Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 12 docs - [View All]
The Delhi Rent Act, 1995
Section 10 in The Delhi Rent Act, 1995
South Asia Industries Private Ltd vs S. Sarup Singh And Others on 19 April, 1965
Section 26 in The Delhi Rent Act, 1995
A.V. Guruswami Nadar (Deceased) ... vs Natesa Nadar on 16 April, 1968
Citedby 2 docs
Saroja Varadarajan vs Kondah Kasi Seetharaman on 6 December, 1983
A. Madasamy Nadar vs A.J. Khaja Nazamudeen And Ors. on 9 November, 1990

User Queries
Madras High Court
M.R.S. Sankara Mudaliar And Ors. vs B.M. Haji Abubacker Maricar on 16 April, 1981
Equivalent citations: AIR 1983 Mad 39
Bench: Ratnam

ORDER

1. The respondents 2 to 4 in H. R. C. No. 3036 of 1976 before the XII Judge, Court of Small Causes, Madras, are the petitioners in this civil revision petition, which arises out of an application filed by the respondent herein for an order of eviction against the petitioner and another. According to the case of the respondent, he is the owner of premises bearing door No.133, Moore Street, Madras -1 and that one S. M. Hussain alias Hallaj (the first respondent in H. R. C. 3036 of 1976) occupied the entire first floor portion thereof excepting a room as a tenant on a monthly rental of Rs. 215/- exclusive of electricity charges. The further case of the respondent was that Hussain alias Hallaj retained only one room for his own use and occupation and sublet the other portions to the petitioners and the fifth respondent in the application for eviction and that the sub-lessees are in the occupation of the respective portions paying rent to Hussain alias Hallaj. It was also the case of the respondent that Hussain alias Hallaj failed and neglected to pay the monthly rent of Rs. 215/- from 1-1-1974 to 31-7-1976, amounting to Rs.6,691/- and that a registered notice dated 24-8-1976 was issued to Hussain alias Hallaj and also the petitioners demanding the payment of arrears of rent and also vacant possession of the entire portion of the premises in their occupation. In response to this, according to the respondent, Hussain alias Hallaj sent a cheque for Rs. 500/- only, and promised to vacate the premises within three months thereafter, but did not do so. Thereupon, the respondent filed an application for eviction on the ground that Hussain alias Hallaj had willfully committed default in the payment of rents even after the issue of notice dated 24-8-1976, and that the petitioners and the 5th respondent in the application for eviction are sub-tenants and they are also not entitled to remain in possession of the premises.

2. Hussain alias Hallaj, the first respondent before the Rent Controller, contended that he was the chief tenant of the premises and that no willful default in the payment of rents had been committed by him. It was also his further plea that the rents had been regularly paid, but not given credit and that the landlord has also filed a suit in O. S. 9033 of 1976 City Civil Court, Madras. and obtained a decree on 30-3-1977. The inability to pay the rents was attributed to the irregularity in the payment of rents to him by the petitioners and the 5th respondent in the application for eviction. Ultimately, Hussain alias Hallaj prayed for four months time to vacate the premises. The petitioners herein who figured as respondents 2 to 4 before the Rent controller claimed that they are the direct tenants of the respondent herein and not the sub-tenants under Hussain and Hallaj and that they were paying the rents regularly to the respondents for which no receipts had been issued and therefore, there was no question of any wife default in the payment of rents.

3. During the pendency of the application for eviction Hussain alias Hallaj, vacated the premises in his occupation some time in Sept, 1977 and also latter died on 20-7-1978 leaving behind him his sons and daughters. The respondent nevertheless continued the proceedings as against the petitioners and the fifth respondent in the application for eviction.

