Bombay High Court
M/S. Sails India vs Mrs. Rita M. Rupani on 24 September, 1996
Equivalent citations: AIR1997BOM247, 1997(2)BOMCR151, 1997(2)MHLJ269, AIR 1997 BOMBAY 247, 1997 BOMRC 218, (1997) 2 MAH LJ 269, (1997) 1 BOM CR 408
Author: R.M. Lodha
Bench: R.M. Lodha
ORDER
1. Rule returnable forthwith. By consent, the Civil Revision Application is heard finally at this stage.
2. On 30-7-1996, the Competent Authority (Rent Act), Konkan Division, Bombay, allowed the application made by the respondent herein Mrs. Rita M. Rupani under Section 13-A2 of the Bombay Rents, Hotel and Lodging house Rate Control Act, 1947 (for short 'Bombay Rent Control Act') and directed the present applicant M/s Sails India to hand over vacant and peaceful possession of the premises in question i.e. one Hall, one Bedroom, one bath room with W.C. of Rizvi park 5th floor Rizvi Park Co-operative Housing Society Ltd., S.V. Road, Santacruz (West) Bombay within 30 days of the passing of the impugned order and also directed the present revisionist to pay leave and license fee i.e. Rs. 12,000/- per months as compensation from and after 1st February, 1994 till the possession is handed over. This order came to be passed on the application made by Mrs. Rita M. Rupani respondent herein (for short 'Licensor') before the Competent Authority. It was inter alia averred in the application by the licensor that the application herein M/s. Sails India (for short `Licensee') executed a leave and licence agreement on 1-4-1992 whereby the licensor agreed to give part of her residential Flat No. 501/ A at Rizvi Park, consisting of one Hall, one room and one Tiolet except the premises occupied by Sargur Pharmaceuticals (for short `disputed premises') on leave and licence basis for use by the licensee for a period of 11 months and the licensee agreed to pay compensation at the rate of Rs. 6,000/- per months for the aforesaid premises. It is the further case of the licensor that on expiry of the leave and licence agreement dated 1-4-1992, another leave and licence agreement was executed on 16-3-1993 whereby the licensor agreed to give the disputed premises on licence for use by the licensee for peaceful residential purposes for a period 11 months and the licensee agreed to pay compensation at the rate Rs. 6,000/- per months. On expiry of the said license when the licensee did not hand over peaceful vacant possession of the disputed premises to the licensor, the application was made by the licensor before the competent Authority praying therein that licensee be directed to hand over quiet, vacant and peaceful possession of the disputed premises to the licensor and the license be also directed to pay damages at double the rate of compensation at the rate of Rs. 12,000/- per months from and after 1st February 1994. Ancillary relief of interest on outstanding amount of damage was also sought by the licensor.
3. The license contested the application made by the licensor and set up the defence that in fact the premise were taken on tenancy and the agreement for tenancy was styled as leave and licence agreement. The licensee set up the plea that the application before the Competent Authority was not maintainable and the premises were also taken for non-residential use.
4.The parties led evidence before the Competent Authority and after enquiry, the Competent Authority held that he has power and jurisdiction to entertain and try the application. It was also held by the Competent Authority that the application made by the licensor under Section 13-A2 of the Bombay Rent Control Act was maintainable. The Competent Authority also reached the conclusion that the licensor has proved that the disputed premises were given to the licensee for residential purposes and that the document was a document for leave and license was and not colourable document and camouflage to circumvent the provisions of the Bombay Rent Act. Accordingly, as indicated above the Competent Authority by order dated 30-7-1996 allowed the application and directed the license to had over the vacant and peaceful possession of the premises to the licensor.
5. The licensee in the present revision application takes exception to the aforesaid order.
6. Mr. A.V. Anturkar, the learned counsel for the revisionist-licence has raised two-fold submission (I) that the explanation (b) to section 13-A2 provides that an agreement of licence in writing shall be conclusive evidence of the fact stated therein cannot be equated with expression "conclusive proof" occurring in Section 4 of the Indian Evidence Act, 1872. According to him the Legislature has deliberately not used the term 'conclusive proof' on explanation (b) and, therefore, it is open to the alleged licensee to challenge in the proceedings under Section 13-A2 the correctness of socalled leave and license agreement and also lead evidence and prove that in fact the said agreement was not leave and licence agreement but tenancy agreement and (ii) that the revisionist-licensee is a non-individual the licensee which is incapable of taking the premises for the residential purposes and, therefore, such licensee is beyond the purview and scope of Section 13-A2 of the Bombay Rent Act and Competent Authority has no jurisdiction.
