Delhi High Court
Sudershan Kumar vs Suresh Kumar Gupta on 23 October, 2024
Author: Sudhir Kumar Jain
Bench: Sudhir Kumar Jain
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on: October 14, 2024
Decided on: October 23, 2024
+ RC.REV. 230/2018
SUDERSHAN KUMAR
.....Petitioner
Through: Mr. P.P. Malhotra, Senior
Advocate with Ms. Sonia
Malhotra Kumar and
Mr. Vishal, Advocates
V
SURESH KUMAR GUPTA
.....Respondent
Through: Mr. Rajeev Kumar,
Advocate with respondent in
person
CORAM
HON'BLE DR. JUSTICE SUDHIR KUMAR JAIN
JUDGMENT
1. The present revision petition is filed under section 25(B)(8) of the Delhi Rent Control Act, 1958 (hereinafter referred to as "the Act") to challenge the judgment dated 06.02.2018 (hereinafter referred to as "the impugned judgment") by the court of Shri Prashant Sharma, Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 1 15:38:23 SCJ-cum-RC, Central, Tis Hazari Court, Delhi (hereinafter referred to as "the trial court") in eviction petition bearing no. E-77/2012 (E- 80621/2016) titled as Dr. Sudershan Kumar V Suresh Kumar Gupta whereby the eviction petition filed by the petitioner/landlord was ordered to dismissed in respect of the shop forming part of the property bearing no. 29/5, Shakti Nagar, Delhi-110007 measuring front 8'4" and length 23'9" as shown in the red color in the site plan (hereinafter referred to as "the tenanted shop").
2. The petitioner being landlord/owner filed the eviction petition titled as Dr. Sudershan Kumar V Suresh Kumar Gupta bearing no. E-77/2012 (E-80621/2016) against the respondent/tenant under section 14(1)(e) of the Act on the ground of bona fide requirement. The petitioner pleaded that he is the owner of the tenanted shop having purchased from previous owner Vijay Kumar and tenanted shop was let out to the respondent by the previous owner Vijay Kumar at monthly rent of Rs.200/- excluding electricity and water charges which are being paid by the respondent directly to the concerned authority. The petitioner required the tenanted shop bona fide for establishing his own new dental clinic and the petitioner does Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 2 15:38:23 not have any other reasonable suitable accommodation for opening/establishing his own new dental clinic. The petitioner is a highly qualified medical practitioner (Dentist) and has obtained master's degree in the dental surgery in the year 1968 from Lucknow University. The petitioner also received expert training in the dental surgery and various other disciplines relating the dentistry namely maxilla-facial surgery and orthodontia from abroad. The petitioner was a senior consultant and the head of the department in St. Stephens' Hospital for almost 16 years besides being the consultant in various other hospitals. The petitioner has established his name as a reputed dental surgeon. The petitioner had established his dental clinic and is practicing from the shop bearing no. 3 having area of 16'-4 ½" X 14' - 4 ½" situated on the ground floor at Municipal Market, Mandelia Road, Kamla Nagar, Delhi but the dental clinic can accommodate only two dental chairs and one X-ray machine is installed in a very cramped manner and it has become very difficult for the petitioner and his associate doctors and assistant to attend the patients and perform the dental surgery in such cramped conditions. There is no proper sitting space in the clinic which can be used as a Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 3 15:38:23 waiting area for patients who have to stand outside the clinic with severe pain. The petitioner due to paucity of space is unable to cater and provide even the basic facilities to the patients and has to refer his patients to different hospitals/clinics. The petitioner has decided to provide dental care, surgery and ultra-modern facilities round the clock to the patients, attendants, associates junior doctors and clinical staff under one single roof which will also encourage and promote dental tourism. The petitioner bona fide requires/needs a bigger space for dental clinic/hospital to meet competitive modern conceptual facilities and also to cater the essential needs and requirements of patients.
2.1 The petitioner is residing in house bearing no. 11/8, Shakti Nagar, Delhi-110007 and the tenanted shop is situated near to the residence. It will be convenient for the petitioner to establish dental clinic near to his residence and as such the tenanted shop is the most suitable accommodation for the petitioner to establish the dental clinic with latest facilities and infrastructure. The petitioner is a senior citizen and if he opens a clinic near to the place of residence then he would be able to take proper rest at his residence as and when required and Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 4 15:38:23 would also be convenient for the petitioner to approach to the dental clinic/hospital in case of immediate and urgent dental surgery or treatment.
2.2 The property bearing no 29/5, Shakti Nagar, Delhi-110007 is consisting of two shops including tenanted shop which are situated on the front side and main road. The petitioner has already filed an eviction petition against another tenant. The petitioner is residing at house no 11/8, Shakti Nagar, Delhi-110006 and said property is being used for only residential purpose. The petitioner does not have any other reasonable and suitable accommodation available with him to establish and run his proposed dental clinic. The vacant portion of the property bearing no 29/5 which is under possession of the petitioner is not sufficient to execute plan of establishing modern dental clinic. The second floor of the property bearing no 29/5 is owned by the wife of the petitioner and cannot be used for performing dental surgery and can only be used for purpose of resting of staff of the petitioner and is not suitable for purpose of establishing 24 hours dental clinic. It is prayed that the eviction order be passed in favour of the petitioner and against the respondent with respect to Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 5 15:38:23 the tenanted shop.
3. The respondent after service of summons as per third schedule filed an application for leave to defend along with affidavit which was ordered to be dismissed vide order dated 12.12.2013. The respondent being aggrieved challenged the order dated 12.12.2013 before this court vide RC Rev. no. 113/2013 which was decided vide order dated 13.06.2014 and the trial court was directed to decide on merits.
