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 22, Cited by 0]

Delhi High Court

Guari Shankar vs Rakesh Kumar & Ors. on 9 May, 2020

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                        Date of decision: 9th May, 2020


+                               RSA 146/2005

       GAURI SHANKAR                                    ..... Appellant
                   Through:           Mr. Pankaj Vivek and Mr. Bidya
                                      Rani, Advocates.

                                Versus

    RAKESH KUMAR & ORS.                      ..... Respondents
                  Through: Mr. Anupam Dwivedi and Mr.
                           Pradeep Dwivedi, Advocates.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     This Regular Second Appeal under Section 100 of the Code of Civil
Procedure, 1908 (CPC) impugns the judgment and decree [dated 3rd
February, 2005 in RCA No.98/1997 of the Court of Additional District
Judge, Delhi] partly allowing the First Appeal under Section 96 of the CPC
filed by the respondents/defendants against the judgment and decree [dated
27th September, 1997 in Suit No.436/1996 of the Court of Civil Judge,
Delhi] allowing the suit filed by the appellant/plaintiff against the
respondents/defendants, for dissolution of partnership, rendition of accounts
and recovery of possession of Shop No.47 U.B., Jawahar Nagar, Delhi. The
First Appellate Court, while has upheld the decree insofar as of dissolution
of partnership and rendition of accounts, has set aside the decree for
recovery of possession of the shop aforesaid.



RSA 146/2005                                                     Page 1 of 36
 2.     This second appeal came up first before this Court on 20th May, 2005,
when while issuing notice thereof, vide ex-parte ad-interim order, the
respondent/defendant No.3 Balmukand Verma was restrained from
alienating in any manner, Shop No.47 U.B., Jawahar Nagar, Delhi.
However, vide order dated 21st February, 2006, upon the counsel for the
appellant/plaintiff absenting, the appeal was dismissed in default and for
non-prosecution and the interim order vacated.        The appellant/plaintiff
applied for restoration of the appeal and on 26th April, 2006 notice of which
application was ordered to be issued. The appellant/plaintiff not only failed
to serve the respondents/defendants inspite of repeated opportunities, but
also again failed to appear on 27th August, 2008 and resultantly the
application filed for restoration of the appeal already dismissed in default
and for non-prosecution, was also dismissed. The appellant/plaintiff again
applied for setting aside of the order dated 27th August, 2008 and when the
said application came up before this Court on 24th October, 2008, informed
that the respondent/defendant No.3 Balmukand Verma had died on 14th
January, 2007. The process of substitution of the legal representatives (LRs)
of the respondent/defendant No.3 Balmukand Verma thereafter began.
Ultimately, vide order dated 22nd July, 2010, the order dated 27th August,
2008 of dismissal of the application for restoration of this second appeal
already dismissed in default, was recalled and the application for restoration
of the appeal restored to its original position. Vide subsequent order dated
18th November, 2011, the LRs of the deceased respondent/defendant No.3
Balmukand Verma were brought on record and the appeal restored to its
original position. Vide yet subsequent order dated 2nd December, 2013,
holding that this second appeal did not entail any substantial question of

RSA 146/2005                                                      Page 2 of 36
 law, this second appeal was dismissed. The appellant/plaintiff applied for
review of the said order but the review application was also dismissed vide
order dated 22nd August, 2014.

3.     The appellant/plaintiff preferred SLP(C) Nos.29019-29020/2015 to
the Supreme Court, challenging the orders dated 2nd December, 2013 of
dismissal of the appeal as not entailing any substantial question of law and
order dated 22nd August, 2014 of dismissal of the application filed for
review of the order dated 2nd December, 2013, and which SLP was granted
and converted to Civil Appeal Nos.4513-4514/2017 which were disposed of
vide order dated 29th March, 2017 of the Supreme Court. The Supreme
Court set aside the order dated 2nd December, 2013 of this Court of
dismissal of this second appeal as not entailing any substantial question of
law and relegated the parties to this Court for a fresh consideration of this
second appeal on its own merits in accordance with law, and more so the
substantial questions of law formulated by the appellant/plaintiff in the
memorandum of this second appeal, leaving it open to this Court to
formulate the substantial questions of law or permit the parties to urge any
further substantial question of law that may require consideration.

4.     Pursuant to the aforesaid order of the Supreme Court, the Trial Court
records earlier requisitioned in this Court and which had been sent back,
were re-requisitioned.    The counsel for the appellant/plaintiff and the
counsel for all the respondents/defendants were heard on 6th July, 2018 as
well as on 9th July, 2018 and the proceedings adjourned to 23rd July, 2018.
Though it was expected that by 23rd July, 2018 I would be able to study the
law on the subject, to be in a position to dictate the order in the open Court


RSA 146/2005                                                      Page 3 of 36
 on 23rd July, 2018, but the same remained to happen. The counsels, during
the hearing, agreed that considering the time for which the appeal had
already remained pending and further considering the fact that in none of the
orders of this Court after remand by the Supreme Court also, the substantial
questions of law had been framed, this Court in the judgment disposing of
the appeal also formulate the substantial questions of law. Since on 23rd
July, 2018, no order reserving the appeal for judgment was passed, this
judgment is being pronounced now after telephonically intimating the
counsels.

5.     The appellant/plaintiff, on 6th June, 1984 instituted the suit from
which this appeal arises, pleading (i) that the appellant/plaintiff and the
respondent/defendant No.1 Rakesh Kumar, vide Deed dated 3rd September,
1975 entered into a partnership, to start a firm in the name and style of M/s
Neel Jewellers, to carry on business of repair and sale of silver jewellery and
repairing and making of gold ornaments, at Shop No.47 U.B., Jawahar
Nagar, Delhi which was jointly taken, on rent by the appellant/plaintiff and
the respondent/defendant No.1 Rakesh Kumar for partnership business, from
the respondent/defendant No.2 Maya Devi, who was the mother of the
respondent/defendant No.1 Rakesh Kumar; (ii) that the appellant/plaintiff
and the respondent/defendant No.1 were lawful tenants in respect of the said
shop; (iii) that it was a term of the Partnership Deed that if any other
business was carried on from the shop aforesaid in any other name, then that
business also will be in partnership between the parties; that the
appellant/plaintiff and the respondent/defendant No.1, after a few days of
starting the business of M/s Neel Jewellers, started another firm in the name
and style of M/s Verma Sons, for carrying on the business of sale, purchase
RSA 146/2005                                                       Page 4 of 36
 and work of embroidery of sarees at the aforesaid shop; (iv) that the
partnership was initially for a period of five years but was continued by the
parties after the expiry of five years and became a partnership at will; (v)
that owing to the conduct of the respondent/defendant No.1, the
appellant/plaintiff was left with no alternative but to discontinue the
partnership business; resultantly, the appellant/plaintiff got issued a notice
dated 4th October, 1983 to the respondent/defendant No.1, of dissolution of
partnership; (vi) that the respondent/defendant No.1 sent a false reply dated
8th November, 1983 to the said notice; (vii) that though the said notice was
meant to be with respect to partnership in the name and style of M/s Neel
Jewellers as well as the partnership in the name and style of M/s Verma
Sons, but the appellant/plaintiff by way of abundant caution got issued
another notice dated 21st April, 1984 to the respondent/defendant No.1 and
to which the respondent/defendant No.1 failed to reply; (viii) that with the
issuance of the said notices, both the partnership firms stood dissolved and
the appellant/plaintiff became entitled to accounts and the money found due
on taking accounts; (ix) that the respondent/defendant No.1 was in
possession of the books of account and had otherwise also misappropriated
the assets of the firm; (x) that the respondent/defendant No.1 even after
issuance of the notices continued the partnership business at the same shop,
without paying any share of the appellant/plaintiff therein; (xi) that the
tenancy of the shop in favour of the appellant/plaintiff and the
respondent/defendant No.1 was never surrendered to the landlady
respondent/defendant No.2; (xii) that the tenancy and possession could be
surrendered jointly by the appellant/plaintiff and the respondent/defendant
No.1 and not otherwise; (xiii) that the appellant/plaintiff had never

