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 17, Cited by 0]

Calcutta High Court (Appellete Side)

Jamaluddin Mollah vs Sk. Mohammad Aslam on 10 December, 2018

Author: Sahidullah Munshi

Bench: Sahidullah Munshi

                IN THE HIGH COURT AT CALCUTTA
                 CIVIL REVISIONAL JURISDICTION
                            APPELLATE SIDE



BEFORE:
The Hon'ble Justice SAHIDULLAH MUNSHI

                          S.A. No.424 of 2016

                        JAMALUDDIN MOLLAH
                                           ... Appellant/Defendant

                               - Versus-


                      SK. MOHAMMAD ASLAM
                                           ... Respondent/Defendant

Mr. Asit Baran Routh, Mr. Surajit Roy, Mr. Tuhin Subhra Raut ... For the Appellant Mr. Aniruddha Chatterjee, Mr. Krishnendu Bera ... For the Respondent.

Heard on : 02.08.2018, 30.08.2018, 13.09.2018, 20.09.2018, 27.09.2018, 15.11.2018 & 22.11.2018.

Judgment on : December 10, 2018.

Sahidullah Munshi, J.:-

This appeal is at the instance of the defendant against the judgment of affirmation dated 10th February, 2016 passed by the learned District Judge, Howrah, in Title Appeal No.157 of 2015 affirming the judgment and decree dated 29th August, 2015, passed by the learned Civil Judge (Junior Division), 4th Court, Howrah, in Title Suit No. 250 of 2012. The present appeal was admitted under Order XLI, Rule 11 of the Code of Civil Procedure only on the substantial question of law "whether in absence of relief claimed in the plaint, the Courts below were justified in passing a decree for eviction in favour of the plaintiff and/or maintaining the said decree in appeal by the learned first Appellate Court." The respondent as plaintiff filed a suit on 07.08.2012 for eviction of the defendant from the suit premises. The learned trial Court noted down the fact as per pleading in the plaint that - "Jamaluddin Mollah, the defendant was inducted as premises tenant by Sk. Hasem Ali, father of the plaintiff at the rate of Rs.132/- in respect of one shop room exclusive of electric charges payable by English calendar. Plaintiff's father gifted to him a bastu land measuring 12 sataks together with a structure including the shop room by registered deed of gift No.2503 of 2000. After the execution of the gift deed, plaintiff became the owner and the landlord of the defendant.

Though, plaintiff became the landlord, his father continued to collect monthly rent from the defendant by granting rent receipts at the rate of Rs.212/- per month. Defendant defaulted in payment since the month of January, 2012. Plaintiff asked the defendant to pay rent repeatedly but he did not pay heed rather, insulted the father of the plaintiff. Plaintiff required the shop room for his own use and occupation as well as for his family. Accordingly, a notice of eviction dated 15.06.2012 was sent by registered post with A.D. through Lawyer to vacate the premises and deliver possession on the expiry of July, 2012. Defendant received the notice with signature. In spite of receipt of the said notice, defendant did not vacate the suit property and overstayed thereat which is unlawful and as a result, the defendant continued to occupy the suit premises as a trespasser. Since the defendant did not quit and vacate the suit premises, plaintiff filed the suit on the basis of the cause of action which arose on 01.09.2012.

As recorded by the learned trial Court, the defendant contested the suit by filing a written statement on 27.02.2013. The defence case, as per written statement as recorded by the learned trial Court, is as follows :

i. The plaintiff has no cause of action and, therefore, no right to sue;
ii. The suit was defective for non-joinder and misjoinder of party;
iii. There is no contractual relationship between the plaintiff and the defendant;
iv. The defendant is not a tenant under the plaintiff;
        v.       Description of the suit property is wrong;


        vi.      There is no agreement between the plaintiff and the

                 defendant at any point of time;
       vii.      Defendant is not a defaulter and since the inception of

                 tenancy has been paying rent regularly;


