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 46, Cited by 0]

Allahabad High Court

Anil Kumar vs Ramraj And 8 Others on 14 November, 2025

Author: Rohit Ranjan Agarwal

Bench: Rohit Ranjan Agarwal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 



 
AFR
 
Reserved on : 28.10.2025
 
Delivered on : 14.11.2025
 

 

 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD
 
MATTERS UNDER ARTICLE 227 No. - 12830 of 2025
 

 
Anil Kumar
 

 

 
..Petitioner(s)
 

 

 

 

 
Versus
 

 

 

 

 
Ramraj and 8 others
 

 

 
..Respondent(s)
 

 

 
Counsel for Petitioner(s)
 
:
 
Gulrez Khan
 
Counsel for Respondent(s)
 
:
 
Prakash Chandra Dwivedi, Shailesh Pandey
 

 

 
Court No. - 36 
 

 
HON'BLE ROHIT RANJAN AGARWAL, J.

1. Heard Sri Gulrez Khan, learned counsel for petitioner, Sri Shailesh Pandey, learned counsel for respondent no. 1 and Sri R.C. Singh, learned Senior Counsel appearing for respondent no. 3.

2. This writ petition filed under Article 227 of Constitution of India assails the order dated 21.04.2025 passed in S.C.C. Suit No. 5 of 1993 and order dated 14.08.2025 passed by Additional District Judge, 4, Chandausi, Sambhal in S.C.C. Revision No. 28 of 2013.

3. The case in brief is that petitioner along with respondent no. 5 had entered into an agreement with one Ashok Raj, the landlord on 13.08.1986. Shops on ground floor, first floor and second floor were constructed with investment being made by petitioner-tenant. Shop at first floor and second floor were let out to tenant and rent agreed was Rs.400/- which was to be deducted from the cost incurred in construction and renovation. On 11.07.1990, another agreement was executed between the landlord and tenant in respect of a shop situated on ground floor at monthly rent of Rs.1,000/-. As there was default in payment of rent, respondent-landlord gave notice under Section 106 of Transfer of Property Act, 1882 (hereinafter referred as the Act of 1882) terminating the tenancy and vacating the premises in question. A S.C.C. Suit No. 5 of 1993 was filed when despite notice, arrears of rent from 10.09.1992 to 09.05.1993 was not paid along with house tax. The suit was contested by tenant and a written statement was filed wherein it was alleged that agreement dated 11.07.1990 provided that landlord cannot get the shop vacated as per Clause 3 of the agreement. The trial court framed following issues:-

1:- क्या प्रतिवादीगण ने अदायेगी किराया में चूक की है?
2:- क्या नोटिस अंतर्गत धारा 106 टी० पी० एक्ट की तामीला पर्याप्त है?
3:- क्या अनुबंध दिनांकित 11-7-1990 के रहते हुये वादीगण को वाद योजित करने का अधिकार प्राप्त है?
4:- क्या प्रतिवादी संख्या-1 को अनावश्यक रूप से पक्षकार बनाया गया है?
5:- क्या वादीगण किसी अनुतोष को पाने के अधिकारी है, यदि हां तो क्या?

4. Issue No. 1 was in regard to default having committed by tenant in payment of rent which was decided against tenant holding him to be in arrears, while Issue No. 2 in regard to service of notice under Section 106 of the Act of 1882 was also decided against defendant/tenant. The trial court while dealing with Issue No. 3 found that agreement dated 11.07.1990 was not registered thus could not be taken in evidence. The trial court decreed the suit for arrears of rent and eviction on 08.11.2013. Aggrieved by order of trial court, petitioner filed S.C.C. Revision No. 28 of 2013 which was dismissed on the ground that co-tenant Sunil Kumar had filed S.C.C. Revision No. 27 of 2013 which has already been dismissed, thus, Revision No. 28 of 2013 was also dismissed.

5. The matter was carried to this Court through Matters under Article 227 No. 4713 of 2021. The co-ordinate Bench of this Court on 05.09.2024 allowed the writ petition and set aside the order passed in Revision No. 28 of 2013 and remanded back the matter to revisional court to decide the revision afresh. Post remand, the revision has been decided by order dated 14.08.2025. Hence, the present writ petition.

6. Counsel for petitioner submits that the rent agreement executed between the landlord and tenant on 11.07.1990 clearly stipulated in Clause 3 that no proceeding for eviction could be initiated against the tenant, thus, S.C.C. Suit filed could not have been decreed. According to him, the finding recorded by both courts below that the agreement which has been relied cannot be taken in evidence as it is not registered, is not correct. He submitted that it was a case of month to month tenancy and in view of Section 107 of Transfer of Property Act, the registration was not required in terms of Section 17(1)(d) of Registration Act, 1908 (hereinafter referred as the Act of 1908). He has relied upon the decision of Apex Court rendered in case of Siri Chand (deceased) through L.Rs. vs. Surinder Singh, 2020 AIR (SC) 3249 and decision of co-ordinate Bench rendered in case of Ashish vs. Saleem, 2016 (7) ADJ 7.

