2021 INSC 0714 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 6726 OF 2021 [Arising out of Special Leave Petition (Civil) No.28057 of 2019] NATIONAL COMPANY, REPRESENTED BY ITS MANAGING PARTNER ...APPELLANT(S) VERSUS THE TERRITORY MANAGER, BHARAT PETROLEUM CORPORATION  LTD. & ANR.         .... RESPONDENT(S) J U D G M E N T  B.R. GAVAI, J.  1. Leave granted. 2 2. The   appellant   has   approached   this   Court   being aggrieved by the judgment and order dated 19 th   September, 2019,   passed   by   the   Division   Bench   of   the   High   Court   of Judicature   at   Madras,   in   Writ   Petition   No.16228   of   2014, thereby   denying   the   prayer   made   by   the   appellant   for   a direction to the respondents to vacate the property.   3. The   facts,   in   brief,   giving   rise   to   the   present appeal, are as under: The property in question, being t he property con ­ sisting  of   vacant  land  situated  at  Old  No.320,  New No.469, Anna   Salai,   Nandanam,   Chennai   600035,   admeasuring 6107   sq.ft.   (hereinafter   referred   to   as   ‘the   said   premises”) was   leased   to   the   predecessor   of   the   respondent   No.1­ Bharat   Petroleum   Corporation   Ltd.   (hereinafter   referred   to as   “the   BPCL”),   viz.,   Burmah   Shell   Oil   Storage   and   Dis ­ tributing Company of India by the predecessor of the appel ­ lant,   initially   for   a   period   of   20   years   in   the   year   1960. Thereafter, the lease was renewed for another 20 years and finally for another period of 11 years vide a registered lease deed dated 23 rd   April, 1999.   The said lease period came to 3 an end on 31 st   December, 2009.   On the said premises, re ­ spondent No.1­BPCL put up a petrol bunk, which was being operated by the respondent No.2­M/s Vijaya Auto Services, its licensor.  Before the expiry of the lease period, i.e., 31 st  De ­ cember, 2009, the appellant had issued a notice on 14 th  Au ­ gust,   2008   to   respondent   No.1­BPCL,   thereby   terminating the   lease.     Thereafter,   on   20 th   May,   2009,   the   appellant   is ­ sued another notice to respondent No.1­BPCL to vacate the said premises. By subsequent notices dated 16 th   July, 2009 and 3 rd  October, 2009, the appellant reiterated its demand.   Since   respondent   No.1­BPCL   neither   vacated   the said   premises   nor   took   steps   to   formalize   a   fresh   lease agreement,   the   appellant   approached   the   Madras   High Court   praying   for   a   direction   to   the   respondents   to   vacate the said premises.  It appears that, in the meantime, there were some attempts to settle the matter, as the respondent No.1­BPCL had   shown   interest   in   purchasing   the   property   outright. However, the same did not fructify.   4 The matter originally was placed before the single judge   of   the   Madras   High   Court.     On   25 th   April,   2019,   the single judge of the Madras High Court passed the following order: “ With   regard   to   maintainable   of   the   writ petition, in so far as  the relief  prayed for in   the   writ   petition,   there   is   conflict   of judgment   passed   by   this   Court   reported in   2001(1)   CTC   l   (W.A.No.2302   of 1999,   dated   20.10.2000),   2001   (1) CTC 10 (W.P.No.20061 of 1998, dated 2.12.2000),   CDJ   2016   MHC   5023 (W.P.No.29312   of   2014),   CDJ   2018 MHC   1772   (W.P.No.14883   of   2015, dated   22.01.2018)   and   an   unreported judgment   in   W.P.No.7432   of   2009, dated 22.10.2009  on the one hand held that writ petition  is  not maintainable, and the   judgment   passed   by   this.   Court   re ­ ported   in   2005(3)   L.   W.758 (W.P.No.B,l58   of   2001,   dated 19.7.2005),   2005   (3)   L.W.   523 (W.P.No.44758   of   2002,   dated 21.7.2005 ),   2011   (1)   L.W.146 (W.A.No.1767   of   2003,   dated 25.11.2010),   2014   (1)   MLJ   385   (W.A. Nos.   630   &   657   of   2011,   dated 12.12.2013)   and   unreported   judgments passed by this Court in  W.A.Nos.1796  & 1893   of   2014   dated   29.8.2008, W.P.No.13521   of   2002   dated 4.1.2011,   W.A.   