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 22, Cited by 67]

Supreme Court of India

East India Corporation Ltd vs Shree Meenakshi Mills Ltd on 16 April, 1991

Equivalent citations: 1991 AIR 1094, 1991 SCR (2) 310, AIR 1991 SUPREME COURT 1094, 1991 (3) SCC 230, 1991 AIR SCW 1088, 1991 HRR 410, (1991) 2 JT 397 (SC), 1991 (2) JT 397, 1991 (2) UJ (SC) 165, 1991 UJ(SC) 2 165, (1991) 2 SCR 310 (SC), (1991) 2 MAD LW 654, (1991) 1 RENCJ 514, (1991) 2 RENCR 54, (1992) 1 RENTLR 457, (1991) 1 ALL RENTCAS 543

Author: T.K. Thommen

Bench: T.K. Thommen, R.M. Sahai

           PETITIONER:
EAST INDIA CORPORATION LTD.

	Vs.

RESPONDENT:
SHREE MEENAKSHI MILLS LTD.

DATE OF JUDGMENT16/04/1991

BENCH:
THOMMEN, T.K. (J)
BENCH:
THOMMEN, T.K. (J)
SAHAI, R.M. (J)

CITATION:
 1991 AIR 1094		  1991 SCR  (2) 310
 1991 SCC  (3) 230	  JT 1991 (2)	397
 1991 SCALE  (1)761


ACT:
     Rent  Control & Eviction: Tamil Nadu  Buildings  (Lease
and  Rent  Control) Act, 1960-S. 10, 14	 to  16-Eviction  of
tenant-Jurisdiction of civil court-Scope of.
     Constitution  of  India:  Article	14-  Declaration  of
constitutional invalidity  of statutory provision-Effect of.
     Mysore  House  Rent and  Accommodation  Control  Order,
1948: Ss. 9, 16 Tamil Nadu Building (Lease and Rent Control)
Act, 1960: S. 30(ii).
     Code  of Civil  Procedure, 1908: S. 9- Jurisdiction  of
Civil  Court under s. 10 of Tamil Nadu Buildings (Lease	 and
Rent Control) Act, 1960-Extent of.
     Words & Phrases: Coram non judice.