7. Responding to the contention raised by the learned counsel for the petitioner, on the other hand Mr. Vakil, the learned counsel for the respondent submitted that the explanation (b) in Section 13-A2 which provides that for the purposes of section 13-A2 an agreement of licence in writing shall be conclusive evidence of the fact stated therein is a special provision and when the Legislature has provided that an agreement of licence in writing shall be conclusive evidence of fact stated therein, no other evidence can be led to prove otherwise. Mr. Vakil relied on Automatic Electric Ltd. Wadala, Bombay v. Sharachandra Vinayak Tipnis, (1996) 1 Mah LJ619; Amarjit Singh v. R.N. Gupta, and Swami Attah alia Repheal Alfandary v. Mrs. Thrity Poonawalla, . The learned counsel for the respondent also contends that Section 13-A2 applies to all licensees who have taken the premises on licence for residenal purposes whether by the individual or non-individual and no distinction can be done between the individual licensee and non-individual licensee.
8. Coming to the first contention raised by the learned counsel for the petitioner first, it would be advantageous to first refer to the relevant provision of Section 13-A2 of the Bombay Rent Control Act and the definition of `evidence' 'fact' and the 'conclusive proof' in the Indian Evidence Act, 1872.
9. section 13-A2 of the Bombay Rent Control Act reads thus:-
13A2. Landlord entitled to recover possesion of premises given on licence on expiry of license. (1) Notwithstanding anything contained in this Act, a licensee in possession on occupation of premises given to him or occupation of premises given to him on license for residence shall deliver possession of such premises to the landlord on expiry of the period of licence; and on the failure of the licensee to so deliver the possession of the licensed premisses, a landlord shall be entitled to recover possesion of such premises from a licensee, on the expiry of the period of licence by making an application to the Competent Authority; and the Competent Authority, on being satisfied that he period of licence has expired shall pass an order for eviction of a licensee.
(2) Any licensee who does not deliver possession of the premises to the landlord on expiry of the period of licence and continues to be in possession of the licensed premises till he is dispossessed by the Competent Authority shall be liable to pay damages at double the rate of the licence fee or charge of the premises fixed under the agreement of licence.
(3) The Competent authority shall not entertain any claim of whatever nature from any other person who is not a licensee according to the agreement of licence.
Explanation.-For the purposes of this section.-
(a) the expression "landlord" does not include a tenant or a sub-tenant who has given premises on licence;
(b) an agreement of licence in writing shall be conclusive evidence of the fact sated therein."
"Fact" under the Evidence Act means and includes:-
"(1) any thing, state of things, or relation of things, capable of being perceived by the senses;
(2) any mental condition of which any person is conscious."
"Evidence" under Section 3 of the Evidence Act means and includes:-
(1) all statement which the Court permits or requires to be made before it by witnesses, in relation to matters of fact under inquiry;
such statements are called oral evidence;
(2) all documents produced for the inspection of the Court;
such documents are called documentary evidence."
According to Section 4 of the Evidence Act, "Conclusive proof" has been defined as:-
"When one fact is declared by this Act to be conclusive proof of another, the Court shall, on proof of the one fact, regard the other as proved, and shall not allow evidence to be given for the purpose of disproving it."
A close scerutiny of the definition of "fact", "evidence" and "conclusive proof" occurring in Indian Evidence Act would show that the said expressions and words have been defined for the purposes whenever such words and expressions are used in the Indian Evidence Act. Explanation in Section 13-A2 provides a special rule of evidence for the purposes of Section 13-A2 and that special rule of evidence prevails for the purposes of the proceedings under Section 13-A2 of the Bombay Rent Control Act. Explanation (b) occurring in Section 13-A2(2) which provides that for the purposes of this section an agreement of licence in writing shall be conclusive evidence of the fact stated therein is unambiguous in its term and makes it clear that an agreement of licence in writing proves conclusively all the facts stated therein. When an agreement of licence which is in writing is made conclusive evidence of the facts stated therein, obvisoulsy the Legislature has not intended to permit any other evidence to be led by the parties to disprove the facts stated in written agreement of licence. There is no merit in the contention of the learned counsel for the petitioner that since the Legislature has not deliberately used the expression "conclusive proof" in explanation (b) and has used the expression "conclusive evidence of the fact stated therein", the said agreement of licence which is in writing, cannot be said to conclusive proof of the facts stated therein. The distinction drawn by the learned counsel for the petitioner in fact is no distinction in eye of law and the expression used by the Legislature that an agreement of licence in writing shall be conclusive evidence of fact stated therein indicates that the Legislature by providing the special mode of evidence has not permitted any party to disprove the fact stated in an agreement of licence which is in writing.
10. In Automatic Electirc Ltd., Wadala, Bombay v. Sharadchandra Vinayak Tipnis (1996 (1) Mah LJ 619) (cited supra), the learned single Judge of this Court while referring to explanation (b) to Section 13-A2 observed that the phrase used is conclusive evidence of the fact stated therein and in view of this explanation it is not possible to go behind it and spell out some other agreement. The same view is expressed in Amarjit Singh v. R.N. Gupta's case . (cited supra) wherein it is observed that a special rule of evidence is prescribed in Section 13-A2 which provides that an agreement of licence shall be conclusive proof of facts stated therein and in view of this special rule of evidence the Court cannot go beyond the document. It is true that in none of the aforesaid decisions the Court has considered the expression "conclusive evidence of the fact stated therein" in contradistinction to the expression "conclusive proof" as argued by the learned counsel for the petitioner but inmy view the argument is superfluous and the difference is no difference. The expression "conclusive evidence of the fact stated therein " only means that no other evidence can be allowed to be given for the purposes of disproving the facts stated in the leave and licence agreement which is in writing. In other words under Section 13-A2(3)(b) an agreement of licence in writing is conclusive proof of the facts stated therein. The first contention raised by the learned counsel for the petitioner has, therefore, no merit and is accordingly negatived.