4. The respondent filed written statement. The respondent in the preliminary objections stated that the plea of bona fide requirement by the petitioner is misleading and is based on incorrect facts. The respondent was a tenant under Vijay Kumar but the petitioner is claiming to be the owner/landlord of the tenanted shop. The petitioner allegedly purchased the tenanted shop along with another shop only for the investment purpose. The petitioner at the time of purchase of the property bearing no 29/5 was also doing the same profession and also enjoying the same repute and respect in the society. The petitioner had never intended to open the alleged dental clinic. The alleged bona fide requirement of petitioner is artificial and Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 6 15:38:23 he only wants to evict the respondent on artificial and flimsy grounds. The petitioner is already running a clinic from shop no. 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi which is of much bigger size in comparison to the tenanted shop. The petitioner has not made any offer to shift the respondent to shop no. 3 to prove his bona fide. The house bearing no. 11/8 Shakti Nagar, Delhi- 110007 is a bigger house and is constructed on 350 Sq. yards and is 3 side open which is more convenient for the petitioner to open his new proposed clinic.
4.1 The petitioner is running a clinic from shop no. 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi -110007 but concealed that he is also running similar clinics from shops which are i). M-3 Greater Kailash Enclave, New Delhi-110048, ii). G-3, Greater Kailash Enclave, New Delhi-110048, iii). M-7, Greater Kailash Enclave, New Delhi-110048 and as such the petitioner is not entitled to the eviction of the respondent from the tenanted shop. The petitioner can also start his proposed clinic from the second floor of the property bearing no. 29/5, Shakti Nagar, Delhi-110007 and also from the portion which is situated on backside of the tenanted shop Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 7 15:38:23 on the ground floor of the property bearing no. 29/5, Shakti Nagar, Delhi-110007.
4.2 The respondent on reply on merits stated that the petitioner had purchased the property bearing municipal no 29/5, Shakti Nagar Delhi-110007 on 27.07.2006 which at that time was comprising of two shops occupied by two separate tenants. The petitioner at that time was around 72 years old and was running a very reputed dental clinic from shop no. 3, New Market, Mandaliya Road, Kamla Nagar, Delhi-110007. The son of the petitioner is already settled in USA and his daughters are already married. The petitioner does not require the shop for his bona fide requirement. The petitioner could have opened a new dental clinic from house bearing no. 11/8 Shakti Nagar, Delhi- 110007 which has been constructed on the area of about 350 square yards and is open from three sides. The tenanted shop is not suitable for the petitioner for opening a dental clinic. The petitioner has not disclosed that he is also running a similar clinic from other places as detailed hereinabove. The petitioner is not entitled for the relief as prayed for and the eviction petition is liable to be dismissed.
5. The petitioner filed the replication wherein retreated and Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 8 15:38:23 reaffirmed the contents of the petition. The petitioner stated that he intended to open a new dental clinic from the two shops out of which one is the tenanted shop and another is in the occupation of another tenant Harish Chand Garg, but he could not open the new clinic due to the paucity of space. The petitioner is using the property bearing no. 11/8 Shakti Nagar, Delhi comprising two floors as residence for himself and his family including the daughter.
6. The petitioner in evidence examined himself as PW1 and tendered the affidavit which is Ex. PW1/A and relied upon the documents which are PW 1/1 to Ex. PW 14. The petitioner as PW 1 was not cross examined by the respondent.
6.1 The respondent examined himself as RW1 and tendered the affidavit which is Ex. RW 1/A and relied upon the documents which are Ex. DW1/1 to DW1/15. The respondent also examined Mahesh Kumar Gupta as RW2 and Dinesh Kumar as RW 4 who visited clinic of the petitioner and found that the said clinic was large in area and also deposed that the clinic of the petitioner is very spacious. The respondent also examined Brahm Prakash Goyal as RW3.
7. The trial court vide impugned judgment dated 06.02.2018 has Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 9 15:38:23 dismissed the eviction petition by observing that the petitioner has failed to prove the ingredients of section 14 (1)(e) of the Act. 7.1 The trial court opined that there exist relationship of landlord and tenant between the parties on basis of rent receipt Ex. PW1/4 and registered sale deed Ex.PW1/1 in favour of the petitioner in respect of property bearing no 29/5, Shakti Nagar, Delhi-110007. The trial court on basis of documentary evidence and testimony of the petitioner as PW1 has right held that there is relationship of landlord and tenant between the petitioner and the respondent and this finding of the trial court does not warrant any interference. Accordingly, relationship of landlord and tenant between the petitioner and the respondent duly established and proved.
7.2 The trial court regarding bona fide need of the petitioner qua the tenanted shop observed that it is the responsibility of petitioner that his requirement is bona fide based on preponderance of probabilities. The trial court has observed that the petitioner has failed to explain the exact future plan for running his proposed specialized dental clinic from the tenanted shop. It was also not clear as to whether the petitioner would stop working at Tirath Ram Shah Hospital at Civil Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 10 15:38:23 Lines, Sunder Lal Jain Hospital at Ashok Vihar and Pentamed Hospital at Model Town besides various clinics which are 3, New Market Kamla Nagar, Delhi-7; M-3, Greater Kailash Enclave, New Delhi-48; G-3, Greater Kailash Enclave, New Delhi-48; M-7, Greater Kailash Enclave, New Delhi-48 and C-3, Greater Kailash Enclave, New Delhi-48. The trial court also observed that the petitioner could not explain the stand he has taken before the High Court as reflected from the judgment dated 13.06.2014.
