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 6, Cited by 1]

Bombay High Court

Mrs. Shobhana Shankar Patil vs Mrs. Ramchandra Shirodkar And Others on 14 February, 1996

Equivalent citations: AIR1996BOM217, 1996(3)BOMCR302, 1996(1)MHLJ751, AIR 1996 BOMBAY 217, 1996 (2) BOM CJ 20, 1996 BOMRC 285, (1996) 2 ALLMR 99 (BOM), 1996 BOMCJ 2 20, (1996) 1 MAH LJ 751, (1996) 3 BOM CR 302, 1997 (99) BOM LR 161, 1997 BOM LR 99 161

Author: A.P. Shah

Bench: A.P. Shah

ORDER
 
 

A.P. Shah, J.
 

1. Whether Rule 9(2) of the Bombay Rents, Hotel and Lodging House Rates Control Rules, 1948, is in excess of rule-making power of State Government? Whether the said rule can be branded as arbitrary and unreasonable and invalidated on that count? are the main issues involved in this writ petition.

2. The facts giving rise to this petition lie in a narrow compass.

The petition is the landlady of a chawl by name Shankar Patil Chawl at Andheri . A double room tenement hereinafter referred to as "the suit premises" was let out to one Ramchandra Shriodkar at a monthly rent of Rs.32.25 ps. plus water chrages of Rs.4/- per month. After the death of the said Ramchandra, the respondents were accepted a tenants of the petitioner in respect of the suit premises.

The petitioner filed R.A.E suit No. 3391 of 1970 in the Bombay small Cause court on the ground of non-payment of arrears of more than six months as well as the ground of waste of the suit premises allegedly caused by the respondents by reason of enclosing the front verandah of the premises. The learned single Judge of the Small Cause Court by his judgment and decree dated July 25, 1980 decreed the petitioner's suit and ordered the respondents to vacate and hand over the vacant and peaceful possession of the suit premises to the petitioner by the end of December, 1980. The learned single Judge inter alia, held that the ground of non-payment of rent is proved and both clauses (a) and (b) of sub-section 930 to section 12 of the Bombay Rent Act are attracted to the facts of the present case. The other ground of causing waste was, however negatived by the learned single judge.

Aggrieved by the judgment and order of the learned single Judge, the respondents filed Appeal No.566 of 1980 before the appellate bench of the Small Cause Court. The learned Judges constituting the appellate Bench differed in their conclusion and consequently gave differing judgments.

The Additional chief Judge Mr. Pandit found that the respondents were ready and willing to pay standard rent and the permitted increases of the suit premises from April 1, 1968 and hence, provisions of Section 12(3)(a) of the Bombay Rent Act were not attracted to the facts of the case. Mr. Pandit also pleased to hold that there is substantial compliance with Section 12(3) inasmuch as the tenants had deposited regularly the amount of monthly rent in the Court as per the Court's order during the pendency of the suit. Mr. Pandit, therefore, held that the appeal deserves to be allowed and ordered that the suit of the petitioner be dismissed with costs.

The Additional Chief Judge Mr. Lonkar, who came to a different conclusion that Mr. Pandit found that the tenants had committed default in payment of rent and they were not at all regular in making the payment in Court . Mr. Lonkar also held that in view of the admission of Mr. Hegde, Advocate for the respondents, that the respondents had not deposited the rent in Court regularly as per the Court's order, the respondents could not be given protection of the Act. Mr. Lonkar, therefore, held that the trial court was perfectly justified in coming to the conclusion that the respondents were not entitled to protection under Section 12(3)(b) of the Act. In short , Mr. Lonkar expressed the opinion that there was no ground to interfere with the judgment and order passed by the learned single Judge.

As a result of difference of opinion between the two Judges of the appellate Bench, the following order was passed by the appellate Bench.