      viii.     Notice to quit was not served properly and the same was

defective, incorrect, improper, unjust as the termination is not made by the original landlord and as a result, the suit be rejected with cost.
Save and except what has been admitted by the defendant, he denied all the other facts narrated in the plaint. It has been averred by the defendant that there was no agreement and/or contract between the defendant and the plaintiff rather, there was an agreement with Hasem Ali and, therefore, plaintiff was not entitled to any manner of relief. The defendant stated that the second floor in the building is totally vacant and on the ground floor, there are five rooms lying vacant and hence, the question of reasonable requirement is baseless and mere desire.
On the basis of the pleadings available in the plaint and the written statement, the learned trial Court framed the following issues :
1. Is the suit maintainable in its present form and law?
2. Has the plaintiff any cause of action to file this suit?
3. Is the defendant a defaulter in payment of rent?
4. Is the suit property reasonably required by the plaintiff?
5. Is the notice for ejectment of the defendant from the suit property properly served?
6. Is the ejectment notice valid and legal?
7. Is the suit barred by the Law of Limitation or any other Law for the time being in force in the country?
8. Is the plaintiff entitled to get the reliefs as prayed for?
9. To what other relief or reliefs, if any, is the plaintiff entitled to as per law?

Considering the discussion while dealing with the respective issues, the learned trial Court came to the finding that the plaintiff successfully proved his case for lawful eviction of defendant.

On the question of maintainability of the suit, the learned trial Court held that the suit is maintainable in the form it was presented. Learned trial Court has also given its finding holding that the plaintiff was entitled to get reliefs as prayed for. Ultimately, the suit has been decreed holding that the plaintiff is entitled to get a decree for eviction and the defendant was liable to quit and vacate the suit premises by 120 days. As it appears on scrutiny of the judgments of both the Courts below, the tenanted room was reasonably required by the landlord and for which notice was served to quit and vacate the same whereby the defendant was asked to vacate the suit premises. The tenancy was governed under the Transfer of Property Act. Notice was served under Section 106 of the T.P. Act. It was the case of the plaintiff that the tenancy was governed by a contractual tenancy and/or registered lease and by efflux of time, the tenancy came to an end. Therefore, the defendant was liable to quit and vacate the premises as per notice issued by the plaintiff. Against the judgment and decree passed by the learned trial Court, an appeal was preferred and the leaned Appellate Court below also affirmed the judgment and decree passed by the learned trial Court holding that the plaintiff was entitled to a decree for eviction. The very short question arises in this matter as to whether in absence of any prayer made by the plaintiff in the suit for eviction whether he is entitled to a decree as passed by the learned Courts below.

The substantial question of law is also confined to question only on this point. Therefore, save and except this point it is unnecessary to go into details of this case.

It is undisputed that no prayer is available on the plaint filed by the plaintiff. The plaintiff has only mentioned in paragraph 10, the concluding paragraph of the plaint - "That for the purpose of jurisdiction and court fees payable the suit is valued at Rs.2644.00 (Rupees Two Thousand Six Hundred Forty Four) only out of which the relief for eviction and khas possession is valued at Rs.2544/- (Rupees Two thousand five hundred forty four) only and the relief for mesne profits is valued at Rs.100/- (Rupees One hundred) only tentatively and appropriate amount of court fees is paid thereon and the plaintiff undertakes to file additional court fees as and when the Learned court will direct the plaintiff for the same after the final assessment and ascertainment of the total court fees."

From the averments in the plaint and the written statement as also the evidence led in support thereof, the learned Courts below came to a definite finding that the suit filed by the plaintiff was for ejectment of the defendant and plaintiff was able to prove the same and as a result thereof, the suit was decreed. The question whether in absence of prayer made, the judgments and decrees passed by the Courts below are sustainable in law or not.

It is, however, pertinent to point out that after the defendant lost in the learned trial Court preferred an appeal but at that point of time also it was not agitated before the first Appellate Court that the judgment and decree passed by the trial Court was not maintainable in view of absence of prayer. Therefore, the first Appellate Court below has also no occasion to deal with the question which is now raised in the second Appellate Court. All other questions have been dealt with by the first Appellate Court and on a careful consideration of the pleadings and evidence and the finding made thereon by the trial Court, affirmed the judgment and decree passed by the trial Court.

Mr. Routh, learned Advocate appearing for the appellant, has cited the following decisions to submit that in absence of prayer in the plaint the plaintiff is not entitled to get any decree for eviction as sought for. The decisions cited by Mr. Routh are as follows :

Om Prakash & Ors. - Vs. - Ram Kumar & Ors., reported in (1991) 1 SCC 441;
General Motors (India) Pvt. Ltd. - Vs. - Ashok Ramnik Lal Tolat & Anr., reported in 2015 SAR (Civil) 152;

• State of Uttarakhand & Anr. - Vs. - Mandir Sri Laxman Sidh Maharaj, reported in 2017 SAR (Civil) 1075; and • National Textile Corporation Ltd. - Vs. -

Nareshkumar Badrikumar Jagad & Ors., reported in AIR 2012 SC 264.