7. He next contended that as the notice was served by refusal and Postman was not produced to prove it, the suit could not have been decreed. Reliance has been placed upon a decision of co-ordinate Bench rendered in case of Harish Chandra vs. Jai Narayan, 2019 (2) ARC 145.

8. Sri Arpit Agarwal, learned counsel appearing for respondent-landlord submits that tenancy between the landlord and tenant is for a term exceeding one year and stipulation providing that no eviction proceeding can be initiated against tenant clearly carves out a case under Section 107 of Transfer of Property Act, 1882 and registration was must before it was taken in evidence. He then contended that once notice was on the correct address and it was refused then it will be deemed to be sufficient notice.

9. I have heard respective counsel for the parties and perused the material on record.

10. It is an admitted case of tenancy between tenant-petitioner and respondent-landlord that shop situated on the ground floor was let out at a rent of Rs.1,000/- per month. It is also admitted to both the parties that agreement was executed on 11.07.1990 in respect of said shop. The agreement relied by petitioner is as under:-

इकरार नामा
------------
हम कि अशोक राज व रामराज पुत्र गण श्री नन्द लाल निवासी गण मोहल्ला कोट शर्की वल्दा सम्भल जिला मुरादाबाद फरीक अव्वल और सुनील कुमार व अनील कुमार पुत्र गण श्री त्रिलोकी नाथ निवासी गण मोहल्ला वल्दा सम्भल जिला मुरादाबाद फरीक दोयम करार मोाअतबर करते है कि हम फरीक अव्वल की एक दुकान जेल तीन मंजिल है जिस में से जेरी मंजिल की दुकान फरीक दोयम को एक हजार रुपये (माहवार की शरह से आज की तारीख 11-7-90 से किरायेदार ही है जो कि निम्न शराईत के तहत रहेगी ।
शराईत === 1 - यह कि फरीक दोयम किराया अदा कर के रसीद हासिल कर लिया करेगा बिना रसीद के किराया काबिले इसतदलाल अदालत नही होगा।
2 - यह कि हर पाच साल बाद मूल किराये में दस प्रतिशत बढ़ौतरी हुया करेगी।
3 - यह कि फरीक अव्वल किसी दशा में भी फरीक दोयम को बेदखल करने के हक़ दार नहीं होगे ।

4- यह कि दुकान जेल बरु फरीक दोयम स्वयं या अपनी ओर से किसी दीगर व्यक्ति को साक्षी कर के भी कारोबार करने के हकदार होगे जिस के लिये फरीक दोयम इजाजत फरीक अव्वल से ले लेगे।

5 - यह कि भुजान की सफाई पुताई बजिम्मे फरीक दोयम रहेगी ।

6- यह कि दुकान का हाउस टैक्स व वाटर टैक्स फरीक दोयम अदा करेंगे।

यह इकरार नामा हाजा रूबरु गवाहान तहरीर कर दिया कि सनद हो और वक्त करत काम आवे वकत हदूदबॉ दुकान तीन मंजिल जिस की सिर्फ नीचे की मंजिल की दुकान किराये पर दी गयी है वाके मोहल्ला ठेर बल्दा सम्भल जिला मुरादाबाद ।

पूरब- दुकान आनन्द स्वरूप ।

पश्चिम - दुकान राम कुंवर ।

उत्तर- आबइक दुकान व हरि बिजली वाले ।

दक्खिन - सड़क सरकारी ।

तहरीर बतारीख 11-7-1990 ब मुकाम बिकालत खाना मुन्सफी सम्भल बजरिये मो० इस्लाम टाइपिस्ट टाईप हुआ।"

11. From perusal of the agreement, it is clear that tenancy was created at monthly rent of Rs.1,000/- starting from 11.07.1990. Clause 1 provided for issuance of rent receipt. Clause 2 provided that after completion of five years, 10% rent would be enhanced. Clause 3 provided that tenant would not be evicted from the shop in question.
12. The third clause is of great relevance as it confers the lease in perpetuity that is exceeding for a term of more than one year. Section 107 of the Act of 1882 provides that a lease of immovable property from year to year, or for any term exceeding one year, or reserving a yearly rent, can be made only by a registered agreement. Relevant Section 107 is extracted hereasunder:-
Section 107. Leases how made.A lease of immoveable property from year to year, or for any term exceeding one year, or reserving a yearly rent, can be made only by a registered instrument. All other leases of immoveable property may be made either by a registered instrument or by oral agreement accompanied by delivery of possession. Where a lease of immoveable property is made by a registered instrument, such instrument or, where there are more instruments than one, each such instrument shall be executed by both the lessor and the lessee:
Provided that the State Government may, from time to time, by notification in the Official Gazette, direct that leases of immoveable property, other than leases from year to year, or for any term exceeding one year, or reserving a yearly rent, or any class of such leases, may be made by unregistered instrument or by oral agreement without delivery of possession.
13. The objection raised by landlord-respondent was as to admissibility of document before trial court on the ground of it being unregistered. Section 17(1)(d) of the Registration Act, 1908 provides for compulsory registration of a document relating to lease of immovable property from year to year, or for any term exceeding one year or reserving a yearly rent. Moreover, Section 2(7) of the Act of 1908 defines a lease. Both Section 2(7) and Section 17(1)(d) are extracted hereasunder:-
"(7) lease includes a counterpart, kabuliyat, and undertaking to cultivate or occupy, and an agreement to lease;"
"17. Documents of which registration is compulsory.(1) The following documents shall be registered, if the property to which they relate is situate in a district in which, and if they have been executed on or after the date on which, Act No. XVI of 1864, or the Indian Registration Act, 1866, or the Indian Registration Act, 1871, or the Indian Registration Act, 1877, or this Act came or comes into force, namely:
(a) ...
(b) ....
(c) ....
(d) leases of immovable property from year to year, or for any term exceeding one year, or reserving a yearly rent;"

