Rajasthan High Court - Jaipur
Dr Nirmal Kumar And Ors vs Bishan Dass And Ors on 24 May, 2022
Author: Sudesh Bansal
Bench: Sudesh Bansal
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Second Appeal No. 117/2001
Dr. Nirmal Kumar (Deceased) Through Its Legal Representatives
1. Rajesh Sharma, son, aged 38 years, R/o 1-Gha 9, Vigyan
Nagar, Kota.
2. Ashok Kumar, son, aged 35 years, R/o 1-Gha 9, Vigyan Nagar,
Kota.
----Appellants-defendants
Versus
1. Bishandas S/o Dulhamal Chawla, Chhabni, Kota.
1/1. Pratap Rai, S/o Bishandas, Rampura Nagar, Kota,
Chawla Brothers, R/o 21, Tilak Nagar, Chhabni Chauraha,
Kota-7.
1/2. Gopi Chand, S/o Bishandas, Rakesh Industries, Opp.
J.K. Factgaory, Samal Industries, Kota, R/o 24, Tilak
Nagar, Chhabni Chaurana, Kota-7.
1/3. Suresh Kumar, S/o Bishandas, Anand Industries,
(Dal Mill) Gandhi Chowk, Rampura, Kota, R//o 24, Tilak
Nagar, Chhabni Chauraha, Kota-7.
1/4. Shyam Sunder, S/o Bishandas, Anand Industries
Gandhi Chowk, Rampura Kota (Partner), R/o 24, Tilak
Nagar, Chawla Bhawan, Chhabni Chauraha, Kota.
1/5. Janki Devi, D/o Bishandas, W/o Manohar Magwani,
R/o H. No. 1, N-7, Dada Bari, Kota.
2. Smt. Usha Viad D/o Late Dr. Niramal W/o Prakash Vaid,
R/o 1, Sadia Bhawan, Chhabni Chauraha, Kota
----Respondents
For Appellant(s) : Mr. Yogesh Pujari
For Respondent(s) : None Present
HON'BLE MR. JUSTICE SUDESH BANSAL
Judgment
24/05/2022
1. Appellants-defendants have filed this second appeal under Section 100 of the Code of Civil Procedure, assailing judgment and decree dated 14.11.2000 passed by Additional District Judge No.4, Kota in appeal No. 20/99, affirming the judgment and decree dated 07.10.1996 passed by Additional Civil Judge (Junior Division) No.1, Kota (South) in Civil Suit No. 650/89 whereby suit (Downloaded on 27/05/2022 at 10:04:43 PM) (2 of 9) [CSA-117/2001] for rent and eviction has been decreed in favour of respondent- plaintiff.
2. The relevant facts as culled out from the record are that one shop situated at Chhawni Chauraha, Kota was in tenancy of the defendant Dr. Nirmal Kumar at the rate of Rs.140/- per month. Respondent-plaintiff-landlord instituted a civil suit for eviction against defendants on 28.10.1989, on the ground of default, bonafide and personal necessity and sub-letting invoking the provision of Section 13 of the Rajasthan Premises (Control of Rent & Eviction) Act, 1950 (hereinafter referred as "the Act of 1950). Plaintiff alleged the necessity of rented shop for his grandson- Mukesh to start the grocery business in the rented shop. Defendant tenant submitted written statement denying the default and bonafide necessity of plaintiff. Defendant took defense that plaintiff has other shops in his house and if he is desirous to start business of grocery for his grandson, the alternative shop is available with him, hence, the necessity alleged by plaintiff was denied to be bonafide and reasonable. It may be noticed that in the written statement defendant never took any defense that plaintiff's grandson- Mukesh is not family member of plaintiff and for his necessity plaintiff could not bring the eviction suit. The trial Court on the basis of rival pleadings of both parties settled issues and recorded evidence of both parties.