4. Before the Rent Controller, the respondent examined P. W. 1 and marked Exhibits P.1 to P.20 while the petitioners relied upon Exts. R.1 to R.14, and examined R. Ws 1 and 2 in support of their case. Before the Rent Controller, an objection was also raised by the petitioners that the eviction proceedings cannot be continued as against them. On a consideration of the oral as well as the documentary evidence, the Rent Controller found that Hussain alias Hallaj had willfully defaulted in the payment of rents and that the petitioners are only the sub-tenants of Hussain alias Hallaj and not the tenants directly under the respondent herein, and therefore the petitioners are also liable to be evicted. It was also further held that the petitioners represented the interest of Hussain alias Hallaj, and therefore, it was unnecessary to implead his legal representatives. On these conclusions, an order for eviction was passed against the petitioners. Aggrieved by this, the petitioners preferred an appeal in H. R. A. 312 of 1979 before the Appellate Authority (II Judge, Court of small causes), Madras. The Appellate Authority on a reconsideration of the entire oral as well as the documentary evidence, concurred with the conclusion of the Rent Controller that Hussain alias Hallaj had committed willful default in the payment of rents for the period 1-1-1974 to 31-7-1976, and that the petitioners are only sub-tenants and not the tenants under the respondent. In this view, the order for eviction was upheld and the appeal preferred by the petitioners was dismissed. It is the correctness of this order that is challenged in this civil revision petition.

5. The main contention urged by the learned counsel for the petitioners is that in the absence of the legal representatives of Hussain alias Hallaj the parties to the proceedings, the eviction application could not have been continued or proceeded against with the petitioners alone on record and, therefore, the eviction order passed by the authorities below is unsustainable. Reliance in this connection is also placed by the learned counsel for the petitioners on the decision in Guruswami Nadar v. Natesa Nadar, (1969) 2 Mad LJ 488. Per contra the learned counsel for the respondent submits that the case of the petitioners throughout was that they were not sub-tenants but direct tenants of the respondent and that case having been found against, the petitioners cannot have higher rights than as such sub-tenants and as persons in possession of portions of the premises, the petitioners represent the interest of Hussain alias Hallaj, and, therefore, the continuation of the further proceedings against them before the authorities below is quite in order. In this connection, the learned counsel for the respondent relied upon the decision of the Supreme Court in South Asia Industries v. Sarup Singh, and the decision in

Subramania Pillai v. Masterly, AIR 1976 Mad 303.

6. Before proceeding to consider these rival contentions, it is necessary to advert to certain facts. The petitioners had been impleaded as person in possession of portions of the premises as sub-lessees from Hussain alias Hallaj. The petitioners attempted to establish that they were the tenants of the respondent. Ext, P.1 clearly establishes that Hussain alias Hallaj was the tenant in respect of the premises and the petitioners are not the tenants. Ext. P.2 notice dated 24-8-1976, issued by the respondent to Hussain alias Hallaj clearly sets out that the petitioners are the sub-lessees and a copy of this notice has also been sent to the petitioners and served on them under Exts. P.4 to P.6. The petitioners have not in any manner demurred to the statement made in Ext. P.2, that they are only sub-lessees of Hussain alias Hallaj. The petitioners, who were fully made aware of their status as sub-lessees have been contending that they are not sub-lessees inducted into possession by Hussain alias Hallaj, but tenants directly under the respondent. There is no proof of any payment of rent at any point of time by the petitioners to the respondent. The evidence discloses that the tenancy agreement had been entered into between the respondent and Hussain alias Hallai, only and no such relationship had been made out between the petitioners and the respondent. A consideration of the oral as well as the documentary evidence clearly indicates that the petitioners have not satisfactorily established that they are tenants of the respondent. The authorities bellow after exhaustively considering the evidence have concurred in holding that there was willful default in payment of rents and the petitioners are only sub-lessees and not tenants under the respondent in relation to the premises. Even before this Court, no attempt has been made by the learned counsel for the petitioners to challenge this finding of the authorities below.