14. Thus, from a conjoint reading of the Act of 1882 and the Act of 1908, it is clear that in case of lease of an immovable property from year to year, or for any term exceeding one year, or reserving a yearly rent has to be compulsorily registered under Section 17(1)(d) of the Act of 1908.

15. In the instant case, reliance has been placed upon a rent agreement dated 11.07.1990 of which Clause 3 reveals that landlord is barred from initiating eviction proceeding against the tenant meaning thereby that lease is for a term exceeding one year and is in perpetuity. Once the period of lease exceeds one year, it compulsorily needs to be registered both in terms of Section 107 of the Act of 1882 as well as Section 17(1)(d) of the Act of 1908.

16. Submission made by petitioners counsel that lease so executed was on month to month basis, the registration was not compulsory and document should have been taken in evidence by trial court, is totally against the averment contained in Clause 3 of agreement which provides for lease in perpetuity and exceeds period of one year.

17. Reliance placed upon the decision of Siri Chand (supra) and Ashish (supra) are distinguishable from the facts of the present case as in both cases relied upon, the tenancy was on month to month basis and the Court taking note of U.P. Amendment which came into effect from 01.01.1977 and second paragraph of Section 107 being substituted by U.P. Amendment proceeded to hold that registration was not compulsory and the document could be read in evidence. However, in the instant case, it is clear from the reading of Clause 3 that tenancy was not on month to month basis but the lease was made giving blanket right to tenant to use it without any authority to landlord to evict him from the property so leased out.

18. Thus, it could be safely said that lease executed was for more than one year and was needed to be compulsorily registered under Section 17(1)(d) of the Act of 1908. Moreover, Section 35 of Indian Stamp Act, 1899 provides for inadmissibility of an instrument not duly stamped in evidence. Relevant provision of Section 35 is extracted hereasunder:-

35. Instruments not duly stamped inadmissible in evidence, etc. No instrument chargeable with duty shall be admitted in evidence for any purpose by any person having by law or consent of parties authority to receive evidence, or shall be acted upon, registered or authenticated by any such person or by any public officer, unless such instrument is duly stamped or if the instrument is written on sheet of paper with impressed stamp, such stamp paper is purchased in the name of one of the parties to the instrument :
Provided that (a) any such instrument shall, subject to all just exceptions, be admitted in evidence on payment of the duty with which the same is chargeable, or, in the case of an instrument, insufficiently stamped, of the amount required to make up such duty, together with a penalty equal to two per cent of the deficient portion of stamp duty for every month or part thereof, from the date of execution of the instrument, minimum being Rs. 100 ;
(b) where any person from whom a stamped receipt could have been demanded, has given an unstamped receipt and such receipt, if stamped, would be admissible in evidence against him, then such receipt shall be admitted in evidence against him on payment of penalty of one hundred rupees by the person tendering it ;
(c) where a contract or agreement of any kind is effected by correspondence consisting of two or more letters and anyone of the letters bears the proper stamp, the contract or agreement shall be deemed to be duly stamped ;
(d) nothing herein contained shall prevent the admission of any instrument in evidence in any proceeding in a criminal court, other than a proceeding under Chapter IX or part D of Chapter X of the [Code of Criminal Procedure, 1973 (2 of 1974)] ;
(e) nothing herein contained shall prevent the admission of any instrument in any court when such instrument has been executed by or on behalf of the 3[Government of the Union territory of Jammu and Kashmir] or where it bears the certificate of the Collector as provided by section 32 or any other provision of this Act and such certificate has not been revised in exercise of powers conferred under Chapter VI ;
(f) nothing herein contained shall prevent the admission of a copy of any instrument or of an oral admission of the contents of any instrument, if the stamp duty or a deficient portion of the stamp duty and penalty as specified in clause (a) is paid ; and
(g) any such instrument subject to all just exceptions be registered or authenticated on payment of the duty with which the same is chargeable, or in the case of an instrument insufficiently stamped, of the amount required to make up such duty.]

19. Thus, I find that the trial court as well as revisional court had rightly proceeded not to admit in evidence the rent agreement dated 11.07.1990 relied upon by petitioner as the lease of immovable property exceeded one year.

20. Now, coming to the second limb of argument, it is admitted that notice was served by refusal and both courts below have recorded concurrent finding.