HEADNOTE:
     The respondent field  a suit against the appellant	 for
recovery  of  possession  of a building on  the	 ground	 of
wilful	deflault  in payment of rent which was Rs.  900	 per
;month.	 The appellant denied the relationship	of  landlord
and  tenant, claiming himself as one of the "associates"  or
"co-sharers"  or  "co-owners" of the  building.	 The  Munsif
decreed	 the suit; and the decree was affirmed in appeal  by
the  first appellate court as also by the High Court.  Hence
the present appeal.
     During the pendency of the present appeal, cl. (ii)  of
s. 30 of Tamil Nadu Buildings (Lease and Rent Control)	Act,
1960,  which exempted from application of the  Act  premises
the  monthly rent in respect of which exceeded Rs. 400,	 and
on  the basis of which the suit giving rise to	the  present
appeal	emanated,  was	struck down in a  judgment  by	this
Court.**
     The  appellant  contended	that as	 a  result  of	the
declaration  by this Court of the constitutional  invalidity
of clause (ii) of s. 30, of the Act,
							 311
which  excluded from the purview of the Act any building  or
part  thereof  let  out on a monthly rent of  Rs.  400,	 the
decree	of  the civil court became null and void and  of  no
effect.	 On behalf of the respondent it was  submitted	that
the  decree passed by the civil court was not a nullity	 for
the Act did ;not bar the jurisdiction of the civil court but
only prohibited execution of a decree of eviction  otherwise
than in accordance with the relevant   statutory  provision;
and that such a decree was not void, but was merely under an
eclipse, and would become executable as and when the bar  is
removed..
     Allowing the appeal, this	Court,
     HELD; 1.1 Section 10 of Tamil Nadu Buildings (Lease and
Rent Control) Act, 1960 prohibits jurisdiction of the  civil
court	in  respect  of	 eviction of  a	 tenant	 whether  in
execution of a decree or otherwise except in accordance with
the  provisions of that section and ss. 14 to 16.  The	sole
circumstance and the condition precedent to the exercise  of
jurisdiction  by a civil  court as stated in second  proviso
to s. 10(1) is that the tenant should have denied the  title
of  the landlord or claimed right of permanent	tenancy	 and
the  Controller,  on  such denial or claim  by	the  tenant,
reaches	 a  decision and duly records a	 finding  that	such
denial or claim was bona fide and only when these conditions
are satisfied jurisdiction of the civil court can be invoked
to  pass  a  decree  for eviciton  on  any  of	the  grounds
mentioned  in s. 10 or ss. 14 to 16. Except to this  limited
extend	the  jurisdiction of the civil court  is  completely
barred and the same is vested in the tribunals set up  under
the Act. Any suit instituted by a landlord for eviction of a
tenant	from  a	 building falling within the  ambit  of	 the
Act,otherwise	than  as  stipulated  by  the  section	 is,
therefor, incompetent for lack of jurisdiction of the  court
and any decree of the court in such a suit is null and	void
and of no effect. [317D-E, G-H; 318-D,G-H]
     Sushil  Kumar Mehta v. Gobind Ram Bohra, [1990]  1	 SCC
page 193, referred to.
     1.2 The decision of the Controller is concerned  solely
with the bona fides, and not the correctness or validity, of
the   denial   or  claim, for these difficult  questions  of
title  are  by	the statute reserved  for  decision  by	 the
appropriate civil court which is the more competent forum in
such matters. [318D-E]
     Magiti  Sasamal  v.  Pandab Bissoi,[1962]	3  SCR	673,
referred to.
     1.3 If the decision of the Controller is that  tenant's
denial or
						      312
claim is not bona fide, the jurisdiction of the civil  court
cannot	be invoked by the landlord and the  Controller	will
then  be  the competent authority to order  eviction,  after
affording  the	parties a reasonable  opportunity  of  being
heard,	on  any	 one  of the  grounds  specified  under	 the
statute,  including the ground that the tenant has,  without
bona  fide  denied  landlord's title  or  claimed  right  of
permanent tenancy.[318E-F]
     1.4  Although  the	 Act  contains	no  express  bar  of
jurisdiction  of the civil court, its provisions  explicitly
show  that, subject to the extraordinary powers of the	High
Court,	and  this Court, such jurisdiction  is	statute	 for
eviction  of  tenants  "in  execution  or  otherwise".	 The
provision of the Act are clear and complete in regard to the
finality  of  the  orders passed by  the  special  tribunals
set up under it, and their competence to administer the same
remedy	as  the	 civil courts render in	 civil	suits.	Such
tribunals having been so constituted as to act in conformity
with  the fundamental principles of judicial procedure,	 the
clear and explicit intendment of the legislature is that all
questions  relating  to the special rights  and	 liabilities
created	 by the statute should be decided by  the  tribunals
constituted under it. [317A-C]
     Dhulabhai &Ors. v. The State of Madhya Pradesh &  Anr.,
[1968]	3 SCR 662; Secretary of State v. Mask & Co.,  [1939-
40]  IA	 222 (PC,  Raleigh Investment Co. Ltd.	v.  Governor
General in Council, [1946] 47 IA 50 (PC	 and Barraclough  v.
Brown & Ors., [1897] AC 615 (HL), referred to.
     In	 the instant case, the procedure stipulated  in	 the
second proviso to s. 10 had not been  complied with. At	 the
time  of institution of the suite, the building in  question
did  not  come	within the ambit of the Act,  owing  to	 the
exclusionary  provision contained in cl. (ii) of s. 30,	 but
after leave to appeal was granted, the applicability of	 the
Act  was extended to the building by reason of the  decision
of this Court, declaring the invalidity of cl. (ii) of s. 30
on  account  of its inconsistency with Article	14   of	 the
Constitution.	Whatever   be  the  consequences   of	that
declaration-whether it has rendered the statutory  provision
null  and  void and of no effect,  or,	merely	inoperative,
unenforceable  and dormant to be revitalised  on  subsequent
removal of the constitutional ban-in either event, the civil
court  acting without the aid of the exclusionary  provision
in  cl. (ii) of s. 30, during the period  of  invalidity,had
become coram non judice and its proceedings resulting in the
decree a nullity. [319A-D]
						     313
     Ratan Arya & Ors. v. State of Tamil Nadu & Anr., [1986]
3 SCC 385, referred to.
     Kiran  Singh & Ors. v. Chaman Paswan & Ors.,  [1955]  1
SCR 117 relied on.
     V.B.  Patankar & Ors.v. C.G. Sastry, [1961] 1 SCR	591,
held inapplicable.
     Behram  Khurshed  Pesikaka v. State of  Bombay,  [1955]
1  SCR 613; Saghir Ahmad v. State of U.P. and Ors. [1955]  1
SCR 707; Bhikaji Narain Dhakras & Ors. v. The State of	M.P.
JUDGMENT:

The State of A.P. & Anr., [1958] SCR 1422, referred to.