7.3 The trial court also observed that the case of the petitioner is suffering from various shortcomings. The petitioner had taken the stand that he is finding it difficult to accommodate the visiting patients on account of shortage of space in his clinic which is a bald claim and is not supported by any documents regarding the influx of the patients in the clinic situated at Shop No. 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi. The petitioner could have examined his fellow doctors/ intern or any of the patients who had visited clinic of the petitioner situated at Shop No. 3, Municipal Market, Mandelia Road, Kamla Market, Delhi-110007. The trial court did not believe in the claim of the petitioner regarding the Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 11 15:38:23 shortage of space as founded on bald claims. The trial court also observed that the petitioner had claimed that he wanted to encourage dental tourism by providing his expert skills to the foreign tourists at cheaper cost but again said claim in the opinion of the trial court remained a bald claim as the petitioner did not furnish any proof which could establish the cost of dental services in other countries is at higher rates as claimed by the petitioner. The petitioner also did not specify the countries where the dental services are allegedly at high cost. The petitioner has also not provided any comparative details/study regarding the charges of dental services in India and charges of dental services outside India. The trial court also opined that the petitioner could not explain as to how the portion of the building bearing no 29/5, Shakti Nagar, Delhi-110007 as shown in blue color in the site plan Ex.PW 1/3 is not sufficient for running the proposed dental clinic. The trial court also did not believe in the layout plan of the Ex. PW1/12 regarding the proposed dental clinic of the petitioner. The trial court noticed that it was merely a desire of the petitioner to run the propose clinic from the tenanted shop and not his need. The petitioner also did not furnish any proof regarding the Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 12 15:38:23 referral of patients to other hospitals and clinics by him due to the paucity of space. The petitioner also did not examine any patient to establish that it would not be convenient to establish a clinic at the second floor of the property bearing no. 29/5, Shakti Nagar, Delhi stated to be owned by the petitioner. The trial court ultimately observed that the petitioner has failed to establish his case based on preponderance of probabilities.
7.4 The trial court also observed that the petitioner during the cross examination of the respondent as RW1 did not give any suggestion regarding his future plan for establishing a new dental clinic and how the clinic at shop no. 3, Mandelia Road, Kamla Market, Delhi-110007 is not sufficient to the petitioner. The petitioner has also not disputed the documents placed on record by the respondent regarding his visit to 2-3 hospitals. The trial court also believed in the testimonies of RW2 Mukesh Kumar Gupta and RW4 Dinesh Kumar who deposed that the area of the clinic of the petitioner running at shop no. 3, Mandelia Road, Kamla Market, Delhi-110007 is large and spacious and also denied the suggestion that the said area is not sufficient for the petitioner. The petitioner did not dispute that the RW2 Mukesh Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 13 15:38:23 Kumar Gupta and RW4 Dinesh Kumar were not his patients who visited his clinic at shop no. 3, Mandelia Road, Kamla Market, Delhi- 110007 for treatment. The trial court had opined that the veracity of those witnesses cannot be doubted. Accordingly, after analyzing the respective evidence laid by the petitioner and the respondent came to the conclusion that the need of the petitioner is not bona fide.
8. It is appearing from the record that the petitioner had purchased the property bearing no. 29/5, Shakti Nagar, Delhi from Vijay Kumar and the tenanted shop and another shop which is under the tenancy of another tenant, namely, Harish Chand Garg are the part of said property. The petitioner is also the owner of another property bearing no. 11/8, Shakti Nagar, Delhi-110007 which is being used for residential purposes. The petitioner is a highly qualified dentist and at present running his clinic from the shop no. 3, Mandelia Road, Kamla Market, Delhi-110007. The petitioner also remained employed with various hospitals including Tirath Ram Shah Hospital at Civil Lines, Sunder Lal Jain Hospital at Ashok Vihar and Pentamed Hospital at Model Town and also use to visit to various clinics which are situated at M-3, Greater Kailash Enclave, New Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 14 15:38:23 Delhi-48; G-3, Greater Kailash Enclave, New Delhi-48; M-7, Greater Kailash Enclave, New Delhi-48 and C-3, Greater Kailash Enclave, New Delhi-48. The petitioner is an old age person and at present is aged about more than 80 years. There is no serious dispute regarding the relationship of the landlord and the tenant between the parties. The petitioner is claiming that he needs the tenanted shop and another shop under the tenancy of Harish Chand Garg for establishing a dental clinic provided with all modern facilities, equipment and apparatus where there should be proper space for the patients, associate doctors and nursing staff.