RSA 146/2005                                                      Page 5 of 36
 consented to surrender the tenancy or possession of the shop aforesaid; and,
(xiv)    that   the   plea   of   the   respondent/defendant   No.1,   of    the
respondent/defendant No.2 landlady, after surrender of tenancy aforesaid
and possession, having delivered possession of the subject shop to her
husband respondent/defendant No.3 Balmukand Verma, is not tenable in
law. The appellant/plaintiff thus sought dissolution of the partnership firms
namely M/s Neel Jewellers and M/s Verma Sons; rendition of accounts;
recovery of monies found due on taking accounts; and, possession of shop
along with respondent/defendant No.1.

6.      All the three respondents/defendants filed a joint written statement
contesting the suit, pleading (a) that the suit was barred by time; the firm
was dissolved in February, 1978; the tenanted premises was surrendered to
the respondent/defendant No.2 landlady and the business was altogether
closed; the stocks of trade were sold and the debts of the firm cleared and
the accounts finally settled in the year 1980 and nothing remained payable
by any party to the other; (b) denying that the appellant/plaintiff and the
respondent/defendant No.1 were tenants in the shop; the shop was
surrendered to the respondent/defendant No.2 in 1978; (c) that the business
of the partnership was closed in February, 1978 and the goods of the
partnership were sold and the debts of the firm cleared; according to the
settlement of accounts, the goods were sold and the liabilities of the firm
were cleared; (d) that the shop had been let out to the respondent/defendant
No.3 Balmukand Verma who was doing business therein in the name and
style of Enamel Art Jewellers.




RSA 146/2005                                                       Page 6 of 36
 7.     The appellant/plaintiff filed a replication, denying the contents of
written statement and reiterating the contents of the plaint.

8.     After instituting the suit aforesaid, the appellant/plaintiff instituted
another suit, being Suit No.435/1996, against the respondents/defendants,
for permanent injunction restraining the respondents/defendants from
making any addition, alteration in the shop and from transferring possession
of the shop to any other person.

9.     The two suits, vide order dated 13th July, 1988, were consolidated and
the following consolidated issues framed in the suits:

       "1.     Whether the suit is barred by limitation?     OPD
       2.      Whether the suit is bad for mis-joinder of parties and
               cause of action? OPD
       3.      Whether the suit is not properly valued for the purposes
               of court fees and jurisdiction? OPD
       4.      Whether the partnership firm is dissolved in 1983?
       5.      Whether the defendant No.1 is the accounting party?
                    OPD
       6.      Whether the plaintiff is entitled to relief of possession
               against the defendant No.2&3?
       7.      Whether the plaintiff is entitled to relief of injunction in
               suit No.228/87?
       8.      Relief.
       Another issue was framed on 13.2.97:
       ISSUE
       1.      Whether the pltf. is entitled to rendition of accounts as
               prayed for? OPP."




RSA 146/2005                                                          Page 7 of 36
 10.    The Suit Court, on the basis of the evidence led by the parties,
found/observed/held (I) that the respondents/defendants, to prove that the
partnership was dissolved in the year 1978, filed on record the slip issued by
the Income-Tax Department showing that in income-tax return furnished in
the year 1978, it was stated that it is a closed firm; however, the counsel for
the appellant/plaintiff claimed that the income-tax return signed by both the
partners had not been produced and only the slip was produced; (II) that the
case of the respondents/defendants was that under the Partnership Deed, the
partnership was for five years with option even prior thereto to either party
to remove himself by giving three months' notice in case the firm incurred
losses; however it was not the case of the respondents/defendants that the
respondent/defendant No.1 at any time in the year 1978, gave a three
months' notice; (III) the appellant/plaintiff had proved that the joint account
in the name of the firm still subsisted and no notice of closure of that
account was given to the bank and balance to that account was transferred
by the bank for non-operation for ten years; the said amount belonged to the
appellant/plaintiff and the respondent/defendant No.1 and it belied the plea
of the respondents/defendants that there was any settlement of accounts in
the year 1980; (IV) that the appellant/plaintiff had also proved four cheques
signed by both the partners and last of which was issued in the year 1984;
the respondents/defendants though admitted the cheques, but claimed that
the same were issued as blank at the time of settlement of account and had
been filled up subsequently, but had failed to prove the same; (V) that there
was plenty of evidence to show that the firm was dissolved by giving a
notice dated 4th October, 1983 by the appellant/plaintiff and therefore, the
suit filed on 6th June, 1984, was within limitation; (VI) accordingly, issues

RSA 146/2005                                                       Page 8 of 36
 No.1&4 were decided in favour of the appellant/plaintiff and against the
respondents/defendants; (VII) that the appellant/plaintiff had rightly joined
the causes of action and the parties, and accordingly, the issue No.2 also had
to be decided in favour of the appellant/plaintiff and against the
respondents/defendants; (VIII) that the valuation of the suit for the purposes
of court fees and jurisdiction, for the reliefs of dissolution of partnership,
rendition of accounts and recovery of possession of tenanted shop was in
accordance with law; issue No.3 was decided in favour of the
appellant/plaintiff and against the respondents/defendants; (IX) that on the
basis of the evidence led, the issue No.5 and the additional issue No.1 were
also decided in favour of the appellant/plaintiff           and against the
respondents/defendants; (X) that the case of the appellant/plaintiff was that
the appellant/plaintiff and the respondent/defendant No.1 were joint tenants
of the shop, as evident from the rent receipt in the joint names of the
appellant/plaintiff   and   the   respondent/defendant     No.1,    and      the
appellant/plaintiff had never surrendered or consented to or acquiesced in
the surrender of possession of the said shop; (XI) that on the contrary, the
case of the respondent/defendant No.1 was that he had, in the year 1978,
after the dissolution of the firm, surrendered the tenancy by making an
endorsement on the back of the rent receipt under his signatures only, on the
instruction of the appellant/plaintiff; (XII) that the plea of the
respondent/defendant No.1 of dissolution of partnership in the year 1978
had not been accepted; (XIII) that the surrender of tenancy by the
respondent/defendant No.1 alone to the landlady respondent/defendant No.2
who was the mother of the respondent/defendant No.1 and subsequent
creation of tenancy of the shop by the respondent/defendant No.2 in favour