In the case of Om Prakash & Ors. (supra), one Puran Chand, respondent no.2 was the tenant in possession of a shop building owned by Smt. Parmeshwari Devi. An application was filed by Parmeshwari Devi against her son-in-law, Ram Kumar, under Section 13(2) of the Act for ejectment on the ground of non-payment of rent alleging that Ram Kumar was in possession of the shop in question as tenant. While Ram Kumar conceded the claim, Puran Chand got himself impleaded in the proceeding and contested the matter asserting that he was the direct tenant in possession of the building and there had been no arrears of rent. The Controller dismissed the application finding that Ram Kumar was not the tenant and respondent no.2 is in possession as tenant and holding the view that the landlord could not be allowed to seek an ejectment order through dubious means by arraying only the person with whom there existed no relationship as landlord and tenant. The appellate authority confirmed the order. The revision preferred by the landlord was dismissed by the High Court. The appellants are the legal representatives of Smt. Parmeshwari Devi. In the Hon'ble Supreme Court, it was contended by the appellants that the landlord/appellants were not required to specifically allege that the respondent no.2 was the tenant or that he defaulted payment of rent and seek an order of ejectment against him by an amendment of the application for granting such relief and, therefore, the view taken by the High Court to the contrary was erroneous. In such background of the matter the Hon'ble Apex Court held that when the tenant is not proceeded against in a particular manner and an application is made against one who is neither the tenant, nor the person in possession, the Controller is justified in rejecting the application. In that context, the Hon'ble Apex Court held that the party cannot be granted relief which he has not claimed, meaning thereby that eviction not sought for against a person and not making them party is not entitled to the grant of relief. The case is not applicable in the facts and situation of the present case. The ratio in the decision is not applicable to the case at hand.

In the case of General Motors (India) Pvt. Ltd. (supra) the Hon'ble Apex Court, while allowing the appeals and setting aside the order of the National Commission, held that in order to get relief claim has to be specifically pleaded. In that proceeding reliefs were sought for in the plaint but the one which was claimed further, was not mentioned. That is to say, nothing was averred in the complaint about the suffering of punitive damages by the other consumers, nor the appellant was aware that any such claim is to be made by it. Since the appellant had no notice of the claim in the fact circumstances of the case referred to by the Hon'ble Supreme Court, the Hon'ble Supreme Court held that in absence of specific plea there was no occasion for the other party to deal with the allegations and to lead evidence to controvert the same. Therefore, in such background, the Hon'ble Supreme Court held that claim has to be specifically pleaded. In the case at hand, the landlord/plaintiff made his pleading and sum and substance emerges from the pleading that he wanted ejectment of the tenant from the suit premises. The suit premises has also been described in the plaint and the defendant has not made any whisper in the written statement that he had no knowledge about the notice of ejectment. At least this was not proved before the Court that no notice was received by the defendant rather, the plaintiff was able to prove that the suit was maintainable both in substance and in form. Therefore, this judgment also does not help Mr. Routh's client to contend that the plaintiff was not entitled to any relief in absence of prayer in the plaint.

In State of Uttarakhand & Anr. (supra), the Hon'ble Apex Court held -

"Neither there were any pleadings nor any issue much less evidence to prove the adverse possession on land and for grant of any easementary right over the well. The Courts below should have seen that no declaration of ownership rights over the suit property could be granted to the plaintiff on the strength of "adverse possession" (see Gurdwara Sahib vs. Gram Panchayat Village Sirthala & Anr. (2014) 1 SCC 669. The Courts below also should have seen that courts can grant only that relief which is clalimed by the plaintiff in the plaint and such relief can be granted only on the pleadings but not beyond it. In other words, courts cannot travel beyond the pleadings for granting any relief. This principle is fully applied to the facts of this case against the plaintiff."

The Hon'ble Apex Court made it clear that relief can be granted only on the pleadings but not beyond it and it was also pointed out that since the case was made out for adverse possession, no prayer was made by the plaintiff for a declaration to that effect and further by referring to Gurdwara Sahib (supra). The Hon'ble Apex Court pointed out that plaintiff cannot take the plea of adverse possession which cannot be used as a sword but can only be used as a shield.

