1988 INSC 0355 Piara Lal Vs Kewal Krishan Chopra Civil Appeal No. 1682 of 1984 (Sabyasachi Mukharji, S. Natrajan JJ) 06.05.1988 JUDGMENT NATARAJAN, J. ­ 1. What falls for consideration in this appeal by special leave by a tenant against the judgment of the High Court of Punjab and Haryana in a civil revision is whether the High Court had transgressed its revisional powers in interfering with the concurrent findings rendered by the Rent Controller and the Appellate Authority and ordering the eviction of the appellant herein from the leased premises and secondly whether the High Court had erred in holding that the leased premises had become unsafe and unfit for human habitation as envisaged in Section 13(3)(a)(iii) of the East Punjab Urban Rent Restriction Act, 1949 (hereinafter referred to as the Act). 2. The respondent's petition for eviction was originally based on other grounds such as bona fide requirement of the premises for own use and change of user of the premises by the tenant. As he failed before the Rent Controller, the respondent preferred an appeal and during the pendency of the appeal he obtained order and amended the petition and raised an additional ground under Section 13(3)(a)(iii) for seeking the eviction of the appellant viz. the leased premises had become unsafe and unfit for human habitation. The Appellate Authority called for a finding on the additional ground from the Rent Controller and the finding went against the respondent. The Appellate Authority concurred with the Rent Controller on the said finding and dismissed the appeal. Before the Appellate Authority the respondent did not seriously press the original grounds on which eviction was sought for and laid stress only upon the ground under Section 13(3)(a)(iii) of the Act. The respondent then preferred a civil revision wherein the High Court sustained his case and ordered the eviction of the appellant under Section 13(3)(a)(iii) and hence the present appeal by the appellant-tenant. 3. Section 13(3)(a)(iii) was resorted to for seeking eviction of the tenant on the footing that one room in the rear side of the leased premises had fallen down. We may state, even at this juncture that the High Court had wrongly assumed that besides the falling down of the roof, one of the walls had also crumbled. This assumption was a mistaken one because the expert witness examined during the trial by the parties have spoken about the good condition of there walls alone of the room and not the fourth because they are the outer walls of the room while the fourth wall was a common wall for the room in question and the adjoining room and hence there was no need to certify its good condition. It was therefore wrong for the High Court to have assumed that only three walls of the room were in good condition and not the fourth wall. 4. The High Court deemed it necessary to allow the revision and set aside the order of the Rent Controller and the Appellate Authority because of its view that the falling down of the roof of one of the rooms afforded by itself a cause of action to the landlord to seek eviction of the tenant under Section 13(3)(a)(iii) and the said cause of action would subsist even if the tenant had repaired the roof under orders of the Rent Controller under Section 12 of the Act. It is necessary to mention here that during the pendency of the proceedings before the Rent Controller, the appellant obtained the permission of the Rent Controller under Section 12 to replace the roof fallen down and recover the cost from the respondent since the respondent had failed to do the work himself. The High Court relied upon the two decisions Balbir Singh v. Hari Ram [AIR 1983 P&H 132 : (1982) 2 Ren CR 329] and Chander Mohini v. Jiva Singh [(1983) 2 RCJ 523] for holding that once a cause of action ensued under Section 13(3)(a)(iii), it would subsist in spite of any repairs effected by the tenant. It also relied on another decision Sardarni Sampurna Kaur v. Sant Singh [1983 Punj LR 449] for holding that even if the rest of the building was in good condition, the falling down of the roof of one room would constitute sufficient material to sustain a landlord's one room would constitute sufficient material to sustain a landlord's claim under Section 13(3)(a)(iii) of the Act for seeking the tenant's eviction. 5. A few facts may now be set out. The leased portion comprises of four rooms in the ground floor where the appellant is running his office. There is a room in the first floor in the possession of the respondent himself but we are not concerned with it. It is common ground that the roof of one room in the rear side of the leased portion had fallen down and it had been replaced by the appellant after obtaining orders of the Rent Controller under Section 12. The appellant's contention is that the falling down of the roof in one of the four rooms would not by itself render the entire building unsafe and unfit for human habitation as envisaged under Section 13(3)(a)(iii) of the Act and as such, the High Court had erred in ordering eviction under the said provision. It was further urged that the Rent Controller and the Appellate Authority had concurrently found that the building was neither unsafe nor unfit for human habitation and as such the High Court was not justified in interfering with those findings especially when they were findings of fact. In reply to the abovesaid contentions, the learned counsel for the respondent argued that the falling down of the roof in a room was indicative of the damaged condition of the building and, therefore, the High Court was fully justified in ordering the eviction of the appellant under Section 13(3)(a)(iii) of the Act. It was further urged that the replacement of the roof by the appellant would not extinguish the right which had accrued to the respondent under Section 13(3)(a)(iii) to seek recovery of possession of the leased premises and the High Court had rightly adverted to this aspect of the matter also while allowing the revision filed by the respondent. 