1989 INSC 0082 K. Srinivasa Rao Vs K. M. Narasimhaiah and Another Civil Appeal No. 1017 of 1975 (L. M. Sharma, M. H. Kania JJ) 09.02.1989 JUDGMENT KANIA, J. ­ 1. This is an appeal against a judgment of a learned Single Judge of the Karnataka High Court by special leave granted under Article 136 of the Constitution. 2. Respondent 1 is the landlord and K. Gopal Krishna to whom notice was given by this Court and has appeared pursuant thereto is the person who was inducted as a tenant by respondent 1 in the said premises immediately on an appeal by respondent 1 being allowed by the First Additional District Judge, Bangalore as set out hereinafter. We direct that K. Gopal Krishna be joined as respondent 2 in the appeal. 3. The appellant was one of the eight tenants in the building belonging to respondent 1, in respect of a shop admeasuring 9'x 17'. The shop of the appellant was one of the four shops on the ground floor of the building facing Belepet Main Road, Bangalore City. The other premises in the said building comprised four office premises on the first floor. Respondent 1 filed eight eviction petitions in the court of the Fist Munsiff, Bangalore seeking eviction of the tenants in the said building on the ground that the building was bona fide required by him for the immediate demolition and reconstruction as contemplated under Section 21(1)(i) of the Karnataka Rent Control Act, 1961 (hereinafter referred to as "the Karnataka Rent Act"). In the eviction petition against the appellant, respondent 1 specifically stated that the appellant might occupy the premises corresponding to the original tenement in the new building after it was built. It may be mentioned that subsequently, respondent 1 filed an application for amending the averment in the eviction petition to delete the words 'corresponding portion'. He also filed an application for leave to withdraw his offer set out earlier. Both these applications were rejected. The appellant and one other tenant filed memoranda consenting to a decree being passed in pursuance of Section 21(1)(i) of the Karnataka Rent Act. Pursuant to the memorandum filed by the appellant, wherein it was stated that the key was also handed over the landlord, the court passed an order allowing the eviction petition against the appellant under Section 21(1)(i) of the Karnataka Rent Act. After the reconstruction of the building was commenced, the appellant gave a notice to respondents 1 of his intention to occupy the corresponding shop in the new building and stated that he was agreeable to pay the fair rent in respect of the said shop as contemplated under Section 27 of the Karnataka Rent Act. It may be mentioned that, in the meantime, respondent 1 got the plans of the proposed new building altered from time to time and in these revised plans dimensions of the shop proposed to be constructed in the new building were altered. In the meantime, curiously enough, respondent 1 who had got the eviction decree filed an appeal in the court of the Fist Additional District Judge, Bangalore, challenging the eviction decree in terms of Section 21(1)(i) of the Karnataka Rent Act passed by the Fist Munsiff, Bangalore on the ground that the said decree had been passed by consent and the court had no jurisdiction to pass any decree by consent under Section 21(1)(i) of the Karnataka Rent Act. This appeal was allowed by the learned Additional District Judge. Immediately on the appeal being allowed, respondent 1 included respondent 2 as the tenant in a shop in the new or reconstructed building reasonably corresponding to the shop occupied by the appellant in the old building and respondent 2 started business therein in the name and style of Sri Cutpiece Centre. The appellant preferred a revision petition to the High Court against this decision. In the said revision petition, the appellant has joined as respondent 2, K. Gopala Krishna. The said revision petition was allowed by the High Court. The High Court inter alia held that the decree passed by the learned Munsiff under Section 21(1)(i) of the Karnataka Rent Act was not a decree passed by consent but was a valid decree passed by a competent court after application of mind. In respect of the objections raised by respondent 2, it was held by the High Court that since the demolition and reconstruction were in pursuance of an order of eviction passed under sub-clause (i) of Section 21(1) of the Karnataka Rent Act, there cannot be any doubt that the landlord is liable to place the tenants in vacant possession of the reconstructed building as provided in the Act. It was further held that since the lease in favour of respondent 2 came into existence and respondent 2 occupied the new building during the pendency of the proceedings arising out of the landlord's eviction petition under Section 21(1)(i) of the Karnataka Rent Act, the right of respondent 2 are subject to the right of the original tenants conferred on them under Sections 27 and 28 of the Karnataka Rent Act. (See : K. Sreenivasa Rao v. K. M. Narasimhiah ((1972) 1 Mys LJ 490 : 1972 Ren CR 279 : AIR 1972 Mys 90).) 4. Subsequent to this order of the High Court allowing the revision petition of the appellant, the appellant filed an application under Sections 27 and 28 of the Karnataka Rent Act before the trial court for permitting him to occupy the said shop premises which had been given by respondent 1 in the possession of respondent 2 as a tenant. The trial court allowed this application filed by the appellant and held that the appellant was entitled to get the said shop occupied by respondent 2 which admeasured 9' x 16' in place of the old one. On revision, by the impugned order, the High Court set aside the order passed in favour of the appellant, taking the view that the appellant was not entitled to claim the shop occupied by respondent 2 and respondent 1, the landlord, was only required to give to the appellant a tenement, that is, any tenement in the newly constructed building. The appellant claims to be entitled to be put in possession of the shop admeasuring 9' x 16' facing the Belepet Main Road occupied by respondent 2 whereas respondent 1 has offered to the appellant only a shop behind this shop admeasuring 11' 6" x 8' 6" which is not facing the main road, namely, the Belepet Main Road. It is this claim of the appellant which was accepted by the trial court but rejected by the High Court on revision. The order of the High Court is challenged before us in this appeal. 