RSA 146/2005                                                       Page 9 of 36
 of the respondent/defendant No.3 who was the husband of the
respondent/defendant No.2, showed that the same was without the consent
of the appellant/plaintiff; (XIV) that the respondent/defendant No.3 had not
chosen to file any separate written statement to assert his independent right
but   had      filed    a   joint   written   statement    with    the    other    two
respondents/defendants; (XV) that in the absence of any document recording
the consent of the appellant/plaintiff to surrender of tenancy, such
possession could not be delivered; (XVI) that commercial tenancy and
possession was a valuable right and in the ordinary course of human
conduct, if the appellant/plaintiff and the respondent/defendant No.1 had
agreed to surrender the tenancy, the signatures of the appellant/plaintiff
would have been obtained; (XVII) that the tenancy claimed of the shop in
favour of the respondent/defendant No.3 had also not been proved; (XVIII)
that the transaction of surrender of tenancy and creation of new tenancy
between the respondents/defendants inter se was a sham and intended to
defeat    the     rights     of     the   appellant/plaintiff;    (XIX)    that     the
respondents/defendants had failed to prove any valid surrender of tenancy or
creation of any subsequent tenancy in favour of the respondent/defendant
No.3; (XX) that the appellant/plaintiff was thus entitled to possession of the
tenanted shop; (XXI) that surrender of tenancy by one of the tenants was
invalid; and, (XXII) that the appellant/plaintiff had however failed to prove
entitlement to the relief of permanent injunction claimed in Suit
No.435/1996.           Accordingly, a decree was passed in favour of the
appellant/plaintiff and against the respondents/defendants, (a) declaring that
the partnership of M/s Neel Jewellers and M/s Verma Sons was dissolved on
4th October, 1983 and 21st April, 1984; (b) declaring that the

RSA 146/2005                                                              Page 10 of 36
 appellant/plaintiff was entitled to rendition of accounts from the
respondent/defendant No.1; (c) declaring that the appellant/plaintiff was
entitled to possession of shop No.47 U.B., Jawahar Nagar, Delhi along with
the respondent/defendant No.1; and, (d) of dismissal of Suit No.435/1996 of
permanent injunction.

11.    The respondents/defendants preferred First Appeals, being RCA
Nos.97/1997 and 98/1997 against the judgment in Suit No.435/1996 and
Suit No.436/1996 respectively.      During the pendency of the said First
Appeals, the respondents/defendants filed application for leading additional
evidence and which was allowed and the additional evidence recorded
before the First Appellate Court.

12.    I may at this stage state that since Suit No.435/1996 filed by the
appellant/plaintiff for permanent injunction had been dismissed, it is
inexplicable why the respondents/defendants preferred First Appeal being
RCA No.97/1997 thereagainst.

13.    The First Appellate Court, in the impugned judgment, has
found/observed/held (A) that there was overwhelming evidence on record,
to show that the partnership had continued beyond February, 1978, contrary
to what was pleaded by the respondents/defendants; (B) that the
respondents/defendants had not even given suggestions to the witnesses of
the appellant/plaintiff, who deposed of continuation of partnership beyond
1978, to the effect that no business of the partnership was being conducted
at the shop during the years 1979 and 1980, when the said witnesses had
deposed of visiting the shop; (C) that the appellant/plaintiff had also proved
opening of an account in the name of M/s Verma Sons with the Kamla

RSA 146/2005                                                      Page 11 of 36
 Nagar Branch of the Corporation Bank on 18th December, 1978 and which
fact was not disputed by the respondents/defendants; (D) that if the firm had
been dissolved in February, 1978, there was no occasion for opening another
account in the name of the partnership firm in December, 1978 i.e. after the
dissolution of the firm; there was no explanation furnished by the
respondents/defendants in this regard; (E) that the respondent/defendant
No.1, though in his cross-examination deposed that a document in writing
was executed at the time of settling of the accounts in the year 1980, but had
no explanation as to why it was not so mentioned in the reply to the legal
notice preceding the suit or in the written statement in the suit; (F) that there
was no evidence on record to believe the version of respondent/defendant
No.1, of such settling of accounts in the year 1980; (G) that if a document
had been drawn up and executed by the appellant/plaintiff and the
respondent/defendant No.1, of settlement of accounts, it was contrary to
human conduct that the same would be left with the appellant/plaintiff only
and no copy thereof would be retained by the respondent/defendant No.1;
(H) that the respondent/defendant No.1 did not even issue any notice to the
appellant/plaintiff, to discover such document, if any on oath; (I) that the
respondents/defendants did not lead any evidence whatsoever of execution
of any such documents; (J) that the plea was even otherwise vague, as no
date or month were mentioned; (K) that there was thus no reason to interfere
with the finding of the Suit Court, of the partnership having been dissolved
vide notices dated 4th October, 1983 and 21st April, 1984; (L) that the Suit
Court had also granted a decree for possession of the shop, 'holding the
appellant/plaintiff and the respondent/defendant No.1 were joint tenants' in
the shop; (M) 'that there was no dispute that the shop was taken on rent by

RSA 146/2005                                                         Page 12 of 36
 both the partners at the inception of the partnership business and they were
joint tenants in the shop'; (N) that the question to be determined was, what
is the effect of one of the joint tenants surrendering the tenancy, without the
authority of the other joint tenant; (O) that the Supreme Court in Kanji
Manji Vs. The Trustees of the Port of Bombay AIR 1963 SC 468 and in
H.C. Pandey Vs. G.C. Paul AIR 1989 SC 1470 has held that service of
notice on one of the joint tenants is sufficient; that there is no division of the
premises or the rent payable between the joint tenants; and, that a decree of
possession passed against one of the joint tenants binds the other; (P) that it
must therefore be held, that one of the joint tenants, even if without the
authority of the other, is entitled to surrender the tenancy and it is a legal
surrender and binding on the other joint tenants; (Q) that the
appellant/plaintiff was thus not entitled to seek possession of the shop from
the respondents/defendants No.2&3; and, (R) that the tenancy of the shop
was not divisible.      Accordingly, issue No.6 was decided against the
appellant/plaintiff and in favour of the respondents/defendants and the
finding of the Suit Court on issue No.6, was reversed, partly allowing the
First Appeals.

