2019 INSC 0078 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.12561­12562 OF 2017 HARBANS KAUR  … APPELLANT(S) VERSUS IQBAL SINGH & ANR. … RESPONDENT(S) J U D G M E N T ASHOK BHUSHAN, J. These appeals have been filed by the appellant, the landlord   of   the   premises   in   question,   challenging   the judgment   of   the   Rajasthan   High   Court   dated   09.10.2014 allowing   the   writ   petition   filed   by   the   tenant   setting aside   the   order   of   eviction   passed   by   Rent   Tribunal   as well   as   Appellate   Rent   Tribunal.   Division   Bench   of   the Rajasthan High Court vide its judgment dated 14.12.2015 dismissed   the   Special   Appeal(Writ)   of   the   landlord   as not maintainable. 2 2. Brief facts of the case necessary to be noticed for deciding these appeals are: The   appellant   is   landlord   of   Shop   No.3   and   4   in Plot   No.362   which   was   let   out   to   the   respondent­tenant in   August,   1995   at   the   rent   of   Rs.8,500/­   per   month.   A Rent   Deed   dated   19.08.1995   was   executed   between   the parties.   Rent   deed   contained   a   clause   for   yearly increase   of   rent   by   10%.   The   tenant   continued   to   pay rent   to   the   landlord   as   per   the   agreed   rent   with   10% enhancement   yearly.   In   the   year   2003   the   tenant   was making   payment   of   rent   at   the   rate   of   Rs.16,564/­   per month.     In   April,   2003,   rent   which   was   paid   by   the tenant   was       Rs.   16,564/­,   upto   July,   2003   the   tenant paid   the   rent   at   the   rate   of   Rs.16,564   per   month.   The landlord   issued   notice   dated   27.03.2004   stating   that with   effect   from   01.08.2003   upto   29.02.2004,   for   a period   of   seven   months,   the   tenant   has   neither   paid   or tendered   rent,   arrears   from   01.08.2003   to   29.02.2004 amounting   to   Rs.1,15,945/­   were   asked   to   be   deposited in   the   bank   account   of   landlord.   Notice   mentioned   that in   the   event   the   tenant   does   not   deposit   the   amount   in 3 the   account,   landlord   shall   be   compelled   to   carry   out legal proceedings for eviction of the tenant. After the aforesaid   notice   dated   27.03.2004   the   tenant   deposited an   amount   of   Rs.95,200/­   on   26.04.2004   in   the   bank account   of   the   landlord.   Landlord   filed   an   Application No.1258   of   2004   under   Section   9   of   the   Rajasthan   Rent Control Act, 2001 (hereinafter referred to as the “Act, 2001”) praying for eviction on the ground of arrears of rent.   The   tenant   filed   reply   opposing   the   abovesaid application.   The   tenant   took   stand   in   the   application that   in   accordance   with   the   provisions   of   Act,   2001, which   has   come   into   effect   from   01.04.2003,   on increasing   the   rent   under   the   provisions   of   Section   6 in   the   prescribed   rent   of   Rs.8,500/­   @   7.5%   per   annum the   rate   of   rent   from   01.04.2003   comes   to   be Rs.13,600/­   per   month.   It   was   stated   In   the   written statement that tenant has deposited rent upto February, 2004   @   Rs.13,600/­   per   month   i.e.   a   total   of Rs.95,200/­ in the bank account.  3. Rejoinder   was   filed   by   the   landlord   where   it   was pleaded   that   respondent­tenant   has   been   paying   rent 4 from   August,   2002   @   Rs.16,564/­   per   month   which   rent was   paid   till   July,   2003.   It   was   claimed   that   the respondent­tenant   is   liable   to   pay   rent   @   Rs.16,564/­ per   month.   The   Rent   Tribunal   heard   the   parties   and   by its   judgment   and   order   dated   22.04.2011   directed   for eviction of the tenant. The Rent Tribunal held that the case   of   tenant   that   rent   is   payable   @   Rs.13,600/­   per month   cannot   be   accepted.   The   tenant   having   not deposited   at   the   rate   of   Rs.16,564/­   per   month,   has committed   default   in   paying   rent.   An   appeal   was   filed by   the   tenant   before   the   Rent   Appellate   Tribunal   which too   was   dismissed   by   order   dated   15.01.2014.   The   order of   the   Rent   Tribunal   was   upheld.   The   tenant   aggrieved by   the   order   of   the   Appellate   Tribunal   filed   Writ Petition   No.6965   of   2014   in   the   High   Court   which   writ petition   was   allowed   by   the   learned   Single   Judge   vide its   judgment   and   order   dated   09.10.2014.   Against   the judgment   of   the   learned   Single   Judge   dated   09.10.2014 Special   Appeal   (Writ)   No.2075   of   2014   was   filed   which was   dismissed   by   the   Division   Bench   vide   its   judgment dated   14.12.2015   holding   writ   appeal     as   not 5 maintainable.   