9. Shri P.P. Malhotra, learned senior counsel for the petitioner advanced oral argument and written submissions were also submitted on behalf of the petitioner. The learned senior counsel for the petitioner stated that the petitioner is owner of the tenanted shop vide registered sale deed dated 27.07.2006 Ex. PW1/1 which is situated on ground floor of the property bearing no. 29/5, Shakti Nagar, Delhi- 110007 as shown in site plan Ex. PW1/3. Sh. Malhotra argued that the petitioner requires the tenanted shop for establishing/opening a dental clinic with ultra-modern facilities. The petitioner is a highly Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 15 15:38:23 qualified Dentist and has already received expert training in various disciplines of dentistry namely orthodontia and maxilla-facial surgery from abroad. The petitioner was also Head of the Department in St. Stephen's Hospital and as Senior Consultant in many hospitals. Shri. P.P. Malhotra attacked the impugned judgment and argued that the impugned judgment passed by the trial court is absurd and erroneous and was passed after ignoring settled principles of law and is liable to be set aside. The trial court has not appreciated the facts/evidence in the right perspective that tenanted shop is situated at the walking distance from the residence of the petitioner and the petitioner needs the tenanted shop to establish a dental clinic from where he can provide 24x7 dental services to the patients. The petitioner, at present is running his dental clinic from the shop bearing no. 3, Ground Floor, Mandela Road, Shakti Nagar, Delhi-110007 which is insufficient for the clinic of the petitioner and is having the space only to accommodate two dental chairs and one X-ray machine which is installed in a very cramped manner. Shri. P.P Malhotra also argued that the petitioner is not having sufficient space in the said clinic for the patients who have to stand outside the clinic. The Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 16 15:38:23 residential house bearing no. 11/8, Shakti Nagar having area of 265.42 square yards is required by the petitioner and his family members for residence and the married daughter of the petitioner also used to visit at the residence of the petitioner. The measurements of the tenanted shop are 8' 4" at the front and the length is 29' 9" as shown in the site plan Ex. PW-1/3 and sale deed Ex. PW-1/1. Sh. Malhotra further stated that another shop which is under the tenancy of Harish Chand Garg is also having the same area and the petitioner has already filed revision petition bearing no. 226/2018 which is also pending before this Court.
9.1 Shri P.P. Malhotra also argued that the trial court has given perverse finding in the impugned judgment dated 06.02.2018 as the testimony of the petitioner remained un-challenge by the respondent as the respondent did not cross-examine the petitioner. The trial court has given the perverse finding in the impugned judgment by observing that the petitioner has failed to explain the exact future plans for running the proposed specialized dental clinic from the tenanted shop and there was no proof of the influx or shortage of patients in Kamla Nagar Clinic or shortage of space there. Shri P.P. Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 17 15:38:23 Malhotra also attacked the impugned judgment by arguing that the trial court has perversely observed that the petitioner could have examined the doctor, patients or interns to support his claim of shortage of space and also did not furnish any proof of difference in the cost of dental services in India and in other countries. Shri. P.P Malhotra argued that the landlord is the best judge of his own requirement and the petitioner had established that his need was bona fide. RW2 and RW4 also deposed that the petitioner is having the vast reputation and is a famous doctor in the area and the trial court has wrongly observed that the petition did not explain as to how the back portion of the property bearing no. 29/5, Shakti Nagar, Delhi is not suitable for running the proposed clinic. Shri. P.P Malhotra ultimately argued that the eviction order be passed in favour of petitioner. He relied on Abid-Ul-Islam V Inder Sain Dua, (2022) 6 SCC 30; Anil Bajaj & another V Vinod Ahuja, (2014) 15 SCC 610; Sarla Ahuja V United India Insurance Co. Ltd, (1998) SCC 119 ; Ragavendra Kumar V Firm Prem Machinery, (2000) 1 SCC 679; Sait Nagjee Purushotham & Co. Ltd V Vimalabai Prabhu lal, (12005) 8 SCC 252; Ram Dulari & another V Dr. Brij Mohan Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 18 15:38:23 2016 SCC online Del 748 and various other decisions/judgments delivered by the Superior Courts.
10. Shri. Rajeev Kumar, Advocate for the respondent argued that there is no infirmity in the impugned judgment and the revision petition is liable to be dismissed. That the petitioner has miserably failed to prove that the tenanted shop is required by the petitioner bona fide and he does not have any suitable accommodation. The alleged modern dental clinic proposed to be opened by the petitioner is an eye-wash sham/illusory and lacks bona fide requirement as the area where the tenanted shop is situated is not conducive for opening a dental clinic with modern facilities as the said area is very congested and there is always heavy traffic jam. The petitioner has concealed that he is running similar various clinics bearing nos. M-3, Greater Kailash Enclave, New Delhi-48, G-3, Greater Kailash Enclave, New Delhi-48, M-7, Greater Kailash Enclave, New Delhi- 48 and C-3, Greater Kailash Enclave, New Delhi-48 and as such the present petition is liable to be dismissed. The petitioner has not filed the details of the patients being attended him every day and the details of the patients which were referred to by him to various Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 19 15:38:23 hospitals and how many NRIs have approached the petitioner for treatment. The petitioner is already running a clinic from the shop no. 3 municipal market, Mandelia Road, Kamla Nagar, Delhi-110007 which is much bigger in size and sufficient to establish/settle the proposed dental clinic. The counsel for the respondent has referred testimony of RW2 who proved that the space at Kamla Nagar Clinic is good enough for the petitioner. The petitioner is also having an alternate sufficient accommodation at the second floor of the property bearing no. 29/5, Shakti Nagar, Delhi which is owned by the wife of the petitioner and is lying vacant. The counsel for the respondent argued that the present petition is liable to be dismissed. The counsel for the respondent referred and relied on Hindustan Petroleum Corporation Ltd. V Dilbahar Singh, MANU/SC/0738/2014;
Gandhe Vijay Kumar V Mulji, MANU/SC/0953/2017, Thankamony Amma and others V Omana Amma N. and others, MANU/SC/1085/2019; Abid-ul-Islam V Inder Sain Dua, MANU/SC/0431/2022; Shiv Sarup Gupta V Mahesh Chand Gupta, MANU/SC/0432/1999, Deepak Bajaj V State of Maharashtra & others, MANU/SC/8246/2008; Pran Nath Katyal Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 20 15:38:23 V K.C. Verma, MANU/DE/1826/2017; Mukesh Sharma V Harmesh Singhal, MANU/DE/4949/2013 and other decisions/ judgments delivered by Superior Courts.