No.   44   of   2000   dated 21.7.2000   and   W.A.   No.779   of   2008 5 dated   23.10.2008   on   the   other   hand, writ petition  is  maintainable. Therefore,   Registry   is   directed   to   place this writ petition before the Hon'ble Chief Justice for assigning the   writ petition be ­ fore   the   appropriate   Division   Bench,   so as  to decide the maintainability of the wit petition.” Pursuant   to   the   aforesaid   order,   as   per   the directions   of   the   learned   Chief   Justice,   the   matter   was placed before the Division Bench of the High Court. A   preliminary   objection   was   taken   regarding   the maintainability   of   the   writ   petition   on   the   ground   that   the writ   petition   involved   disputed   questions   of   fact   and   as such, was not maintainable.  It   was,   however,   contended   on   behalf   of   the appellant that no disputed questions of law or fact arose for consideration  and as such,  in view  of  the law laid down  by this Court, the writ petition was maintainable.   The   Division   Bench   by   the   impugned   judgment and   order   dated   19 th   September,   2019,   held   that   the   relief claimed  by   the   appellant   for   a  direction   to   the  respondents to   vacate   the   said   premises   could   not   be   granted   in   a 6 petition   under   Article   226   of   the   Constitution   of   India   and relegated the  appellant  to  the   alternate  remedy  available  in law.  The   Division   Bench   in   the   impugned   judgment referred   to   the   judgment   of   this   Court   in   the   case   of   C. Albert   Morris   v .   K.   Chandrasekaran   and   others 1 , wherein this Court has held that once the lease has expired and the landlord has declined to renew the lease and where the   owner   calls   upon   the   erstwhile   tenant   to   surrender possession, he could no longer assert any right over the site. The Division Bench also referred to the judgment of   this   Court   in   the   case   of   Hindustan   Petroleum Corporation   Ltd.   and   another   v.   Dolly   Das 2 ,   wherein   a similar claim on behalf of the owner of the land was allowed by this Court in writ jurisdiction.   However,   the   Division   Bench   found   that   the aforesaid   judgments   of   this   Court   had   not   considered   the aspect with regard to protection given to a tenant under the 1 (2006) 1 SCC 228 2 (1999) 4 SCC 450 7 enactments similar to Chennai City Tenants Protection Act, 1921 (hereinafter referred to as “the Tenants Act”).  The Division Bench has also referred to its earlier judgments   in   paragraphs   57   and   58   of   the   impugned judgment, which read thus:  “57. In   Bharat   petroleum   Corporation Ltd   vs   R.Ravikiran   2011   (5)   CTC   437,   a division   bench   of   this   court   while disposing CRP (NPD), OSA and CMA) held that   oil   company  was  in   legal   possession of   the   subject   land.   While   the   actual physical possession was with the dealers. The   court   rejected   the   claim   of   the   Oil Companies   under   section   2(4)   (ii)   (a)   in view   of   the   decision   of   the   Honourable Supreme Court in  S.R Radhakrishnan  vs Neelamegam  (2003) 10 SCC 705.  58. In   the   aforesaid   case   it   was   held that   actual   physical   possession   was         a sine   qua   non   for   claiming   the   benefit   of section 9 of the Tamil Nadu City Tenants Protection   Act,   1972.   However,   while concluding,   the   court   observed   that   to come   within   the   definition   of   section   2(4) (ii) (a) of the Act, the petroleum  company should   be   in   actual   possession   of   the land   and   since   they   were   not   in   actual possession,   they   were   not   entitled   to protection   under   section   9   of   the   Act. Similar   view   has   been   taken   in   several other decisions.” The Division Bench observed thus: 8 “59. This   view   of   the   Division   Bench   of this court is now subject matter of appeal in   a   batch   of   appeals   and   Special   Leave Petitions/appeal   