21. Counsel for petitioner had relied upon the decision of co-ordinate Bench rendered in case of Harish Chandra (supra) to demonstrate that Postman was never produced to prove the refusal.

22. Recently, the co-ordinate Bench of this Court in Prem Bahadur Dalela vs. Umeshraj Bali, S.C.C. Revision No. 157 of 2015, decided on 06.11.2019 after considering in depth as to presumption of notice and taking note of decision rendered in case of Ugrasen vs. Parmeshwari Devi, 2014 (9) ADJ 356 held as under:-

22. As far as the aforesaid proposition is concerned, there is no quarrel. However, the law in so far as the presumption of notice is concerned has also been considered by a co-ordinate Bench of this Court in the case of Ugrasen Vs. Parmeshwari Devi reported in 2014 (9) ADJ 356. The question before the Court was who has to prove the endorsement of refusal was wrong. In other words, the question to be decided was that whose responsibility was to seek the production of the postman to prove the endorsement of refusal.
23. The aforesaid aspect was considered in light of the statutory provisions as well as various authorities on the subject. The relevant portion of the aforesaid report is reproduced hereinafter:-
7. Another relevant provision is section 114, Illustrations (e) and (f), Indian Evidence Act, 1872 (hereinafter referred to as "Act, 1972") which reads as under:
"114. Court may presume existence of certain facts.--The Court may presume the existence of any fact which it thinks likely to have happened, regard being had to the common course of natural events, human conduct and public and private business, in their relation to the facts of the particular case.

Illustrations The Court may presume--

...

(e) The judicial and official acts have been regularly performed;

(f) That the common course of business has been followed in particular cases;"

8. The third is Indian Post Office Act, 1898 (hereinafter referred to as "Act, 1898"). Sections 3 and 14 thereof, relevant for the purpose of present case, are reproduced as under:
"3. Meanings of "in course of transmission by post" and "delivery".--For the purposes of this Act,--
(a) a postal article shall be deemed to be in course of transmission by the post from the time of its being delivered to a post office to the time of its being delivered to the addressee or of its being returned to the sender or otherwise disposed of under Chapter VII;
(b) the delivery of a postal article of any description to a postman or other person authorized to receive postal articles of that description for the post shall be deemed to be a delivery to a post office; and
(c) the delivery of a postal article at the house or office of the addressee, or to the addressee or his servant or agent or other person considered to be authorized to receive the article according to the usual manner of delivering postal articles to the addressee, shall be deemed to be delivery to the addressee."
"14. Post Office marks prima facie evidence of certain facts denoted.-- In every proceeding for the recovery of any postage or other sum alleged to be due under this Act in respect of a postal article,--
(a) the production of the postal article, having thereon the official mark of the Post Office denoting that the article has been refused, or that the addressee is dead or cannot be found, shall be prima facie evidence of the fact so denoted, and
(b) the person from whom the postal article purports to have come, shall, until the contrary is proved, be deemed to be the sender thereof."

10. Though in the three statutes referred to above, the oldest one is Act, 1872 but in fact the provisions relating to Post Office Act are older, going to 1866 when the first Post Office Act was enacted. In the then British Indian Territory governed by the British Government, postal services were established by ap pointing a Director, Post Office by the Governor General in Council in order to regulate this branch of public service and revenue, in the light of experiences gained by English postal legislation and development of Post Offices. Commenting upon the Post Office service in England, in Whitfield v. Lord he Despencer, [(1778) 2 Cowp. 754.] Lord Mansfield had said:

"The Post Master has no hire, enters into no contract, carries on no merchandise or commerce. But the post office is a branch of revenue, and a branch of police, created by Act of Parliament. As a branch of revenue, there are great receipts; but there is likewise a great surplus of benefit and advantage to the public, arising from the fund. As a branch of police it puts the whole correspondence of the kingdom (for the exceptions are very trifling) under Government, and entrusts the management and direction of it to the crown, and officers appointed by the crown. There is no analogy therefore between the case of the Post Master and a common carrier."

11. Following the above decision, in a recent case, in Triefus and Co. Ltd. v. Post Office, [(1957) 2 Q.B. 352.] it was held that Post Office is a branch of revenue and Post Master General does not enter into any contract with a person who entrusted, to the Post Office, a postal packet for transmission overseas.

12. Presently also, the Post Office service in India, with which this Court is concerned, is not in the hands of any private individual or corporate body but a Department of Government of India and on certain matters, it is regulated by various Statutes including the Act, 1898.

13. I have referred to the above two decisions in Whitfield (supra) and Triefus and Co. Ltd. (supra) for the reason that the system of Post Office in India has been observed to be similar as it was in England. The Apex Court referring to certain provisions of Act, 1898, in Union of India v. Mohd. Niazim, [(1980) 1 SCC 284 : AIR 1980 SC 431 : 1979 (5) ALR 230 (SC) (Sum.).] said:

"These are only some of the provisions of the Act which seem to indicate that the post office is not a common carrier, it is not an agent of the sender of the postal article for reaching it to the addressee. It is really a branch of the public service providing postal services subject to the provisions of the Indian Post Office Act and the rules made thereunder. The law relating to the post office in England is not very much different from that in this country."

