existence of landlord-tenant relationship, it was held in the impugned judgment as under:

"7. In the present case, respondent has not denied the fact that he is the tenant in the tenanted premises. He has also not raised any objection to the submission of the petitioners that the property in question where tenanted premises is situated was purchased jointly by Late Sh. Devi Chand Jain, father in law of petitioner no.1 and Sh. Duli Chand Jain, uncle of petitioner and after their death, legal heirs became the co-owner of the tenanted premises and the fact that earlier the father of the respondent namely Sh. Late Moti Ram Gael was inducted as a tenant and now respondent had started making payment of rent after death of his father. The respondent has pointed out that petitioners have not placed on record any family settlement deed from which it can be culled out that other co- owners of the property have given away their share into favour of the petitioners. It is the contention on part of respondent that as petitioners are not the absolute owners of the tenanted premises, they cannot seek eviction of the property by way of present petition. Admittedly, petitioners are the co-owners of the tenanted premises. It is settled position of law that co- owners can file eviction petition. Reliance is placed upon, Sheikh Mohd Zakir v. Shahnaz Parveen, 2012 (2) RCR (Rent) 235 (DHC), wherein it Signature Not Verified RC.REV. 118/2022 Page 6 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 has been held that one of the co-owners can file a suit for eviction of a tenant in the property generally owned by the co-owners and this principle is based on the doctrine of agency. One co-owner filing a suit for eviction against the tenant does so on his behalf in his own right and as an agent of the other co-owners.
Further, in T.C. Rekhi v. Usha Gujral, ILR 1969 Delhi 9 and in Shanti Sharma v. Ved Prabha, 1987 AIR 2028 held that what meant by the word "Owner" general rule is to the effect that the plaintiff has to have a better title than the defendant and is not required to show that he has the best of all possible titles.
8. Hence, from the above discussed facts and in the light of above mentioned authorities, status of petitioner being owner/co-owner of the tenanted premises is safely concluded for the purpose of deciding the present application and the present petition cannot be said to be bad for non-joinder of necessary parties. The petitioners are held to be entitled for filing the present eviction petition for the property in which they are theco- owners."

9. With regard to the bonafide requirement as asserted by the respondents and the availability of suitable alternative accommodation, it was held as under:

"9. Respondent has also challenged the present eviction petition on the ground that petitioners do not have any bonafide requirement of the tenanted premises and that alternate suitable premises is available with the petitioners. As per the respondent, petitioner no. 1 is a senior citizen and hence, it cannot be believed that she needs the tenanted premises to start her garment business at this age without any experience. It is further stated that petitioner no.2 is in joint business with his brother Sh. Tarun Jain and is having current account and he is also having share in Inderlok property consisting ten shops and is receiving rental income. Here reliance is placed upon Ram Babu Aggarwal v. Jay Kishan Das reported as 2009(2) R.C.R. 455", wherein the Hon'ble Supreme Court observed -
"However, as regards the question of bonafide need, we find that the main ground for rejecting the landlord's petition for eviction was that in the petition the landlord had alleged that he required the premises for his son Giriraj who wanted to do footwear business in the premises in question. The High Court has held that since Giriraj has no experience in the foorwear business and was only helping his father in the cloth business, hence there was no bonafide need. We are of the opinion that a person can start a new business even if he has no experience in the new business. That does not mean that his claim for starting the new business must be rejected on the ground that it is a false claim. Many people start new Signature Not Verified RC.REV. 118/2022 Page 7 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 businesses even if they do not have experience in the new business, and sometimes they are successful in the new business also .... ".

Further, it has been held by the Hon'ble Delhi High Court in Aero Traders Pvt. Ltd. v. Mohan Singh & Anr., 2014 (140) DRJ 560, that -

"no experience is required to start a new business and if a landlord wants to start his own business in the premises owned by him then by no stretch of imagination, it can be said that the requirement of the landlord for the premises is neither bonafide nor genuine."

Reliance is also placed upon: Shayama Bai widow of Late Mulayam v. Murlidhar RC REV. 116/2012 decided on 06.08.2012 wherein it was held that merely the applicant is old aged, ipso facto would not mean that the need is not bonafide and in the present age there is no age of retirement.