14.    Now, I come back to the judgment dated 29th March, 2017 of the
Supreme Court in appeal aforesaid arising from the order of dismissal of this
second appeal. The appellant/plaintiff, before the Supreme Court,
formulated the following substantial questions of law and which are
reproduced in the judgment of the Supreme Court:

       "i.     Whether the tenancy of Respondent No.1 and 2 as
               created w.e.f. 01.09.1975 in respect of Suit premises
               No.47, UB, Jawahar Nagar, Delhi - 11006 jointly in

RSA 146/2005                                                          Page 13 of 36
                their name can be said to be joint tenancy as
               contemplated in the judgment AIR 1988 SC 1470 "S.C.
               Pandey versus G.C. Paul" which were passed in the
               context of joint tenancy conferred on the body of the
               legal heir of deceased or not?
       ii.     Whether the Ld. Appellate Court was duty bound to
               address all issues and give finding therein after re-
               appraisal of the facts and was not competent to uphold
               the finding summarily as sought to be done by the
               judgment dated 03.02.2005 or not?
       iii.    Whether the Ld. Appellate Court was duty bound to deal
               with other issues except Issue No.6?
       iv.     Whether the Judgment/Decree of the Ld. Appellate Court
               dated 03.02.2005 was perverse and in breach of its
               jurisdiction as the appellate court by not giving
               independent finding passed on re-appraisal of pleading
               and evidence on record?
       v.      Whether the Ld. Appellate Court upholding other issues
               ought to have passed such further direction for passing of
               the preliminary decree of rendition of account to its
               logical end as appointment of Local Commissioner and
               its terms set lapsed by then or not?"


15.    Before me, as also in the pleadings in the suit, both counsels were ad
idem, that the partnership firm of the appellant/plaintiff and the
respondent/defendant No.1 was never a tenant in the shop aforesaid and the
appellant/plaintiff and the respondent/defendant No.1 in their personal
individual     capacity   had   taken   the   shop   on   tenancy   from      the
respondent/defendant No.2, who is the mother of the respondent/defendant
No.1. Though the counsel for the appellant/plaintiff, during the hearing on
6th July, 2018, first handed over copies of Arjun Kanoji Tankar Vs.
Santaram Kanoji Tankar 1969 (3) SCC 555 and Shashi Kapila Vs. R.P.

RSA 146/2005                                                        Page 14 of 36
 Ashwin (2002) 1 SCC 583 but on enquiry, whether not the said judgments
related to partnership property and which is not so in the present case,
inasmuch as the counsels admit the tenancy of the shop to be of the
appellant/plaintiff and respondent/defendant No.1 in their individual
capacity, the counsel for the appellant/plaintiff did not press the same.
Similarly, the counsel for the appellant/plaintiff also referred to Nariman
Aspandiar Irani Vs. Adi Merwan Irani 1989 SCC OnLine Bom 126 but
that judgment was concerned with the question, whether relinquishment of
leasehold interest by one of the two persons who had taken the premises on
rent, in favour of the other, is forbidden by Section 15 of the Bombay Rents,
Hotel and Lodging House Rates Control Act, 1947 and held that when two
persons intending to be partners take premises on lease for business of the
partnership, there is no unity of title and the law clearly conceives their
interest in severalty in proportion defined by them and relinquishment of
interest by one in favour of the other is prohibited by the Rent Act and is
thus void; the same is again not found relevant for the present controversy.
The judgment of the Full Bench of the Nagpur High Court in Ratanlal
Chunnilal Vs. Ashoka AIR 1950 Nagpur 259, copy of which was also
handed over, was similarly not found to be relatable to the facts of the
present case and was not pressed.

16.    The counsel for the appellant/plaintiff, during the hearing on 6th July,
2018, then referred to Kochu Govindan Kaimal Vs. Thayankoot Thekkot
Lakshmi Amma AIR 1959 SC 71, which will be discussed hereunder.

17.    Attention of the counsels, during the hearing on that date, was drawn
by me to Section 45 of the Transfer of Property Act, 1882 and to Sections 37


RSA 146/2005                                                       Page 15 of 36
 to 45 of Contract Act, 1872, as well as to the passages on 'Joint Tenancy' or
'Tenancy in Common' under Section 45 and relating to 'Joint Tenants'
under Section 105 of Mulla's Treatise on the Transfer of Property Act, 12th
Edition.

18.    Per contra, the counsel for the respondents/defendants on that date
referred to Charanjit Lal Mehra Vs. Kamal Saroj Mahajan (2005) 11 SCC
279.

19.    The counsel for the appellant/plaintiff, in rejoinder contended that
Charanjit Lal Mehra supra is contrary to the dicta of the larger Bench of the
Supreme Court in Kochu Govindan Kaimal supra.

20.    During the hearing on 6th July, 2018, it was also informed that the
respondent/defendant No.2, being the owner/landlady of the shop, taking
advantage of there being no interim order, after the appeal was dismissed by
this Court on 2nd December, 2013, had let out the shop to Amar Sons Watch
Co. sole proprietary of Paras Monga, at a rent of Rs.50,000/- per month.

21.    In the entire narration aforesaid, the rent at which the shop was taken
on rent had not come to the fore. Considering the fact that it is only the
tenancies protected from eviction by the provisions of the Delhi Rent
Control Act, 1958 i.e. those having rent of less than Rs.3,500/- per month,
are of any value and tenancies at rent above Rs.3,500/- per month are
terminable at will and are of no value, I had on 6th July, 2018 also enquired
the rent at which the appellant/plaintiff and the respondent/defendant No.1
had taken the shop on rent from the respondent/defendant No.2. It was
informed that the shop was taken at a rent of Rs.100/- per month. It would
thus be a protected tenancy, of some value, eviction with respect whereto

RSA 146/2005                                                      Page 16 of 36
 could not be claimed, save on accrual of a ground prescribed under the Delhi
Rent Control Act.

22.    The counsel for the respondents/defendants, on 9th July, 2018 also
invited attention to Suresh Kumar Kohli Vs. Rakesh Jain (2018) 6 SCC
708.

23.    The counsel for the appellant/plaintiff, on 23rd July, 2018 referred to
U Po Gyi Vs. Lutchmanan Chettyar 1937 SCC OnLine Rang 1 (FB) and to
the phrases "Joint Tenancy" and "Tenancy in Common" in Advanced Law
Lexicon.

24.    The counsel for the respondents/defendants on that date also handed
over written arguments and contended, (i) that the only substantial question
of law which can possibly be framed is, whether the tenancy created in the
present case, is a joint tenancy or co-tenancy; (ii) that the appellant/plaintiff
is a distant relative of the respondent/defendant No.1 and the tenancy was
created in a good faith and the entire process was like a family affair; (iii)
that both, the appellant/plaintiff and the respondent/defendant No.1, were
entitled to use the premises as a whole and not any specific portion
individually; (iv) hence the tenancy was a composite one and not a divisible
one; (v) that there was unity of title, unity of commencement of title, unity
of interest, unity of equal share and possession; (vi) that the tenancy was a
joint tenancy; and, (vii) that surrender of tenancy by one joint tenant is
binding on the another joint tenant.

25.    Before I proceed with my discussion and adjudication, I may
highlight that though the respondents/defendants had preferred the first
appeal against the findings of the Suit Court, insofar as against them, that

RSA 146/2005                                                         Page 17 of 36
 the partnership was dissolved vide notice dated 4th October, 1983 and not in
the year 1978 as was the case of the respondents/defendants, and though the
First Appellate Court passed a decree for rendition of accounts and First
Appeal to which extent has been dismissed, but the respondents/defendants
have neither filed any appeal against the judgment and decree of the First
Appellate Court insofar as against them nor preferred any cross-objections
in this second appeal nor have raised any argument before me, as to why the
findings of the Suit Court and the First Appellate Court to the said extent are
bad for any reason whatsoever. The judgment and decree, negating the case
of the respondents/defendants of dissolution of the firms in the year 1978
and holding the firms to have stood dissolved vide notices dated 4th October,
1983 and 21st April, 1984 and directing the respondents/defendants to render
accounts of the partnership to the appellant/plaintiff, has thus attained
finality. I have wondered, whether that has any impact on the limited
question in this appeal, of competence of the respondent/defendant No.1,
without the authority of the appellant/plaintiff to surrender the tenancy rights
held by them under one deed and under one rent receipt.