6. On a careful consideration of the matter with reference to the contentions put forth by the learned counsel for the parties, we are clearly of opinion that the High Court was no justified in allowing the revision and directing the eviction of the appellant under Section 13(3)(a)(iii). It is true that a roof of one of the rooms on the rear side had fallen down and required replacement but there was no evidence whatever that the entire building or a substantial portion of it was in a damaged condition and consequently the building as a whole had become unfit and unsafe for human habitation. Unless the evidence warranted an inference that the falling down of the roof in one room was fully indicative of the damaged and weak condition of the entire building and that the collapse of the roof was not a localised event, we fail to see how the High Court could have concluded that the entire building had become unsafe and unfit for human habitation. In fact, the appellant had replaced the roof only at a cost of about Rs. 200 and this would independently show that the damage that had occurred could not have been of a serious or disquieting nature. The High Court has failed to notice two factors of relevance, viz., (1) that the respondent had given his consent to the Rent Controller granting permission under Section 12 of the Act to the appellant to replace the roof and (2) that in spite of the alleged cause of action having arisen due to the falling down of the roof, the respondent did not immediately seek amendment of the petition so as to seek eviction of the appellant on the additional ground under Section 13(3)(a)(iii) but instead he chose to prosecute his petition only on the original grounds for eviction set forth therein and only after failing before the Rent Controller and preferring an appeal to the Appellate Authority, he deemed it necessary to amend the petition and ask for eviction of the appellant on the additional ground under Section 13(3)(a)(iii). The abovesaid conduct of the respondent would clearly reveal that he himself hand not attached any significance to the falling down of the roof in one of the rooms and had not seriously considered that a sustainable cause of action had accrued to him under Section 13(3)(a)(iii) for seeking the eviction of the appellant. The High Court has not only failed to appreciate these factors but has also proceeded on the erroneous assumption that the falling down of the roof in one room was by itself sufficient to warrant a finding that the entire building had become unfit and unsafe for human habitation and called for a declaration to that effect. It is this basic error which has affected the reasoning of the High Court which led the High Court to apply the ratio laid down in certain cases where the facts and circumstances were entirely different. 7. What arose for consideration in Balbir Singh case [AIR 1983 P&H 132 : (1982) 2 Ren CR 329] was whether a tenant would stand deprived of his right under Section 12 to carry out repair of the tenanted premises by reason of an application filed by a landlord under Section 13(3)(c) of the Haryana Urban Control of Rent and Eviction Act [corresponding to Section 13(3)(a)(iii) of the East Punjab Urban Rent Restriction Act, 1949] and conversely whether a landlord would stand deprived of his right to seek eviction of his tenant under Section 13(3)(c) by reason of an order passed under Section 12 empowering the tenant to carry out repairs to the tenanted premises. It was in that context, the High Court held that the two sections operated in their respective spheres and they were not mutually destructive of each other and consequently, when a right accrued to a landlord under Section 13(3)(c) of the Haryana Act to seek eviction of a tenant, the right would not get extinguished on account of an order passed under Section 12 of the Act. In other words, it was held that once a cause of action had arisen for a landlord to seek eviction under Section 13(3)(c) of the Haryana Act then the said cause of action would ensure to the benefit of the landlord in spite of the tenant effecting repairs to the building for his benefit in pursuance of permission obtained under Section 12 of the Act. The decision does not lay down that each and every damage to a building, without reference to the seriousness of its nature or to the condition of the building as a whole would by itself entitle a landlord to invoke Section 13(3)(a)(iii) to seek eviction of the tenant. In Chander Mohini case [(1983) 2 RCJ 523] wherein Balbir Singh case [AIR 1983 P&H 132 : (1982) 2 Ren CR 329] was followed, it was held that if the tenants had pulled down the roof of one of the rooms under their tenancy and replaced the same, obviously for their own convenience and for pre- empting the landlord from filing a petition for eviction under Section 13(3)(a)(iii), the landlord would undoubtedly, acquire a cause of action under Section 13(3)(a)(iii) as soon as the tenants had pulled down the roof of the room and his rights could not be defeated by the tenants by the replacement of the roof of their own volition. The other decision in Sardarni Sampurna Kaur v. Sant Singh [1983 Punj LR 449] has also nor relevance because it was found in that case that even though the portion under the occupation of the tenant was in a sound condition, a substantial portion of the composite building had become unfit and unsafe for human habitation. It that situation, the High Court held that what was relevant for consideration for passing an order of eviction under Section 13(3)(a)(iii) was the condition of the building viewed as a whole and not in parts or blocks. In the instant case, the admitted position is that except for the roof in one of the rooms falling down, no other damage to the building was noticed and in such circumstances, there is no scope for holding that a substantial or major part of the building had become unfit and unsafe for human habitation and hence an order of eviction was called for. It is therefore obvious that the ratio laid down in the earlier decisions were not at all attracted to the facts of the case and the High Court had wrongly applied them because of its erroneous assumptions. 8. Learned counsel for the respondent tried to contend that apart from the building having become unsafe and unfit for human habitation, the respondent had also sought eviction on the ground he was genuinely in need of additional accommodation but the appellate court (sic Authority) had unjustly rejected the plea by saying that since the respondent was jointly living with his son, he can secure additional accommodation from out of the portion in his son's occupation. We do not find any merit in this contention because the requirement of the building on this ground was not canvassed before the High Court. Even the Appellate Authority has observed that the only ground pressed for seeking eviction of the tenant was under Section 13(3)(a)(iii) and the other grounds were not pressed seriously and only incidentally a half-hearted argument was advanced regarding the requirement of the leased premises by way of additional accommodation. 9. In the result, the appeal is allowed and the judgment of the High Court is set aside. The respondent's application for eviction of the appellant will stand dismissed as ordered by the Rent Controller and the Appellate Authority. The parties are, however, directed to pay and bear their respective costs.