"In view of the procedure to be followed in appeal contemplated by rule 9 of the Bombay Rents, Hotel and Lodging House Rates Control Rules, 1948, and in view of the Judges constituting the Bench differing the Judge first in rank and precedence having cast a voice, the following order is passed in the Appeal:
Order : Appeal allowed.
Decree of the trial Court for possession of the suit premises is set aside and the suit stands dismissed with order as to costs of the suit and this appeal to be borne by the appellants /defendants throughout"

3. The petitioner has challenged the validity of rule 9(2) on the ground that it is unreasonable, arbitrary and against the principle of natural justice. The petitioner has also challenged the validity of the said rule on the ground that it is beyond the rulemaking power of the State Government. It is submitted that Section 29(1)(a) of the Bombay Rents, Hotel and lodging house rates Control Act, 1947 ("Act , for short ) provides an appeal to a Division bench before two judges of the small Cause Court, but Rule 9(2), which provides that the Judges, who is first in rank and precedence, will have a casting voice reduces the appeal virtually to an appeal before one Judge, which is totally contrary to the provisions of Section 29(1)(a) of the Act. It is further submitted that the rule, which gives precedence to the opinion of the senior Judge is totally illogical and irrational, as the seniority of the Judge cannot be regarded as the sole test for deciding the conflict between the learned Judges. The petitioner has relied on the provisions of section 11 of the Presidency small Cause Courts Act, 1882, which lays down that in case of such division, a reference is to be made to a third Judge and case is decided according to the opinion of majority of the Judges hearing the case including those who first heard. It is submitted that by virtue of the said provision, in suits which are less important than those relating to the recovery of immovable property, the right of appeal is rendered effective and substantial, whereas, the right of appeal in important suits relating to immovable property under the Bombay Rent Act is rendered illusory by the said Rule 9(2). In this context, the petitioner has also relied upon Section 98 of Code of Civil Procedure, which provided reference to a third Judge in case of conflict on the question of law.

4. Before we advert to these submissions, it will be necessary to make a brief reference to the relevant provisions of the Act and the Rules. Section 29 of the Act provided for remedy of appeal and the relevant portion of the said section reads as under.

"Section 29:
(1) notwithstanding anything contained in any law, an appeal shall lie.
(a) in Greater Bombay from a decree or order made by the court of Small causes, Bombay, exercising jurisdiction under Section 28, to a Bench of two Judges of the said Court which shall not include the Judge who made such decree or order"

Thus in Greater Bombay, an appeal is provided to a Bench of two Judges of the Small Cause Court. We may mention that elsewhere the appeal lies to the District Court as provided in clause (b) of Section 29.

5. Section 49 of the Act confers power upon the State Government to make rules for the purpose of giving effect to the provisions of the Act. In furtherance of the power conferred upon the State Government, the State Government has enacted the rules, which are called Bombay Rents, Hotel and Lodging house Rates Control (Amendment) Rules, 1986 (Rules", for short). We are mainly concerned with rule 9 and the said rule reads as follows.

"Procedure in appeals - (1) In appeals under section 29(1) of the Act the Court shall, as far may be and with the necessary modification, follow the practice and procedure prescribed for appeals from original decrees by the Code.
(2) If, any such appeal, the Judges constituting the Bench differ, the Chief Judge, if he is one of the Judges, or, in his absence, the Judge first in rank and precedence shall have the casting voice"

Rule 9 (1) provided that in appeals under Section 29(1), the Court has, as far as possible, to follow the procedure prescribed for appeals from original decrees by the Code whereas sub-rule (2), which is impugned in this petition, provided that in case of difference of opinion, the Chief Judge, if he is one of the Judges, or, in his absence, the Judges first in rank and precedence shall have the casting voice. In short, the rule lays down that in the event of disagreement, the view of the Chief Judge or the senior Judge, as the case may be, shall prevail.

6. At this stage, we make a reference to the provision Section 98 of the C.P.C dealing with similar contingency. The scheme of Section 98 is that is there is a difference of opinion on the question of law, the Judges on the Bench shall formulate the point of law and it will be referred to a third Judge and then the appeal shall be heard by one or more of the other Judges and such point shall be decided according to the opinion of the majority, including the Judges, who first heard it. However, if there is a difference on facts, the decree is liable to be confirmed. We may also make a reference to the amended provisions of Section 11 of the Presidency Small Cause Courts Act, 1882 on which heavy reliance has been placed by the learned counsel for the petitioner. The amended Section 11 lays down "and if the Court is equally divided, the Judges shall state the point upon which they differ, and the case shall then be heard upon that point by another Judge nominated by the Chief Judge and the point shall be decided, according to the opinion of the majority of the Judges, who have heard the case, including those who first heard it."