10. In light of above discussed authorities, the contention on part of respondent that petitioner does not have bonafide requirement of the tenanted premises as she is a senior citizen and has no experience is not found to be acceptable. A tenant cannot dictate as to upto which age landlord should work or not. Further, having no experience of any business is no bar for any person to start a new business. Likewise, need of the petitioner cannot be held to be not genuine only because petitioner no.1 is a senior citizen without experience.

11. Regarding petitioner no.2, respondent has not placed on record any document which can show that petitioner no.2 is in joint business with his brother at their Mangolpuri property. No other document is placed on record by the respondent to show that petitioner no.2 is gainfully working somewhere. Hence, claim of petitioner no. 2 for his bonafide requirement cannot be discarded only on the basis of bare submission of the respondent. Accordingly, in view of above discussed facts and authorities, it is safely concluded that need of the petitioners of tenanted premises is bonafide.

12. Regarding the issue of alternate accommodation, respondent has stated that petitioners are having property bearing no.313/73, G1, Anand Nagar, Inderlok, Delhi consisting ten shops, factory at Mangol Puri Industrial Area and godowns situated at Mangol Puri and besides the aforesaid properties inherited to the petitioners, the petitioners are also the owners of various other properties being their self-acquired properties. Respondent has not given any details of so-called self-acquired properties of the petitioners. As far as the property at Mangolpuri is concerned, it is stated by the petitioners that same is an industrial area and thus, is not suitable for opening garment business. Regarding the ten shops at Inderlok also petitioners have stated that all those ten shops are occupied by the Signature Not Verified RC.REV. 118/2022 Page 8 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 different tenants and said shops are situated in scooter and motorcycle repairing market wherein no readymade garment shop can be carried out. It is further stated that as the premises in question is situated in a big market of readymade garments and cloths, hence, the petitioners want to do business of readymade garments from the premises in question which is hardly 200 meters away from the residence of the petitioners. Nothing is stated by the respondent about the presence of scooter and motorcycle repairing market where ten shops of the petitioners are situated in Inderlok area. Respondent has only stated that there are other shops also in that area and that area is very near to the residence of the petitioners. Moreso, respondent has not denied the fact that the area where the tenanted premises is situated is more suitable to open the garment business. Petitioners have claimed that tenanted premises is most suitable for opening the garment business as it is situated in big garment market and the same is also very near to their residence. Admittedly, petitioners are residing at Tri Nagar area and the tenanted shop is also situated in the same area. Accordingly, court has no reason to not to believe the averments of the petitioners that the tenanted premises is the most suitable premises for the petitioners for opening the garment businesss.

Here reliance is placed upon in Bhupinder Singh Bara vs Asha Devi (2016) 10 SCC 2009 wherein it has been held that tenant cannot dictate as to how else a landlord can adjust himself. It is for the landlord to choose the place of business more suitable to him. He has complete freedom in this matter.

In Sudesh Kumar Soni & Anr. Vs. Prabha Khanna &Anr. 153 (2008), DLT 652 it was held that "It is not for the tenant to dictate the terms to the landlord as to how else he can adjust himself without getting possession of tenanted premises-suitability has to be seen for convenience of landlord and his family members and on the basis of circumstances including their profession, vocation, style of living, habit and background"

13. In view of above discussed facts, It is concluded that petitioners have no alternate suitable accommodation available with them and their need for the tenanted premises is genuine."

10. The above findings rendered in the impugned judgment are unexceptionable and based on the pleadings/materials on record. There is no infirmity therein which warrants interference in these proceedings. The law is well settled that the revisional power of this court under Section 25B(8) of the DRC Act is restrictive and limited. The same has recently been reiterated Signature Not Verified RC.REV. 118/2022 Page 9 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 by the Supreme Court in Abid-Ul-Islam Vs. Inder Sain Dua, (2022) 6 SCC 30, as under:-

"23. The proviso to Section 25-B(8) gives the High Court exclusive power of revision against an order of the learned Rent Controller, being in the nature of superintendence over an inferior court on the decision-making process, inclusive of procedural compliance. Thus, the High Court is not expected to substitute and supplant its views with that of the trial court by exercising the appellate jurisdiction. Its role is to satisfy itself on the process adopted. The scope of interference by the High Court is very restrictive and except in cases where there is an error apparent on the face of the record, which would only mean that in the absence of any adjudication per se, the High Court should not venture to disturb such a decision. There is no need for holding a roving inquiry in such matters which would otherwise amount to converting the power of superintendence into that of a regular first appeal, an act, totally forbidden by the legislature."

