2019 INSC 0088            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL Nos.5753­5754 OF 2011 Mahadev P Kambekar (D)  TR. LRS.              ….Appellant(s) VERSUS Shree Krishna Woolen Mills Pvt. Ltd.            …Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1) These   appeals   are   directed   against   the   final judgment   and   order   dated   19.07.2007   passed   by the   High   Court   of   Judicature   at   Bombay   in   Appeal No.169   of   1999   in   Suit   No.503   of   1980   and   in Appeal   No.199   of   1999   in   Suit   No.503   of   1980 whereby   the   Division   Bench   of   the   High   Court allowed   both   the   appeals   filed   by   the   appellants 1 herein   (defendant)   and   the   respondent(plaintiff) herein respectively.    2) In order to appreciate the controversy involved in these appeals which lies in a narrow compass, it is   necessary   to   set   out   the   relevant   facts hereinbelow. 3) The   appellants   are   the   legal  representatives   of Mahadev   Pandurang   Kambekar,   who   was   the original   defendant   whereas   the   respondent­Shree Krishna Woolen Mills Pvt. Ltd. is the plaintiff in the Civil Suit out of which these appeal arise. 4) The   dispute   between   the   parties   relates  to   the land bearing survey Nos.58 and 60 (re­numbered as CTS   741,741/1   to   741/7)   situated   at   Nahur­ Bhandup   in   Bombay   suburban   District   (hereinafter referred to as “the suit land”). 5) The plaintiff claims to be the lessee  of the suit land   whereas   the   defendant   claims   to   be   the owner/lessor of the suit land on the terms set out in 2 the   indenture   of   the   lease   deed   dated   20.06.1958 executed between the parties. 6) A   dispute   arose   between   the   parties.   This   led the defendant to determine the lease in question by serving   a   quit   notice   dated   19.02.1980   to   the plaintiff   requesting   them   to   handover   the   leased premises,   which   was   in   their   possession,   to   the defendant. 7) The   plaintiff   then   filed   a   Civil   Suit   (No.503   of 1980)   against   the   defendant   on   the   original   side   of the Bombay High Court claiming therein the specific performance   of   the   contract   (lease   deed)   in   relation to the suit land.  8) The   suit   was   based   essentially   on   clause   7   of the   Lease   Deed   which,   according   to   the   plaintiff, enabled   them   to   elect   and   exercise   their   right   to purchase   the   suit   land   from   the   defendant   on fulfillment of the conditions set out therein. 9) The defendant on being served filed the written statement.   The   defendant   denied   the   claim   and   at 3 the   same   time   also   filed   his   counter   claim   against the plaintiff seeking their eviction from the suit land and the arrears of rent. 10) The   Single   Judge   by   judgment/decree   dated 24.12.1998   decreed   the   plaintiff’s   suit   for   specific performance of contract and directed the defendant to   execute   the   conveyance   deed   in   favour   of   the plaintiff   of   the   suit   land.   The   Single   Judge   also allowed the counter claim filed by the defendant and accordingly  passed  the  decree for  possession  of  the suit land and arrears of rent for three years against the plaintiff. 11) The appellants (defendant) and the respondent (plaintiff) both felt aggrieved by the judgment/decree passed by the Single Judge and filed their respective appeals before the Division Bench.  12) So   far   as   the   defendant's   (appellants   herein) Appeal No.169/1999 was concerned, it arose out of the   decree   passed   against   him   for   specific performance   of   the   contract,   whereas   so   far   as   the 4 plaintiff's (respondent herein) appeal (No.199/1999) was   concerned,   it   arose   out   of   the   decree   passed against   them   for   possession   of   the   suit   land   and arrears of rent. 13) By   impugned   judgment,   the   Division   Bench allowed   both   the   appeals.     So   far   as   appeal (169/1999)   filed   by   the   appellants   (defendant)   was concerned,   the   Division   Bench   set   aside   the judgment /decree and remanded the suit for re­trial to   the   Single   Judge  on  merits   afresh   in   accordance with law. 14) So   far   as   appeal   (199/1999)   filed   by   the respondent   (plaintiff)   was   concerned,   the   Division Bench set aside the judgment/decree on the ground that the counter­claim was not maintainable in view of Section 41 of the Presidency Small Cause Courts Act, 1882 ( for short called “the Act 1882”) . In other words,   the   Division   Bench   held   that   so   far   as counter­claim   filed   by   the   defendant   against   the plaintiff   is   concerned,   the   Single   Judge   wrongly 5 entertained it as it had no jurisdiction on its original jurisdiction to entertain counter­claim of this nature in the light of the provisions of Section 41 of the Act 1882. 15) The   defendant   (appellants   herein),   i.e.,   lessor felt   aggrieved   by     that   part   of   the   order   of   the Division   Bench   which   resulted   in   dismissal   of   his counter­claim  and  filed  the  present  appeals  by  way of special leave in this Court. 