26.    Though at first blush it appeared that the decree, insofar as negating
the claim of the respondents/defendants of dissolution of the firm in the year
1978 and pursuant whereto the respondent/defendant No.1 claimed to have
surrendered the tenancy rights, having attained finality and it having been
held that the partnership firm continued carrying on business till 4th October,
1983 from the tenancy premises, the case of the respondents/defendants of
surrender of tenancy rights, also goes, and the appeal entitled to be allowed
on this ground alone, but on further consideration, I find it not to be so,
because:
RSA 146/2005                                                        Page 18 of 36
        (A)      It is no one's case that the partnership firm was a tenant and it
       is      the   case   of   the     appellant/plaintiff   as   well      as     the
       respondents/defendants          that   the   appellant/plaintiff     and      the
       respondent/defendant No.1 were tenants in their personal individual
       capacity and not as partners.

       (B)      The respondent/defendant No.1 thus, while continuing to be the
       partner till 4th October, 1983, if entitled in law, could have
       surrendered the tenancy rights, notwithstanding the continuance of the
       partnership.

27.    I       may    however     mention       that   the     counsel      for      the
respondents/defendants in his arguments on 6th July, 2018, did suggest that
the respondent/defendant No.1 had surrendered the tenancy rights as a
partner and which one partner is entitled to do. However, that is not the
pleaded or proved case and it is not open to the respondents/defendants to, at
the stage of second appeal, raise any such factual contention, without any
foundation therefor being laid in the pleadings and in evidence. A reading
of the judgment dated 29th March, 2017 aforesaid of the Supreme Court in
appeal arising from this second appeal also shows the concern to be, the
entitlement of the respondent/defendant No.1 in law to unilaterally surrender
the tenancy rights held by him jointly with the appellant/plaintiff.

28.    The counsels before me also confined their arguments to the aforesaid
aspect and did not address on any of the other substantial questions of law
formulated by the counsel for the appellant/plaintiff and recorded in the
judgment aforesaid of the Supreme Court.



RSA 146/2005                                                               Page 19 of 36
 29.    I thus frame only the following substantial question of law entailed in
this second appeal:

       "The appellant/plaintiff and the respondent/defendant No.1 having
       taken the shop on rent from respondent/defendant No.2 and the rent
       receipt with respect to the shop being in name of both of them,
       whether     respondent/defendant      No.1,    without     consent      of
       appellant/plaintiff, was entitled to surrender the tenancy of the shop to
       the respondent/defendant No.2?"

30.    Though the thought of another substantial question of law i.e. "If the
answer to the above substantial question of law is in the negative, what is
the relief, if any which the appellant/plaintiff is entitled to?" crossed my
mind but I have refrained from framing the same, since neither the
appellant/plaintiff has claimed any relief other than of possession nor have
the counsels addressed on the said aspect.

31.    I now proceed to answer the substantial question of law arising for
adjudication in this second appeal and to decide the appeal in accordance
with the answer thereto.

32.    The judgments relied upon by the counsels as well as the arguments
of the counsels were concentrated on, whether the appellant/plaintiff and the
respondent/defendant No.1 were "joint tenants" or "tenants in common" in
the shop aforesaid.

33.    I may mention that from the judgment of the Suit Court, it does not
appear that any arguments were addressed on the nature of the tenancy viz.
whether a "joint tenancy" or a "tenancy in common" and the Suit Court
passed a decree for recovery of possession in favour of the
RSA 146/2005                                                        Page 20 of 36
 appellant/plaintiff, merely reasoning that since the respondent/defendant
No.1 together with appellant/plaintiff had taken the shop on rent, the
respondent/defendant No.1 could not have alone surrendered possession
thereof to the landlord/landlady. No provision of law even was discussed or
cited in this respect. However, the First Appellate Court in its judgment has
proceeded on the premise "that the Suit Court had found the
appellant/plaintiff and the respondent/defendant No.1 to be joint tenants in
the shop" and also recorded "that there was no dispute that the shop was
taken on rent by both the partners at the inception of the partnership
business and they were joint tenants in the shop".         From the records
including of the Suit Court and the First Appellate Court, it is not borne out,
from where the First Appellate Court held it to be so admitted by the parties
or counsels. Neither counsel before me also argued that recording of such
admission by the First Appellate Court was erroneous. Be that as it may, the
First Appellate Court, treating it to be an admitted position and relying on
Kanji Manji and H.C. Pandey supra laying down the law with respect to
"joint tenancy", held that the respondent/defendant No.1 being one of the
joint tenants, even without the consent of the other joint tenant i.e. the
appellant/plaintiff, was entitled to surrender the tenancy and such surrender
was binding on the appellant/plaintiff.

34.    I have, inspite of best efforts never been able to have clarity of the
concept of "joint tenancy" and "tenancy in common". The concept of "joint
tenancy" and "tenancy in common" has its genesis in the English Common
Law. I have whenever faced therewith wondered, whether the English
Common Law to the said extent is applicable or relevant in the Indian
context, especially owing to the codification on this aspect in the Contract
RSA 146/2005                                                       Page 21 of 36
 Act and in the Transfer of Property Act and to provisions whereof attention
was drawn during the hearing but on which no arguments were addressed.

35.    The Contract Act, in Chapter IV titled "Of the Performance of
Contracts" thereof, under the head "By Whom Contracts Must Be
Performed", in Sections 42 to 45 thereof provides as under:

       "42. Devolution of joint liabilities.--When two or more
       persons have made a joint promise, then, unless a contrary
       intention appears by the contract, all such persons, during their
       joint lives, and, after the death of any of them, his
       representative jointly with the survivor or survivors, and, after
       the death of the last survivor, the representatives of all jointly,
       must fulfil the promise.
       43. Any one of joint promisors may be compelled to
       perform.--When two or more persons make a joint promise, the
       promisee may, in the absence of express agreement to the
       contrary, compel any [one or more] of such joint promisors to
       perform the whole of the promise.
       Each promisor may compel contribution.--Each of two or
       more joint promisors may compel every other joint promisor to
       contribute equally with himself to the performance of the
       promise, unless a contrary intention appears from the contract.
       Sharing of loss by default in contribution.--If any one of two
       or more joint promisors makes default in such contribution, the
       remaining joint promisors must bear the loss arising from such
       default in equal shares.
              Explanation.--Nothing in this section shall prevent a
       surety from recovering from his principal, payments made by
       the surety on behalf of the principal, or entitle the principal to
       recover anything from the surety on account of payments made
       by the principal.
                                 Illustrations
       (a) A, B and C jointly promise to pay D 3,000 rupees. D may
       compel either A or B or C to pay him 3,000 rupees.

