1989 INSC 0425 Idul Hasan and Others Vs Rajindra Kumar Jain Civil Appeal No. 408 of 1980 (Sabyasachi Mukharji, B. C. Ray JJ) 01.09.1989 JUDGMENT SABYASACHI MUKHARJI, J. ­ 1. This is a tenants' appeal by special leave from the judgment and order of the High Court of Allahabad. The question involved in this appeal, as is usual, in all these cases, is what is just in the circumstances and events that have happened. 2. The premises in question is in the village and P. O. Dhampur in District of Bijnor in the State of Uttar Pradesh. The suit was filed in 1967. The suit for the eviction of the appellants was filed on the ground that tenants had made material alteration in the property and as such become liable for ejectment in view of Section 3(1)(c) of the Uttar Pradesh (Temporary) Control of Rent and Eviction Act. 1947 (herein after referred to as 'the Act of 1947'). The said Section 3 in the said provision enjoins that no suit without the permission of the District Magistrate shall be filed in any civil against a tenant for his eviction from any accommodation, except on one or more of the grounds enumerated therein and clause (c) of sub-section (1) of Section 3 was as follows : "(c) that the tenant has, without the permission in writing of the landlord, made or permitted to be made any such construction as, in the opinion of the court, has materially altered the accommodation or is likely substantially to diminish its value;" 3. It appears that the constructions on the basis of which eviction of the tenants which claimed were not in dispute and were not disputed at any stage. These were (i) that the tenants have placed a khaprail in place of khasposh; (ii) kuchha kothas has been converted into pucca ones which were six in number; (iii) an open place enclosed and included in the accommodation in question. The action was contested. It was asserted by the tenants that these constructions had been made in order to save the buildings from rain water and fire and that these constructions were not such as would make the tenants liable for ejectment within the meaning of Section 3 of the Act of 1947. It was further contended that these constructions had been made with the knowledge and consent of the landlord. The learned trial Judge, which in this case was the court of learned Munsif at Nagina, by its order dated December 17, 1968 and the first appellate court, which is the Civil Judge, by its order dated February 16, 1984 have found that the constructions had been made by the tenants without the consent and knowledge of the landlord and that the constructions in question amounted to "material alterations". On these grounds, the landlord's suit was decreed and the appeal by the tenants was dismissed. 4. The tenants went in second appeal before the High Court. The High Court found that these alternations had been made, namely, the conversion for six kuchha kothas into pucca one and this was done after demolition of the old constructions. After the old construction had ceased to exist, entirely new constructions had come up in their place. This, according to the High Court, came within the meaning of structural alternations in the building. The High Court further found that the accommodation had been increased by enclosing the nearby open space and that again must have been by raising walls either connecting the various kothas or in some other way. In either case, the High Court found, the shape and the extend and preparation of the accommodation had been increased and was thereafter different than what it was before. In those circumstances, the High Court came to the conclusion that the alterations admittedly made by the tenants were "material alterations" and as such came within the mischief of Section 3(1)(c) of the Act of 1947. In the aforesaid view of the matter, the High Court dismissed the second appeal and granted two months' time to the tenants to vacate. The judgment and the order of the High Court was passed on December 21, 1979. Leave was granted by this Court under Article 136 of the Constitution on February 18, 1980. Since then, this appeal is before this Court. 5. As mentioned hereinbefore, the action was instituted under the aforesaid Act of 1947, which was the temporary Act. We have set out the relevant provisions of the Act. It is apparent from the said provisions that the ground for eviction could be either such construction which materially altered the accommodation or in the alternative is likely to substantially diminish its value. These are the disjunctive requirements. This Court had occasion to construe Section 3(1)(c) of the Act of 1947 in Babu Manmohan Das Shah v. Bishun Das ((1967) 1 SCR 836 : AIR 1967 SC 643) and was confronted with the question whether the landlord was entitled to evict the tenant if the alterations were material alterations only or whether proof was also necessary of the diminished value of the property as a result of such alternation. This Court had also occasion to consider what amounted to 'material alteration' under the said Act. This Court noted that the language of the clause (c) of Section 3(1) of the Act of 1947 made it clear that the legislature wanted to lay down two alternatives which would furnish ground to the landlord to sue without the District Magistrate's