Even if such prayer is made, the same could not have been granted. This judgment does not help Mr. Routh rather, supports the contention of the plaintiff/respondent who specifically pleaded in his plaint regarding ejectment and led evidence and, ultimately, the Courts below accepted the plea raised in the plaint and held that evidence was sufficient to decree the suit.

In National Textile Corporation Ltd. (supra), the Hon'ble Apex Court held that suit was not maintainable as it was bad for non-joinder of necessary parties and, therefore, suit was not maintainable as it did not meet the requirement of law. The Hon'ble Apex Court held that appellant ought to have taken a plea in the written statement that it was merely an agent of the Central Government. Thus, the suit against it was not maintainable. The Hon'ble Apex Court held that it is a settled legal position that an agent cannot be sued where the principal is known. But in the said case, the appellant did not take the plea before either of the Courts below. According to the Hon'ble Apex Court, in view of Order VIII, Rule 2, C.P.C., the appellant was under an obligation to take a specific plea to show that the suit was not maintainable which it failed to do so. Therefore, the appeal was dismissed. This decision also does not help at all Mr. Routh's client. Plea in a plaint or a written statement and the prayer is totally different.

Mr. Chatterjee, appearing for the plaintiff/respondent, has relied on the following decisions :

Bhagwati Prasad - Vs. - Chandramaul, reported in AIR 1966 SC 735;
Corporation of the City of Bangalore - Vs. - M. Papaiah & Anr., reported in AIR 1989 SC 1809;
I. L. Janakirama Iyer & Ors. - Vs. - P.M. Nilakanta Iyer & Ors., reported in AIR 1962 SC 633; and • Kuldeep Singh - Vs. - Ganpat Lal & Anr., reported in AIR 1996 SC 729.
The decision in the case of Bhagwati Prasad (supra) arose from a decree for ejectment and for a direction for payment of future mesne profits or damages. The said decision arose from a decree passed by the trial Court for ejectment of the defendant/tenant. In the ejectment suit, the defendant admitted the title of the plaintiff in regard to the plot and pleaded that he was to remain in possession of the house until the amount spent by him in its construction was returned by the plaintiff.
The plaintiff led evidence about the tenancy set up by him and the defendant led evidence about the agreement on which he relied. Both the pleas were clear and specific and the common basis of both the pleas was that the plaintiff was the owner and the defendant was in possession by his permission. In such a case, the relationship between the parties would be either that of landlord and tenant or that of an owner of property and a person put into possession of it by the owner's licence. No other alternative was logical or legitimately possible. In such background, the Hon'ble Apex Court held that in absence of proof of tenancy and of defendant's agreement, the conclusion of the High Court in first appeal that the defendant was in possession of the suit premises by the leave and licence by the plaintiff, did not cause prejudice to the defendant and there was no error of law if the decree for ejectment was passed. in the said case, the defendant admitted that the land over which the house situated, belonged to the plaintiff. He, however, pleaded that the house had been constructed by the defendant and at his own cost and that too, at the request of the plaintiff, because the plaintiff had no fund to construct the building on his own. Having constructed the house at his own cost, the defendant went into possession of the house on condition that the defendant would continue to occupy the house until the amount spent by him on the construction was repaid to him by the plaintiff. According to the defendant, he had spent a lot of money on the construction of the house. Based on this agreement, the defendant resisted the claim made by the plaintiff for ejectment as well for rent. On these pleadings, the learned trial Judge, framed issues, disbelieved defendant's version in regard to construction of the house and found that the agreement set up by him in that behalf on the basis that he spent money on the construction of the house himself, had not been established. The learned trial Judge also disbelieved the plaintiff's case about the agreement as to rent on which the plaintiff relied. According to the trial Judge, the defendant had admitted the ownership of the plaintiff, and having regard to the pleadings and the evidence adduced by the parties, he came to the conclusion that the relationship of landlord and tenant had been proved. Having made this specific basic finding, the learned trial Judge held that the suit was competent and came to the conclusion that the plaintiff was entitled to a decree for ejectment as well as for rent. In that background, the Hon'ble Apex Court held -
"If a plea is not specifically made and yet it is covered by an issue by implication, and the parties knew that the said plea was involved in the trial, then the mere fact that the plea was not expressly taken in the pleadings would not necessarily disentitle a party from relying upon it if it is satisfactorily proved by evidence. The general rule no doubt is that the relief should be founded on pleadings made by the parties. But where the substantial matters relating to the title of both parties to the suit are touched, though indirectly or even obscurely in the issue, and evidence has been led about them, then the argument that a particular matter was not expressly taken in the pleadings would be purely formal and technical and cannot succeed in every case. What the Court has to consider in dealing with such an objection is : did the parties know that the matter in question was involved in the trial, and did they lead evidence about it ? If it appears that the parties did not know that the matter was in issue at the trial and one of them has had no opportunity to lead evidence in respect of it, that undoubtedly would be a different matter. To allow one party to rely upon a matter in respect of which the other party did not lead evidence and had had no opportunity to lead evidence, would introduce considerations of prejudice, and in doing justice to one party, the Court cannot do injustice to another."