16) So far as the order of the Division Bench which resulted   in   setting   aside   of   the   judgment/decree   of the   Single   Judge   and   remanding   of   the   suit   for   re­ trial on merits is concerned, it attained finality as a result of dismissal of SLP filed by the plaintiff in this Court.   17) The   short   question,   which   arises   for consideration   in   these   appeals,   is   whether   the Division   Bench   was   right   in   dismissing   the defendant's   counter­claim   as   being   not maintainable. 6 18) Heard   Mr.   Shekhar   Naphade,   learned   senior counsel   for   the   appellants   and   Mr.   Shyam   Divan, learned senior counsel for the respondent. 19) Mr.   Naphade,   learned   senior   counsel appearing   for   the   appellants   (defendant)   and   Mr. Shyam Diwan, learned senior counsel appearing for the   respondent   (plaintiff)   addressed   the   Court   at length.     However,   having   heard   both   the   learned counsel and on perusing  the record of the case, we find no merit in these appeals. 20) In   our   considered   opinion,   the   issue   involved in the present appeals remains no longer  res integra and   is   decided   by   this   Court   in   the   case   of Mansukhlal   Dhanraj   Jain   &   Ors.   vs.   Eknath Vithal Ogale  [(1995) 2 SCC 665]. 21) In   Mansukhlal   case   (supra),   the   question arose   as   to   whether   the   suit   filed   by   the   plaintiff claiming   to   be   the   licensee   of   the   premises   on monetary   consideration   and   seeking   permanent 7 injunction   restraining   the   defendant   (licensor)   from recovery   of   the   possession   of   the   premises   is cognizable   by   the   City   Civil   Court,   Bombay constituted   under   the   Bombay   City   Civil   Court   Act or   is   cognizable   by   the   Court   of   Small   Causes Bombay as per Section 41(1) of the Act, 1882. 22) It is this question, which was examined by this Court in detail in the light of the relevant provisions of   the   Bombay   City   Civil   Court   Act,   the   Presidency Small   Cause   Courts   Act,   1882   and   the   Bombay Rents,   Hotel  and   Lodging   House   Rates  Control   Act, 1947.  23) Having examined the question, their Lordships speaking through Majmudar, J. held that such suit is cognizable and thus maintainable in the Court of Small Causes, Bombay. 24) It is apposite to refer the discussion contained in   paras   11,   12,   13,   16,   17   and   18   which   read   as under: 8 “ 11.   In   order   to   resolve   the   controversy posed   for   our   consideration,   it   will   be appropriate   to   note   the   relevant   statutory provision   having   a   direct   bearing   on   this question.   Section   41(1)   of   the   Small   Cause Courts Act reads as under: “ 41.   (1)   Notwithstanding   anything contained elsewhere in this Act or in any other law for the time being in force but subject   to   the   provisions   of   sub­section (2), the Court of Small Causes shall have jurisdiction to entertain and try all suits and   proceedings   between   a   licensor   and licensee,   or   a   landlord   and   tenant, relating  to  the  recovery  of  possession  of any   immovable   property   situated   in Greater   Bombay,   or   relating   to   the recovery of the licence fee or charges or rent  thereof, irrespective  of the  value of the   subject­matter   of   such   suits   or proceedings.” 12.   A   mere   look   at   the   aforesaid   provision makes   it   clear   that   because   of   the   non­ obstante   clause   contained   in   the   section, even   if   a   suit   may   otherwise   lie   before   any other   court,   if   such   a   suit   falls   within   the sweep   of   Section   41(1)   it   can   be   entertained only   by   the   Court   of   Small   Causes.   In   the present   proceedings   we   are   not   concerned with   the   provisions   of   sub­section   (2)   of Section   41   and   hence   we   do   not   refer   to them. For applicability of Section 41(1) of the Small   Cause   Courts   Act,   the   following conditions   must   be   satisfied   before   taking the   view   that   jurisdiction   of   regular competent  civil   court like   City Civil   Court  is ousted: (i)   It   must   be   a   suit   or   proceeding between the licensee and licensor; or (ii) between a landlord and a tenant; 9 (iii)   such   suit   or   proceeding   must   relate to   the   recovery   of   possession   of   any property situated in Greater Bombay; or (iv)   relating   to   the   recovery   of   the licence fee or charges or rent thereof. 13. In the present case, we are not concerned with the 2nd and 4th conditions, as the only contention   of   the   appellants   is   that   the present  suits  do  not  satisfy  conditions 1  and 3   for   attracting   Section   41(1).   The respondents   claim   to   the   contrary.   