3. Since in the present eviction suit, apart from the ground of bonafide and reasonable necessity, the ground of default was also involved, therefore, the provisional rent was determined under Section 13(3) of the Act of 1950. The trial Court while decided the eviction suit finally vide judgment dated 07.10.1996 observed that the defendant-tenant has paid provisional determined rent and (Downloaded on 27/05/2022 at 10:04:43 PM) (3 of 9) [CSA-117/2001] has not committed any further default, hence, the defendant was declared as defaulter but benefit of first default was extended under Section 13(6) of the Act of 1950. The trial Court while decided the issue of bonafide necessity, evaluate the evidence of both parties. From the plaintiff's evidence, it came on record that plaintiff's grandson- Mukesh has attained the age of 23 years and he is unemployed and wants to start a business of general store. Plaintiff also adduced evidence that no other vacant alternative shop is available to be used for business of his grandson. Defense of the defendant, that the grandson of plaintiff is already partner in Chawla Brothers or Anand Industries, was not found proved. Another defense of the defendant that plaintiff has other vacant shops in his possession was also not found proved. Thus, on appreciation of respective evidence of both parties, the trial Court decided the issue of bonafide and reasonable necessity in favour of plaintiff-landlord. The connected issues of comparative hardship and partial eviction were also considered and it was observed by the trial Court that the plaintiff would suffer comparative hardship in case of not allowing the eviction. Further it was observed that rented shop is one shop and its partition is not possible, hence, the partial eviction would not be possible nor would fulfill the need of plaintiff. Accordingly, both the issues were also decided in favour of plaintiff. The issue of sub-letting was held against plaintiff. Finally decree for eviction was passed by the trial court on the ground of bonafide and reasonable necessity vide judgment dated 07.10.1996.
4. Defendant-tenant assailed the judgment and decree for eviction dated 07.10.1996, by way of filing first appeal, In the first Appellate Court, appellant-defendant pressed only one issue that (Downloaded on 27/05/2022 at 10:04:43 PM) (4 of 9) [CSA-117/2001] the grandson of plaintiff namely- Mukesh is not his family member and the plaintiff could not have instituted the suit for eviction on the ground of bonafide necessity of his grandson- Mukesh. All other objections and the grounds of challenge against the judgment and decree dated 07.10.1996 of the trial Court were not pressed. The first appellate court clearly mentioned this fact in the judgment of first appeal itself. Thus, the first Appellate Court considered the only issue as to whether for the bonafide necessity of grandson, plaintiff can institute the eviction suit. The first Appellate Court, observed that ground of bonafide reasonable necessity is provided under Section 13(1) (h) of the Act of 1950 wherein the word "Family" is not defined. However, with the help of judgments of different High Courts, the first Appellate Court discussed the word "Family" and observed that as per evidence on record, the grandson resides with the plaintiff as family member and for the purpose of deciding the issue of necessity, grandson cannot be treated as excluded from the family of the plaintiff. Further the first Appellate Court observed that defendant himself admits that the grandson of plaintiff- Mukesh is dependent upon the plaintiff and his family member. Thus, the first Appellate Court, categorically recorded findings that the grandson of plaintiff is family member of plaintiff and also dependent on the plaintiff and plaintiff has a joint family. Hence, plaintiff has right to institute the eviction suit for the necessity of his grandson. Accordingly, the first Appellate Court, affirming the decree for eviction passed on the ground of bonafide necessity and dismissed the first appeal vide judgment dated 14.11.2000. (Downloaded on 27/05/2022 at 10:04:43 PM)
(5 of 9) [CSA-117/2001]
5. This Court vide order dated 22.05.2001 admitted the second appeal for hearing and framed following substantial questions of law:-
(i) Whether the need of the grandson can be said to be the need of family or of plaintiff within the meaning of Section 13(1) (h) of the Rajasthan Premises (Control of Rent & Eviction) Act, 1950?
(ii) Whether the Courts below have rightly
determined the issues of bonafide necessity,
comparative hardship and partial eviction?
(iii) Whether the shop in question have a
character of joint family or HUF property?
6. Heard learned counsel for appellant and perused the
impugned judgments on record.
7. In order to determine the substantial question of law No.(i), it is necessary to consider the provision of section 13(1) (h) of the Act of 1950 which reads as under:-
"(h) that the premises are required reasonably and bonafide by the landlord-
(i) for the use or occupation of himself or his family, or
(ii) for the use or occupation of any person for whose benefit the premises are held, or
(iii) for a public purpose, or
(iv) for philanthropic use, or The word "family" mentioned in the provision is nowhere defined. The expression "family" must be given a wider liberal and practical manner. The Hon'ble Supreme Court in case of Joginder Pal Vs. Naval Kishore Behal [(2002) 5 SCC 397], while interpretating the expression "for his own use" as incorporated under Section 13(3) (a) of the East Punjab Urban Rent Restriction Act, 1949, observed that the requirement of the landlord does not (Downloaded on 27/05/2022 at 10:04:43 PM) (6 of 9) [CSA-117/2001] mean that the landlord must himself physically occupy the premises. The requirement of a member of the family or of a person on whom the landlord is dependent or who is dependent on the landlord can be considered to be the requirement of landlord for his own use. The Supreme Court after discussing the umpteen number of cases arising out of rent control legislation of different States, observed that the landlord's necessity includes the requirement of the wife, husband, sister, children including son, daughter, a widowed daughter and her son, nephew, another coparceners, member of family and dependants and kith and kin in the requirement of the landlord as "his or his own requirement and user".