14. The aforesaid decision was rendered considering the provisions in Act, 1898 which was enacted by repealing previous Act of 1866, so as to consolidate and amend the law relating to Post Office in India.

15. The post office in India, thus, is an institution established by a statute. "Postage" required to avail of the postal services has been defined in section 2(f) of Act, 1898 as "the duty chargeable for the transmission by post of postal articles". Under section 4 the exclusive privilege of conveying letters is reserved to the Central Government with certain exceptions which are not significant. Section 17 of the Act says that "postage stamps" shall be deemed to be issued by Government for the purpose of revenue. The provisions of the Act indicate that the post office is not a common carrier. It is not an agent of sender of the postal article for reaching it to the addressee. It is really a branch of the public service providing postal services subject to the provisions of Act, 1898 and the Rules made thereunder. It is in this context, section 14 of Act, 1898 would also be a matter of relevance which says that the production of the postal article, having thereon the official mark of Post Office denoting that the article has been refused, or that the addressee is dead or cannot be found, shall be prima facie evidence of the fact so denoted. The Statute provides a prima facie evidence of the mark given by Postal Department on the postal article sent by post regarding its correctness, though the word "prima facie" shows that it is liable to be disproved by adducing evidence otherwise. Meaning thereby, mere denial by the party in respect to whom endorsement has been made by postal agent otherwise, would not be sufficient unless he adduces evidence to discredit prima facie evidence in the shape of endorsement made by postal department on the article concerned. This provision read with section 114 of Act, 1872 and section 27 of Act, 1897, makes the situation quite clear.

16. It appears that in various decisions, while considering the question of service of notice, most of the times, provisions of Act, 1898 and its implication have been omitted even when the service was sought to be effected by registered post.

17. Initially the issue of service of notice under section 106 of Transfer of Property Act, 1882 (hereinafter referred to as "Act, 1882") was considered by Privy Council in Harihar Banerji v. Ramshashi Roy. [AIR 1918 PC 102] The Court said, if a letter, properly directed, containing a notice to quit, is proved to have been put into post office, it is presumed that letter reached its destination at the proper time according to the regular course of business of post office and was received by the person to whom it was addressed. The presumption would apply with still greater force to such letters, which the sender has taken precaution, to register, and is not rebutted, but strengthened by the fact that a receipt for the letter is produced, signed on behalf of the addressee by some person other than the addressee himself. Here was a case where service of notice was not denied by all and one of the person has admitted its service, therefore, a presumption was drawn. So the facts of this case makes it clear that the presumption was rightly drawn.

18. In Sukumar Guha v. Naresh Chandra Ghosh, [AIR 1968 Cal. 49.] a Single Judge (Hon'ble Amresh Roj, J.) referring to section 114, Illustration (f) of Act, 1872, section 106 of Act, 1882 and section 27 of Act, 1897 said that presumption under section 27 of Act, 1897 can arise only when a notice is sent by registered post while there may arise a presumption under section 114 of Act, 1872 when notice is sent by ordinary post or under certificate of posting. Both the presumptions are rebuttable. When the cover containing notice has been returned to the sender by postal authorities, then that fact is direct proof of the fact that the notice sent by post was not delivered to the party to whom it was addressed. Whether it was tendered and, if so, to whom tendered, remains a matter to be ascertained on evidence. If acceptable evidence is available that it was tendered to the party personally, then such facts may bring the service of notice within the second mode, namely, tendered or delivered personally to such party. If however, tender or delivery is not to the party personally but to a member of his family or a servant, then it may be effective tender or delivery only when the notice was addressed to the residence of the party. Such personal tender or vicarious tender may be effective even if it was through the agency of post office, and proof of that tender comes from testimony of any person present at the event, and not only by examining the postman. Here what I finds that when Court talks of evidence, we read it in the context of section 114 of Act, 1872. A registered envelop received back from postal authority with the endorsement of postman of "refusal" will constitute a valid evidence to show that it was served upon the addressee but he refused to accept unless proved otherwise and for that purpose examination of postman for constituting a prima facie evidence, further, would not be required, in view of section 14 of Act, 1898. This section 14 of Act, 1898 has been omitted from consideration by the Court.

19. This Court in Wasu Ram v. R.L. Sethi, [1963 AWR 472.] said:

"The question whether a communication sent through the post was received by the address is one of fact, but in many cases it may be difficult and inconvenient if not impossible, to produce the postal official who delivered the letter or the money order. To obviate this difficulty the Evidence Act permits certain presumptions to be made under certain circumstances, section 16 provides that "when there is a question whether a particular act was done, the existence of any course of business, according to which it naturally would have been done, is a relevant fact". The illustration (a) to this section explains that in a question "whether a particular letter was despaired, the facts that it was the ordinary course of business for all letter put in a certain place to be carried to the post, and that particular letter was put in that place, are relevant". Section 114 provides that the Court may presume the existence of any fact which it thinks likely to have happened, regard being had to the common course of natural events, human conduct and public and proper business, in their relation to the facts of the particular case. Illustration (e) to this section says that "the Court may presume that judicial and official acts have been regularly performed"; and Illustration (f) says that the Court may presume that "the common course of business has been followed in particular cases". The combined effect of these two sections is to raise a presumption that a communication sent by post was received in the ordinary course by the addressee, and if it was returned to the sender with the endorsement "refused", the postman must have tendered it but delivery could not be made because of the refusal of the addressee. These presumptions are based on human experience and common sense. Our experience tells us that millions of letters which are posted are delivered in due course to the address, though in exceptional cases letters do get lost. The onus of proof is on the person who asserts that the abnormal happened in his case and the communication sent by post did not follow its normal course to destination."