before   the   Hon’ble Supreme Court.” Thereafter, the Division Bench referred to various pronouncements   of   this   Court   as   well   as   the   Madras   High Court   and   observed   that   the   conduct   of   the   respondent No.1­BPCL   was   not   befitting   as   an   organ   of   a   State. Thereafter, the Division Bench observed thus: “72. The   remedy   that   is   sought   to   be obtained before us is a remedy which can only be granted by a civil court or by the commercial   courts   as   the   arrangement between   the   petitioner   and   the respondent   arises   out   of   a   private contract   entered   between   them   upto 31.12.1999. 73. Under   section   3   of   the   Madras   City Tenants   Protection   Act,   1921,   the   1st respondent   has   a   right   to   receive compensation   for   the   value   for   building which may have been erected by them or by   their   predecessor   in   interest   and subject   to   the   Agreement.   This compensation   is   payable   once   eviction   is ordered.  74. Likewise,   under   section   9,   a   tenant who   is   entitled   to   compensation   under 9 section   3   of   the   Act,   against   whom eviction proceeding has been instituted or proceedings   under   section   41   of   the Presidency Small Causes Court Act, 1979 has   a   right   to   apply   for   an   order   of   the court   to   direct   the   landlord   to   sell   whole or   part   of   land   for   his   convenient enjoyment   and   the   court   shall   thereafter fix the price of the minimum extent of the land to be sold. 75. Therefore, to ask the 1st respondent to   vacate   the   property   without   giving   the 1st   respondent   any   remedy   under   the provisions   of   the   Madras   City   Tenants Protection Act, 1921 would amount to by­ passing   the   law   and   depriving   the   1st respondent   of   the   legal   remedy   available to   it   as   per   the   dictum   of   the   Hon’ble Supreme   Court   in   Bharat   petroleum Corporation   Ltd   versus   N.R.Vairamani (2004) 8 SCC 579.  76. We   are   therefore   of   the   view   that   in the   present   proceeding,   the   rights   of   the 1st   respondent   under   Section   9   of   the Act,   cannot   be   ignored.   Whether   the   1st respondent   to   a   tenant   cannot   be determined   here.   Since   we   are   not conducting   trial   in   a   writ   proceeding,   we cannot   suo   moto   exercise   power   under Section 9 of the Act.” The   Division   Bench   thereafter   again   referred   to the   conduct   of   the   respondent   No.1­BPCL   in   continuing   to occupy   the   said   premises   without   paying   any   rent   thereof. 10 The   Division   Bench   goes   on   to   observe   that,   “ Though   we are perturbed by the conduct of the 1 st   respondent, we are   unfortunate   unable   to   come   to   the   rescue   of   the petitioner   in   this   writ   petition   in   view   of   the   above discussion .” (emphasis supplied). It   could   thus   clearly   be   seen   that,   though   the Division   Bench   found   that   the   claim   made   in   the   writ petition was almost similar to the claim, which was allowed by it in the case of  Bharat Petroleum Corporation Ltd. v. R.   Ravikiran   and   others 3 ,   it   denied   the   relief   to   the appellant   only   on   the   ground   of   protection   granted   under the Tenants Act and that the view taken by the Madras High Court   in   the   case   of   R.   Ravikiran   (supra)   was   pending before this Court.  We   have   to   examine   the   correctness   of   the   said view.  4. We   have   heard   Shri   V.   Giri,   learned   Senior Counsel   appearing   on   behalf   of   the   appellant   and   Shri 3 2011 (5) CTC 437 11 Kailash Vasdev, learned Senior Counsel appearing on behalf of the respondents.  5. Shri V. Giri, learned Senior Counsel appearing on behalf   of   the   appellant   submits   that   the   issue   is   no   more res integra .   This Court, speaking through a bench of three judges,   in   the   case   of   Bharat   Petroleum   Corporation Limited   v.   