11. Section 14 (1) (e) of the Act deals with eviction of tenant from tenanted shop are required bona fide by the landlord. It reads as under:
14. Protection of tenant against eviction:
(1) Notwithstanding anything to the contrary contained in any other law or contract, no order or decree for the recovery of possession of any premises shall be made by any court or Controller in favour of the landlord against a tenant:
Provided that the Controller may, on an application made to him in the prescribed manner, make an order for the recovery of possession of the premises on one or more of the following grounds only, namely: -
xxx xxx xxx
(e) that the premises let for residential purposes are required bona fide by the landlord for occupation as a residence for himself or for any member of his family dependent on him, if he is the owner thereof, or for any person for whose benefit the premises are held and that the landlord or such person has no other reasonably suitable residential accommodation.
Explanation. - For the purposes of this clause, "premises let for residential purposes" include any premises which having been let for use as a residence are, without the consent of the landlord, used incidentally for commercial or other purposes.
Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 21 15:38:23 11.1 The Supreme Court in Sarla Ahuja V United India Insurance Co. Ltd., (1998) 8 SCC 119 elaborated and discussed law relating to section 14 (1) (e) of the Act and held as under:
14. The crux of the ground envisaged in clause (e) of Section 14(1) of the Act is that the requirement of the landlord for occupation of the tenanted premises must be bona fide. When a landlord asserts that he requires his building for his own occupation, the Rent Controller shall not proceed on the presumption that the requirement is not bona fide. When other conditions of the clause are satisfied and when the landlord shows a prima facie case, it is open to the Rent Controller to draw a presumption that the requirement of the landlord is bona fide. It is often said by courts that it is not for the tenant to dictate terms to the landlord as to how else he can adjust himself without getting possession of the tenanted premises. While deciding the question of bona fides of the requirement of the landlord, it is quite unnecessary to make an endeavour as to how else the landlord could have adjusted himself. 11.2 The Supreme Court in Abid-Ul-Islam V Inder Sain Dua, (2022) 6 SCC 30 observed as under:
15. Section 14(1)(e) carves out an exception to the regular mode of eviction. Thus, in a case where a landlord makes an application seeking possession of the tenanted premises for his bona fide requirement, the learned Rent Controller may dispense with the protection prescribed under the Act and then grant an order of eviction. Requirement is the existence of bona fide need, when there is no other "reasonably suitable accommodation". Therefore, there has to be satisfaction on two grounds, namely, (i) the requirement being bona Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 22 15:38:23 fide, and (ii) the non-availability of a reasonably suitable residential accommodation. Such reasonableness along with suitability is to be seen from the perspective of the landlord and not the tenant.
When the learned Rent Controller comes to the conclusion that there exists a bona fide need coupled with the satisfaction that there is no reasonably suitable residential accommodation, the twin conditions mandated under Section 14(1)(e) stand satisfied.
12. The main contention of the petitioner is that he needs tenanted shop under the tenancy of the respondent for establishing a dental clinic having modern facilities, apparatus, infrastructure coupled with sufficient space for patients as well as staff of the petitioner including associate doctors, nurses etc. The claim of the petitioner is contested by the respondent by alleging that there is enough space in present dental clinic of the petitioner which is being run at shop no 3. Municipal Market, Mandelia Road, Kamla Nagar, Delhi-110007 and the petitioner can open proposed dental clinic at back portion of the property bearing no 29/5, Kamla Nagar, Delhi-110007 which is shown in blue colour in site plan Ex. PW1/3 and second floor of the said property. It is necessary to analyze evidence led by the petitioner and the respondent to appreciate controversy between the petitioner and the respondent. The petitioner to justify bona fide requirement Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 23 15:38:23 qua the tenanted shop examined him as PW1 and tendered affidavit Ex. PW1/A in evidence. The petitioner in affidavit Ex. PW1/A primarily deposed in consonance with the contents of eviction petition and deposed that he purchased property bearing no. 29/5, Shakti Nagar, Delhi-110007 from its erstwhile owner on 27.7.2006 vide registered sale deed Ex. PW l/l. The tenanted was let out to the respondent by previous owner as shown in red colour in site plan Ex. PW1/3 and the petitioner is in possession of back portion of said property as shown in blue colour in site plan Ex. PW1/3. The petitioner PW1 further deposed that he requires tenanted shop and adjacent shop which is under tenancy of another tenant for establishing his new dental clinic and he does not have any other reasonably suitable accommodation for opening / establishing new dental clinic. The petitioner is a highly qualified medical practitioner (Dentist) with specialized qualifications and training in field of dental surgery and other disciplines of dentistry. The petitioner had been employed as Senior Consultant in various reputed hospitals. The petitioner established his dental clinic situated at shop bearing no. 3, Ground Floor, Municipal Market Mandelia Road, Kamla Nagar, Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 24 15:38:23 Delhi as shown in site plan Ex. PW1/13 and in said dental clinic only two dental chairs and one X-ray machine are installed in a very cramped manner. The petitioner further deposed that space available at said clinic is not sufficient for patients and his associate/junior doctors and the petitioner due to paucity of space is unable to provide basic facilities to his patients. The petitioner has decided to provide 24 hours basic ultra-modern facilities to patients which will also promote dental tourism due to low cost of dental treatment. The petitioner also deposed that he is residing in house no. 11/8, Shakti Nagar, Delhi - 110007 and the tenanted shop is situated at a walking distance from there and it would be very convenient for the petitioner to establish his modern dental clinic near to his residence and hence the tenanted shop is the most suitable to establish dental clinic. The petitioner is also having property bearing no 11/8, Shakti Nagar, Delhi-110007 which is being used as residence by the petitioner and his family. The tenanted shop is most suitable accommodation to establish dental clinic with latest facilities and infrastructure as detailed in plan Ex.PW1/12. The vacant portion of the property bearing no 29/5, Shakti Nagar, Delhi which is in possession of the Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 25 15:38:23 petitioner alone is not sufficient for establishing proposed dental clinic. The petitioner was not cross examined by the respondent and as such testimony of the petitioner remained unchallenged and unrebutted.