The fact of the case has a matching similarity with our case at hand where sum and substance of the pleading was for ejectment of the tenant. Plaintiff made his pleading in the plaint. Defendant filed written statement and exercised his option to controvert the averments made in the plaint. Plaintiff led evidence in support of ejectment. Defendant also took the opportunity to controvert the plaint case. Therefore, it is not something foreign to the defendant or that the plaintiff has led evidence in support of a plea which was not taken in the plaint, nor is it a case that the defendant was taken by surprise to argue before the Courts below praying for his ejectment. This is a decision of Larger Bench of the Hon'ble Supreme Court and nothing could be shown by Mr. Routh that the decision has been reversed by a subsequent Larger Bench. Therefore, the ratio in the decision is applicable as a binding precedent.

In Corporation of the City of Bangalore (supra), it was held that foundation of the claim by plaintiff was title which was pleaded in the earlier part of the plaint for deciding the nature of the suit. The entire plaint has to be read and not merely the relief portion. Therefore, the ratio in this judgment also is understood to have direct application in the fact situation of the present case. Paragraph 4 of the said decision is relevant and is set out below :

"4. So far the scope of the suit is concerned, a perusal of the claim of the plaintiffs is the title which they have pleaded in express terms in paragraph 2 of the plaint. It has been stated that after cancelling the acquisition of the suit property for a burial ground the land was transferred to Guttahalli Hanumaiah under G.O. No. 3540 dated 10.6.1929 on payment of upset price. In paragraphs 3 and 5 the plaintiffs have reiterated that the first plaintiff was the owner-in-possession. It is well established that for deciding the nature of a suit the entire plaint has to be read and not merely the relief portion, and the plaint in the present case does not leave any manner of doubt that the suit has been filed for establishing the title of the plaintiffs and on that basis getting an injunction against the appellant Corporation. The court fee payable on the plaint has also to be assessed accordingly. It follows that the appellant's objection that the suit is not maintainable has to be rejected. The additional Civil Judge, who heard the appeal from the judgment of the trial court, examined the question of plaintiffs' title and rejected their case. The question of possession was also separately taken up, and it was found that the plaintiffs had failed to prove their possession until 24.8.1973 when they allege that the appellant Corporation trespassed. Accordingly, the appeal was allowed and the suit was dismissed."

In I.L. Janakirama Iyer & Ors. (supra) the Hon'ble Apex Court held that construction of the plaint is material and a decision in a proceeding depends on the construction of the plaint. The Hon'ble Apex Court came to the conclusion that Court must have regard to all the relevant allegations made in the plaint and must look at the substance of the matter and not its form. To consider the relief sought for, the Hon'ble Apex Court has also considered the Court fee paid by the plaintiff on the plaint. The dispute arose in the case whether the plaintiff sued for removal of a defect in a trust suit and the appointment of an Administrator or for recovery of possession. The Hon'ble Apex Court held that on consideration of the plaint averment this is to be taken into consideration what was the suit for and, accordingly, Court can give reliefs. Paragraphs 12 and 13 are relevant for our purpose and those are set out hereinbelow :