(emphasis supplied)

11. Learned counsel for the petitioner has laid much emphasis on the aspect of abatement of the earlier eviction petition filed by late Shri Suresh Chand Jain. He strenuously contends that the same renders the present eviction petition completely non-maintainable. It was contended that the respondents/landlords concealed the factum of abatement by making vague averments in the eviction petition to the effect that the earlier eviction petition became "infructuous". It was further contended that the subsequent eviction petition (in which the impugned judgment dated 18.12.2021 has been passed) was hit by the doctrine of constructive res judicata. In this regard, attention was drawn to the averments made in the earlier eviction petition as under:

"(vi) That the petitioner requires the premises in question bonafidely and genuinely for himself and his family members dependent upon him for the purpose of accommodation. That the family of the petitioner consists of (1) Sh. Suresh Chand Jain (The Petitioner himself) (2) Smt. Nirmla Devi (Mother of the petitioner).
(3) Smt. Renu Jain (Wife of the petitioner) (4) Sh. Varun Jain (Son of the petitioner) (5) Sh. TarunJain (Son of the petitioner) Signature Not Verified RC.REV. 118/2022 Page 10 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 (6) Sh. Rakesh Kumar Jain, Aged 56 years (Brother of petitioner). (7) Sh. Sushil Kumar Jain, aged 54 years (brother of petitioner),(Divorcee and unemployed), (8) Sh. Rajendra Kumar Jain, aged 52 years (brother of petitioner), (mentally disturbed and unmarried) (9) Sh. Bijender Kumar Jain, aged 50 years (brother of petitioner), (Unemployed and Unmarried)."

12. It was urged that, since the earlier eviction petition stood abated vide order dated 14.12.2020, unless and until the said abatement order was set aside by taking recourse to provisions under Order XXII Rule 9 CPC, the subsequent eviction petition was clearly barred.

13. It was also contended that the respondents/landlords had indulged in misrepresentation, inasmuch as after the demise of late Shri Devi Chand Jain, his other alive sons (other than late Suresh Chand Jain) also stepped into the shoes of their father and acquired right in respect of tenanted premises. It was urged that the respondents/landlords did not place on record any no objection, of any of the co-owners, and only made averments in the eviction petition to the effect that "that other co-owners of the suit property have no objection if an eviction order is passed in favour of the petitioners".

14. Having perused the record and having heard respective counsels for the parties, I find no merit in the contention raised by the learned counsel for the petitioner.

15. As regard the contention regarding the instant eviction petition being barred on the principles of constructive res judicata, a bare perusal of the averments made in the instant eviction petition makes it clear that the same is based on a completely independent and distinct cause of action. The earlier eviction petition filed by late Shri Suresh Chand Jain was based on his personal bonafide need, as existing at that point of time. In the earlier Signature Not Verified RC.REV. 118/2022 Page 11 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 eviction petition filed by late Shri Suresh Chand Jain, it was averred as under:

"(xiii) That the Premises in question is situated in a big market of readymade garments and cloths, hence, the Petitioner wants to do business of readymade garments from the premises in question which is hardly 200 meters away from the residence of the Petitioner and it is quite a walk able distance and best suited place for business of petitioner.
(xiv) That the petitioner does not have any suitable commercial accommodation in Delhi to run a Garment Shop. The petitioner who is jobless at present is in dire need of commercial accommodation, hence, he requires the premises bonafidely and genuinely."

16. On the other hand, in the present eviction petition, which was filed after the death of Late Shri Suresh Chand Jain, the circumstances existing in the aftermath of the death of Shri Suresh Chand Jain were referred to, and was made the basis for filing the eviction petition. In this regard, reference may be made to the following averments made in the present eviction petition:

"(ix). That after the death of Shri Suresh Chand Jain, the financial condition of the family is worst because huge amounts were spent on the disease of Suresh Chand Jain because he was suffering with the diseases of Covid-19 and Shri Suresh Chand Jain remained admitted in Max Hospital, Shalimar Bagh, New Delhi.
(x) That the petitioner No. I is a widow and wants to run her own business as well as petitioner No.2 is unemployed and got married in 2018 and now, blessed with a daughter which makes him more responsible towards family.
(xi) That the petitioners are jobless and they want to open a Garment shop, however, they are unable to start a Garment Shop because they does not have any suitable commercial accommodation to open a Garment Shop. The financial condition of the petitioners is not good enough to take a suitable shop near their residence on rent for themselves to run the Garment Business."