RSA 146/2005                                                        Page 22 of 36
        (b) A, B and C jointly promise to pay D the sum of 3,000
       rupees. C is compelled to pay the whole. A is insolvent, but his
       assets are sufficient to pay one-half of his debts. C is entitled to
       receive 500 rupees from A's estate, and 1,250 rupees from B.
       (c) A, B and C are under a joint promise to pay D 3,000 rupees.
       C is unable to pay anything, and A is compelled to pay the
       whole. A is entitled to receive 1,500 rupees from B.
       (d) A, B and C are under a joint promise to pay D 3,000 rupees,
       A and B being only sureties for C. C fails to pay. A and B are
       compelled to pay the whole sum. They are entitled to recover it
       from C.
       44. Effect of release of one joint promisor.--Where two or
       more persons have made a joint promise, a release of one of
       such joint promisors by the promisee does not discharge the
       other joint promisor or joint promisors; neither does it free the
       joint promisors so released from responsibility to the other joint
       promisor or joint promisors.
       45. Devolution of joint rights.--When a person has made a
       promise to two or more persons jointly, then, unless a contrary
       intention appears from the contract, the right to claim
       performance rests, as between him and them, with them during
       their joint lives, and, after the death of any of them, with the
       representative of such deceased person jointly with the survivor
       or survivors, and, after the death of the last survivor, with the
       representatives of all jointly.
                                  Illustration
              A, in consideration of 5,000 rupees, lent to him by B and
       C, promises B and C jointly to repay them that sum with
       interest on a day specified. B dies. The right to claim
       performance rests with B's representative jointly with C during
       C's life, and after the death of C with the representatives of B
       and C jointly."


36.    A lease is nothing but a contract between the lessor/landlord and the
lessee/tenant. Law relating to leases of immovable property is otherwise

RSA 146/2005                                                         Page 23 of 36
 codified in the Transfer of Property Act. Section 4 of the Transfer of
Property Act, which was enacted later in point of time, provides that the
Chapters and Sections of the Transfer of Property Act which relate to
contract shall be taken as part of the Contract Act. Chapter V, titled "Of
Leases of Immoveable Property", of the Transfer of Property Act does not
provide for relations inter se lessee, if more than one i.e. of performance of
obligations of a lessee under the lease. However the same under Section
111 titled "Determination of Lease" provides for termination of lease inter
alia by express or implied surrender. However it does not provide, whether
surrender of lease, in the event of lease in favour of more than one person,
has to be by all or even one of them is capable of so surrendering the lease
and which surrender would bind the others as well. Mention may also be
made of Section 108 titled "Rights and Liabilities of Lessor and Lessee", in
the absence of a contract to be contrary, and which vide Section 108(B)(q)
provides it to be a liability/obligation of the lessee to, on determination of
lease, put the lessor into possession of the property. Here, there is no
pleading or evidence of any contract between the appellant/plaintiff and the
respondent/defendant    No.1    as   lessees    on   the   one    hand     and
respondent/defendant No.2 as lessor on the other hand, having contracted to
the contrary. I had during the hearing also referred the counsels to Section
45 of the Transfer of Property Act which provides that when immovable
property is transferred for consideration to two or more persons, they are, in
the absence of a contract to the contrary, entitled to interests in such
property equivalent to the proportion of the consideration paid by them and
in the absence of evidence thereof, to equal interest in the property. A lease
of property is a contract of transfer of property within the meaning of

RSA 146/2005                                                      Page 24 of 36
 Section 45 of the Act.        Here, it is the admitted position, that the
respondent/defendant No.2 transferred leasehold rights in the shop aforesaid
in favour of appellant/plaintiff and the respondent/defendant No.1. Since
there is no pleading or evidence of the ratio in which the said leasehold
interest was held by the appellant/plaintiff and the respondent/defendant
No.1, the presumption under Section 45 is that the appellant/plaintiff and
respondent/defendant No.1 had 1/2 undivided leasehold interest each in the
subject shop.

37.    In my view, Section 43 of the Contract Act reproduced above, is a
complete answer to the question as has arisen, without going into the
question of "joint tenancy" and "tenancy in common". Thereunder, the
appellant/plaintiff and the respondent/defendant No.1, as lessees are deemed
to have made a joint promise to the respondent/defendant No.2 as landlady,
to on determination of the lease put the respondent/defendant No.2 back into
possession of the shop. Under Section 43 of the Contract Act, the
respondent/defendant No.2 landlady was entitled to compel such promise
jointly made by the appellant/plaintiff and the respondent/defendant No.1 to
her against either of the appellant/plaintiff or the respondent/defendant No.1
by accepting possession of the entire shop from either of the two.

38.    Thus, in my view, the substantial question of law is answerable in the
affirmative merely by referring Section 43 of the Contract Act.

39.    However, for the sake of completeness, I proceed to discuss the
judgments cited at the bar:

       (A)     Kochu Govindan Kaimal supra was a case of a joint Will by
       three persons in favour of same beneficiary.        The question for

RSA 146/2005                                                         Page 25 of 36
        adjudication was, whether on the death of one of the testators, his/her
       property bequeathed under the said joint Will, vested with the other
       two testators or shall devolved immediately on the beneficiary. On an
       interpretation of the joint Will and finding that the three testators
       owned separate properties and in some of the properties each had a
       share, it was held that each of them was entitled to execute separate
       Will with respect to his property including property owned along with
       others and that the beneficiary, on demise of any of the three testators,
       would be entitled immediately to the properties and share of the said
       testator.

               In my view, this judgment also has no application whatsoever
       to the matter in controversy.

       (B)     U Po Gyi supra along with two minor great grandnephews
       brought a suit, for recovery of balance due on a Promissory Note,
       executed by the defendants in favour of U Po Gyi and his two great
       grandnephews. It was the defence of the defendants that U Po Gyi
       had signed a Composition Deed with the defendants under which he
       received various payments from the defendants and he and his minor
       great grandnephews were thus not entitled to sue. The Full Bench of
       the Rangoon High Court was constituted to answer the query "In the
       absence of fraud, intimidation or undue influence, can a joint payee of
       a Promissory Note effectively discharge the maker from liability
       thereunder, so as to bar a claim against the maker by the other joint
       payees?".    The High Court of Rangoon noticed that the Indian
       Contract Act has codified the Law of Contract so far as India is


RSA 146/2005                                                        Page 26 of 36
        concerned. It was further noticed that under Section 43, when two or
       more persons make a joint promise, the promisee may, in the absence
       of express agreement to the contrary, compel any of the joint
       promisors to perform the whole of the promise. Sections 44 and 45
       were also noticed and it was observed that Sections 42 to 44
       embodied exceptions to the Common Law and Section 45 was
       consistent only with, joint promisees being regarded as tenants in
       common. Reference was also made to Section 165 of the Contract
       Act which provides that if several joint owners of goods bail them, the
       bailee in the absence of contract to the contrary, may deliver them
       back to one joint owner without the consent of the all. Various
       judgments of the High Courts of India holding that in India the law,
       by virtue of Section 43 was that one of the several payees of a
       negotiable instrument could give a valid discharge of the entire debt
       without the concurrence of the other payees. However, after noticing
       the said position of law in India, the High Court of Rangoon opted to
       follow the English judgments to the effect that payment to one of the
       several joint promisees cannot "in this country" discharge the
       promisors so as to deprive the other promisees of their share of the
       debt.    Accordingly, the question aforesaid was answered in the
       negative.

