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 1, Cited by 1]

Punjab-Haryana High Court

Rajinder Singh Alias Rajan vs Sardari Lal And Others on 17 October, 2012

Author: K. Kannan

Bench: K. Kannan

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                  AT CHANDIGARH

                         Civil Revision No.2848 of 1999 (O&M)
                         Date of decision:17.10.2012.

Rajinder Singh alias Rajan                              ...Petitioner


                              versus


Sardari Lal and others                                 ....Respondents


CORAM: HON'BLE MR. JUSTICE K. KANNAN
                    ----

Present:    Mr.Surinder Gandhi, Advocate,
            for the petitioner.

            Mr. Kulvir Narwal, Advocate,
            for the respondents.
                             ----

1.    Whether reporters of local papers may be allowed to see the
      judgment ? No.
2.    To be referred to the reporters or not ? No.
3.    Whether the judgment should be reported in the digest ? No.
                               ----

K.Kannan, J. (Oral)

CM No.25606-CII of 2012 For the reasons stated in the application, the same is allowed and the case is restored to its original number. With the consent of both parties, the case is taken up for disposal as under. Civil Revision No.2848 of 1999

1. The revision is against the order of eviction issued against the tenant in rent control proceedings initiated under the Hayana Urban (Control of Rent and Eviction) Act of 1973. The Civil Revision No.2848 of 1999 (O&M) -2- contention of the landlord was that the tenant had stopped paying rent from November, 1986 till September, 1989 when the petition for eviction was filed. The landlord was contending that the rent payable was ` 200/-, while the contention of the tenant was that the rent payable was only ` 75/-. He also contended that he had not been in arrears of rent, but having regard to the fact that such proof of payment was not available, the tenant tendered at the first hearing the rent @ ` 75/- per month for the period of complaint of non- payment. The Rent Controller, however, found that the rent that was payable was ` 200/- per month and found that the tenant had committed short tender of rent and directed eviction. The judgment of the Rent Controller was approved by the appellate authority as well.

2. During the time of pendency of appeal, it appears that the landlord had died and the legal representatives had been brought on record before the appellate authority. However, when the certified copy of the order was issued, it appears that the copy had not incorporated the names of the legal representatives and the tenant filed a revision before this Court treating the landlord as still alive. When this fact was brought to the attention of the Court that the revision had been filed again a dead person, the tenant had filed an application in CM No.17719-CII of 1999 for amending the cause title to take the appeal instituted against the legal representatives. Civil Revision No.2848 of 1999 (O&M) -3- The counsel for the respondents states that initially this Court directed the amended copy of appellate authority decree to be filed but states the application itself was later dismissed.

3. Even before the arguments got underway in full throttle, the learned counsel for the respondents would contend that the revision itself is not maintainable and the actual legal representative who ought to have been brought on record, is still not on record. He, however, is appearing only because the tenant has allowed his own deliberate lapse to his advantage of securing a stay and keeping the legal representative at bay and continuing in possession of the property by virtue of the order of stay. I cannot allow for an obvious reality of the death of the landlord and the survival of interest of the legal representative to be put under carpet and proceed by a reference to the fact that the only legal representative has still not been added. I have already pointed out the fact that the tenant had actually filed an application and the learned counsel for the respondents states that this was not ordered. On the other hand, it was rejected. I invoke inherent powers suo motu to direct the impleadment to ensure that the case is not knocked off on a needless technical plea, when parties are here locked in horns fighting bitterly. Indeed the rules of procedure applicable in the Courts of Punjab and Haryana allow for certain flexibility to make the impleadment without any bar of limitation and even a provision for Civil Revision No.2848 of 1999 (O&M) -4- abatement of what is contained under Order 22 Rule 4 CPC is excluded. The law of limitation for setting aside abatement cannot also be attracted. I therefore direct impleadment of the legal representative as originally contained in the array of parties in the application in CM No.17719-CII of 1999. The Registry shall carry out amendment in the memo of parties.

4. The Rent Controller and the appellate authority have passed the order of eviction only on the essential ground that the tenant had not paid rent @ ` 200/- and the payment was only @ ` 75/- as contended by him. The interpretation relating to the payment of rent at the first hearing has been a subject of consideration in relation to the proceedings under the East Punjab Rent Restriction Act in Rakesh Wadhawan Versus M/s Jagdamba Industrial Corporation-2002(1) RCR (Rent) 514. This judgment has been applied also to the proceedings under the Hayana Urban (Control of Rent and Eviction) Act of 1973. There could not have been ejectment therefore without affording to the tenant the opportunity to pay what was determined as the rent payable to the landlord. The learned counsel for the tenant is not prepared to join issues again on the quantum of rent that is payable and prepared to concede that the rent payable is only ` 200/- in the manner sought for by the landlord in the original petition. Considering the fact that the tenant has paid rent @ ` 75/- only till 16.04.2007 and that he has not paid any rent Civil Revision No.2848 of 1999 (O&M) -5- subsequently, I find that the balance of rent @ ` 125/- per month commencing from November, 1986 to April 2007 would be for 245 months and the amount payable would be ` 30,625/-. For the rent payable from 16.04.207 till date in October 2012 @ ` 200/-, the amount payable for 66 months would be ` 13,200/-. The aggregate amount that shall become payable would be ` 43,825/- This amount shall be paid before 30.11.2012 along with interest at 9% per annum on ` 30,625/- from 16.04.2007 till the date of payment and for ` 13,200/-, the same shall be paid at 9% from 16.04.2007 till the date of payment. The amount shall be paid by demand draft drawn in the name of the legal representative, namely, Veena Rani, within the time stipulated. If the amount is so paid, then the order of eviction made shall stand set aside. If the amount is not tendered in the manner as directed, the order of eviction shall be carried out to its logical end and the landlord will be at liberty to execute the same.

5. The learned counsel for the landlord also contends that an application for determination of mense profit was filed in the year 2010 in view of the pendency of the case to secure an appropriate and fair rent payable by the tenant who was enjoying the benefit of order of stay on payment of rent which was fixed more than 3 decades back. The decision of the Supreme Court providing for payment of a sum determined by the Court which is fair and equitable under the market conditions in B.P. Achala Anand Civil Revision No.2848 of 1999 (O&M) -6- Versus S. Appi Reddy and another-AIR 2005 SC 986, as a provisional direction at the interlocutory stage and is not to be understood as a legal imperative in all cases even when the case has been finally disposed of. With no uncertainty between the date of disposal of the case and when the Court disposes of the application for stay at the interlocutory stage, it would be possible to apply the Supreme Court dispensation. If the landlord, on filing the application for direction for payment of the higher amount as mense profit, has not obtained consideration of the Court at the interlocutory stage itself, I find no reason to give any such direction now at the conclusion of hearing. It shall be always open to the landlord to secure what it legal and just if the rent which is being paid by the tenant is grossly low or less than what is payable as fair rent. I will not, therefore, find any reason to give a direction for payment of sum more than what is contracted between the parties so far. Any payment of fair rent shall be only in the manner contemplated under the relevant provisions of the Act and the commencement of liability for such payment will also be dictated by the statutory terms in that regard.

6. With these observations, the revision petition is disposed of.

(K.KANNAN) JUDGE 17.10.2012 sanjeev