7. Though the respondent has referred to S. 10(2)(i) of the Tamil Nadu Buildings (Lease and Rent Control) Act, 18 of 1960 as amended by Act, 23 of 1973 (hereinafter referred to as the Act) in the application for eviction, a fair reading thereof, particularly paras 4 and 7, discloses that the respondent has filed his application for eviction on two grounds, namely, willful default in the payment of rents and also subletting of the premises without the consent in writing of the respondent, Section 10(2)(ii)(a) of the Act had not been specifically referred to in the application for eviction, but the averments therein are such as to sustain an application for eviction even on the ground of subletting and the petitioners as well as the respondent have also proceeded to trial fully understanding the implications of the pleas raised by the respective parties and no prejudice has been caused to the petitioners in any manner because every opportunity has been given to the petitioners to establish that they are not sub-lessees as claimed by the respondent, but only tenants under the respondent as claimed by the petitioners themselves, in which attempt of course, the petitioners, have failed. Under these circumstances, no serious prejudice will be caused to the petitioners if the application for eviction filed by the respondent herein is taken and treated to be one on the ground that Hussain alias Hallaj has sublet the premises in the occupation of the petitioners without the consent in writing of the respondent. The very plea raised by the petitioners in the course of the proceedings before the authorities below would negative any consent in writing and in the absence of any direct evidence regarding the tenancy between the respondent and the petitioners, the finding of the authorities below that the petitioners are only sub-lessees from Hussain alias Hallaj in possession of the premises in question belonging to the respondent cannot be assailed and indeed, as stated earlier, was not challenged.

8. The question that now arises for consideration is, whether the petitioners can be treated as the representatives of deceased Hussain alias Hallaj for the purpose of the further proceedings for eviction at the instance of the respondent. It is not in dispute that the provisions of the Act do not contain any definition of the term `legal representative'. A consideration of the component parts of S. 2(8) of the Act which defines a `tenant' indicates that apart from the surviving spouse, son or daughter of a deceased tenant, other categories of persons are also contemplated as legal representatives. The wide definition of the expression `tenant' as comprehending and including a legal representative of a deceased tenant not being the spouse, son or daughter, is not without significance, and so far as the provisions of the Act are concerned, it is not only heritable relationship that matters, but even other considerations. The definition of the expression `legal representative' u/s, 2(11), Civil P. C, which includes a person who intermeddles with the estate of the deceased person would also point out to the wider amplitude of the expression `legal representative'. As earlier stated. the finding of the authorities below which is amply supported by the evidence on record is to the effect that the petitioners are only sub-lessees and not tenants and, therefore, it is unnecessary to go into the question whether the petitioners would be the legal representatives of the deceased tenant within the meaning of the Act. In addition, the definition also excludes from the scope of the expression `tenant' a person placed in occupation of a building by its tenant, and, therefore, in view of the unchallenged finding of the authorities below, the petitioners cannot claim that they are tenants.

9. It is now necessary to notice Ss, 26 and 27 of the Act. Under Sec, 26 of the Act, any order for eviction of a tenant passed under the provisions of the Act, shall be binding on all sub-tenants, who were made parties in the application for eviction. Any person, who became a sub-tenant after the date of the application for eviction, shall be bound by the order was not obtained by fraud or collusion. Even before an order for eviction could be passed against Hussain alias Hallaj, he had surrendered possession of that portion of the premises in his occupation in Sept., 1977 and also later died on 20-7-1978. This is not in dispute and virtually Hussain alias Hallaj has submitted to an order for eviction. No case of collusion or fraud between the respondent and Hussain alias Hallaj has been pleaded or proved by the petitioners. Section 27(1) of the Act provides that any application made, appeal preferred, or proceeding taken, under the provisions of the Act by or against any person, may, in the event of his death, be continued by or against his legal representatives. This shows that notwithstanding the death of a party to the proceedings already commenced, under the aforesaid provision of the Act, it may be continued by or against the legal representatives of the party. Section 27(2) of the Act, however, provides that where any application, appeal or other proceeding could have been made, preferred or taken, under the provision of the Act, by or against any person, such application, appeal or other proceeding may, in the event of his death, be made, preferred or taken by or against his legal representatives. Section 27(2) of the Act does not apply to the present case, as the application had already been made by the respondent against Hussain alias Hallaj and four others and only during the pendency of that proceeding Hussain alias Hallaj passed away.