17. Thus, it can be seen that the present eviction petition is based on a completely distinct cause of action. Admittedly, the respondents (eviction petitioners) were not a party to the earlier eviction petition filed by late Shri Suresh Chand Jain.

Signature Not Verified RC.REV. 118/2022 Page 12 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51

Neutral Citation Number: 2023/DHC/000197

18. In Shantilal Thakordas & Ors. Vs. Chimanlal Maganlal Telwala (1976) 4 SCC 417, the Supreme Court overruled its earlier decision rendered in Phul Rani & Ors. vs. Naubat Rai Ahluwalia (1973) 1 SCC 688 and held that the law permitted the eviction of a tenant for the bonafide requirement of the premises for occupation of the landlord as a residence for himself and members of his family and that such a requirement was both of the landlord and members of his family so that upon the death of the landlord, the right to sue survived upon the members of the family of the deceased.

19. However, the position in the instant case is different inasmuch as the bonafide requirement asserted in the eviction petition filed by the late husband of the respondent no.1 was based on his personal bonafide need viz. requirement of the tenanted premises to enable him to do business of readymade garments from the tenanted premises. It may be that the need asserted by the late husband of the respondent no.1 in the previous eviction petition was for the purpose of maintaining his family; however, the same does not detract from the fact that it was his personal requirement.

20. It is pertinent to note that in the earlier eviction petition, there was no plea to the effect that the premises were required by the petitioner therein for running any "family business". Had there been such a plea, the right to sue may have arguably survived upon the remaining family members. The Division Bench of Karnataka High Court in Yasimsab Fakruddinsab Dori vs. Basappa ILR 1991 KAR 3954, has recognized that in the case of a proceeding in which the possession is sought for non residential purpose i.e. for running business of one's own profession or if it is pleaded that the premises is required for carrying on business by the landlord and/or by members of his family or the business pleaded is a family business, the eviction proceedings can be continued even after the death of the original Signature Not Verified RC.REV. 118/2022 Page 13 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 landlord because the requirement pleaded was not confined only to the landlord but it also covered the requirements of members of his family.

21. The aforesaid judgment of Yasimsab (supra) also goes on to hold that in the case of a profession which is personal to the landlord, unless members of his family are also carrying on the same profession and that is pleaded in the petition, the eviction proceedings will not survive on the death of the landlord because the very requirement pleaded in the petition would be that the landlord required the tenanted premises for carrying on his profession, which was personal to him. The same would be the position in the context of a petition filed by a deceased landlord, asserting his bonafide requirement of the tenanted premises to carry on a business/vocation, in the absence of any plea that the said business/vocation proposed to be carried out from the tenanted premises, is a family business. The relevant observations of the Yasimsab (supra) are reproduced as under:

"16....In the case of a proceeding in which the possession is sought for non- residential purpose i.e., for running a business or for one's own profession, if it is pleaded that the premises is required for carrying on the business by the landlord and/or by the members of his family or the business pleaded is a family business, the proceeding can be continued even on the death of the original landlord because, the requirement pleaded was not confined only to the landlord but it also covered the requirement of the members of his family. However, in the case of profession which is personal to the landlord such as legal profession, medical profession and any other profession which requires special acumen or a special qualification unless the members of his family are also carrying on the same profession and that is pleaded in the petition the proceeding will not survive on the death of the landlord because the very requirement pleaded in the petition would be that the landlord required the premises for carrying on his profession which was personal to him...."