Aggrieved   against   the   judgments   of   the High Court landlord has filed these appeals. 4. Learned counsel for the appellants submits that the High   Court   committed   error   in   interpreting   the provisions of Sections 4, 6, 7 and 14 of the Act, 2001. He   submits   that   the   rent   which   was   being   paid   by   the tenant   on   the   enforcement   of   the   Act   i.e.   w.e.f. 01.04.2003   was   Rs.16,564/­   per   month,   the   tenant   was liable  to  pay  the  rent  at  the  same  rate.  It is  not  the case   of   the   appellants   that   they   are   demanding   rent with   the   hike   of   10%   after   the   enforcement   of   Act, 2001.   The   tenant,   however,   is   calculating   the   rent   by revising the rent with effect from year 1995 as per the provisions   of   Section   6   of   the   Act.   The   tenant's   case that   rent   payable   was   Rs.13,600/­   per   month   is erroneous.   By   the   notice   given   by   the   landlord   dated 27.03.2004   an   amount   of   Rs.1,15,945/­   which   was   due from August, 2003 to February, 2004 was demanded at the rate   of   Rs.16,564/­   per   month.   The   tenant   having   not deposited the due amount and having deposited amount of only   Rs.95,200/­   on   26.04.2004   has   committed   default. 6 The   rent   which   was   being   paid   on   the   date   of   the commencement   of   the   Act,   2001,   shall   be   treated   as agreed rent between the parties. There is change in the statutory   scheme   of   Act,   2001   which   now   entitles landlord   to   seek   revision   of   the   rent.   As   per   the provisions of Act, 2001 the tenant has not been given a right   to   get   revision   of   the   agreed   rent   under   the statutory scheme. 5. Learned   counsel   for   the   respondent   refuting   the submission   of   the   learned   counsel   for   the   appellants submits   that   the   High   Court   has   rightly   taken   the   view that   the   landlord   was   not   entitled   to   enhancement   of the   rent   more   than   5%   in   view   of   the   Act,   2001.   The landlord   was   not   at   liberty   to   claim   rent   with enhancement   at   the   rate   of   10%   per   annum.   The   High Court   had   rightly   held   that   permitting   the   landlord   to demand   rent   with   increase   of   10%   shall   be   contrary   to the Section 6 of the Act, 2001. Any agreement cannot be given   effect   if   it   provides   the   revision   of   rent   above @   5%.   Learned   counsel   for   the   respondents   additionally submitted that in the event the rate of rent as claimed 7 by   the   landlord   is   accepted   the   agreed   rent,   after   the receipt   of   the   notice   by   the   tenant,   tenant   has deposited   amount   of   Rs.95,200/­,   which   covered   rent upto   December,   2003   and   part   of   rent   of   January,   2004. The tenant was not in default for four months, hence he could   not   have   been   evicted   under   Section   9   of   Act, 2001.   He   submits   that   unless   there   is   default   for payment of 4 months rent eviction cannot be ordered. He submits   that   due   to   this   reason   the   orders   of   eviction were   unsustainable   and   this   Court   may   not   interfere with the judgment of the High Court. 6. We   have   considered   the   submissions   of   the   learned counsel for the parties and perused the records. 7. We   need   to   look   into   the   statutory   scheme   of   Act, 2001   for   considering   the   respective   submissions.   The Rent   Control   Legislation   which   was   in   operation   prior to Act, 2001 also need to be noted for appreciating the changes   in   law   brought   by   the   Act,   2001.   The   issue   in these appeals pertains to rate of rent and the revision of   rent   as   prescribed   by   the   Act,   2001,   hence,   only 8 those   provisions   of   both   the   earlier   Act   and   the Act,2001   need   to   be   noted.   Act,   2001   has   repealed   the Rajasthan   Premises   (Control   of   Rent   and   Eviction)   Act, 1950.   We   may   first   notice   the   provisions   of   Act,   2001 which   are   relevant   for   the   present   case.   Section   4 provides   for   rent   to   be   as   agreed   which   is   to   the following effect: “ Section   4.   Rent   to   be   as   agreed.   ­   The   rent payable   for   any   premises   shall,   subject   to other   provisions   of   this   Act,   be   such   as   may be   agreed   upon   between   the   landlord   and   the tenant   and   it   shall   not   include   the   charges payable for amenities which may he agreed upon separately; and shall be payable accordingly.” 