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 7, Cited by 0]

Delhi High Court

Satish Kumar Jain vs Brahm Prakash & Anr on 3 March, 2023

Author: Manoj Kumar Ohri

Bench: Manoj Kumar Ohri

                                     Neutral Citation Number : 2023/DHC/001687



                            *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                            +                                 FAO 456/2018

                                                                   Reserved on :     16.01.2023
                                                                   Pronounced on :   03.03.2023

                            IN THE MATTER OF:
                            SATISH KUMAR JAIN                                   ..... Appellant
                                                     Through:      Mr. Virag Kumar Agarwal, Ms.
                                                                   Shalini Agarwal, Ms. Naina
                                                                   Agarwal    and      Mr.    Shobhit
                                                                   Agarwal, Advocates.
                                                     versus

                            BRAHM PRAKASH & ANR.                               ..... Respondents
                                             Through:              Mr. Shiv Charan Garg, Mr. Imran
                                                                   Khan, Mr. Rohit Kumar and Ms.
                                                                   Jahanvi Garg, Advocate.

                            CORAM:
                            HON'BLE MR. JUSTICE MANOJ KUMAR OHRI

                                                         JUDGMENT

MANOJ KUMAR OHRI, J.

1. By way of the present appeal filed under Order 43 read with Section 151 CPC, the appellant/plaintiff has assailed the order dated 28.08.2018 passed by the Trial Court in Suit No.13886/2016 to the extent that his application under Order 39 Rule 10 read with Order XV-A and Section 151 CPC was dismissed.

2. The appellant filed the underlying suit for declaration, possession, damages, permanent and mandatory injunction, wherein he claimed himself to be the absolute and lawful owner of property bearing No. T-57 FAO 456/2018 Page 1 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 (C), Tokri Walan, near Azad Market, Delhi - 110006 admeasuring 42 sq. yards and comprising of its entire ground floor and second floor with roof/terrace rights alongwith common staircase and superstructure. It was further claimed that the aforesaid portions were purchased by him and his brother from respondent No.2/Munni Devi by way of registered GPA and Will both dated 08.06.1998. The first floor of the property was sold by respondent No.2 to respondent No.1 (her brother). Allegedly, after sale of the aforesaid portions to the appellant, somewhere in the first week of November, 2006, respondent No.1 started raising unauthorized construction of a tin shed on the roof of the first floor of the property (i.e. second floor).

In the above facts, the appellant prayed for a decree of declaration in his favour declaring him to be the sole and absolute owner of second floor with the superstructure built thereupon and roof/terrace rights alongwith common staircase (hereinafter, the 'suit property'); of permanent injunction restraining the respondents/defendants from parting with the suit property; of mandatory injunction against the respondents to remove the tin shed constructed at the suit property; alongwith possession. Ancillary reliefs in the form of damages/compensation for use and occupation charges were also sought. Along with the suit, the appellant had also filed an application under Order 39 Rule 10 read with Order XV-A and Section 151 CPC. The suit as well as the application were resisted by the respondents.

3. Learned counsel for the appellant contended that though the Trial Court found a prima facie case in favour of the appellant and directed the respondents not to dispose of the suit property or to create any encumbrance on it till the disposal of the suit, it erred in dismissing the FAO 456/2018 Page 2 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 application under Order 39 Rule 10 read with Order XV-A and Section 151 CPC. It was further contended that prior to filing of the aforesaid application, the appellant had also issued a legal notice thereby asking the respondents to pay Rs.10,000/- per month towards the use and occupation charges with respect to their illegal possession at the roof of the first floor, but no reply was given by the respondents. In support of his submissions, learned counsel referred to the decisions in Metropolis Travels & Resorts (I) Pvt. Ltd. v. Sumit Kalra & Anr. reported as 2002 SCC OnLine Del 521, Raghubir Rai v. Prem Lata & Anr. reported as 2014 SCC OnLine Del 3045 and Dil Bahadur v. Arya Samaj Mandir reported as 2018 SCC OnLine Del 12194.

4. Mr. Shiv Charan Garg, learned counsel for the respondents, on the other hand, defended the impugned order by contending that as the respondents never admitted any amount, no application under Order 39 Rule 10 read with Order XV-A and Section 151 CPC could have been filed. It was submitted that the appellant has not placed any material on record to claim the amount of Rs.10,000/- per month towards the use and occupation charges. In support of his submissions, learned counsel placed reliance on the decision in Gujarat Co-operative Milk Marketing v. Jawahar Mal & Sons and Others reported as 2002 SCC OnLine Del 1224.