7. Rule 9(2), however as already indicated lays down that the Judge, who is first in rank should have casting voice. Thus the opinion of the Chief Judge and if the Chief Judge is not a party to the Bench, the opinion rendered by the senior Judge is in effect given finality. It has been brought to our notice by the learned Advocate General, who appeared before us in pursuance of the notice, that at one stage the State Government contemplated substituting this rule by a rule, which is more or less on the lines of amended Section 11 of the Presidency Small Cause Courts Act,1882, but it appears that the bill lapsed.

8. We have already noted that Section 29(1)(a) provides for an appeal to a Bench of two Judges of the small Cause Court in order to make the remedy of the appeal effective. The complaint of the petitioner is that by reason of Rule 9(2), hearing of the appeal is virtually reduced into hearing by a single Judge, instead of hearing by a Bench consisting of two Judges as contemplated by the said section. Section 29 makes no distinction between a senior Judge and a junior Judge, who may both constitute an appeal Bench under the said Act and nor it makes distinction between the Chief Judge of the small Cause Court and the other Judges of that Court. Therefore, we do not see any logic in giving preference to the opinion rendered by the Chief Judge as a senior Judge in deciding the appeal, which is provided by the Act as a matter of right. The effect of rule 9(2) is that though technically appeal will be heard by two Judges, the opinion of the Chief Judge and if he is not a party to the Bench, the opinion of the senior Judge shall always prevail over the opinion given by the other Judge. In other words, Rule 9(2), in substance and effect, reduces the appeal under Section 29(1)(a) to an appeal only to a single judge and in our view, this is a clearly contrary to the provision of the Act. We find considerable substance in the grievance of the petitioner that rule 9(2) has the effect of nullifying and rendering nugatory the provisions of Section 29(1)(a) inasmuch as appeal would virtually amount to an appeal to a single Judge and not a Bench of two Judges. In fact, the learned Advocate General expressed his inability to support the validity of the said rules.

9. Even otherwise, we are of he views that the impugned rule is completely arbitrary and irrational. The rule postulates that the opinion rendered by the senior Judge should prevail when there is conflict between two Judges. We really fail to understand as to how the seniority of the Judge can be said to be a relevant criterion for deciding an appeal under the Act. The rule appears to have been based on assumption that opinion given by the Chief Judge or a Judge having precedence always right and preferable to the opinion of a junior Judge. In our view, this assumption is totally illogical and irrational. The seniority or a rank of a Judge may be relevant consideration in the internal administration of the Court. It may also be relevant for further promotion to the higher Court, but merely because the Judge happens to be the Chief Judge or he happens to be the a senior judge cannot be a ground for accepting his decision as correct decision by completely disregarding the decision given by the Junior Judge. Needless to mention that the Judge, who are equal in rank, enjoy equal powers and jurisdiction as far as judicial work is concerned. The irrationality of the rule can be further demonstrated by a simple illustration where both the Judges are appointed on the same day and out of whom, one Judge will be necessarily senior and simply because seniority has been given to him at the time of his appointment, his opinion will always supersede the opinion of the junior Judge (who was also appointed on the same day). We do not see any rational or logic in giving a preference to the opinion rendered by the senior Judge in this fashion. Therefore, in our opinion, the impugned rule suffers from vice of arbitrariness and unreasonable and on that count also, it is liable to be struck down.

10. In the result, the petition succeeds, Rules is made absolute in terms of prayer Clauses (b), (c) and (d). The opinion rendered by the two learned Judges of the appeal Bench are set aside and the matter is remitted to the appeal Bench for deciding the appeal afresh in accordance with law. No order as to costs.

11. We wish to clarify that in case of difference of opinion amongst the learned Judges on the appeal Bench, procedure prescribed by Section 98 of the C.P.C shall be followed till appropriate rule is framed by the Government.

12. The Small Cause Court is directed to decide the appeal expeditiously and in any event not later than four months from today.

13. Certified copy expedited.

14. Petition dismissed.