permission, that is, where the tenant has made such construction which would materially alter the accommodation or which would be likely to substantially diminish its value. Therefore, these are disjunctive or alternative requirements. This Court further held that although no general definition can be given of what "material alterations" mean, as such a question would depend on the facts and circumstances of each case, the alterations in that case amounted to "material alterations" as the construction carried out by the tenant had the effect of altering the form and structure of the accommodation. In the facts and circumstances of the instant appeal before us, all the courts have accordingly found that construction carried out by the tenants have the effect of altering the effect of altering the form and structure of the accommodation. 6. In view of the contentions urged by Mrs. Swaran Mahajan, it has to be borne in mind that the trial court passed its order on December 17, 1968 well before the time when the Act of 1972 being the U. P. Urban Buildings (Regulation of Letting, Rent and Eviction) Act, 1972 (13 of 1972) (hereinafter referred to as 'the Act of 1972') came into force. The said Act came into force on September 20, 1972. The rights of the parties have crystalised after the institution of the suit which was during the continuance of Act of 1947, and before the Act of 1972. The appellants in this appeal could not dispute that there material alterations. It could not also be disputed before us by Mrs. Mahajan counsel on behalf of the tenants that under the law as it stood and the law as explained in Babu Manmohan Das Shah case ((1967) 1 SCR 836 : AIR 1967 SC 643), it was not necessary at that time to further prove that the alteration has or is likely to diminish the value of the property. But what Mrs. Mahajan has sought to canvass before us is that under Section 29(2)(c) of the Act of 1972, the ground is that the tenant has without the permission in writing of the landlord made or permitted to be made any such construction or structural alteration in the building as is likely to diminish its value or utility or to disfigure it. Mrs. Mahajan therefore contends that now to make the tenants liable to be evicted it is necessary to allege and prove not only that construction has resulted in material alternation in the building but also that such construction is likely to diminish either the value or the utility of the building or disfigure it. In this case, according to counsel for the appellants, that being in the possession, the eviction cannot any longer be sustained. She drew our attention to Section 20(2)(c) of the Act of 1972. She relied on the observation of this Court in Qudrat Ullah v. Municipal Board, Bareilly ((1974) 1 SCC 202 : (1974) 2 SCR 530 : AIR 1974 SC 396). In that case, this Court had to deal with the Act of 1947 as well as Act of 1972. Krishna Iyer, J. speaking for this Court observed that the general principle regarding the consequence of repeal of a statue is that the enactment which is repealed is to be treated, except as to transactions past and closed, as if it had never existed. The operation of this principle is subject to any savings which may be made expressly or by implication be the repealing enactment. If the repealing enactment makes a special provision regarding pending or past transactions it is this provision that will determine whether the liability arising under the repealed enactment survives or is extinguished. Section 6 of the Uttar Pradesh General Clauses Act, 1904 applies generally in the absence of a special saving provision in the repealing statute. It was further observed that where a repeal is followed by a fresh legislation on the subject, the court has to look to the provisions of the new Act to see whether they indicate a different intention. Krishna Iyer, J. further observed in that case that Section 43(2) (h) of the Act of 1972 makes it clear that even if the power for recovery of possession be one under the earlier Rent Control law, the later Act will apply and necessary amendments in the pleadings can be made. This indicates that it is the later Act which must govern pending proceedings for recovery of possession or recovery of fixation or rent. In that case, the suit was not even one under the Act but proceeded on the footing that the contractor was only a licensee and so none of the savings clauses in Section 43(2) applied. The provision relating to effect of repeal under U. P. General 43(2) applied. The provision relating to effect of repeal under U. P. General Clauses Act was set out at p. 539 of the report (SCC p. 213). Section 43(2) of the Act of 1972 is, therefore, relevant. Sub-section 43(2) of the Act of 1972 lays down that Act of 1947 is hereby repealed. Sub-section (2) makes provision for pending proceedings in different clauses. Clause (h) of sub-section (2) provides as follows : "(h) any court or authority before which any suit or other proceeding relating to the recovery or determination or fixation of rent of, or eviction from, any building is pending immediately before the commencement of this Act may, on an application being made to it within sixty days from such commencement, grant leave to any party to amend its pleading in