5. I have heard the learned counsels for the parties and perused the material placed on record.

6. From the material placed on record, it is discernible that on 08.06.1998, two sale transactions took place. The first transaction was between the appellant and respondent No.2, whereby ground floor as FAO 456/2018 Page 3 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 well as roof rights of the first floor were purchased. The second sale transaction related to purchase of first floor by respondent No.1 from respondent No.2. Pertinently, respondent No.1 is the real brother of respondent No.2.

7. Prior to underlying suit being filed by the appellant, respondent No. 2 had filed a civil suit being CS (SCJ) No.606753/2016 against the appellant seeking declaration that sale documents, whereby roof rights of the first floor were alleged to have been executed in favour of the appellant, be declared null and void. Apparently, the suit has been dismissed though an appeal is stated to have been preferred and pending.

8. In response to appellant's application under Order 39 Rule 10 CPC, the respondents stated that a fraud had been played upon them. The Trial Court, by noting that the respondents had not admitted appellant's claim of trespassing or entitlement to mesne profits, dismissed the appellant's application.

9. It is worthwhile to note that in Raghubir Rai (Supra), a Division Bench of this Court, while considering Order 39 Rule 10 CPC vis-à-vis Order XV-A CPC observed that language of the latter, especially absence of the word 'admitted' in it, vests the Court with discretion to issue a direction for deposit of 'such amount' as the Court may deem fit/reasonable. Notably, an SLP filed before the Supreme Court against the decision in Raghubir Rai (Supra) came to be dismissed.

10. Considering the issue involved, it is deemed expedient to also refer to the decision rendered by a Co-ordinate Bench of this Court in Anita Devi v. Sukumar Yadav reported as 2019 SCC OnLine Del 9053, where FAO 456/2018 Page 4 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 the plaintiff was held to have made out a case for deposit of arrears of rent under Order XV-A CPC. Relevant excerpt from the decision is reproduced hereunder:-

"9. As far as the non registration of the rent agreement is concerned, for the present purposes, it is sufficient to note that the plaintiff is relying upon the same only for the purposes of deposit of alleged arrears of rent in the Court. The legal notice sent by the plaintiff dated 20.06.2016 did not elicit any response from the defendant, although learned counsel for the defendant contends that service of the notice was not effected."

11. A fact situation similar to the present case had in fact come up before another Co-ordinate Bench of this Court in Madho Singh Chauhan v. Smriti and Others reported as 2022 SCC OnLine Del 1059, where it was opined that the principle under Order XV-A CPC applies differently based upon whether the defendant was a tenant or alleged unauthorized occupant. It was further held that Order XV-A CPC confers complete discretion on the Court to decide the amount to be fixed for payment by the unauthorized occupant and observed thus:-

"15. The Court also queried Mr. Jain as to whether he had, with him, any authority which could indicate that the amount to be fixed by the court under Order XV-A(1) of the CPC, to be paid by unauthorised occupants of the suit property, who were not tenants therein, had to be reckoned on the basis of the rent commanded by premises in the vicinity.
16. Mr. Jain has not been able to show me any judgment which indicates that, even where the defendants are not tenants in the suit property, the amount directed to be paid under Order XV-A(1) of the CPC should be fixed on the basis of the rent commanded by premises in the vicinity.
17. Even otherwise, prima facie, the submission does not commend itself to acceptance.
18. The decisions cited by Mr. Jain do not further his contention. The judgment of the Supreme Court in Maria Margarida Sequeria Fernandes does not deal with Order XV-A of the CPC at all;
FAO 456/2018 Page 5 of 9
Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 indeed, the provision is not even applicable to the facts of the said case. The judgment of the coordinate Bench of the learned Single Judge in Raghubir Singh Arora dealt with a situation in which, though the plaintiffs claimed that the defendants were not tenants, the defendants claimed tenancy. The decision of the Court, in such circumstances, to fix the amount payable under Order XV-A(1) on the basis of the rent charged in respect of premises in the vicinity can obviously not be applied to a situation in which the defendants, even as per the plaintiff's own case, are not tenants in the premises.
xxx
20. A bare reading of sub-para (F), (G) and (H) of para 9 of the report in Raghuvir Rai, vis-à-vis the earlier sub-paras (A) to (E) thereof, clearly indicate that the principle that applies, under Order XV-A, to unauthorised occupants who are not tenants, and that which applies to tenants, are completely distinct. Where the defendants are the tenants in the suit property, there may be substance in the contention that the payment directed under Order XV-A(1) ought to be commensurate to the rent charged with respect to premises in the vicinity. Where, however, the defendants are not tenants, as in the present case, where they are the divorced wife and children of the petitioner who, according to him, are continuing in unauthorised occupation of the suit property, the discretion of the court, in fixing the amount payable under Order XV-A(1) is not constrained or constricted in any manner by the consideration of the rent chargeable with respect to premises in the vicinity.
21. Order XV-A(1), in fact, confers complete discretion on the court to decide on the amount to be fixed for the payment by the alleged unauthorised occupant. Where the fixation of the said amount is completely unconscionable or shocks the conscience of the court, the court may, in a given case, interfere and, perhaps, modify the amount. Else, the exercise of discretion by the learned trial court under Order XV-A (1) does not merit interference, least of all in a petition under Article 227 of the Constitution of India."