12.1 The respondent in affidavit Ex.RW1/A deposed that he is a tenant in respect of tenanted shop under the petitioner who is owner of the tenanted shop and another shop in said property is occupied by another tenant Harish Chand Garg. The petitioner also filed eviction petition against another tenant. The plea of the petitioner to establish Modern Dental Clinic as per proposed plan Ex. PW1/12 is misleading, eye wash, fanciful, illusory and liable to be rejected. The petitioner is running a dental clinic of high repute from shop no.3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi which is of much bigger size and sufficient to establish/set up proposed dental clinic. The petitioner had purchased the property bearing no 29/5 for investment purposes. The petitioner is aged about 72 years and was carrying same profession when he purchased the property bearing no 29/5 and never intended to open alleged dental clinic. The petitioner is having various other clinics in Delhi and for this relied on Ex. Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 26 15:38:23 DW1/1 to Ex. DW1/4. The petitioner is having alternative sufficient /adequate accommodation for running the proposed clinic in question in property bearing no 11/8 Shakti Nagar which is measuring about 350 sq. yards and is opening on two sides on the main road. The petitioner is also having alternative/sufficient accommodation at the Second Floor of the property bearing no 29/5 Shakti Nagar, Delhi which is owned by the wife of the petitioner and is lying vacant. The respondent as RW1 was extensively cross examined on behalf of the petitioner and in cross examination deposed that he has mentioned in affidavit Ex. RW1/A and written statement that existing clinic/shop of the petitioner is bigger in comparison to the tenanted shop and cannot comment whether the petitioner is running clinic in cramped manner without any basic facility for the patients. The respondent admitted that he does not have any documentary proof to prove that the petitioner is owner of any other shop/clinic/hospital except shop no. 3, Mandelia Road, Kamla Nagar, Delhi. The respondent denied suggestions that the back portion of property no.29/5 cannot be used by the petitioner for his proposed dental clinic until tenanted shop and another tenanted shops are vacated or that second floor of the Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 27 15:38:23 property no. 29/5, Shakti Nagar, can only be used by the petitioner for storage of material and staff. RW2 Mukesh Kumar Gupta deposed that the petitioner is a dentist and running his clinic at Kamla Nagar. RW1 visited clinic of the petitioner in year 2008 which is spacious and had seen two dental unit and dental chairs, one X-ray machine and 2/3 other machines and can accommodate 2/3 more doctors. RW2 in cross examination deposed that there were chairs and one table in the cabin of the clinic of the petitioner and denied suggestion that area available with the petitioner for running clinic is not sufficient for him. RW4 Dinesh Kumar deposed that he had gone to the clinic of the petitioner for treatment of teeth and clinic of the petitioner is very big/spacious with two cabins and machines including X-ray machine. There were also some chairs for waiting patients. RW4 in cross examination admitted that Harish Chand Garg who is a tenant in another shop in the property bearing no 29/5 has sent him to the petitioner and the petitioner is having vast reputation and is a famous doctor in the area. RW4 denied suggestion that the space available in the clinic is not sufficient. The respective testimony of RW2 and RW4 reflects that the petitioner is enjoying Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 28 15:38:23 high reputation in area as a dentist and his clinic at shop no.3 can accommodate only 2/3 dental units and one X-ray machine which is also stated and deposed by the petitioner as PW1. It is also reflecting that they visited clinic of the petitioner only once and that is too for collection of evidence at the instance of the respondent and another tenant Harish Chand Garg.
13. The counsel for the respondent argued that the petitioner has failed to prove his bona fide requirement qua the tenanted shop and alleged dental clinic as proposed by the petitioner is an eye wash, sham and illusory and the tenanted shop is situated in the densely populated area which would not be convenient for proposed dental clinic of the petitioner. The argument so advanced by the counsel for the petitioner is misplaced and misconceived as it is not open for the respondent being tenant to assess the suitability of tenanted shop for opening a dental clinic by the petitioner. The petitioner is highly qualified and trained doctor in field of dentistry with vast experience and knowledge and as such the petitioner is best person to judge and assess the suitability of place for establishing a new dental clinic proposed to be equipped with modern facilities, infrastructure and Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 29 15:38:23 equipments.