               I fail to see, how the aforesaid judgment helps the counsel for
       the     appellant/plaintiff.   Rather,   the   same   is   against     the
       appellant/plaintiff inasmuch as, after noticing the Indian Contract Act
       and the judgments of the Indian Courts to be otherwise, the High
       Court of Rangoon, chose to follow the English view which was found
RSA 146/2005                                                        Page 27 of 36
        to be different from the view prevalent in India. Today, I cannot
       possibly follow the view taken by the Rangoon High Court, when the
       judgment propounding the said view itself records the view of the
       Indian Courts to be otherwise.

       (C)     In Charanjit Lal Mehra supra, the landlord had let out the shop
       to father and three sons at a rent of Rs.2,500/-, per month which with
       successive increases after every three years, under Section 6-A of the
       Delhi Rent Control Act, stood increased to Rs.3,659/- per month i.e.
       above Rs.3,500/- per month, to tenancies above which rent, the Delhi
       Rent Control Act did not apply.         The landlord filed a suit for
       ejectment against the father and three sons on the ground that their
       tenancy stood determined. The tenants i.e. the father and the three
       sons contested the suit by contending that there was not one tenancy
       but four tenancies, each at initial rent of Rs.625/- per month and each
       of which tenancies, after the statutory increases in rent also was at a
       rent less than Rs.3.500/- per month and thus enjoyed protection from
       eviction under the Rent Act. Negating the said contention of the
       tenants, it was held that the tenancy in question was a joint/composite
       one and the tenant, faced with ejectment, could not be permitted to so
       split up the single tenancy.

               I fail to see how the said judgment also can be of any relevance
       to the present controversy or come to the rescue of the
       respondents/defendants.

       (D)     Suresh Kumar Kohli had let out his premises at a rent of
       Rs.450/- per month to one Ishwar Chand Jain and his son Ramesh

RSA 146/2005                                                       Page 28 of 36
        Chand Jain. Suresh Kumar Kohli, after the death of Ishwar Chand
       Jain, filed a petition for eviction under the provisions of the Delhi
       Rent Control Act against Ramesh Chand Jain only and an order of
       eviction was passed and upheld till the Supreme Court.            Rakesh
       Chand Jain, being another son of Ishwar Chand Jain filed objections
       to the execution of the order of eviction contending that on the demise
       of Ishwar Chand Jain, he had also inherited the tenancy rights and the
       petition for eviction filed only against his brother Ramesh Chand Jain
       and without impleading him as a party, was bad and axiomatically the
       order of eviction was not liable to be executed, depriving him of the
       tenancy premises. Though it was held that there was no merit in the
       contention of Rakesh Chand Jain inasmuch as the estate of Ishwar
       Chand Jain was sufficiently represented by Ramesh Chand Jain, also
       an heir of Ishwar Chand Jain, but the judgment contains a discussion
       on "tenancy in common" and "joint tenancy". It was held, (i) that
       fundamentally the two concepts are different and distinct in form and
       substance; (ii) that joint tenants have unity of title, unity of
       commencement of title, unity of interest, unity of equal share in the
       joint estate, unity of possession and right of survivorship; (iii) that in
       "tenancy in common", there is unity of possession but no unity of title
       i.e. the interest are differently held and each co-tenant has different
       share over the estate; (iv) that the tenancy rights, being proprietary
       rights, applying the principle of inheritance, the shares of heirs are
       different and ownership of leasehold rights would be confined to the
       respective share of each heir and none will have title to the entire
       leasehold property; (v) therefore, the estate shall be divided amongst

RSA 146/2005                                                         Page 29 of 36
        the co-tenants and each tenant in common has an estate in the whole
       of single tenancy; (vi) that the premises were let out jointly to Ishwar
       Chand Jain and Ramesh Chand Jain--both of them were joint tenants
       and upon the death of Ishwar Chand Jain, Rakesh Chand Jain
       inherited the tenancy as joint tenant only; and, (vii) that it is not
       necessary for a landlord to implead all legal heirs of deceased tenant.

               This judgment also does not take the solution to the lis herein,
       any further.

       (E)     The Advanced Law Lexicon cited by the counsel for the
       appellant/plaintiff also only opines that the only practical difference
       between the estates of "joint tenancy" and "tenancy in common" is
       the right of survivorship; an estate in joint tenancy is where land or
       tenements are granted to two or more persons and the important
       incident whereof is that on the demise of any joint tenant, the entire
       tenancy vests in the surviving joint tenant; "tenancy in common" has
       a different concept--there is unity of possession but no unity of title
       i.e. the interest are differently held, which means that none of the co-
       tenure holder has title over the entire estate.

40.    I find support in my view aforesaid that the matter has to be guided by
Section 43 of the Contract Act and not by the concepts of "joint tenancy"
and "tenancy in common", from the following judgments:-

       (I)     Muhammad Askari Vs. Radhe Ram Singh 1900 SCC OnLine
       All 58 (DB)--therein the proforma defendants, being managers of the
       joint family carrying on business, had created mortgage in favour of
       the plaintiff and his father, of immovable properties owned and

RSA 146/2005                                                        Page 30 of 36
        possessed by the joint family. The plaintiff first sued the proforma
       defendants only and obtained a decree for sale of the property
       mortgaged. The other defendants, being members of the joint family
       aforesaid, filed a suit for declaration that they having not been
       impleaded as parties to the suit were not affected by the decree and
       their share in the mortgaged property should not be sold in execution.
       Such declaration was granted.     Thereupon the plaintiff brought a
       second suit claiming enforcement of mortgage against the family
       members who had so obtained the decree for declaration, impleading
       the managers of the family against whom the former suit was filed as
       co-defendants. The question for consideration was, whether owing to
       the earlier suit against the managers of the joint family only, the
       whole cause of action in the case of each mortgage, was merged and
       could not be made subject mater of a fresh suit against the joint
       debtors not parties to the earlier suit in which the decree was passed.
       It was found that the common law principle was that a judgment
       obtained against a joint debtor is a bar to a further action to be
       prosecuted against another joint debtor. It was however held that
       Section 43 of the Contract Act is a departure from the English Law
       and excludes the right of a joint contractor to be sued along with his
       co-contractors. The second suit against the members of the family
       who were not parties to the earlier suit was thus held to be
       maintainable.

