Rajasthan High Court - Jaipur
Roop Narain vs Murti Mandir Sita Ramji on 1 September, 1987
Equivalent citations: 1988(1)WLN29
JUDGMENT G.M. Lodha, J.
1. This is a civil second appeal against the judgment and decree dated 27-5-1981 passed by Shri M.A. Khan RHJS, Addl. District judge No. 1, Alwar in civil first appeal No. 59/59.
2. The first appellate court has granted decree for eviction on the ground of default of tenant in payment of rent under Section 13 of the Rajasthan Premises (Control of Rent & Eviction) Act. Both the courts have not accepted plea of personal necessity of landlords. The disputed property is of Deity, and the laintiff claims to be Landlord as Pujari.
3. In this second appeal against the decree for eviction, Mr. Garg has urged that in view of the application dated 4-1-1975 it was the duty of the trial court to determine the rent and interest etc. and then provide time for making payment of that determined amount. This was not done and it has vitiated the entire proceedings. Mr. Garg then argued that on account of this the subsequent fact of signif.cance, the court could not have proceeded further without deterimnation under Sub-section
4. Mr. Lodha appearing for the landlord argued that as there was no dispute about the rate of rent payable to the plaintiff, therfore, Sub-section (3) to (6) are not applicable. He further argued that Section 13-A came into force during the pendency of the suit, Sub-section (5) of Section 13 became redundant. It was also argued that the order for striking of the defence was not challenged by appeal by the tenant and therefore it became final.
5. Even in first appeal too it was not attacked, and, therefore, also it will be deemed to have been waived.
6. Mr. Garg in his rejoinder has vehemently opposed the above contention of Mr. Lodha.
7. On thoughtful consideration of the entire matter, including the submission of learned counsel for the parties, the decisions and the pleadings referred to by them, I am of the opinion that the appeal must succeed.
8. The copy of the application dated 4-1-1975 clearly shows that the tenant prayed for determination of the rent and interest so that he could deposit the same. It is immaterial as to what was the reason given by the tenant for praying for such determination. I am of the opinion that according to Section 13, Sub-sections. (4) & (5) & (6) of the Rajasthan Premises (Control of Rent and Eviction) Act, as per application dated 4-1-1975 it was the duty of the court to determine the rent and this has not been done and, therefore, all further proceedings are vitiated so far as they are adverse to the tenant. The two judgments of this court Bheru v. Shasi Lal 1986 RLW 62 and so also Jagmohan and Anr v. Gani and Ors 1986 (2) R.C.R. 64, fully support this view.
9. In Jagmohan's case this court has gone even further and held that the tenant need not move a formal application and if the court does not determine the amount payable by the tenant, the tenant is not under obligation to ask the court to determine the amount.
10. In the present case Mr. Lodha's submissions that on account of Section 13A having come into force, the dispute about Sub-section (5) becomes irrelevant, is also untenable. Although he submitted that a Division Bench judgment of this court in Kishanlal Sharma v. Prem Kishore and earlier judgment of Carona Sahu Co Ltd. v. Vinod Kumar Goyal supports his view but I am of the opinion that no such deduction can be made from these judgments.
11. The Bench decision of Kishanlal's case is just contrary to what Mr. Lodha wants this court of believe. It says that Sub-section (3),(4) and (5) clearly give substantive rights and they are not procedural. It further says that even after amendment, suit will be tried in accordance with old Act.
12. A reading of M/s Carona Sahu's case judgment would also show that what it mentioned is that after Section 13-A was so enacted, it would be applied to pending suits and proceedings because it is special law and the tenant can resort to it. This judgment no where mentions that if the court has not determined the rent according to Section 13(4) and (5) then the tenant and defence cannot take benefit can be struck of afterwards without complying with Section 13-A, sub-clause (5) simply because later on Section 13 A came into force. Obiviously if Section 13, Clause (5) was not complied with then the tenant can very well use the non compliance with a protective umbrella against striking of the defence on that court.
13. Mr. Garg is also justified in his submission that unless the mandatory statutory duty under sub-clause (5) is discharged by the court, the defence cannot be struck off on account to non-payment of rent for subsequent months. Even if it is assumed that it should be done then also I am of the opinion in the peculiar facts and circumstances of the case, delay of 3 days could have been and should have been condoned.
14. Mr. Lodha's contention that since appeal was not filed against the order striking off the defence, therefore, the order has become final, is also untenable. Obviously an appeal has been filed from the final judgment and Mr. Garg has pointed out that the appeal is directed against the order of striking of the payment for a particular month also.
15. Mr. Lodha points out that the grounds of the first appellate court and the judgment are conspicuously silent over this. Mr. Garg pointed out from the grounds of appeal that, in the ground No. 10 he has mentioned that the trial court should have condoned, the delay of 3 days in the facts and circumstances of the case which was not done.
16. I am of the opinion that in the peculiar facts and circumstances of this case as mentioned above the basic infirmities pointed out vitiated the entire procedings. I have also held repeatedly and so also it has been laid down by other High Courts that in matters of default in payment of rent, if the legislature has provided jurisdiction to extend time then the court should do it very liberally and should not deprive the tenant. Consequently the 3 days delay should have been condoned.
17. Mr. Lodha has also pressed cross objection on the ground of bonafide and reasonable necessity. According to him a decree should have been given. Para 13 of the judgment of the First Appellate Court contains discussion about it. Reliance was also placed by Mr. Lodha on the judgment of the Supreme Court in Budhwanti & Am v. Gulab Chand Prasad 1987 AIR SC 1484.
18. Mr. Garg has opposed the cross-objections.
19. In Budhwanti's case it has been held that when the appellate court reversed the finding of baseless assumptions and wrong principles of law, the High Court is justified to revise the finding of the Appellate Judge even though it was factual in character. If the finding is based on wrong tests or on the basis of conjectures and assumptions then High Court will be well within its rights in setting aside it in a second appeal, otherwise patently erroneous finding cannot be set aside, in second appeal.
20. In the instant case as mentioned above in para No. 13 the finding of the trial court rejecting the plea of bonafide and reasonable necessity has been confirmed by the first Appellate court. I have also considered and examined the various tests applied by the First Appellate Court in para 13 and I am of the opinion that none of them is based on assumptions or conjectures r.or can be said to be such which requires interference in second appeal.
21. In view of the above it is not necessary to examine the correctness of the findings as the trial court found that manager of a temple owned by the Diety cannot file suit for his personal bonafide necessity is correct or not. I express no opinion about the same. Consequently the judgment of both the lower courts are confirmed so far as the rejection of the plea of bonafide and reasonable necessity is concerned and the cross objection is dismissed.
22. The decree of eviction is set aside. The case is remanded to the trial court for determination of the rent and interest etc. as discussed above and' then provide time to the tenant to pay the same as per Sub-section (5) as it existed on that day on 4-4-72. After determination if the tenant complied with the order, the legal lay is consequent of dismissal of suit would follow the tenat fails to comply with the order then further proceedings would be taken according to law. The parties would bear their own costs of appeal and cross objection so far as this court is concerned.