8. Chapter II of the Act, 2001 deals with “Revision of Rent”.   Section   6   of   the   Act   (as   existing   on   relevant day) provides as follows: “ Section   6.   Revision   of   rent   in   respect   of existing   tenancies.   ­   (1)   Notwithstanding anything   contained   in   any   agreement,   where the   premises   have   been   let   out   before   the commencement   of   this   Act,   the   rent   thereof shall   be   liable   to   be   revised   according   to the formula indicated below :­ (a)   where   the   premises   have   been   let   out prior   to   1st   January,   1950,   it   shall   be deemed   to   have   been   let   out   on   1st   January, 1950 and the rent payable at that time shall be   liable   to   be   increased   at   the   rate   of 9 7.5% per annum and the amount of increase of rent   shall   be   merged   in   such   rent   alter   ten years.   The   amount   of   rent   so   arrived   at shall again be liable to be increased at the rate   of   7.5%   per   annum   in   similar   manner upto the year of commencement of this Act; (b)  where   the   premises   have  been   let   out   on or after 1st January, 1951, the rent payable at   the   time   of   commencement   of   the   tenancy shall   be   liable  to   he   increased  at   the   rate of 7.5% per annum and the amount of increase of   rent   shall   be   merged   in   such   rent   after ten  years.   The   amount   of   rent   so   arrived   at shall again be liable to be increased at the rate   of   7.5%   per   annum   in   similar   manner upto the year of commencement of this Act. (2)   Notwithstanding   anything   contained   in Sub­section   (1),   where   the   period   of   ten years   for   merger   of   increase   of   rent   under Sub­section   (1),   is   not   completed   upto   the year   of   the   commencement   of   this   Act,   the rent at the rate  of 7.5%  per annum shall be increased   upto   the   year   of   the   commencement of   this   Act   and   amount   of   increase   of   rent shall be merged in rent. (3)   The   rent   arrived   at   according   to   the formula   given   in   Sub­section   (1)   and   (2) shall,   after   completion   of   each   year   from the year of commencement of this Act, again be   liable   to   be   increased   and   paid   at   the rate   of   5%   per   annum   and   the   amount   of increase   of   rent   shall   he   merged   in   such rent   after   ten   years.   Such   tent   shall 10 further   be   liable   to   he   increased   at similar   rate   and   merged   in   similar   manner till the tenancy subsists. (4)   The   rent   revised   as   per   formula   given under   Sub­section   (1)   or   Sub­section   (2) shall   be   payable,   after   the   commencement   of this   Act,   from   the   date   agreed   upon   between the   landlord   and   the   tenant   or   where   any petition   is   filed   in   a   Rent   Tribunal,   from the date of filing of such petition.” 9. Section 7 deals with revision of rent in respect of new tenancies which is to the following effect: “ Section 7. Revision of rent in respect of new tenancies.   ­   (1)In   the   absence   of   any agreement   to   the   contrary,   the   rent   of   the premises   let   out   alter   the   commencement   of this   Act   shall   be   liable   to   be   increased   at the   rate   of   5%   per   annum   and   the   amount   of increase of rent shall be merged in such rent after   ten   years.   Such   rent   shall   further   be liable to be increased at the similar rate and merged   in   similar   manner   till   the   tenancy subsists. (2)   Any   agreement   for   increase   of   rent   in excess   of   5%   per   annum   shall   be   void   to   that extent.” 10. Section   14   provides   the   procedure   for   revision   of rent. Section 14 sub­section (1) is as follows: 11 “ Section 14. Procedure for revision of rent.   ­ (1)   The   landlord   may   seek   revision   of   rent under Section 6 or Section 7 by submitting it petition   before   the   Rent   Tribunal   accompanied by affidavits and documents, if any.” 11. Now we notice the relevant provisions as existed in Act,   1950.   Section   5   dealt   with   the   payment   as   agreed rent to the following effect: " Section   5.   Rent   to   be   as   agreed.­   The   rent payable   for   any   premises   situated   within   the areas   to   which   this   Act   extends   for   the   time being   shall,   subject   to   the   other   provisions thereof, be ordinarily such, as may be agreed upon between the landlord and the tenant.” 12. Section   6   dealt   with   fixation   of   standard   rent. Section 6(1) is as follows: " Section   6.   