10. Under Ss. 10(2)(ii)(a) of the Act, a tenant is liable to be evicted if the tenant had committed willful default or transferred his right under the lease or sublet the entire building or any portion thereof without the written consent of the landlord after 23rd Oct., 1945. In the present case, as pointed out already, the finding of the authorities below is that willful default had been committed and the petitioners are sub-tenants and no consent of the respondent in writing has been either pleaded or established. The question is, whether the proceedings can be continued against the petitioners who have been found to be sub-tenant and an order for eviction passed against them, in the absence of the representation of the interest of Hussain alias Hallaj by his legal representatives. Section 10 of the Act opens by imposing a bar on the eviction of a tenant and the subsequent provisions as well as S. 14 to S. 16 of the Act, are really in the nature of exceptions, in the circumstances mentioned therein. A literal may appear to indicate that the person against whom an order for eviction can be made in falling u/s, 10(2)(i) and 10(2)(ii)(a) of the Act, would be the tenant who has not paid the rents or who has assigned his tenancy and no such order can be made against a person in whose favour the tenancy has been assigned. In other words, it may appear as if no order for eviction could ever be passed against persons in the position of the petitioners (sub-lessees) and the fact that Hussain alias Hallaj ceased to be a party to the proceedings could not have, therefore, made any difference whatever. Section 10 of the Act sets out the circumstances in which the operative part of the sub-sections can be set in motion to secure an order for eviction. The use of the expression `the tenant' in Ss. 10(2)(i) and 10(2)(ii) of the Act, indicates that the tenant whose eviction is sought on the ground of willful non-payment of rent or subletting is the tenant of the landlord, who seeks eviction. That would mean that a landlord can recover possession of the premises, if his tenant had not paid rents or had assigned or sublet without his consent in writing after 23rd Oct., 1945. To such a proceeding if the subtenants are made parties, then S. 26 of the Act declares that the order of eviction and be evicted, as if he was a party to the proceeding, if the order of eviction was not obtained by fraud or collusion. Therefore, even Section 26 of the Act would support the construction that apart from `the tenant' as contemplated u/s. 10(2)(i) and 10(2)(ii)(a) of the Act, other persons could also be evicted on the strength of an order for eviction against the tenant which however is declared to be binding on persons, who are not tenants. On the finding of the authorities below that willful default in payment of rents had been committed and the petitioners are also sub-lessees without the consent in writing of the landlord and the submission of Hussain alias Hallaj to the order of eviction by surrendering possession in Sept., 1977 the respondent became entitled to recover possession of the premises u/s, 10(2)(i) and 10(2)(ii)(a) of the Act even against the petitioners and unless the language of the section made be given to the sections. From the language employed in S. 10(2)(i) and (ii) (a) read with Section 26 of the Act, it cannot be said that the only person against whom an order for recovery of possession can be passed is the tenant assigning or subletting without the consent of the landlord. Further, it is rather difficult to hold that a right which had accrued to the landlord to recover possession should be taken away merely because the tenant, who assigns, has become extinct without leaving a successor. The cause of action, as it were for seeking an order of eviction, having arisen due to the undisputed willful default and subletting of the premises by Hussain alias Hallaj without obtaining the consent of the respondent in writing, cannot be wiped out or erased on the death of the tenant. In the instant case, the subletting has survived even the tenant in that the petitioners still continue to remain in possession of the premises, though not as tenants under the respondent.