20. It further held:

"Whenever a communication is sent by post there is a presumption that it was duly delivered or tendered. If the communication is returned by the post office with the endorsement "refused" the presumption will be that it was tendered by the postal authorities in their ordinary course of business to the addressee who refused. The strength of the presumption will vary according to the fact of each case, being strong in the case of registered letters, and strongest in the case of money orders and insured articles the delivery of which cannot be made without observing certain precautions which are prescribed. Rules Under/Chap. VII of the Post and Telegraph Guide provide that in case of refusal the money order shall be returned to the remitter with the endorsement "refused". If the addressee states on oath that he never received the communication, the Court must decide after considering all the surrounding circumstances, whether he should be believed. The question is always one of fact, though I would add as a matter of plain common sense that a denial which is not only bare but barefaced and made by a person who stood to profit by his denial and, therefore, had all the motive in the word to deny, will not ordinarily weaken the presumption."

21. The above view was followed in Asa Ram v. Ravi Prakash, [AIR 1966 All. 519] and the relevant observation in para 3 thereof reads as under:

"3. Mr. Sinha then argued that a presumption of refusal could arise only if the endorsement ''refused' was proved by evidence, and this could only be done by producing the postman who made the endorsement. I do not agree. If the landlord deposes that he sent an envelop containing the notice and that the same envelop was received by him with the endorsement ''refused' which was not there before and he produces the envelop with the endorsement, this is a sufficient evidence to prove the endorsement. In this case the respondent appeared as a witness and proved the sending and the return of the envelope. On this evidence the Court could rely on the presumption authorized under section 114 of the Evidence Act."

22. Thereafter, the issue came to be considered by a Full Bench in Ganga Ram v. Phulivati. [AIR 1970 All. 446.] One of the three questions referred for consideration before Full Bench was "whether it is incumbent on the plaintiff to prove endorsement of ''refusal' on the notice sent by registered post by producing postman or other evidence in case the defendant denies service on him?" Full Bench considered this question referring to provisions of all three Statutes, namely, Act, 1872; Act, 1897 and Act, 1898. Besides others, it also referred to Rule 64(1) of Indian Post Office Rules which reads as under:

"64 (1). If the sender of a registered article pays at the time of posting the article a fee of one anna in addition to the postage and registration fee, there shall be sent to him on the delivery of the article a form of acknowledgement which shall be signed by the addressee or if the addressee refuses to sign shall be accompanied by a statement to the effect that the addressee has refused to sign."

23. Having referred to various provisions of Act, 1898 and Rules framed thereunder, the Court said, when the postmen or the clerks at the station of destination are required to do and what endorsements they are required to make, all such acts are clearly provided in the Statute. All such acts are done by them and all such endorsements are made by them in discharge of their offi cial duties. The Court, thus, proceeded further and held that a notice sent by registered post will be entitled to draw a presumption regarding due service of that notice vide Illustration (e) and (f) of section 114 of Act, 1872. In this re gard, the Court also referred to section 16 of Act, 1872 and said that as a propo sition, it cannot be disputed, when a letter is delivered to an accepting or re ceiving post office, it is reasonably expected that in the normal course it would be delivered to the addressee. That is the official and normal function of post office. Having said so, the Court further proceeded to hold that taking into consideration the manner in which the Post Office deals with registered let ters, the endorsement on the notice "Refused" strengthens the presumption that an attempt was made to deliver notice to the addressee. The Court in para 22 of the judgment clearly said:

"...with the endorsement "Refused" the presumption of service could be raised under section 27 of the General Clauses Act, and it would be a presumption of law, and not of fact."

24. It also held that a presumption of law is rebuttable unless it is made unrebuttable by some provision of law. The Full Bench disagreed with the view taken by Bombay High Court in Vaman Vithal v. Khanderao Ram Rao, [AIR 1935 Bom 247.] Nagpur High Court in Jankiram Narhari v. Damodhar Ramchandra, [AIR 1956 Nag. 266.] and Madhya Bharat High Court in Tekchand Devidas v. Gulab Chand Chandan Mai, [AIR 1957 MadhB. 151.] where the said three Courts have taken a view that there can be no presumption that endorsement of ''refusal' was made by postman unless the postman is examined, and, such endorsement was inadmissible in evidence. The Full Bench thus answered the question, accordingly, holding that postman is not necessarily to be examined by plaintiff.