Fixation   of   standard   rent.­ (1) Where   no   rent   has   been   agreed   upon   or   where for any reason the rent agreed upon is claimed to   be   low   or   excessive,   the   landlord   or   the tenant   may   institute   a   suit   in   the   lowest court   or   competent   jurisdiction   for   fixation of standard rent for any premises. (2)..................” 13. In   the   Act,   1950,   Section   7   provided   for   fixation 12 of   provisional   rent,   which   provided   that   upon   the institution   of   a   suit   under   Section   6,   the   Court   shall forthwith   make   an   order   fixing   in   a   summary   manner   a provisional   rent   for   the   premises   in   question,   which shall   be   binding   on   all   parties   concerned   and   shall remain   in   force   till   a   decree   fixing   the   standard   rent therefor is finally made in such suit. 15. The   important   differences   between   the   statutory scheme   as   contained   in   Section   6   of   Act,   1950   and   as now contained in Act, 2001 are: (i) Under   the   old   Act   the   landlord   or   the tenant   both   were   entitled   to   file   a   suit   for fixation   of   standard   rent,   if   it   is   claimed that   rent   is   either   low   or   excessive.   Thus, landlord   could   have   moved   the   Court   for enhancement of the rent and equally the tenant could have instituted a suit in the event the rent was excessive and the Court after holding inquiry was to determine the standard rent for such premises. (ii) In   Section   6   of   Act,   2001   the   tenant   has not been given any right to apply for revision of the rent on any ground. The old Act did not 13 contain   any   prohibition   regarding   the   annual increase   of   rent   whereas   Section   6   now contains   the   prohibition,   restricting   annual increase   only   by   5%   for   both   the   tenancies which   were   in   existence   prior   to   enforcement of   the   Act   as   well   as   tenancies   which commenced   after   the   commencement   of   the   Act, 2001. 14. The   moot   question   to   be   answered   is   as   to   whether the   agreed   rent   which   was   being   paid   by   the   tenant immediately   before   the   commencement   of   Act,   2001   i.e. with   effect   from   01.04.2003   is   liable   to   be   re­ determined   as   per   provisions   of   Section   6   of   Act,   2001 by a tenant and tenant can unilaterally revise the rent under   new     Section   6.   Reverting   to   the   facts   of   the present   case,   it   is   on   the   record   that   tenant   was paying   the   rent   of   Rs.16,564/­   per   month   immediately before the enforcement of the Act and even subsequently till   the   month   of   July,   2003.   In   the   rent   agreement there   was   mutual   agreement   between   the   parties   for annual   increase   @   10%   and   the   rent   of   Rs.16,565/­   per month   was   arrived   at   complying   @   10%   increase   annually to   the   tenancy   which   commenced   from   01.08.1995.   As   per 14 tenant   the   rent   which   was   become   payable   after   the enforcement of the Act has to be re­determined applying Section   6   and   instead   of   10%   as   agreed   between   the parties   calculation   has   to   be   on   the   basis   of   increase at   the   rate   of   7.5%   w.e.f.   01.08.1995   as   per   provision of Section 6. 15. A   comparison   of   scheme   of   Section   6   as   it   existed in   Act,   1950   and   Section   6   as   it   brought   under   Act, 2001   makes   it   clear   that   although   the   tenant   under   the old   Act   was   entitled   to   apply   for   fixation   of   standard rent   if   the   rent   was   excessive   whereas   under   Section   6 of the Act, 2001 tenant has not been given any right to pray for reduction of the rent. It is true that Section 6(1)   begins   with   the   words   “Notwithstanding   anything contained   in   any   agreement”.   Section   6(1)   sub­clause (b)   provides   for   “where   the   premises   have   been   let   out on   or   after   01.01.1950”,   the   provision   contemplates that   the   rent   payable   at   the   time   of   commencement   of the tenancy shall be liable to be increased at the rate of 7.5% per annum. 15 16. Sub­section   (4)   of   Section   6   further   provides   that rent revised as per formula given under sub­section (1) and   sub­section   (2)   shall   be   payable,   after   the commencement   of   this   Act   from   the   date   agreed   upon between   the   landlord   and   the   tenant   or   where   any revision petition is filed, from date of filing of such petition. 