14. It was also argued that the petitioner is running a dental clinic at shop no 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi- 110007 and also concealed that he is running similar clinics from i) M-3, Greater Kailash Enclave, New Delhi-100048; ii), G-3, Greater Kailash Enclave, New Delhi-100048; iii), M-7, Greater Kailash-1, New Delhi-100048 and (iv) C-3, Greater Kailash Enclave, New Delhi-100048 and as such the petition is liable to be dismissed. The counsel for the respondent relied on Pran Kant Katyal V K.C.Verma, Mukesh Sharma V Harmesh Singhal and Kanta Gupta V Goverdhan Dass Gupta. It is accepted legal proposition that if the landlord is guilty of concealment of material facts in eviction petition, then he may not be entitled for any relief from the court. It is equally true that the petitioner being landlord/owner is obliged to disclose true facts and no litigant can derive benefit from the court of law out of his own wrongs. There should not be any wilful concealment of facts and if such attempt is made then the guilty party is not entitled for any relief from the court. In the present case the petitioner has disclosed that he is running his dental clinic Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 30 15:38:23 from shop no 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi-110007, however, the petition is silent about other clinics of the petitioner situated at from i) M-3, Greater Kailash Enclave, New Delhi-100048; ii), G-3, Greater Kailash Enclave, New Delhi-100048;
iii), M-7, Greater Kailash-1, New Delhi-100048 and (iv) C-3, Greater Kailash Enclave, New Delhi-100048. The respondent did not cross examine the petitioner about running of these clinics exclusively by the petitioner. The respondent in affidavit Ex. RW1/A also deposed that the petitioner apart from his current clinic is also running similar clinics as detailed herein above and relied on visiting cards Ex. DW1/1 to Ex. DW1/3 and profile of the petitioner Ex. DW1/4. The respondent also referred medical prescription and receipt no.915 which are mark DW-A and DW-B. The perusal of these documents reflect that the petitioner may be visiting these clinics but there is no evidence that these clinics as referred and detailed herein above are owned by the petitioner. The petitioner in the petition has disclosed other accommodations available with him. The petitioner cannot be said to be guilty of concealing of material facts and such argument advanced by the counsel for the respondent is without any basis. Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 31 15:38:23
15. The counsel for the respondent also argued that case of the petitioner is based on mere desire for establishing modern dental clinic with all critical care near his residence which is not supported by necessary details such as patients being attended by the petitioner every day, the details of patients referred by the petitioner to the hospitals, how many NRIs had approached to the petitioner for treatment etc. It was argued that the petitioner in garb of establishing alleged modern dental clinic at the age of about 72 years has fabricated the alleged bona fide need with an intention to evict the respondent from the tenanted shop. The petitioner is already running a dental clinic of high repute from Shop No.3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi as shown in site plan Ex. PW1/11 which is of much bigger size and sufficient to establish/set up proposed dental clinic. The testimony of RW2 Mukesh Kumar Gupta was also referred to prove that there is sufficient space available with the petitioner in clinic situated at shop no 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi-110007. The Supreme Court in Charan Dass Duggal V Brahma Nand, (1983) 1SCC301 as referred Prem Nath Katyal V K. C. Verma, Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 32 15:38:23 MANU/DE/1862/2017 cited on behalf of the respondent held that when the possession is sought on the ground of personal requirement then an absolute need is not to be satisfied but a mere desire equally is not sufficient. The need has to be something more than a mere desire. In present case it is not disputed that the petitioner is a dentist of extreme repute with high qualification, experience and knowledge. The petitioner had been in past was associated with many hospitals of repute. The petitioner has also received highly placed training in the dentistry. It is also reflecting from the respective testimony of RW2 and RW2 that the present clinic of the petitioner as shown in site plan Ex. PW1/11 is good enough to accommodate 2/3 dental units and one X-ray machine. Although RW2 and RW4 deposed that enough space is available with the petitioner in clinic as shown in site plan Ex. PW1/11 but it is also reflecting that they visited the clinic of the petitioner only to collect evidence for the respondent. It is well established that enough space is not available with the petitioner in clinic bearing shop no 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi as shown in site plan Ex. PW1/11. If the petitioner being a highly qualified doctor/dentist wants to open modern dental Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 33 15:38:23 clinic with facility of critical care coupled with sophisticated apparatus, facilities, infrastructure, equipments etc. in the tenanted shop then it cannot be equated with mere desire of the petitioner and it is much more than the desire and not in manner less than the bona fide requirement. Accordingly, argument so advanced by the counsel for the respondent is without any legal and factual basis.
16. The counsel for the respondent also argued that the petitioner is having alternative/sufficient accommodation at the second floor of the property bearing no 29/5, Shakti Nagar, Delhi which is owned by the wife of the Petitioner and is lying vacant. The petitioner is also owner of the property bearing no 11/8, Shakti Nagar, Delhi-110007 which can be used by the petitioner for establishing proposed dental clinic. The back portion of the property bearing no 29/5 as shown in blue colour in site plan Ex.PW1/3 is also available with the petitioner where proposed dental clinic can be established. The petitioner has very well explained about these properties and why they cannot be used for establishing proposed dental clinic. The property bearing no 11/8, Shakti Nagar, Delhi-110007 is being used by the petitioner and his family for residential purpose and as such it cannot be used for Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 34 15:38:23 dental clinic. There is no force in averment made by the respondent that the petitioner is without any family liability as his son is permanently settled in USA and his daughters are married. It hardly makes any difference as far as family responsibilities of the petitioner are concerned. Even otherwise property bearing no 11/8 being used for residential purpose cannot be suitable for establishing a dental clinic. With respect to second floor of the property bearing no 29/5, it is not owned by the petitioner rather admittedly it is owned by the wife of the petitioner and such second floor is not available with the petitioner. Moreover, the petitioner categorically stated that a dental clinic cannot be suitably established at second floor which can be used for storage purpose and for stay of assisting staff of the petitioner. The petitioner is aged about 80 years and cannot be expected to establish and run his clinic at second floor. It is also alleged on behalf of the respondent that back portion of the property bearing no 29/5 as shown in blue colour in site plan Ex. PW1/3 and in possession of the petitioner can be used for proposed dental clinic. It is apparent that said portion is situated on back portion of the property and as such it is not suitable for proposed dental clinic Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 35 15:38:23 particularly when the tenanted shop is situated on front side of the property bearing no 29/5. It is proved that the petitioner does not have any other suitable accommodation for proposed dental clinic. It was also alleged that the petitioner has purchased the property bearing no 29/5 for investment purpose and said contention of the respondent is without any basis and is after thought.