"12. The decision of this question would naturally depend upon the construction of the plaint. Is the claim made in the plaint one of declaration, or is it a claim for possession of immovable properties? The plaint sets out all the material facts which constitute the background to the present litigation, marks material allegations in respect of all the alienation impeached in the plaint, and by paragraph 35 it prays, inter aha, that schedules I to VII-A and should be adjudged as still impressed as trust imposed on them by the deed of August 26, 1936, and direct their re-sale. That is cl.(c) of paragraph 35. By cl.(d) it is prayed that the Court should order the administration of the trust by removing defendant 7 if need be and appointing an administrator or officer of court (1) to realise the amounts mentioned in cl. (a), (b) to recover possession. and re-sell the properties referred to in paragraph (c), (3) to distribute the proceeds rateably amongst the unsecured creditors and perform such other acts and functions as may be necessary to 6 effectuate the trust in question. The learned Attorney General contends that cl. (c) asks for adjudication or declaration that the properties in question are impressed with the trust and that is no mere than a declaration, and according to him cl.(d) prays for the appointment of an administrator to realise the amounts and to recover possession of the properties and re-sell them. He suggests that on a fair construction of cl. (d) all that the plaintiffs pray for is the removal of defendant 7 and the appointment of an administrator with power to realise the amounts specified and to recover possession of the properties indicated and to re- sell them. This is not a claim that possession should be delivered to the administrator in the present suit. It may be conceded that if read by itself alone cl.(d) may be capable of the construction which the learned Attorney-General seeks to put on it; but in construing the plaint we must have regard to all the relevant allegations made in the plaint and must look at the substance of the matter and not its form. It is significant that the plaintiffs have valued the suit for the purpose of court fee and jurisdiction at Rs. 23,745 and this valuation includes several items ill respect of different properties valued under s, 7(5) of the Court Fees Act. The valuation made in respect of the different items of properties under s.7(5) is obviously and clearly valuation made on the footing that a claim for possession is made. In fact the Plaint specifically avers that the plaintiff valued the suit for possession covered by covered and D-2 under . 7(5) as indicated in the plaint. Thus there can be no doubt that the plaint has been valued on the basic that a claim for possession of the properties covered by the schedules Is intended to be made. Besides, it is also significant that in regard to the claim made be the plaintiff in respect of the transfer in favour of defendant 14 his sons defendant 18 to 24 have been joined specifically on the ground that since the plaintiffs claim possession of the said property the said defendants are necessary parties as it is found that they are in possession of the said properties. In other words, the joinder of defendants 18 to 24 to the present suit is based solely on the ground that a claim for possession is made in the plaint and defendants 18 to 24 being in possession are necessary parties to the suit. Therefore, in our opinion, reading the plaint as a whole it would be unreasonable to construe cl. (d) in paragraph 35 in the manner suggested by the learned Attorney- General. The prayer which the clause really purports to make is that as administrator should be appointed and that an order should be passed against the respective defendants asking them to deliver possession of the properties to the said administrator. If that we so the plaint cannot be construed as one in which a mere claim for declaration is made. It is a plaint in which a declaration is no doubt claimed but based on the said declaration or adjudication a further claim for possession to the administrator is also made. The result, therefore, is that the argument that the prayer made in the plaint attracts Art. 120 must be rejected.
13. The next continuation urged is that the plaintiffs cannot sue for possession but must confine themselves only to a claim for declaration. It is not disputed by the learned Attorney-General that in regard to public charitable trusts the beneficiaries are entitled to sue for setting aside alienations of the trust properties improperly effected by the trustees, and to ask for the restoration of possession of the said trust properties to the trustees newly appointed. Indeed, there is ample judicial authority in support of this position. In A. Subramania Iyer v. P Nagarathna Naicker (1), it was held by the Madras High Court that in a suit by the worshippers of a temple to have the alienation of the trust property by some of the defendants, trustees. to the other defendants declared invalid and for possession to the trustees, the proper decree to be made if the Court be of the opinion that the alienation is invalid is to decree possession to those defendants who are trustee. It was further held that the trustees need not be referred to a separate suit for the purpose. In masjid Shahid Ganj v. Shiromani, gurdwara Parbandhak Committee, Amritsar (2) the Privy Council has recognised this right in these words: 'The right of a Muslim worshipper may be regarded as an individual right, but what is the nature of the right It is not a sort of easement in gross, but an element in the general right of a beneficiary to have the waqf property recovered by its proper custodians and applied to its proper purpose. Such an individual may, if he sues in time, procure the ejectment of a trespasser and have the property delivered into the possession of the Mutawali or of some other person for the purposes of the waqf ".