17. Section   14   of   the   Act   contains   procedure   for revision   of   rent   which   provides   that   landlord   may   seek revision   of   rent   under   Section   6   and   7   by   submitting   a petition   before   the   Rent   Tribunal   accompanied   by affidavits   and   documents,   if   any.   Section   14   sub­ section   (1)   uses   the   words   “landlord   may   seek revision”.   It   is   not   obligatory   for   every   landlord   to seek   revision   of   rent   in   accordance   with   Section   6. Section 6 contains provision entitling landlord to seek revision   of   rent   notwithstanding   anything   contained   in any   agreement   between   landlord   and   tenant.   Section   6 empowers the landlord to obtain revision of rent and to calculate   the   rent   from   date   of   initiation   of   tenancy. But in the event landlord does not choose to invoke the 16 machinery   of   revision   of   the   rent   as   provided   in Section   6   and   Section   14,   the   agreed   rent   between   the parties   shall   not   automatically   be   changed   nor   the tenant   can   unilaterally   revise   the   rent.   Section   6   is also   beneficial   to   the   tenant   to   the   extent   that   any contrary   agreement   between   the   parties   to   increase   the rent   annually   more   than   as   provided   under   Section   6 cannot   be   enforced   by   a   landlord   after   the   enforcement of   the   Act.   In   the   event   landlord   applies   for   revision of   the   rent,   the   revision   of   rent   has   to   be   in accordance   with   the   formula   as   provided   under   Section 6(1) and 6(2) of the Act. The statutory scheme does not indicate   that   the   tenant   can   unilaterally   compute   the rent   as   per   formula   under   Section   6(1)   from   the inception   of   the   tenancy   and   reduce   the   amount   of   rent which   he   was   paying   immediately   before   the   enforcement of the Act. In the present case, the tenant has come up with   the   case   in   his   written   statement   that   he   has recomputed   the   rent   from   inception   of   tenancy   and   has arrived   at   calculation   that   the   rent   payable   with effect   from   the   enforcement   of   Act,   2001   was 17 Rs.13,600/­ only and relying on the said computation he deposited   an   amount   of   Rs.95,200/­   in     response   to   the notice.   The   High   Court   in   its   judgment   has   held   that after the enforcement of the Act, 2001 no agreement can provide   for   higher   revision   of   rent.   The   High   Court   in its judgment has made following observation: "Section   6   of   the   Act   starts   with   non­ obstantive   clause,   thus   no   agreement   to provide   higher   or   lower   rate   of   revision   of rent   would   operate   after   commencement   of   the Act of 2001. The   landlord   was   thus   not   at   liberty   to claim rent with enhancement @ 10% per annum.” 18. Ultimately, the High Court held following: "The landlord was entitled to the rent as was payable   on   the   date   of   commencement   of   the Act   of   2001   without   its   revision,   in   facts and   circumstances   of   this   case.   In   view   of above,   I   find   that   demand   of   rent   based   on the   agreement   was   not   proper   so   as   to consider   it   to   be   a   case   of   short   remittance and   default   in   payment   of   rent   thereof.   In the background aforesaid, the findings of the default   in   payment   of   rent,   recorded   by   the Rent   Tribunal   so   also   by   Appellate   Rent Tribunal   cannot   be   allowed   to   stand.   The impugned   orders   passed   by   the   Rent   Tribunal so   also   by   Appellate   Rent   Tribunal   are   thus, quashed. A case of default in payment of rent is not made out.” 18 19. The observation of the High Court that landlord was entitled   to   the   rent   as   was   payable   on   the   date   of commencement   of   the   Act,   2001   without   its   revision   is perfectly   correct.   The   landlord   cannot   claim   revision of   rent   as   per   agreement   at   the   rate   of   10%   per   annum after   the   enforcement   of   the   Act.   The   present   is   not   a case   that   the   landlord   is   claiming   rent   after   the enforcement   of   the   Act   by   adding   10%   increase   in   the rent.   The   landlord's   case   throughout   is   that   the   rent at   the   rate   of   Rs.16,564/­   per   month   was   being   paid   by the tenant since before the commencement of the Act and even   after   the   commencement   of   the   Act,   till   the   month of   July,   2003   the   tenant   paid   rent   at   the   rate   of Rs.16,564/­ per month. 