(emphasis added)

12. In the instant case, on one hand, the Trial Court found a prima facie case in favour of the appellant on the basis of the material on FAO 456/2018 Page 6 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 record, however, on the other hand, it dismissed the appellant's application under Order 39 Rule 10 read with Order XV-A and Section 151 CPC holding that there was substantial dispute with regard to ownership of the suit property.

13. A prima facie reading of the material on record would show that though respondent No. 2 admitted to have executed sale documents with respect to ground floor of the abovementioned property, she denied executing documents with respect to roof rights of the first floor. The aforesaid stand was taken inspite of the fact that both the portions of the property were transferred by the same set of documents. In the Agreement for Sale, respondent No.2 further admitted to receiving entire sale consideration of Rs.1.50 lacs as well as handing over vacant possession of relevant portions of the property, i.e. entire ground floor and second floor with roof/terrace rights alongwith common staircase and superstructure to the appellant.

Leaned counsel for the appellant pointed out that in the evidence recorded in CS (SCJ) No.606753/2016, a copy of which has been placed on record, respondent No.1 had deposed that the documents in relation to both the sale transactions that took place in the year 1998 were prepared, executed and registered on the same date and that he was a witness to the document executed by respondent No.2 in favour of the appellant. Respondent No.1 also elaborated the procedure that took place at the time of registration, where Sub-Registrar had asked questions relating to identity of the exhibitant. He admitted that documents pertaining to his transaction as well as transaction relating to the appellant were prepared by the same counsel. Additionally, he admitted his presence at the time FAO 456/2018 Page 7 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 when the sale transaction documents were registered in favour of the appellant.

14. It is noteworthy that in all the sale transaction documents respondent No. 1 signed as a witness. In their written statement, the respondents did not deny the receipt of legal notice. Rather, it was stated that the same was uncalled for and unwarranted.

15. From above, it is apparent that the appellant has been able to show a prima facie case in his favour. The sale documents in his favour are registered and the alleged construction by respondents on the roof of first floor has deprived the appellant from using the roof as per his wish and desire. In Raghubir Rai (Supra), a Division Bench of this Court held that Order XV-A empowers the Court to direct the defendant who though may not be liable to be ejected/dispossessed immediately without trial but, on preponderance of probabilities may not be found to have a right to continue in the possession of the property, to deposit during the pendency of the suit such amount as may appear to be reasonable to safeguard the right of the owner of the property and to ensure that such owner is compensated at least for the time taken in adjudication of a false defence taken by the defendant in unauthorized occupation.

16. In view of the foregoing discussion and the decisions cited hereinabove, the appeal is allowed and the order dated 28.08.2018 is set aside to the extent that the appellant's application under Order 39 Rule 10 read with Order XV-A and Section 151 CPC was dismissed. In the opinion of this Court the ends of justice would be met by directing the respondents to deposit with the Trial Court a sum of Rs.7,500/- per month from the date of filing of the suit till pendency of the suit. It is FAO 456/2018 Page 8 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29 Neutral Citation Number : 2023/DHC/001687 ordered accordingly. The arrears for the period between date of filing of the suit and 03.03.2023 be deposited within three months from today and the deposit for the subsequent months be made, month by month, in advance for each month by the 15th of the month. The release of the amount to be deposited by the respondents shall be subject to the final outcome of the suit.

17. A copy of this judgment be communicated to the concerned Court for information.

(MANOJ KUMAR OHRI) JUDGE MARCH 03, 2023 ga FAO 456/2018 Page 9 of 9 Digitally Signed By:SANGEETA ANAND Signing Date:07.03.2023 11:14:29