8. The High Court of Delhi in case of Rishal Singh Vs. Bohat Ram [2014 (2) RCR (Rent) 256], considered the issue of bonafide necessity made by the landlord for his grandson for the rented premises. The High Court held that the need of any member including the son, wife, son's wife and children are to be treated as need for the landlord. It was observed that law, on this point, has evolved to the extent where it is accepted position that grandson is included in dependants of the landlord.
9. Thus, as per settled proposition of law for the purpose of bonafide necessity, the landlord can file eviction suit for the necessity on his grandson, if grandson is his family member and dependent on him. The trial Court as well as first Appellate Court, have discussed this issue in detail and has recorded a finding of fact that plaintiff's grandson- Mukesh resides with him and dependent on the plaintiff and is a family member of plaintiff. Even the defendant himself admits that plaintiff's grandson- Mukesh is dependent on him and family member of plaintiff. The (Downloaded on 27/05/2022 at 10:04:43 PM) (7 of 9) [CSA-117/2001] fact findings recorded by both Courts are not only based on appreciation of evidence but also within parameters of law according to the judgments refereed therein. It may also be noticed that defendant did not took any such defense in his written statement to the effect that plaintiff's grandson- Mukesh is not his family member. Thus, this substantial question of law, does not arise at all in the present appeal and the same deserves to be answered in negative against the appellant.
10. As far as question No.2 is concerned, first it may be noticed that before the first Appellate Court, the appellant-tenant himself not pressed all other objections and grounds of challenge against the decree for eviction except one issue that the plaintiff's grandson- Mukesh, is not family member of plaintiff and the eviction suit for his necessity could not have been filed. In such view of matter, this substantial question of law does not arise in the facts of present appeal. That apart, this substantial question of law is in relation to comparative hardship and partial eviction deserves to be answered in negative as this question of law is based on appreciation of evidence and the trial Court has discussed the evidence. The re-appreciation of evidence at the stage of second appeal is not permissible, hence, this question of law may not be treated as substantial question of law.
11. As far as substantial question of law No.3 is concerned, no such defence was taken by defendant in his written statement. Thus, this question does not arise out of the pleadings of parties. Once both Courts have recorded fact findings that plaintiff's grandson is a member of joint family of plaintiff and resides in the house of plaintiff and dependent on him, the decree for eviction (Downloaded on 27/05/2022 at 10:04:43 PM) (8 of 9) [CSA-117/2001] was rightly passed for his necessity. In this view, this substantial question of law also stands answered in negative.
12. The Supreme Court in case of Ram Prasad Rajak Vs. Nand Kumar & Bors. & Ors. [(1998) 6 SCC 748] and H.K. Sharma Vs. Ram Lal [(2019) 4 SCC 153], has held that issue in relation to bonafide requirement of rented premises by landlord is essentially a question of fact and does not involve any substantial question of law.
13. The Hon'ble Supreme Court in case of Umerkhan Vs. Bismillabi Shaikh & Ors. [(2011) 9 SCC 684] has observed that if a second appeal is admitted on substantial question of law, while hearing the second appeal finally, the court can re-frame the substantial question of law or can frame new substantial question of law or even can hold that the question of law as already framed do not fall within the purview of substantial question of law but the High Court cannot exercise its jurisdiction under Section 100 CPC, without formation/involvement of substantial question of law.
14. The substantial questions of law already framed have been considered and answered in negative. No other substantial question of law is found involved in the second appeal
15. For discussion made hereinabove, considering the concurrent fact findings on the issue of bonafide and reasonable necessity, this Court does not find any merit in this appeal, hence, the same is dismissed. There is no order as to costs.
16. However, considering the old tenancy of the appellant- tenant, three months time is granted to the appellant to vacate and handover the rented premises, if has not already been vacated, subject to payment of due arrears of rent/ rent as mesne profit.
(Downloaded on 27/05/2022 at 10:04:43 PM)
(9 of 9) [CSA-117/2001]
17. All pending application(s), if any, stand(s) disposed of.
18. Record of both Court below be sent back.
(SUDESH BANSAL),J NITIN /93 (Downloaded on 27/05/2022 at 10:04:43 PM) Powered by TCPDF (www.tcpdf.org)