25. The above Full Bench judgment in Ganga Ram (supra) has been referred to and approved by Apex Court recently in Samittri Devi v. Sampuran Singh. [(2011) 3 SCC 556 : 2011 (99) AIC 50 (SC) : 2011 (85) ALR 462 (SC).]

26. This issue also came up before Apex Court in Puivada Venkateswara Rao v. Chidamana Venkata Ramana, [(1976) 2 SCC 409 : AIR 1976 SC 869.] and in para 10 of the judgment, it held:

"It is not always necessary, in such cases, to produce the postman who tried to effect service. The denial of service by a party may be found to be incorrect from its own admissions or conduct."

27. In Har Charan Singh v. Shiv Rani, [1981 (7) ALR 206 (SC).] a three-Judge Bench (by majority held) with respect to notice when registered letter is returned with endorse ment of "refusal", said:

"Section 27 of the General Clauses Act, 1897 deals with the topic ''Meaning of service by post' and says that where any Central Act or Regulation authorities or requires any document to be served by post, then unless a different intention appears, the service shall be deemed to be effected by properly addressing, pre-paying and posting it by registered post, a letter containing the document, and unless the contrary is proved, to have been effected at the time at which the letter would be delivered in the ordinary course of post. The section thus raises a presumption of due service or proper service if the document sought to be served is sent by properly addressing, prepaying and posting by registered post to the addressee and such presumption is raised irrespective of whether any acknowledgement due is received from the addressee or not. It is obvious that when the section raises the presumption that the service shall be deemed to have been effected it means the addressee to whom the communication is sent must be taken to have known the contents of the document sought to be served upon him without anything more. Similar presumption is raised under Illustration (f) to section 114 of the Indian Evidence Act whereunder it is stated that the Court may presume that the common course of business has been followed in a particular case, that is to say, when a letter is sent by post by pre-paying and properly addressing it the same has been received by the addressee. Undoubtedly, the presumptions both under section 27 of the General Clauses Act as well as under section 114 of the Evidence Act are rebuttable but in the absence of proof to the contrary the presumption of proper service or effective service on the addressee would arise."

28. Again this issue came to be considered by a two-Judge, Bench of Apex Court in Anil Kumar v. Nanak Chandra Verma, [(1990) 3 SCC 603 : AIR 1996 SC 1215.] and while overruling this Court's decision in Shiv Dutt Singh v. Ram Das, [AIR 1980 All. 280 : 1980 (6) ALR 457 (SC).] it was held, in para 2, as under:

"2. The question considered in both the decisions was to the statement on oath by the tenant denying the tender and refusal to accept delivery. It was held that the bare statement of the tenant was sufficient to rebut the presumption of service. In our opinion there could be no hard and fast rule on that aspect. Unchallenged testimony of a tenant in certain cases may be sufficient to rebut the presumption but if the testimony of the tenant itself is inherently unreliable, the position may be different. It is always a question of fact in each case whether there was sufficient evidence from the tenant to discharge the initial burden."

29. In Jagdish Singh v. Natthu Singh [1992 (19) ALR 297 (SC).] , the Court confirmed a decision of this Court in respect to presumption about service of notice received with the endorsement of "refusal" and held that presumption contemplated by section 27 of Act, 1897 must be drawn to deem service upon the addressee. In para 8 of the judgment, the Court said:

"In our opinion, the High Court was right in its view. The notices must be presumed to have been served as contemplated by section 27 oi the General Clauses Act."

30. I find a straight answer as to who should disprove the factum of offer of registered letter when returned by postal authority with the endorsement of "refusal" in Gujarat Electricity Board v. Atmaram Sungomal Poshani, [(1989) 2 SCC 602 : AIR 1989 SC 1433.] where it has been held:

"There is presumption of service of a letter sent under registered cover, if the same is returned back with a postal endorsement that the addressee refused to accept the same. No doubt the presumption is rebuttable and it is open to the party concerned to place evidence before the Court to rebut the presumption by showing that the address mentioned on the cover was incorrect or that the postal authorities never tendered the registered letter to him or that there was no occasion for him to refuse the same. The burden to rebut the presumption lies on the party, challenging the factum of service. In the instant case, the respondent failed to discharge this burden as he failed to place material before the Court to show that the endorsement made by the postal authorities was wrong and incorrect. Mere denial made by the respondent in the circumstances of the case was not sufficient to rebut the presumption relating to service of the registered cover."

(Emphasis added)

31. Following the Apex Court decision in Gujarat Electricity Board (supra) this Court in Jhabul Ram v. District judge, Ballia [1994 (23) ALR 464.] has also said, in para 9, as under:

"9. Bald denial of the petitioner could not absolve him from the burden of rebutting the presumption of service of notice arising from the endorsement by the postal authorities on the registered cover containing the notice. The Court below did not commit any error, muchless an error apparent on the face of record, in holding that the notice in question was duly served on the petitioner."

(Emphasis added)

32. I find another Apex Court's decision straight on this issue i.e., Basant Singh v. Roman Catholic Mission. [2003 (1) AIC 1 (SC).] In paras 8 and 10 of the judgment, the Court observed:

"The presumptions are rebuttable. It is always open to the defendants to rebut the presumption by leading convincing and cogent evidence."
"As already noticed, Hari Singh appeared and save and except the bald statement that registered letter was not tendered to him, no evidence whatsoever was led to rebut the presumption. He could have examined the postman, who would have been the material witness and whose evidence would have bearing for proper adjudication. He has failed to discharge the onus cast upon him by the Statute."