       (II)    New Standard Bank, Ltd. Vs. Prabodh Chandra Chakrabarti
       AIR 1942 Cal 87 (DB)--it was held, that under the English Law,
       accord and satisfaction made by one of the several parties jointly
RSA 146/2005                                                      Page 31 of 36
        liable or jointly and severally liable to the same creditor for the same
       debt discharges the claim of the creditor against all; there is no reason
       why this principle would not apply to cases of joint and several
       liability under Section 43 of the Contract Act; if any of the two co-
       obligants paid what was due, it put an end to the obligation of all and
       set all free.

       (III) Jainarain Ram Lundia Vs. Surajmull Sagarmull AIR 1949
       FC 211--it was held that unlike English Law, the Indian Law as
       enacted in Section 43 of the Indian Contract Act, makes all joint
       liability, joint and several, in the absence of agreement to the
       contrary; in India, it is open to a promisee to sue any one or some of
       the joint promisors and it is no defence to such a suit that all
       promisees must have been made parties; the argument, that the
       contract being joint and indivisible, it was not open to the plaintiffs to
       give up one of the defendants and proceed against the other two, was
       rejected.

       (IV) Nandlal Singh Vs. Ram Kirit Singh AIR 1950 Pat 212 (DB)--
       the plaintiff and the defendant herein were tenants with respect to a
       property. The landlord of the plaintiff and the defendant, by suing the
       plaintiff only had recovered the arrears of rent. The plaintiff thus
       sued the defendant for recovery of defendant's share of rent. Finding
       that rent was a matter of contract between the landlord on the one side
       and the plaintiff and the defendant as the tenants on the other and
       finding the liability of the plaintiff and the defendant for rent to be
       joint, it was held that the plaintiff and the defendant were in the


RSA 146/2005                                                         Page 32 of 36
        position of joint promisors as regard the payment of rent and the
       plaintiff was entitled to decree against the defendant for recovery of
       the defendant's share of rent.

       (V)     Gopendra    Narayan      Bagchi    Vs.   Golokendra        Kumar
       Chaudhury AIR 1955 Cal 62--again, finding the plaintiff and the
       defendant to be jointly and severally liable for rent, invoking Section
       43 of the Contract Act, it was held that when the plaintiff made the
       payment of rent, he discharged the liability of the defendant as co-
       promisor as well and became entitled to contribution from the
       defendant in respect of that payment, with the cause of action arising
       on the date of such payment. The fact that as on that date, the claim
       for rent was barred against the defendant, was held to be not relevant.

       (VI) Rama Shankar Singh Vs. Shyamlata Devi AIR 1970 SC
       716--yet again the plaintiff's suit for recovery of defendant's share of
       rent already paid by the plaintiff to the landlord, was decreed.

41.    I fail to see, that when under Section 43 of the Contract Act one of the
two persons who have together taken a premises on rent, by making
payment to the landlord is in a position to discharge the liability of the other
tenant also, why the surrender of tenancy by respondent/defendant No.1
herein, who along with the appellant/plaintiff had taken the premises on
rent, would not bind the appellant/plaintiff. The appellant/plaintiff, if had
intended to the contrary, considering that the landlord was none else but the
mother of the respondent/defendant No.1, ought to have contracted to the
contrary and which was not done. In the absence of a contract to the



RSA 146/2005                                                        Page 33 of 36
 contrary, under Section 43 of the Contract Act, the respondent/defendant
No.1 was entitled to surrender the tenancy.

42.    I may in this context reiterate that             the tenancy of the
appellant/plaintiff   and     the   respondent/defendant     No.1    under     the
respondent/defendant No.2 was under the Delhi Rent Control Act. Under
the Delhi Rent Control Act, it is the settled principle in law that a petition of
eviction by one of the several landlords, without even impleading others, is
maintainable and the order of eviction obtained in pursuance thereto
executable. I, in Chemons India Pvt. Ltd. Vs. Vijay Singh Sandhu 204
(2013) DLT 260 (SLP(C) No.6346/2014 titled Chemons India Pvt. Ltd. Vs.
Vijay Singh Sandhu was dismissed on 21st February, 2014) have with
reference to the case law cited therein held, that the judgments pronounced
under the Rent Act and holding one of the several landlords to be alone
competent to sue for eviction of the tenant, had been extended even to
tenancies not governed by the Rent Act. Thus, the law is that one of the
several landlords can sue one of the several tenants and judgment in which
would bind all the landlords/tenants i.e. even those not parties. Once the
legal proceedings for eviction would have been maintainable against the
respondent/defendant        No.1    only,   even   without    impleading       the
appellant/plaintiff, there is no reason, why surrender of tenancy by the
respondent/defendant No.1 would not bind the appellant/plaintiff.

43.    I thus decide the substantial question of law framed above in favour
of the respondents/defendants and against the appellant/plaintiff.

44.    After having reached the aforesaid conclusion, I may also record that
in the facts of the present case, the persistence of the appellant/plaintiff to

RSA 146/2005                                                         Page 34 of 36
 seek a decree for possession of a tenancy premises which he had taken on
rent along with respondent/defendant No.1 from the respondent/defendant
No.2, being the mother of respondent/defendant No.1, is not found to be
justified.     It appears that no effective relief can be granted to the
appellant/plaintiff. I say so for two reasons. Firstly, because it has come on
record that the premises are let out to Amar Sons Watch Co., sole
proprietary of Paras Monga, who is not a party to the present proceedings.
Secondly, because the claim of the appellant/plaintiff for possession, even
according to the appellant/plaintiff is to               possession along with
respondent/defendant No.1. It is obvious that the appellant/plaintiff and the
respondent/defendant No.1, being inimical to each other, cannot jointly use
the property. It will thus not be possible for the appellant/plaintiff to, even if
succeeds in getting possession of the premises, to immediately put the
premises to any beneficial use; the appellant/plaintiff will have to sue the
respondent/defendant No.1 for partition. The parties have already been
litigating for the last 35 years and any order/decree for possession, as sought
by the appellant/plaintiff, would only lead to further litigation and would
thus not be just.

45.    Before parting, I may also record that the appellant/plaintiff, though
obviously not in control and possession of the premises, while issuing
notices      dated   4th October, 1983     and    21st    April, 1984     to    the
respondent/defendant No.1 of dissolution of partnership, though sought
accounts of the partnership but did not make any claim with respect to the
tenancy premises jointly held by him with the respondent/defendant No.1
and thereby tacitly allowed the respondent/defendant No.1 to remain in
possession of and deal with the tenancy premises. Even while instituting the
RSA 146/2005                                                          Page 35 of 36
 suit for dissolution of partnership and for recovery of monies found due, in
or about June, 1984, no relief of possession claimed. After nearly one year
therefrom, in or about August, 1985, a suit for permanent injunction
restraining the defendants from dealing with the property was filed and
subsequently the suit for dissolution of partnership amended to also seek the
decree for possession therein. The appellant/plaintiff by such conduct and
delay allowed the respondents/defendants to deal with the tenancy premises
and thus in equity also is not entitled to any relief.

46.    Resultantly, the appeal fails and is dismissed. However, I refrain
from imposing any costs on the appellant/plaintiff.

       Decree sheet be drawn up.



                                                RAJIV SAHAI ENDLAW, J.

MAY, 09, 2020 'bs' RSA 146/2005 Page 36 of 36