11. The second contention raised by the learned counsel for the petitioner is particularly with reference to the word used "him" in sub-section (1) of Section 13-A2 and "he" in sub-section (2) of Section 13-A2 and on the basis of these words occurring in sub-section (1) and sub-section (2) of Section 13-A2, it is contended by the learned counsel for the petitioner that a non-individual licensee is not included in Section 13-A2 because it is incapable of taking the premises for residence and, therefore, such licensees are beyond the scope of Section 13-A2.
12. To buttress his argument, the learned counsel for the petitioner relied on Section 13 of the Bombay General Clauses Act, 1904 which states that in all Bombay Acts (all Maharashtra Acts) unless there is anything repugnant on the subject to the context, the words importing masculine gender shall be taken to include females.
13. I am afraid, a bare perusal of S. 13-A2 does not envisage the distinction drawn by the learned counsel for the petitioner between the individual licensee and a non-individual licensee. What is contemplated by S. 13-A2 of the Bombay Rent Control Act is the entitlement of the licensor to recover possession of premises given on licence on expiry of licence and it provides that a licensee in possession of premises given on licence on expiry of licence and it provides that a licensee in possession or occupation of premises given to him on licence shall delivery the said premises to the landlord on expiry of the period of licence and on the failure of the licensee to so deliver the possession of the licensed premises, the landlord shall be entitled to recover possession of such premises from the licensee on expiry of the period of licence by making an application to the Competent Authority. If a licensee has taken possession or occupation of the premises on licence for residence, he is covered under S. 13-A2 whether he is an individual he or she or any other entity. The word "him" used in sub-sec. (1) of S. 13-A2 does not confine the licensees who are he or she but includes the licensees who have taken the premises on license in any other capacity. What is material is that the licensee must have taken possession or occupation of the premises on licence for residence whether he is individual or any other entity The expression "him" or "he" occurring in sub-secs. (1) and (2) of S. 13-A2 respectively, as indicated above is not confined to an individual "he" or "she" but all other entities. Even otherwise under S. 13 of the Bombay General Clauses Act, when it provides that the words importing masculine gender shall be taken to include females, it only provides the inclusive definition of the word importing the masculine gender but does not exclude others. Moreover, the dominent expression S. 13-A2 is "licensee" and not "him" or "he" occurring in sub-sec. (1) and. Sub-sec. (2) respectively of S. 13-A2 and, therefore, once a licensee is in possession or occupation of the premises given to him on licensee for residence and the possession is not delivered by the licensee on expiry of licence, a special remedy is made available to the licensor under S. 13-A2. In this view of the matter, the second contention raised by the learned counsel for the petitioner is also without any substance.
14. From the bare perusal of the leave and licence agreement dated 16-3-1993 it is apparent that the disputed premises were given on licence to the revisionist licensee for use of the premises for peaceful residential purposes and, therefore, apparently the licensee is covered under S. 13-A2 and the Competent Authority did not commit any error of jurisdiction in holding that it has jurisdiction to try and entertain the application under S. 13-A2.
15. No other point has been advanced by the learned counsel for the petitioner.
16. The order passed by the Competent Authority therefore does not call for any interference by this Court in its revisional jurisdiction.
17. The Civil Revision Application has no merit and is accordingly dismissed. Rule is discharged. No costs.
18. Mr. Anturkar, the learned counsel for the petitioner at this stage orally prays that for a period of four weeks the impugned order passed by the competent Authority and the present order may not be implemented to enable the petitioner to move the Apex Court. Mr. Anturkar further submits that within 7 days from today, his client would deposit the entire arrears of compensation as directed by the Competent Authority before the said Authority and shall also furnish an undertaking before this Court that if within a period of four weeks the petitioner is not able to get any order from the Apex Court, it would hand over peaceful vacant possession of the disputed premises to the respondent. Mr. Vakil, the learned counsel for the respondent opposes the prayer. In the interest of justice, I direct that for a period of four weeks the order passed by the Competent Authority and this Court shall not be implemented provided the petitioner deposits the entire arrears of compensation at the rate provided by the Competent Authority before the said Authority within one week from today and also file an undertaking before this Court within one week that in the absence of any order otherwise by the Apex Court, the petitioner shall hand over peaceful vacant possession of the disputed premises to the respondent on expiry of four weeks from today.
19. Certified copy expedited.
Revision dismissed.