20. Section   4   of   the   Act   which   deals   with   the   agreed rent   provides   that   rent   payable   for   any   premises   shall subject   to   the   provisions   of   this   Act,   be   such   as   may be agreed between the landlord and the tenant. When the tenant   was   paying   the   rent   of   Rs.16,564/­   per   month before   the   enforcement   of   the   Act   as   per   the   rent 19 agreement,   the   said   amount   was   agreed   amount   which   was being   paid   before   the   enforcement   of   the   Act.   It   is true   that   in   the   agreed   amount   which   was   being   paid immediately   before   the   commencement   of   the   Act,   the landlord   cannot   increase   @   10%   of   the   rent   as   per agreement.   The   increase   after   the   enforcement   of   the Act   shall   be   in   accordance   with   Section   6   and   in   the event   the   tenant   does   not   agree   for   the   said   increase, the   landlord   is   free   to   file   application   under   Section 6   read   with   Section   14.   In   view   of   the   foregoing discussion,   we   are   of   the   view   that   the   High   Court   has not   appreciated   the   true   import   of   Sections   6   and   7   of the   Act,   2001   in   observing   that   the   tenant   is   not   in default. 21. One   more   submission   which   has   been   pressed   by   the tenant   to   relieve   the   tenant   from   eviction   has   to   be considered.   Section   9   of   the   Act   provides   for   eviction of the tenant which is to the following effect: “ Section 9.   Eviction   of   tenants.   ­ Notwithstanding   anything   contained   in   any other   law   or   contract   but   subject   to   other provisions   of   this   Act,   the   Rent   Tribunal 20 shall   not   order   eviction   of   tenant   unless   it is satisfied that, ­ (a)   the   tenant   has   neither   paid   nor   tendered the   amount   of   rent   due   from   him   for   four months :­ Provided   that   the   ground   under   this   clause shall   not   be   available   to   the   landlord   if   he has   not   disclosed   to   the   tenant   his   hank account   number   and   name   of   the   bank   in   the same Municipal area, in the rent  agreement  or by   a   notice   sent   to   him   by   registered   post, acknowledgment due : Provided   further   that   no   petition   on   the ground under this clause shall he filed unless the landlord has given it notice to the tenant by   registered   post,   acknowledgment   due, demanding   arrears   of   rent   and   the   tenant   has not   made   payment   of   arrears   of   rent   within   a period   of   thirty   days   from   the   (late   of service of notice. Explanation. ­ For the purposes of this clause, the rent shall be deemed to have been tendered when the  same is  remitted through money order to   the   landlord   by   properly   addressing   the same; or   having   been   deposited   with   the   Rent Authority; or” 22. Section   9(a)   provides   that   eviction   can   be   ordered only   when   the   tenant   has   neither   paid   nor   tendered   the rent   due   from   him   for   four   months.   He   submits   that admittedly   after   the   receipt   of   the   notice   dated 27.03.2004   demanding   arrears   of   rent   of   Rs.1,15,945/­, 21 the   tenant   has   paid   an   amount   of   Rs.95,200/­   which covered   the   payment   of   rent   upto   December,   2003   and part   of   rent   of   January,   2004.   He   submits   that   notice was   issued   demanding   arrears   of   rent   from   August,   2003 to   29.02.2004   and   the   rent   upto   December,   2003   having been   deposited   there   was   no   default   for   four   month entitling the landlord to claim eviction. 23. Section   9   second   proviso   of   Act,   2001   contemplates a   notice   by   landlord   demanding   arrears   of   rent   and   the tenant has not made payment of rent within 30 days from the   service   of   the   notice.   The   words   “arrears   of   rent” mean   the   arrears   as   demanded   by   notice   and   the   ground for eviction as contemplated under Section 9(a) is “ the tenant has neither paid nor tendered the amount of rent due   from   him   for   four   months”.   The   payment   and tendering of rent thus relates to rent for four months. The   tenant   cannot   be   heard   saying   that   since   although his   payment   was   done   complying   the   arrears   of   rent   as demanded   but   since   he   has   made   the   payment   upto December, 2003 and the part of January, 2004, he should be   relieved   from   eviction.   What   Section   9   contemplates 22 is payment or tendering the amount of rent due from him for   four   months,   thus,   tendering   of   payment   of   rent   is rent   due   from   him   for   four   months .   