& CIVIL APPELLATE JURISDICTION: civil Appeal No. 4032 of 1984.

From the Judgment and Order dated 13.12.1983 of the Madras High Court in Second Appeal No. 166 and CMP No. 1714 of 1983.

U.R. Lalit and S. Srinivasan for the Appellant. Dr. Y.S. Chitale, Darshan Singh, Praveen Kumar and Sumit Sen for the Respondent.

The judgment of the Court was delivered by THOMMEN, J. The appellant, the East India Corporation Limited, is the defendant in O.S. No. 623 of 1980, which is a suit instituted by the respondent, Shree Meenakshi Mills Limited, for recovery of possession of a building on the ground of arrears of rent, etc. The respondent-plaintiff alleged that the appellant-defendant was the tenant of the building in question and that it has not paid the agreed rent of Rs. 900 per month for a long period, despite persistent demands, and has thus been in "wilful default" of payment of the agreed rent. The appellant denied these allegations. It specifically denied any relationship of landlord and tenant between the parties, and contended that its occupation of the building was not as a tenant of the respondent, but as one of its "associates" or "co-sharers"

or "co-owners". The suit was decreed. The decree of the learned Munsif was affirmed in appeal by the First Appellate Court as well as by the High Court. All the three courts, rejecting the appellant's contentions 314 to the contrary, found that it was a tenant of the respondent; it questioned without bona fide the respondent's title as landlord; it was in default of payment of rents, and, if was liable to be evicted from the building. Against these concurrent findings, the present appeal was brought to this Court by means of a special leave petition. Leave was granted by order of this Court dated 24.9.84.
At the time of the institution of the suit, or the grant of leave by this Court, the building in question did not come within the purview of the Tamil Nadu Buildings (Lease and Rent Control) Act, 1960 ('the Act') for the agreed rent, as alleged by the plaintiff-respondent and as found by all the courts, was Rs. 900 per month, and as such was outside the limit prescribed under section 30(ii) of the Act for a residential building to fall within the statutory ambit. Section 30, as it stood at the relevant time, stated:
"30. Exemption in the case of certain buildings.- Nothing contained in this Act shall apply to-
(i) any building for a period of five years from the date on which the construction is completed and notified to the local authority concerned; or
(ii) any residential building or part thereof occupied by any one tenant if the monthly rent paid by him in respect of that building or part exceeds four hundred rupees. "

Clause (ii) of section 30 was, however, struck down by this Court in Rattan Arya & Ors. v. State of Tamil Nadu & Anr., [1986] 3 SCC 385. This Court stated:

".... Section 30(ii) of the Tamil Nadu Buildings (Lease and Rent Control) Act, 1960 has to be struck down as violative of Article 14 of the Constitution. A writ will issue declaring Section 30(ii) as unconstitutional".

As a result of this declaration of the constitutional invalidity of section 30(ii), the Act in question, according to the appellant, has to be read as if clause (ii) of section 30 was never brought into force, and consequently all residential buildings, which are older than five years (see clause (i) of section 30) and let out for whatever rent, came within the ambit of the Act. Accordingly, although the suit was properly 315 instituted in the civil court without regard to the special provisions of the Act, it is now contended that as a result of the declaration by this Court of the constitutional invalidity of clause (ii) of section 30, which excluded from the purview of the Act any building or part thereof let out on a monthly rent of Rs. 400 the decree of the civil court, whatever be the merits of the findings on the respective contentions of the parties, has become null and void and of no effect whatever. This contention of the appellant is based on the principle that any decree passed by an incompetent court is a nullity. The appellant's counsel relies on the principle reiterated by this Court in Sushil Kumar Mehta v. Gobind Ram Bohram [1990] 1 SCC 193 and the earlier decisions referred to therein on the point. In Kiran Singh & Ors. v. Chaman Paswan & Ors., [1955] 1 SCR 117 at 121, Venkatarama Ayyar, J. pointed out :

".... It is a fundamental principle well established that a decree passed by a court without jurisdiction is nullity, and that its invalidity could be set up whenever and where-ever it is sought to be enforced or relied upon, even at the stage of execution and even in collateral proceedings. A defect of jurisdiction, whether it is pecuniary or territorial, or whether it is in respect of the subject matter of the action, strikes at the very authority of the court to pass any decree, and such a defect cannot be cured even by consent of parties. If the question now under consideration fell to be determined only on the application of general principles governing the matter, there can be no doubt that the District Court of Monghyr was coram no judice, and that its judgment and decree would be nullities."