In Kuldeep Singh (supra), the appeal before the Hon'ble Apex Court was filed by a tenant out of a suit for eviction filed by the respondents under the provisions of Rajasthan Premises (Control and Rent Eviction) Act, 1950 (hereinafter to be referred to as the 'said Act'). In the said decision, the learned Single Judge held that the rent for a particular month became due since the month ends and under the provisions of the said Act it was made payable by a particular date. But it was only a facility provided to the tenant to pay the rent by that date and it did not mean that the rent for the month of October had not become due on November 1, 1982. The special appeal filed by the appellant against the said judgment of the learned Single Judge was dismissed by the Division Bench of the High Court by the impugned judgment. It was the contention of the appellant before the Hon'ble Apex Court that in view of clause (e) of Rule 1 of Order VII of the Code of Civil Procedure, it was incumbent upon the respondents to set out in the plaint the facts constituting the cause of action and when it arose and as per the said requirement the respondents indicated that the cause of action arose on November 1, 1982. The respondents disputed the same. Question arose for non-mentioning of the date and for non-compliance of Order VII, Rule 1(e) whether the plaintiff will be non-suited or not. To that effect, the Hon'ble Apex Court expressed its view that -

"The object underlying Order VII Rule (1) (e) which requires that the plaint shall contain the particulars about the facts constituting the cause of action and when it arose, is to enable the court to find out whether the plaint discloses the cause of action because the plaint is liable to be rejected under Order VII Rule 11 CPC if it does not disclose the cause of action. The purpose behind the requirement that the plaint should indicate when the cause of action arose is to help the court in ascertaining whether the suit is not barred by limitation. Any error on the part of the plaintiff in indicating the date on which the cause of action arose would be of little consequence if the cause of action had arisen on the date on which the suit was filed and the suit was within limitation from the said date. The error in mentioning the date on which the cause of action had arisen in the plaint in such a case would not disentitle the plaintiff from seeking relief from the court in the suit."

Ultimately, the appeal was dismissed. This decision is also pat on the point whether non-mentioning of the date when cause of action arose even if it is apparent on the face of the pleading, whether the plaintiff should be denied any relief. The Hon'ble Apex Court held that the plaintiff cannot be non-suited on this ground alone.

After admission of the appeal, the plaintiff filed an application for amendment of the plaint proposing to incorporate the prayer for eviction of the defendant from the suit premises. That application was numbered as C.A.N. 11356 of 2016. The said application was extensively heard while hearing this appeal on merit. However, by my order dated December 5, 2018, I rejected the said application of Mr. Chatterjee's client praying for amendment of plaint, in view of the substantial question of law which was framed at the time of admission of appeal and there was no scope to allow the application for amendment.

Adverting to the point that whether the learned trial Court was justified in passing the decree in favour of the respondent/plaintiff and whether the learned Appellate Court below was justified in affirming the said decree passed by trial Court, the provision of Order VII of the Code of Civil Procedure is required to be considered. Order VII deals with particulars of the plaint. Rule 1 of Order VII says about the particulars to be contained in plaint. Mr. Routh appearing for the defendant/appellant submitted that the plaint which was presented before the learned trial Court did not contain the prayer and therefore, the plaint was not in form as it was required to be done within the meaning of Rule 1, Order VII of the Code of Civil Procedure.