In   the   event   rent due  from   him   for   four   months   is  not  paid   the   ground  as contemplated under Section 9(a) is made out. We in this context   notice   a   judgment   of   this   Court   in   Prakash Mehra   vs.   K.L.Malhotra,   (1989)   3   SCC   74.   In   the   above case   this   Court   has   occasion   to   consider   the   provision of   Section   14(1)(a)   of   Delhi   Rent   Control   Act.   The arrears   demanded   by   the   notice   were   the   arrears   which were   required   to   be   paid   by   the   tenant.   The   High   Court has   held   that   Section   14(1)(a)   of   the   Act   made   out   a ground   for   eviction   only   where   the   tenant   had   neither paid   nor   tendered   the   whole   of   the   arrears   of   rent legally   recoverable   from   him   within   two   months   of   the date   on   which   a   notice   of   demand   for   the   arrears   of rent   was   served   on   him   by   the   landlord.   In   the   above case   the   contention   of   the   landlord   was   that   the   rent which   was   due   after   the   notice   should   also   be   treated to   be   as   defaulted   rent   which   argument   was   not accepted.   In   paragraph   7   of   the   judgment   following   was 23 laid down: “ 7. It   is   urged   before   us   by   learned   Counsel for the appellant that Section 14(1)(a) of the Act contemplates  the payment  or tender of the whole   of   the   arrears   of   rent   legally recoverable   from   the   tenant   on   the   date   when the   demand   notice   is   sent   including   the   rent which has accrued after service of the  demand notice.   When   the   notice   was   sent   on   7   May 1976,   rent   for   the   months   of   April   and   May 1976   lad   become   due,   and   as   two   months   was given   for   payment   of   the   arrears,   it   would include also the rent which had accrued during the   said   period   of   two   months.   We   are   not satisfied   that   there   is   substance   in   the contention.   The   arrears   of   rent   envisaged   by Section   14(1)(a)   of   the   Act   are   the   arrears demanded by the notice for  payment of arrears of rent. The arrears due cannot be extended to rent which has fallen due after service of the notice   of   demand.   In   this   case,   the   two   bank drafts   representing   the   arrears   of   rent covered   by   the   notice   of   demand   had   been tendered   within   two   months   of   the   date   of service   of   the   notice   of   demand.   The   High Court is right in the view taken by it. We are not   satisfied   that   the   construction   placed   by B.   C.   Misra,   J.   in   Jag   Ram   Nathu   Ram   v. Surinder Kumar [S.A.O.  No. 52 of  1975 decided on   28   April,   1976   (Del)]   and   in   S.L   Kapur   v. Dr. Mrs. P. D. Lal, [1975 Ren C.J. 322 (Del)] lays down the correct law on the point. ” 24. This Court in the above case has held that arrears of   rent   as   envisaged   in   provision   of   Section   14(1)(a) 24 of   the   Delhi   Rent   Control   Act   are   the   arrears   demanded by   the   notice   for   payment   of   arrears   of   rent.   In   the present   case   arrears   demanded   by   the   notice   i.e. Rs.16,564/­   per   month   starting   from   August,   2003   to February, 2004 totalling Rs.1,15,945/­ were required to be   paid   by   the   tenant,   the   tenant   having   paid   only Rs.95,200/­   as   per   his   calculation   of   the   rent   at   the rate   of   Rs.13,600/­   per   month   has   committed   default. According   to   the   learned   counsel   for   the   tenant,   the rent   paid   by   the   tenant   was   sufficient   to   cover   the rent   upto   December,   2003   and   part   of   January,   2004, admittedly,   the   arrears   as   demanded   having   not   been paid and we having found that the landlord has demanded arrears   of   rent   for   seven   months   according   to   rate   of rent   Rs.16,564/­   per   month   which   was   being   paid   by   the tenant even before the enforcement of the Act, 2001 and after   the   enforcement   of   the   Act,   2001.   The   landlord having   not   added   10%   increase   in   the   rent   demanded, there was no breach of Section 6 and the High Court has committed   error   in   allowing   the   writ   petition   of   the tenant. 25 25. In  view  of  the   foregoing   discussions,  we   allow   the appeals,   set   aside   the   judgment   and   order   of   the   High Court and restore the order of the Rent Tribunal. ......................J. ( ASHOK BHUSHAN ) ......................J. ( K.M. JOSEPH ) New Delhi, January 29, 2019.