33. This Court has followed the above decision in Noor Mohammad v. XIV Additional District and Sessions Judge, Kanpur Nagar. [2006 (63) ALR 244.] Therein Revisional Court reversed Trial Court's order on the ground that tenant has tendered rent to landlord through money order which was received with the endorsement "refusal" by postman but when landlord denied tender of money order, tenant did not examine postman and hence failed to discharge burden lying upon him. In other words, the Revisional Court said that it is the sender who should examine the postman and not the sendee/addressee for whom the postal authorities have endorsed that it has refused to accept the article. This view of the Revisional Court was reversed by this Court, by ob serving:

"In respect of endorsement of refusal by the postman, there is no necessity to examine the postman to prove that. If there is any such duty then it is for the person denying tender by the postman."

34. This Court also in Brij Nandan Gupta v. HI Addl. District Judge, Rampur, [ Writ-A No. 24853 of 1989, decided on 30.7.2012, reported in 2012 (94) ALR 593.] in para 21 of judgment said:

"Similarly, if a notice has been sent by landlord by registered post and it is received back with an endorsement made by an official of Post Office namely Postman that il was refused by the addresee, presumption of service upon addressee shall be drawn unless the tenant prove that the letter was never offered to him by the Postman and endorsement made thereon is not correct. The tenant's bare denial would not be sufficient in such a case and he will have to prove his case by adducing relevant evidence. Such denial can be by making statement on oath and in such case onus would shift on the landlord to prove that refusal was by the tenant which he can show by summoning the postman and adducing his oral evidence. However, this is one aspect of the matter. Sometimes from the conduct of tenant or other circumstances, his denial even if on oath, can justifiably be disproved by the Court without having Postman examined."

35. This Court has also taken a same view in Smt. Santosh Kumari v. 4th A.D.J., Bareilly. [2013 (96) ALR 524.]

36. There are two authorities of this Court where a different view has been referred. I find it my duty to discuss them also.

37.Smt. Sona Devi v. District Judge, Basti, [1983 ARC 799.] is a decision of a Single Judge of this Court observing, when the endorsement of "refusal" is disputed by defendant-tenant deposing statement in the witness-box and stating on oath that no notice was served, the burden would shift on the plaintiff to prove that the Postman have tendered the notice to addressee. The Hon'ble Single Judge has referred to only section 27 of Act, 1897 with respect to presumption but other provisions including section 14 of Act, 1898 and other authorities of this Court have not at all been referred to. The decision, therefore, has been rendered without referring to relevant provisions which robbed off its binding authority on account of application of doctrine of the ignoratia/per incuriam.

38. In Sagar v. Addl. District Judge, Lucknow, [1986 (1) ARC 475.] the testimony of defendant denying the offer of registered letter and refusal was found believable and the Trial Court was satisfied with the rebuttal of the defendant but Revisional Court reversed the same which was not found to be correct by this Court. The Trial Court being the Court of facts when record a finding in a particular manner, which is not found to be perverse or contrary to record, the Revisional Court has no reason to interfere in the arena of evidence and believing or disbelieving the evidence in a particular manner.

39. When the endorsement made by a Postman by virtue of section 14 of Act, 1898 is to be treated prima facie evidence of correctness of endorsement, this is a statutory presumption of evidence and can be rebutted by addressee by adducing adequate evidence failing which it is the addressee who will fail and not the sender. It is thus for the addressee to examine the postman to demonstrate that the endorsement made by him (postman) is not correct and mere fact that sender could not identify the Postman would make no different since it is wholly irrelevant."

24. Thus, in light of the aforesaid authoritative pronouncements which deals with the entire conspectus of the case on the subject, it has been held that when the endorsement is made by a postman then by virtue of Section 14 of the Act of 1898, the same is to be treated prima facie evidence of correctness of the endorsement. This being a statutory presumption of evidence, no doubt can be rebutted, by the person to whom the said postal article is addressed by adducing cogent and sufficient evidence, failing which the addressee will fail and not the sender. It is for the addressee to examine the postman to demonstrate that the endorsement made by him is not correct.

23. Thus, in view of law laid down in Prem Bahadur Dalela (supra), I find that petitioner had fallen short of requisite duty to rebut presumption and, therefore, the finding recorded by both courts below as far as service of notice does not suffer from any error and, thus, the presumption of service of notice held by both courts below cannot be presumed as erroneous.

24. Considering the facts and circumstances of the case, I find that the rent deed being not a registered document was rightly turned down in evidence by court below and notice under Section 106 having been served terminating the tenancy, as tenant had committed default in payment of rent, the order of eviction and arrears of rent passed by both courts below need no interference of this Court.

25. Writ petition fails and is hereby dismissed.

(Rohit Ranjan Agarwal,J.) November 14, 2025 V.S.Singh