22. The Division Bench in Yasimsab (supra) also goes on to rightly hold as under:

"16. ...It is not possible to state in general terms or lay down the trite rule that a particular proceeding will continue or will not continue, as it has to be decided on the pleadings of the case. We have already pointed out that the effect of the Decisions of the Supreme Court in Shantilal [(1976) 4 SCC 417 :
AIR 1976 SC 2358.] and Pukhraj cases [(1990) 2 SCC 431 : AIR 1990 SC Signature Not Verified RC.REV. 118/2022 Page 14 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 1133.] that whether the proceeding under the Rent Act will survive on the death of the landlord or not would depend upon the actual pleas raised by the landlord and the ground on which the eviction is sought. ...
****
19. ... It is no doubt true that the L.Rs. of the landlord are not excluded from the definition of the word „landlord‟. In a petition filed under Section 21(1)(h) of the Act they become landlords, as the L.Rs. on the death of the original landlord. But this does not in any way help the respondent because the right to continue the cause by the L.Rs. in a petition under Section 21(1)(h), in turn, depends upon the plea raised in the petition viz., as to whether the possession of the premises is sought on the ground that it is required for the landlord and/or for the members of his family. If no plea is raised in the petition that the premises is also required for the use and occupation of the members of the family and/or for running the business in the case of seeking possession for non-residential purpose that the premises are required by the landlord and/or by the members of his family, the cause will not survive on the death of the landlord. As already pointed out in the instant case, the original landlord has not pleaded that the premises are also required by the members of his family to run the business. The original landlord pleaded that he himself required the premises for running the business in order to maintain his family. Therefore, it is not possible to hold that the L.Rs. of the deceased landlord falling within the definition of the word „landlord‟ are entitled to continue the proceedings because there is no plea that they also reasonably and bona fide required the premises for running the business. Therefore, the petition has to fail."

(emphasis supplied)

23. The Division Bench of the Kerala High Court in the case of Aniyeri Jayarajan vs. Valiya Kooleri Koorma Yesoda (2003) 2 KLJ 27, while dealing with the similar situation held that where the eviction petition was filed on the basis of bonafide requirement of the premises for the purpose of the landlady's husband to start his business, the eviction petition would abate after death of the husband. It was acknowledged in the said case that the need of the husband cannot be equated with the need of the members of the family even though the husband was to start the business for the purpose of maintaining the family. The relevant observations in the said judgment are as follows:

"10. So far as the present case is concerned, the bonafide requirement made by the landlady is that her husband wanted to start business. No doubt, husband Signature Not Verified RC.REV. 118/2022 Page 15 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 was to start business for the purpose of maintaining of family. But that does not mean that the need becomes that of the husband and the members of the family. After death of her husband, there was no need for starting the business. In that view of the matter, we are of the view that the need alleged has become abated after the death of her husband."

24. In the present case, therefore, the fact that the earlier eviction petition filed by the late husband of the respondent no.1 stood abated vide order dated 14.12.2020 does not prevent or bar the respondents from filing a fresh eviction petition based on their own bonafide requirement in the new circumstances prevalent after death of the late husband of respondent no.1.

25. As regard the contention of the petitioner, that the respondents have alternative suitable accommodation available to them, the impugned judgment clearly analysed the said issue threadbare in paragraphs 9-13 thereof (supra), and has come to the conclusion that the respondents have no alternative suitable accommodation available with them and their need for the tenanted premises is genuine. No ground is made out for disturbing the aforesaid findings contained in the impugned judgement.

26. As regard the contention that the eviction petition was filed without the authorization of the co-owners, the impugned judgment rightly takes note of the judgment in case of Sheikh Mohd Zakir v. Shahanazparveen, 2012 (2) RCR 235 (DHC), wherein it was held that one of the co-owners can file a suit for eviction of a tenant in the property generally owned by the co- owners and this principle is based on the doctrine of agency. The said position has been reiterated in catena of judgments. Reference in this regard may be made to a judgment of a co-ordinate bench of this court in Puran Chand Aggarwal v. Lekh Raj, 2014 SCC OnLine Del 1506, which takes note of various judgments on the issue of the right of a co-owner to institute an eviction petition, as under:

"24. The following cases are relevant in this regard, i.e. on the issue of co- ownership : -
Signature Not Verified RC.REV. 118/2022 Page 16 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51
Neutral Citation Number: 2023/DHC/000197
(i) This Court in Ram Dularithr. LRs v. Om Parkash Gupta, 169 (2010) DLT 301, observed that the learned Additional Rent Control Tribunal went wrong in holding that the petitioner being owner only of a part of the premises could not have filed the eviction petition unless she was joined by her husband, who was a joint owner of the premises. Even otherwise, it is settled law that the court can take into account subsequent events and in this case, the petitioner's husband had died soon after filing of the petition and she became the owner of not only in her own right but as legal heir of her husband of the remaining portion of the premises. Learned Additional Rent Control Tribunal could not have ignored this fact.
(ii) In Yashpal v. Chamanlal Sachdeva, 129 (2006) DLT 200, it was held that a co-owner can maintain a petition and that the inter se arrangement between owners is no business of the tenant.
(iii) In India Umbrella Manufacturing Co. v. BhagabandeiAgarwalla (Dead) by L.R.s, AIR 2004 Supreme Court 1321, the Supreme Court observed that one of the co-owners can file a suit for eviction of a tenant in the property generally owned by the co-owners and this principle was based on doctrine of agency. One co-owner filing a suit for eviction against the tenant does so, on his own behalf in his own right and as an agent of the other co-owners. The consent of other co-owners is assumed as taken unless it is shown that the other co-owners were not agreeable to eject the tenant.
(iv) In Col. Inderjeet Singh v. Mr. Vikram Singh, 194 (2012) DLT 209, it was observed that it is a settled principle of law that one of the co-owners can file a suit for eviction of tenant in a property generally owned by the co-owners. (also see India Umbrella Manufacturing Co. v. BhagabendeiAgarwalla (Dead) by LRs Smt. Savitri Agarwalla AIR 2004 SC 1321, paragraph 6 cited Sri Ram Pasricha v. Jagannath, 1977 1 SCR 395; Dhannalal v. Kalawatibai, AIR 2002 SC 2572). A co-owner filing a suit for eviction does so on his own behalf and in his own right and as an agent of other co-owners. The consent of other co-owners is assumed to be taken unless, it is shown that other co-owners were not agreeable to eject the tenant and the suit was filed in disagreement.

In the present case, the suit was preferred by the plaintiff himself. One of the co-owners, cannot withdraw his consent so as to prejudice the other co-owner. The suit once filed, the rights of the parties stand crystallized on the date of the suit and the entitlement of the co-owners to seek ejectment must be adjudged by reference to the date of institution of the suit. (See also Mohinder Prasad Jain v. Manohar Lal Jain, AIR 2006 SC 1471, paragraphs-7 & 8).

(v) In Sri Ram Pasricha v. Jagannath, AIR 1976 SC 2335, it was observed that jurisprudentially, it is not correct to say that a co-owner of a property is not its owner. He owns every part of the composite property along with others and it cannot be said that he is only a part-owner or a fractional owner of the property. The position will change only when partition takes Signature Not Verified RC.REV. 118/2022 Page 17 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51 Neutral Citation Number: 2023/DHC/000197 place. It is, therefore, not possible to accept the submission that the plaintiff who is admittedly the landlord and co-owner of the premises is not the owner of the premises within the meaning of Section 13(1)(f). It is not necessary to establish that the plaintiff is the only owner of the property for the purpose of Section 13(1)(f) as long as he is a co-owner of the property being at the same time the acknowledged landlord of the defendants.

(vi) In Sheikh Mohd Zakir v. Shahnaz Parveen, 2012 (2) RCR (Rent) 235, it was observed that in the suit between the landlord and tenant, a third person claiming to be co-owner of the property cannot intervene as the issue of ownership could not be decided in the proceedings under the DRCA...... It is not necessary that all co-owners need to file the petition for eviction.

(vii) In Krishan Lal v. Rajan Chand Khanna, AIR 1993 Delhi 1, it was observed that being a heir, the person will be one of the co-owners of the property and as such will be entitled to file the eviction petition under Section 14(1)(e) of the Act.

(viii) In Fibre Bond (Sales) Pvt. Ltd. v. Smt. Chand Rani, 1993 (1) RCR 492 it was held that widow, a co-landlady of the premises can initiate eviction proceedings against the tenant in absence of other co-owners."

27. In view of the aforesaid, there is no merit in the present petition and the same, along with pending application, is accordingly dismissed, however, with no orders as to costs.

SACHIN DATTA, J JANUARY 11, 2023/ssc/cl Signature Not Verified RC.REV. 118/2022 Page 18 of 18 Digitally Signed By:RADHA BISHT Signing Date:11.01.2023 18:04:51