It   is obvious   that   if   the   present   suits   satisfy conditions 1 and 3 they would clearly attract the   applicability   of   Section   41(1)   of   the   Act and   such   suits   would   be   outside   the   purview of regular civil court like the City Civil Court. Therefore,   the   enquiry   which   becomes relevant  at  this   stage   is  to  find   out   from  the averments   in   the   plaints   whether   these   are suits   between   a   licensor   and   a   licensee   and whether   they   relate   to   the   recovery   of possession of immovable property situated in Greater Bombay. 16.   It   is,   therefore,   obvious   that   the   phrase “relating   to   recovery   of   possession”   as  found in   Section   41(1)   of   the   Small   Cause   Courts Act   is   comprehensive   in   nature   and   takes   in its   sweep   all   types   of   suits   and   proceedings which   are   concerned   with   the   recovery   of possession of  suit property  from the licensee and,   therefore,   suits   for   permanent injunction   restraining   the   defendant   from effecting forcible recovery of such possession from   the   licensee­plaintiff   would   squarely   be covered by the wide sweep of the said phrase. Consequently in the light of the averments in the   plaints   under   consideration   and   the prayers   sought   for   therein,   on   the   clear language   of   Section   41(1),   the   conclusion   is inevitable   that   these   suits   could   lie   within 10 the   exclusive   jurisdiction   of   Small   Cause Court, Bombay and the City Civil Court would have no jurisdiction to entertain such suits. 17.   We   may   now   refer   to   the   relevant decisions   of   this   Court   and   other   courts   to which   our   attention   was   invited   by   learned counsel   for   both   the   sides.   As   some   of   the decisions referred to a pari materia provision as  found  in  Section  28 of  the Bombay Rents, Hotel   and   Lodging   House   Rates   Control   Act, 1947 (hereinafter referred to as “the Bombay Rent Act”), it will be necessary to refer to the said   provision.   Section   28(1)   of   the   Bombay Rent Act reads as under: “ 28.   Jurisdiction   of   courts.— Notwithstanding   anything   contained   in any   law   and   notwithstanding   that   by reason of the amount of the claim or for any other reason, the suit or proceeding would   not,   but   for   this   provision,   be within its jurisdiction,— (a) in Greater Bombay, the Court of Small Causes,   Bombay,   (aa)   in   any   area   for which,   a   Court   of   Small   Causes   is established   under   the   Provincial   Small Cause Courts Act, 1887, such Court and (b)   elsewhere,   the   Court   of   the   Civil Judge   (Junior   Division)   having jurisdiction   in   the   area   in   which   the premises   are   situate   or,   if   there   is   no such   Civil   Judge,   the   Court   of   the   Civil Judge   (Senior   Division)   having   ordinary jurisdiction, shall   have   jurisdiction   to   entertain   and try   any   suit   or   proceeding   between   a landlord   and   a   tenant   relating   to   the recovery   of   rent   or   possession   of   any premises   to   which   any   of   the   provisions of this Part apply….” 18.   When   Section   41(1)   of   the   Small   Cause Courts   Act   is   read   in   juxtaposition   with   the aforesaid Section 28 of the Bombay Rent Act, it   becomes   clear   that   pari   materia   words   are used   about   nature   of   suits   in   both   these 11 provisions   for   conferring   exclusive jurisdiction   on   Small   Cause   Courts,   namely, they   alone   can   entertain   such   suits   or proceedings   relating   to   recovery   of possession   of   premises.   It   is   of   course   true that   Section   41   of   the   Small   Cause   Courts Act   deals   with   such   suits   between   the licensee and  licensor while  Section  28  of the Bombay   Rent   Act   deals   with   suits   between landlord   and   tenant.   But   the   nature   of   such suits as contemplated by both these sections is   the   same,   namely,   it   should   be   the   suit relating   to   the   recovery   of   possession   of premises. Interpreting the phrase “relating to recovery   of   possession”   as   found   in   Section 28 of the Bombay Rent Act, a Bench of three learned   Judges   of   this   Court   in   the   case   of Babulal   Bhuramal   v.   Nandram   Shivram6   held that   a   suit   for   declaration   that   one   of   the plaintiffs   was   the   tenant   of   the   defendant landlord and the other plaintiffs were his sub­ tenants   and   they   were   entitled   to   be protected   from   eviction   squarely   falls   within the   exclusive   jurisdiction   of   the   Small   Cause Court,   Bombay   under   Section   28   of   the Bombay Rent Act and jurisdiction of the City Civil   Court   for   entertaining   such   a   suit   is excluded.   Imam,   J.   speaking   for   the   three­ Judge   Bench   in   that   case   observed   at   page 374 of the report as under: “ The   present   suit   filed   in   the   City   Civil Court raised in substance a claim to the effect   that   the   plaintiffs   were   the tenants   of   the   premises   within   the meaning   of   the   Act.   Such   a   claim   was one which arose out of the Act or any of its   provisions.   