11. The situation that would inevitably result, if the contention of the learned counsel for the petitioners is accepted, may now be referred to. On the finding of the authorities below that the petitioners are not tenants under the respondent, resort cannot be had by the respondent to secure an order for eviction against the petitioners. Likewise, even pursuant to a submission to an order of eviction by the tenant Hussain alias Hallaj, the petitioners cannot be evicted as the legal representatives of the tenant have not been impleaded. The result would be that the unauthorised possession of the premises by the petitioners can be perpetuated and maintained without any payment of rent to the respondent and the respondent cannot initiate any proceeding for the eviction of the petitioners. Indeed, such a situation would be an anomalous one and would virtually make available to the petitioners a total immunity from eviction. This would be all the more so in a case like this when the petitioners have been opposing an order for eviction on the ground that they are direct tenants. Under these circumstances, it is difficult to accept that no order for eviction could be passed against the petitioners, who have been found to be sub-tenants in the absence of the impleading of the legal representatives of the deceased tenant Hussain alias Hallaj.

12. In South Asia Industries v. Sarup Singh, , Allen

Berry and Co. (Calcutta) Ltd., was the tenant in respect of certain premises and the lease was transferred to South Asia Industries Pvt. Ltd., and possession was also handed over. An application for eviction was filed under Section 14(1)(b) of the Delhi Rent Control Act, 1958 against Allen Berry and Co., and also South Asia Industries Pvt. Ltd. During the pendancy of the application, the tenant Allen Berry and Co., were into liquidation and the company was struck off from the record of the proceedings. Thereafter, the application was heard and an order for eviction was passed against South Asia Industries Pvt. Ltd. An appeal was preferred therefrom, which was dismissed and further proceedings before the Punjab High Court proved futile and the matter was thereupon carried on in further appeal before the Supreme Court. An argument was raised that no order for eviction could be made against a person in whose favour the tenancy had been assigned. Taking into account the definition of the term 'tenant' and the provisions of the Section 10(1)(b) of the Delhi Rent Control Act, 1958, the Supreme Court held that an assignment of the premises by the tenant is a ground of eviction of both the assigning tenant and the assignee and in the event of an assignment without the consent in writing of the landlord, the Controller has jurisdiction to make an order for possession not only against the assigning tenant, but also against the assignee. It was also further held that though the assigning tenant, a company, had gone into liquidation and ceased to be a party to the proceeding, an order for eviction could still be made against the assignee. The principles laid down by the Supreme Court in the aforesaid decision would also apply to the facts of the present case. The subletting by Hussain alias Hallaj, in the present case, in favour of the petitioners was without the consent in writing of the respondent and that would enable the respondent to recover possession of the premises from Hussain and Hallaj as well as the petitioners against whom also the application for eviction had been properly filed. If such a right had accrued to the respondent, that cannot merely be taken away on account of the death of Hussain alias Hallaj. The object of the Legislature would only be furthered and fulfilled by enabling a landlord to recover possession of the premises even as against the sub-tenants after the death of the main tenant of the footing that the sub-tenants represent the the interest of the main tenant. Even for the purpose of S. 2(ii), C. P. C., it has been held that it is not always a legal requisite that, inevitably only the heirs, all of them or any of them, should figure as legal representatives and that the procedural law requiring representation will stand satisfied if there is substantial representation in the sense that all that could be done in defence is done by some one interested in the issue (vide Subramania Pillai v. Masterly (AIR 1976 Mad 303). In the present case, the petitioners who are in possession of portions of the premises attempted to defeat the application for eviction filed by the respondent on the ground that they are direct tenants of the respondent and in that attempt they failed. In that context, the interest of Hussain alias Hallaj had been more than amply represented by the petitioners and since they had already been made parties to the proceedings, there could not be any impediment in the way of the proceedings being continued even after the death of Hussain alias Hallaj. Having regard to these considerations, on the facts of the present case, it seems to me that the decision in Gurusami Nadar v. Natesa Nadar, (1969) 2 Mad LJ 488 relied upon by the learned counsel for the petitioners cannot have any application. The authorities below were, therefore quite right in having ordered the eviction of the petitioners. The concurrent finding of the authorities below is amply supported by the evidence on record and does not deserve to be interfered within the exercise of the revision jurisdiction under Section 25 of the Act. Consequently, the order of the authorities below is confirmed and the civil revision petition is dismissed with costs.

13. Revision dismissed.