17. The perusal of the impugned judgment reflects that the trial Court has passed the impugned judgment on the basis of conjecture and surmises. The trial court was not justified while observing that the petitioner has failed to explain the exact future plan for running his proposed specialized dental clinic and it is not clear as to whether the petitioner would stop working at various hospitals and other clinics. The petitioner is highly qualified and experienced dentist and if the petitioner prefers to visit other hospitals and clinics than it would be in interest of public health as large number of patients would be benefitted by the expertise of the petitioner. Moreover, these considerations are totally irrelevant for purpose of present eviction petition. The trial court was also not justified in observing that the petitioner had made a bald claim about paucity of accommodation at Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 36 15:38:23 current clinic for the visiting patients which is not supported by any documents regarding the influx of the patients in the clinic and the petitioner did not examine his fellow doctors/ intern or any of the patients to support plea of paucity of accommodation. The petitioner in affidavit Ex. PW1/A has deposed these facts and was not cross examined by the respondent and in this eventuality the trial court should have believe the testimony of the petitioner as PW1 which remained unchallenged and unrebutted. It is quality of evidence which matters and not the quantity of evidence. The petitioner was also not supposed to lead evidence regarding comparative cost of dental treatment within India and outside India for supporting plea of dental tourism. The assertions made by the petitioner are sufficient to substantiate plea of dental tourism. The trial court should have given due consideration to layout plan Ex. PW1/12 regarding the proposed dental clinic of the petitioner. The trial court has committed an error in believing testimonies of RW2 Mukesh Kumar Gupta and RW4 Dinesh Kumar who visited clinic of the petitioner only to collect evidence for the respondent. The trial court as such came to the illogical conclusion that the need of the petitioner was not bona fide. Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 37 15:38:23
18. The counsel for the respondent also argued that in revision, the High Court should not have ventured to look into evidence as if in a first appeal and entered into a different finding. It was also argued that merely because another view is possible in exercise of revisional jurisdiction, the High Court cannot upset the factual findings. The counsel for the respondent also referred case law to support arguments and argued that the present revision petition is not maintainable. The Supreme Court in Shiv Sarup Gupta V Mahesh Chand Gupta observed that High Court is obliged to test the order of the Rent Controller on the touchstone of whether it is according to law and it is for the limited purpose of ascertaining whether the conclusion arrived at by the Rent Controller is only unreasonable or is one that no reasonable person acting with objectivity could have reached on the material that the High Court can examine the matter. The Supreme Court in Abid-ul-Islam V Inders Sain Dua, (2022) 6SCC30 also observed 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 Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 38 15:38:23 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.
18.1 There cannot be any dispute regarding limitation regarding revisional power of this court. However, the impugned judgment passed by the trial court is in complete violation of settled legal principles and was passed without proper appreciation of material on record rather it is more based on assumptions, conjectures and surmises. The trial court has failed to appreciate material on record in right perspective. According this court can exercise its revisional jurisdiction and present petition is maintainable.
19. It is established on record that the petitioner requires the tenanted shop as shown in red colour in site plan Ex. PW1/3 and other portion of the property bearing no 29/5, Shakti Nagar, Delhi for establishing a modern dental clinic with critical care and to be equipped with necessary infrastructure and logistic support. The Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 39 15:38:23 petitioner is highly qualified and experienced doctor with vast experience in dentistry which may be in addition to the clinic which is already run by the petitioner at shop no 3, Municipal Market, Mandelia Road, Kamla Nagar, Delhi-110007 as shown in site plan Ex. PW1/11. The need of the petitioner qua the tenanted shop is bona fide and genuine and not mere desire. The tenanted shop is situated near the current residence of the petitioner who is aged about 80 years and would be more convenient for the petitioner to establish new dental clinic. There is force in arguments advanced by the counsel for the petitioner that the trial court passed the impugned judgment against settled principles of law and need of the petitioner qua the tenanted shop is bona fide and further no suitable accommodation is available with the petitioner to open proposed dental clinic.
20. In view of above discussion, the present petition is allowed and impugned judgment dated 06.02.2018 is set aside. Accordingly, the eviction petition bearing no E-77/2012 (E-80621/2016) titled as Dr. Sudershan Kumar V Suresh Kumar Gupta is allowed and a consequence of which an eviction order in respect of the tenanted Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 40 15:38:23 shop forming part of the property bearing no. 29/5, Shakti Nagar, Delhi-110007 measuring front 8'4" and length 23'9" as shown in the red color in the site plan Ex.PW1/3 is passed in favour of the petitioner and against the respondent. The respondent shall be entitled for benefit as section 14(6) of the Act from date of this judgment.
21. The pending application, if any, also stand disposed of.
DR. SUDHIR KUMAR JAIN (JUDGE) OCTOBER 23, 2024 SK/TK Signature Not Verified Digitally Signed By:HARVINDER KAUR BHATIA Signing Date:04.11.2024 RC.REV. 230/2018 Page 41 15:38:23