Mr. Routh further pointed out that according to Rule 1(g) the relief which the plaintiff claims must be shown expressly in the plaint and if such relief is not claimed Court Cannot grant relief which has not been prayed for. In the context of this argument advanced by Mr. Routh a distinction is required to be made with prayer and relief claimed in the suit. In ordinary parlance relief is understood to be a redress or benefit especially equitable in nature such as an injunction or specific performance that a party asked before a Court. This may also to be termed as a remedy. Similarly, in ordinary parlance we understand prayer to be a specific prayer or general prayer. But, ultimately, prayer means prayer for a relief over specific or in general terms. Therefore, a prayer is a specific request to the Court for the relief to which he supposes himself entitled on the case made out. A request addressed to the Court and appearing at the end of a pleading especially a request for specific relief or damages shortened to prayer or sometimes it may be termed as demand for relief or request for relief that is the prayer for relief. The word 'claim' as defined by Black's Law Dictionary a statement that something yet to be proved is true or the assertion of an existing right or to a legal remedy to which one asserts a right. These words in a law suit are used very often and give more or less the same meaning but they are co-linked with each other. Question arose whether a party has made a claim meaning thereby that certain assertions have been made in the pleading asserting a right based on certain disclosed facts whether can fail if not additionally made in the form of a prayer at the end of the pleading. This is exactly the prayer in the present case. Under Order VII Rule 1 (g) it is one of the provisions which specifically state that the plaint must contain among other things the relief which he claims. Mr. Routh in this regard also pointed out Serial no.9 to the Appendix 'A' appended to the Civil Procedure Code with regard to the pleadings and drew attention of this Court to paragraph 6 of the said form, which says about the relief claimed. However, the said from says about the relief/claim as statements in one of the paragraph but the form does not prescribe for any special prayer in any special form. Therefore, it is absolutely hyper technical approach that since no special prayer is made at the end of the pleading Court is handicapped to decide the case on the basis of the substance pleaded in the plaint and to give appropriate relief, which has been claimed in the body of the plaint. In addition it is to be pointed out that Order VII Rule 11 of the Code makes a provision for rejection of plaint on the grounds mentioned in (a) to (f). But on perusal of Rule 11 it does not, however, appear that it may be one of the grounds for rejection of plaint if it is not in compliance with Rule 1(g) of Order VII, although, it prescribes rejection on the ground of non-mentioning of the cause of action which is contained under Rule 1(e). Therefore, it is absolutely the discretion of the legislation to place a bar for maintaining a suit on the grounds which it deemed fit and proper. We neither can shorten the scope of Order VII, Rule 11, nor can it be broadened by the judicial pronouncement until and unless the provisions are amended. Since the legislature has consciously made some bar for non-fulfilment of some of the provision of Rule 1 under Order VII to attract rejection of plaint and has omitted certain portion to attract the provision of Order VII Rule 11, the only logical conclusion which can be drawn is that the defects, if any, occurs for non-mentioning of some of the provisions under Rule 1 of Order VII namely, Order VII Rule 1(g) in the present case is not so fatal for which a party can be not suited. The nature of such defect, according to legislature, is curable and the plaintiff might get opportunity to amend the same, if so necessary but it does not attract rejection of plaint. In this particular case the defendant having filed written statement contested the suit, led evidence, contradicting the claim of the plaintiff cannot be permitted at the second Appellate stage to argue that the defect is so fatal it cannot be cured and, as a result whereof the decree which has been passed should be set aside only on this ground. This is an absurd proposition. Had it been so the defendant could have taken appropriate steps at the earliest so that time was not wasted, money was not spent and after all valuable time of the Court and the litigants could have been saved. In this regard we may also take note of the provision of Order VII Rule 7, which says relief to be specifically stated. The said Rule also says that it shall not be necessary to ask for general or other relief which may always be given as the Court may think just to the same extent as if it had been asked for and the same rule shall apply to any relief claimed by the defendant in his written statement. Considering such provision of Order VII it can be construed that when a party is entitled to relief and specific averment is made in the plaint there cannot be any hard and fast rule that only for absence of any specific prayer a party either plaintiff or defendant should be deprived of his claim. It is also the settled law that in construing the plaint the Court must have regard to all relevant allegations in it and must look to the substance of the matter and in its form as decided by the Hon'ble Apex Court in the case of Janakirama Iyer and Ors. (supra), as referred to by Mr. Chatterjee, that it cannot be the form of prayer which matters, but it is the substance thereof which should always be looked into. It is the rule that ordinarily the Court cannot grant relief to the plaintiff on a case of which there was no foundation in the pleadings and which the other side was not called upon or had no opportunity to meet. But the Court can always give a decree on the case which the defendant himself makes or on his express admission or otherwise established through evidence. In my view where the relief prayed for in the suit is a larger relief and if not case is made out for granting the same but the facts, as established, justify grant of smaller relief, Order VII Rule 7 permits granting of such relief to the parties. Therefore, in my view there is no impediment in passing a decree for eviction of the defendants also even in absence of any specific prayer for eviction against him when the requisite pleadings for such decree for eviction have been made in the plaint. We may not be unmindful of a bench decision of our Court in the case of Nurul Huda - Vs. - Kira Basu, reported in AIR 1986 Calcutta 39, which decided a case whether reliefs granted by the Court against some of the defendants for recovery of possession from them, although no specific prayer for recovery of possession from such defendants were made. The Division Bench of our Hon'ble High Court held that such a relief can be granted even in absence of any specific prayer. In view of the discussion made hereinbefore and the principle underlying Order VII, I am of the clear view that the Courts below have not committed any error in law in decreeing the suit.

The appeal, therefore, fails. Judgment and decree passed by the learned Courts below are hereby affirmed. In the facts and circumstances of this case, however, there will be no order as to costs.

Urgent Photostat certified copy of this judgment, if applied for, be delivered to the learned advocates for the respective parties upon compliance of all usual formalities.

(Sahidullah Munshi, J.)