consequence of the provisions of this Act;" 7. This clause was the subject matter of construction in the decision of this Court in Qudrat Ullah case ((1974) 2 SCC 202 : (1974) 2 SCR 530 : AIR 1974 SC 396). Referring to the said clause, Mr. Justice Krishna Iyer observed at p. 540 of the report (SCC p. 214, para 19) that it is clear that even if the statute (sic suit) for recovery of possession be one under the earlier Rent Control law, the later Act will apply and necessary amendments in the pleading can be made. This definitely indicates, according to that decision, that it is the later Act that must govern pending proceedings for recovery or possession or recovery of fixation of rent. But these observations made therein would not help Mrs. Mahajan, as contended by Mr. Mehta that the rights of the parties have crystallised before the coming into operation of the 1972 Act, and vested rights of the landlord had not been divested by clause (h) of Section 43(2) of the Act of 1972. On the other hand, Section 43(2)(s) saves the right that have accrued in favour of the landlord. The said clause (s) reads as follows : "(s) any suit for the eviction of a tenant instituted on any ground mentioned in sub- section (1) of Section 3 of the old Act, or any proceeding out of such suit (including any proceeding for the execution of a decree passed on the basis of any agreement, compromise or satisfaction), pending immediately before the commencement of this Act, may be continued and concluded in accordance with the old Act which shall, for that purpose, be deemed to continue to be in force;" 8. Therefore, the suit which was filed on the ground that there was material alterations simpliciter under Section 3(1)(c) of the Act of 1947 would continue to be valid after the coming into operation of Act of 1972 in view of clause (s) of sub-section (2) of Section 43 thereof. That is the consequence of the language used. The observations of this Court in Qudrat Ullah case ((1974) 1 SCC 202 : (1974) 2 SCR 530 : AIR 1974 SC 396) do not in any way suggest to the contrary. Mrs. Mahajan tried to urge that the Act of 1947 was a temporary Act. Therefore, it could not create any right in favour of the landlord after the expire of the time. This argument is under a misconception. Neither the Act of 1947 nor the Act of 1972 gives any right to the landlord. The landlord's right to evict tenant is guided by the Transfer of Property Act. The Act of 1947 gives protection to the tenants under certain conditions and at the time when the suit was filed, the rights of the parties had been crystallised. On the facts as alleged and proved and found by the court, the tenants were liable to be evicted. The question of temporary rights in favour of the landlord does not arise. Mrs. Mahajan further submitted that the new provisions of the Act should enlighten us to determine what is just in this case. She submitted that it will be unjust in the facts and the circumstances of the case to permit eviction of the tenants on the ground of constructions which do not in any way alter or diminish the value of the premises in question. She, on the other hand pleaded that the constructions made have improved the building. Therefore, instead of being liable to be evicted, the tenants should be protected. These are, of course submissions not sustainable in law. The rights of the parties must be determined in accordance with the provisions of law. What justice of case entails, and what is just, due and the law says, is to be given to each one whether being a landlord or a tenant. "The judge is not to innovate at pleasure. He is not a knight - errant roaming at will in pursuit of his own ideal or beauty or of goodness." (Benjamin Nathan Cardozo, The Natuer of the Judicial Process, p. 141) If that is the position on the date when the rights crystalised and in view of clause (s) of Section 43(2) of the Act of 1972, those rights will continue as if they were under the old Act. The right had accrued to the landlord to get the eviction even if the alteration had not in any way affected or diminished the value of the premises. That right cannot be deprived. But justice also consists in balancing the rights of the parties. The tenants in this case, it is said, are poor. There was nothing to dispute this submission. It is further said that they have been there for a long time. 9. In the aforesaid view of the matter, we dismiss the appeal but we direct that the tenants will not be evicted until September 30, 1990 provided the tenants give the usual undertaking containing the usual terms and stating, inter alia, that they are in possession, within four weeks of this date. The undertaking must be given by each of the appellants. In default of filing undertaking, the decree will be executable forthwith. 10. We must further observe that in view of the condition of the tenants if an application is made for allotment of any other area by these parties to the appropriate authority, and if the appellants are not in possession or occupation of other property, such authority should consider the feasibility of giving them fresh allotment of some other property. The appeal is, therefore, dismissed. In the facts and the circumstances of the case, the parties will bear and pay their own costs.