5. In order to appreciate the contentions raised by the appellant, we may set out the relevant provisions of the Karnataka Rent Act. Section 21 of the said Act protects tenants against eviction. The relevant portion of the said section runs thus : 21. Protection of tenants against eviction. - (1) Notwithstanding anything to the contrary contained in any other law or contract, no order or decree for the recovery of possession of any premises shall be made by any court or other authority in favour of the landlord against the tenant : Provided that the court may on an application made to it, make an order for the recovery of possession of a premises on one or more of the following grounds only, namely : # * * *## (i) that the premises are reasonable and bona fide required by the landlord for the immediate purpose of demolishing them and such demolition is to be made for the purpose of erecting a new building in place of the premises sought to be demolished : # * * *## 6. Section 27 of the said Act runs thus : 27. Tenant's right to give notice to the landlord of his intention to occupy tenement in new building. - Where decree for eviction has been passed by a court on the ground specified in clause (i) of the proviso to sub-section (1) of Section 21 and the work of demolishing the premises and of the erection of a new building has been commenced by the landlord, the tenant may, within six months from the date on which he delivered vacant possession of the premises to the landlord, give notice to the landlord of his intention to occupy the new building on its completion on the following conditions, namely : (a) that he shall pay to the landlord the fair rent in respect of the building : # * * *## The rest of the provisions of this section are not material for our purpose. 7. Sub-section (1) of Section 28 of the said Act runs thus : 28. Landlord to intimate the tenant, date of completion and tenant's right to occupy the new building. - (1) On receipt of notice from the tenant under Section 27, the landlord shall, not less than three months before the date on which the erection of the new building is likely to be completed, intimate the tenant the date on which the said erection shall be completed. On the said date, the tenant shall be entitled to occupy the building. 8. In the case before us the decree against the appellant was passed under the provisions of Section 21(1)(i) of the Karnataka Rent Act. The appellant-tenant gave notice of his intention to occupy the tenement in the new building as required under the provisions of Section 27 of the said Act. This is the undisputed position. In view of this, under the provisions of Section 28 of the said Act, the appellant became entitled to occupy a tenement in the new building. The only question before us is as to what is the nature of the tenement to which he is entitled. There is nothing specific in this connection in the language of sub-section (1) of Section 28. However, a fair common sense reading of the provisions of sub-section (1) of Section 28 would show that a tenant against whom eviction decree has been passed under Section 21(1)(i) and who has given notice as contemplated under Section 27 of that Act would be entitled to a tenement in the new building which could be said to be reasonably comparable to or to reasonably correspond to the tenement in respect of which the decree was passed. It appears to us that the learned Judge of the High Court who delivered the impugned judgment has based it on the consideration of a question which really was not material, namely, whether the appellant was entitled to get an identical shop in the new building, whereas the real question was as to whether he was entitled to a comparable shop. On the facts of the present case, it can be seen that the original shop occupied by him admeasured 17'x 9' and was facing the Belepet Main Road. The shop which respondent 1 has offered to the appellant was only admeasuring 11' 6"x 8' 6" and was not facing the Belepet Main Road but was on the rear of the new building. We fail to see how this shop can be considered as comparable to shop originally occupied by the appellant. In fact, respondent 1 constructed several shops of 9'x 16' facing the Belepet Main Road, one of which he has given in a hurried manner, as set out earlier, to respondent 2, probably with a view to forestall the claim of the appellant. In these circumstances, we fail to see how the appellant could be compelled to accept the shop offered by respondent 1, which is in no way comparable. The provisions referred to earlier clearly suggest that, at the least, the appellant was entitled to a shop as reasonably corresponding to the original shop occupied by him as the circumstances would permit. It may be clarified here that it is not the appellant's case that he is entitled to an identical shop but that he was entitled to a comparable shop. It was submitted by Mr. Kaushik, learned counsel for respondent 2 that as far as the shop given to him is concerned, which is claimed by the appellant, he has already obtained tenancy of the said shop from respondent 1 and there is no reason why his tenancy should be disturbed. It is urged by him that there are a number of similar shops constructed by respondent 1 - landlord facing the Belepet Main Road and there is no reason why his shop should be picked out for being given to the appellant. In our view, whatever might be the merits of this submission, it is not open now to respondent 2 to make this submission or resist the claim of the appellant. Respondent 2 was joined as a party in the revision petition disposed of by a Division Bench of the Mysore High Court as set out earlier, which was between the same parties and which decision we have already discussed in some detail earlier (reported in K. Sreenivasa Rao v. K. M. Narasimhiah ((1972) 1 Mys LJ 490 : 1972 Ren CR 279 : AIR 1972 Mys 90)). In that case, the High Court held that the right of respondent 2 are subject to the right of the original tenants conferred upon them under Sections 27 and 28. This decision has not been challenged by respondent 2 in any proceedings and has now become final a against him. In view of this, it is not open to him now to raise any of the contentions which he has sought to raise. It was open to him to make any submission which he wanted to make in that case or to file an appeal against the judgment insofar as it adversely affected him but he has not chosen to do so and it is not now open to him to raise these contentions. We are of the view that the appellant is entitled to be handed over the possession of the shop occupied by respondent 2. 9. Before parting with the case, we may mention that the learned counsel for the appellant referred to a couple of decisions given by High Court holding that under provisions similar to those we have discussed earlier, a tenant is not entitled to identical premises in the newly constructed building, but in the view which we have taken, as set out earlier, these decisions are of no relevance. 10. In the result, the appeal is allowed with costs against respondent 1 and respondent 1 is directed to put the appellant in possession of the said shop occupied by respondent 2 as a tenant and respondent 2 is directed to hand over his shop for the aforesaid purpose. There will be no order as to costs as between the appellant and respondent 2.