The   suit   related   to possession of the premises and the right of   the   landlord   to   evict   any   of   the plaintiffs  was  denied  on  the  ground  that the first plaintiff was a tenant within the meaning of the Act and the premises had been   lawfully   sublet   by   him   to   the 12 second   and   third   plaintiffs.   The   City Civil   Court   was   thus   called   upon   to decide   whether   the   first   plaintiff   was   a tenant   of   the   premises   within   the meaning   of   the   Act   and   whether   he   had lawfully   sublet   the   same   to   the   second and third plaintiffs. The City Civil Court, therefore, had to determine whether the plaintiffs   had   established   their   claim   to be   in   possession   of   the   premises   in accordance   with   the   provisions   of   the Act.” 25) In the light of the law laid down by this Court in  Mansukhlal’s case  (supra) which was later relied on   in   Prabhudas   Damodar   Kotecha   &   Ors.   vs. Manhabala Jeram Damodar & Anr.  [(2013) 15 SCC 358],   we   have   no   hesitation   in   affirming   the   view taken by the High Court in the impugned judgment which   rightly   held   that   the   counter­claim   filed   by the   defendant   (appellants   herein)   is   not maintainable. 26) In   our   considered   view,   the   law   laid   down   in these   two   cases   has   full   application   to   the   facts   of this  case and  we find  no  ground  to  take a  different view than what has been taken by the High Court. 13 27) The only distinction on the facts of the case of Mansukhlal   (supra) and the case at hand is that in case   of   Mansukhlal   (supra),   the   dispute   was between  the  licensee  and  the  licensor  in  relation   to the   land,   whereas   in   the   case   at   hand,   the   dispute is between the landlord and the tenant.  28) This   factual   distinction,   in   our   view,   is   of   no significance   for   deciding   the   issue   in   question against the appellants by placing reliance on the law laid   down   in   the   case   of   Mansukhlal   (supra) because   both   the   category   of   cases,   i.e.,   the   one arising   between   the   licensor   and   the   licensee   and the   other   arising   between   the   landlord   and   the tenant   in   relation   to   the   land   are   governed   by Section 41 of the Small Cause Courts Act.  29) In other words, whether it is a suit between the licensor   and   the   licensee   or   between   the   landlord and   the   tenant,   such   types   of   suits   fall   under Section   41   of   the   Small   Cause   Courts   Act   and   are, 14 therefore, cognizable by the Courts of Small Causes, Bombay. 30) This   takes   us   to   deal   with   the   next   argument of     Mr.   Naphade,   learned   senior   counsel   for   the appellants that once the tenancy is determined such suits would not come within the purview of Section 41   of   the   Small   Cause   Courts   Act.   This   argument was rejected by the Division Bench and, in our view, rightly   by   placing   reliance   on   the   law   laid   down   by the   Bombay   High   Court   in   the   case   of   Nagin Mansukhlal   Dagli   vs.   Haribhai   Manibhai   Patel (AIR 1980 Bombay 123) (Para 8 of the said decision quoted in the impugned order).  We approve the law laid down by the Bombay High Court in the case of Nagin Mansukhlal Dagli  (supra) as laying down the correct   principle   of   law.   We,   therefore,   do   not consider   it   necessary   to   elaborate   our   reasoning more than what we have said. 15 31) Before   parting,     we   consider   it   apposite   to make   it   clear   that   though   both   learned   senior counsel   in   support   of   their   respective   submissions referred extensively to the factual matrix of the case from their respective list of dates, pleadings and the documents   but   we   have   refrained   from   recording any factual finding on any of the factual issues.  32) Indeed, in the light of what we have held  supra on legal  question, it is not  necessary.   It is now for the parties to raise all such factual issue(s) such as how   much   area   was   leased   out,   how   much   area   is outside the lease, who are the owners of the leased area   and   the   areas   adjacent   to   leased   area   and   all incidental   questions   arising   therefrom   before   the competent Court.  33) It   is   apart   from   the   fact   that   these   factual issues were also not gone into by the Division Bench and indeed rightly.   It is for this reason, we find no ground to deal with them for the first time in these appeals   else   it   will   cause   prejudice   to   the   rights   of 16 the parties while prosecuting their grievances before the   competent   Court.   Now,   it   will   be   for   the competent   Court   to   come   to   its   own   conclusion   on their   respective   merits  and   pass   appropriate  orders in accordance with law.  34) In   view   of   the   foregoing   discussion   and   the observations,   we   find   no   merit   in   these   appeals. The appeals thus fail and are accordingly dismissed.                                ………...................................J.       [ ABHAY MANOHAR SAPRE ]                                          … ...……..................................J.              [R. SUBHASH REDDY] New Delhi; January 31, 2019 17