Dr Y.S. Chitale, appearing for the respondent, however, submits that the decree passed by the civil court in the present case is not a nullity for the Act has not barred the jurisdiction of the civil court, but only prohibits execution of a decree for eviction otherwise than in accordance with the relevant statutory provisions. Such a decee, he says, is not void, but is merely under an eclipse, and will become executable as and when the bar is removed. He refers to section 10 of the Act which reads :

"S. 10.-Eviction of tenants.-(1) A tenant shall not be evicted whether in execution of a decree or otherwise except in accordance with the provisions of this section or sections 14 to 16:
316
................................................... Relying on certain observations of this Court in B.V. Patankar & Ors. v. C.G.Sastry, [1961] 1 SCR 591 in the context of the Mysore House Rent and Accommodation Control Order, 1948, Dr. Chitale submits that, like in that case, what is prohibited by section 10 in the present case is execution of the decree and the validity of the decree as such is not affected. We do not agree.
Section 9 of the Mysore House Rent and Accommodation Control Order, 1948 reads :
"S. 9(1) A tenant in possession of a house shall not be evicted therefrom whether in execution of a decree or otherwise except in accordance with the provisions of this clause.
.................................................."

Section 16 of that Order reads:

"S. 16.-Nothing in this order shall prevent a landlord from filing a suit for eviction of a tenant before a competent civil court, provided that no decree for eviction of a tenant, passed by a civil court shall be executed unless a certificate to that effect is obtained from the Controller."

Section 16 of the Mysore Order, 1948, thus specifically allows the institution of a civil suit for eviction of a tenant, although a decree passed by such a court for eviction cannot be executed without a certificate to that effect from the Controller. Jurisdiction of the civil court is thus not only not barred but specifically preserved, except for the restriction imposed on the execution of decrees in matters of eviction. On the other hand, such a provision is significantly absent in the enactment in question, The provisions of the Mysore Order considered by this court in B.V. Patankar & Ors. v. C.S.Sastry, [1961] 1 SCR 591 and those of the Act in question here are not in pari materia. The observations of this Court relied on by Dr. Chitale are not, therefore, helpful in understanding the provisions in question in the instant case.

Section 10 of the Act, as seen above, prohibits eviction of a tenant whether in execution of a decree or otherwise except in accordance with the provisions of that section or sections 14 to 16. These provisions as well as the other provisions of the Act are a self contained code, regulating the relationship of parties, creating special rights and liabilities, and, providing for determination of such rights 317 and liabilities by tribunals constituted under the statute and whose orders are endowed with finality. The remedies provided by the statute in such matters are adequate and complete. Although the statute contains no express bar of jurisdiction of the civil court, except for eviction of tenants "in execution or otherwise", the provisions of the statute are clear and complete in regard to the finality of the orders passed by the special tribunals set up under it and their competence to administer the same remedy as the civil courts render in civil suits. Such tribunals having been so constituted as to act in conformity with the fundamental principles of judicial procedure, the clear and explicit intendment of the legislature is that all questions relating to the special rights and liabilities created by the statute should be decided by the tribunals constituted under it. Although the jurisdiction of the civil court is not expressly barred the provisions of the statute explicitly show that, subject to the extra-ordinary powers of the High Court and this Court, such jurisdiction is impliedly barred, except to the limited extent specially provided by the statute. See in this connection the principle stated by this Court in Dhulabhai & Ors. v. The State of Madhya Pradesh & Anr., [1968] 3 SCR 662. See also Secretary of State v. Mask & Co., [1939-40] 1A 222 (PC):

Raleigh Investment Co. Ltd. v. Governor General in Counsil. [1946-47] IA 50 (PC) and Barraclogh v. Brown & Ors., [1987] AC 615 (HL).
Judged by this test, the jurisdiction of the civil court in respect of eviction of tenants is barred except to the extent and subject to the conditions prescribed under Section 10. The second provision to section 10(1) reads:
"Provided further that where the tenant denies the title of the landlord or claims right of permanent tenancy, the Controller shall decide whether the denial or claim is bona fide and if he records a finding to that effect, the landlord shall be entitled to sue for eviction of the tenant in a civil court and the Court may pass a decree for eviction on any of the grounds mentioned in the said sections, notwithstanding that the Court finds that such denial does not involve forfeiture of the lease or that the claim is unfounded".

What is stated in the second proviso to section 10(1) is the sole circumstance in which the civil court is invested with jurisdiction in matters of evictions. But this jurisdiction cannot be invoked otherwise than as stipulated in the second proviso. This means that the condition 318 precedent to the exercise of jurisdiction by a civil court is that the tenant should have denied the title of the landlord or claimed right of permanent tenancy and the Controller should, on such denial or claim by the tenant, reach a decision whether such denial or claim is bona fide. Upon such decision, the Controller must record a finding to that effect. In that event, the landlord is entitled to sue for eviction of the tenant in a civil court. Where these conditions are satisfied, the civil court will have jurisdiction to pass a decree for eviction on any of the grounds mentioned, in section 10 or Sections 14 to 16, notwithstanding that the Court has found that the tenant's denial of the landlord's title does not involve forfeiture of the lease, or, his claim of right of permanent tenancy is unfounded. Except to this limited extent, the jurisdiction of the civil court in matters of eviction of a tenant is completely barred and the jurisdiction in such matters is vested in the tribunals set up under the statute.

Significantly, the jurisdiction of the civil court can be invoked only where the controller comes to a decision, and records a finding, that the denial or claim by the tenant, as aforesaid, is bona fide. If the Controller were to come to the opposite conclusion, no question of invoking the jurisdiction of the civil court would arise. But the decision of the controller is concerned solely with the bona fides and not the correctness or validity, of the denial or claim, for these difficult questions of title are by the statute reserved for decision by the appropriate civil court which is the more competent forum in such matters (See the principle discussed in Magiti Sasamal v. Pandap Bissoi, [1962] 3 SCR 673. In such an event, the civil court will become competent to pass a decree for eviction on any of the grounds mentioned in section 10 or sections 14 to 16. On the other hand, if the decision of the controller is that the tenant's denial or claim is not bona fide the jurisdiction of the civil court cannot be invoked by the landlord and the Controller will then be the competent authority to order eviction, after affording the parties a reasonable opportunity of being heard, on any one of the grounds specified under the statute, including the ground that the tenant has, without bona fide, denied the landlord's title or claimed right of permanent tenancy. What is significant is that the decision of the Controller, duly recorded by him, as regards the bona fide denial or claim by the tenant is the condition precedent to the invocation of power of the civil court. Any suit instituted by the landlord for eviction of a tenant from a building falling within the ambit of the Act, otherwise. Than as stipulated by the section, is, therefore, incompetent for lack of jurisdiction of the Court and any decree of the Court in such a suit is null and void and no effect.

319

In the present case, the procedure stipulated in the second proviso to section 10 has not been complied with. At the time of the institution of the suit, the building in question did not come within the ambit of the Act, owing to the exclusionary provision contained in clause (ii) of section 30, but after leave to appeal was granted by this Court, the applicability of the Act was extended to the building by reason of the decision of this Court in Rattan Arya & Ors. v. State of Tamil Nadu & Anr., [1986] 3 SCC 385 declaring the invalidity of clause (ii) of section 30 on account of its inconsistency with Article 14 of the Constitution. Whatever be the consequence of that declaration - whether it has rendered the statutory provision null and void and of no effect. See Behram Khurshed Pesikaka v. The State of Bombay, [1955] 1 SCR 613 and Saghir Ahmed v. The State of U.P. and others, [1955] 1 SCR 707 or merely inoperative, unenforceable and dormant to be revitalised on subsequent removal of the constitutional ban. See Bhikaji Marain Dhakras and Others v. The State of Madhya Pradesh and Another. [1955] 2 SCR 589 and M.P.V. Sundararamier & Co. v. The State of Andhra Pradesh & Another, [1958] SCR 1422 in either event, the Civil Court acting without the aid of the exclusionary provision in clause (ii) of section 30, during the period of invalidity, has become coram no judice and its proceedings resulting in the decree a nullity. See Kiran Singh & Others v. Chaman Paswan & Others, [1955] 1 SCR 117 at 121.

In the circumstances, we set aside the decrees of the courts below. The appeal is allowed and the appellant is entitled to costs throughout.

R.P.					     Appeal allowed.
						     320