R.   Chandramouleeswaran   and   others 4   has held   that   the   tenants   would   not   be   entitled   to   benefit   and rights   under   the   Tenants   Act   unless   they   are   in   actual physical possession of the building constructed by them. He submits   that,   in   the   present   case   also,   undisputedly,   re ­ spondent   No.1­BPCL   has   sub­let/leased   out   the   said premises   to   the   respondent   No.2   and   as   such,   it   is   not   in actual physical possession of the building constructed by it. He therefore submits that the judgment of this Court in the case of  R. Chandramouleeswaran  (supra) squarely applies to the facts of the present case.  6. Learned   Senior   Counsel   further   submits   that   in the present case, no disputed questions of law or facts arise 4 (2020) 11 SCC 718 12 for   consideration.     As   such,   the   Madras   High   Court   while exercising   its   jurisdiction   under   Article   226   of   the Constitution of India ought to have allowed the writ petition. He   further   submits   that   respondent   No.1­BPCL   is   enjoying the property  without paying  a  single farthing  from  the  date of  expiry  of  lease  by   efflux   of  time  i.e.  31 st   December,  2009 and   as   such,   the   conduct   of   the   respondent   No.1­BPCL   is unbecoming   of   a   statutory   corporation,   which   is   a   State within the meaning of Article 12 of the Constitution of India. He   therefore   submits   that   while   allowing   the   appeal   and directing the  respondent No.1­BPCL  to handover vacant and peaceful possession of the said premises to the appellant, it will also be necessary that this Court directs the  respondent No.1­BPCL  to pay market rent from 31 st  December, 2009 till the date of delivery of actual physical possession.  7. Shri   Kailash   Vasdev,   learned   Senior   Counsel appearing   on   behalf   of   the   BPCL,   on   the   contrary,   submits that   the   question   as   to   whether   the   respondent   No.1­BPCL has   sub­let   or   leased   out   the   said   premises   to   the respondent   No.2   is   a   disputed   question   of   fact,   which   can 13 only   be   adjudicated   upon   by   the   parties   before   the appropriate forum .   He further submits that the view taken by   this   Court   in   the   case   of   R.   Chandramouleeswaran (supra)   is   not   a   correct   view   in   law.     He   submits   that   the perusal   of   the   agreements   entered   into   between   the   BPCL with   its   dealers   would   show   that   the   possession   of   the premises, with all the control, is with the BPCL.  The dealer is   only   given   a   right   to   run   the   petrol   pump.     He   therefore submits   that   the   High   Court   has   rightly   relegated   the appellant to the alternate remedy available in law. 8. Perusal   of   the   impugned   judgment   rendered   by the   Division   Bench   would   reveal   that   though   an   objection with   regard   to   maintainability   of   the   writ   petition   on   the ground   of   alternate   remedy   was   seriously   raised   by   the   re ­ spondent No.1­BPCL , the Division Bench was not impressed much   with   the   said   submission.     As   a   matter   of   fact,   the Division   Bench   not   only   referred   to   the   judgment   of   this Court in the case of   ABL International Ltd. and another v.   Export   Credit   Guarantee   Corporation   of   India   Ltd. 14 and others 5   but also   emboldened the following observations of   this   Court   while   reproducing   paragraph   19   of   the   said judgment, which reads thus: “ 19.   Therefore,   it   is   clear   from   the above   enunciation   of   law   that   merely because   one   of   the   parties   to   the litigation   raises   a   dispute   in   regard   to the   facts   of   the   case,   the   court entertaining   such   petition   under Article   226   of   the   Constitution   is   not always bound to relegate the parties to a suit.” 9. The Division Bench also referred to the judgment of this Court in the case of   Dolly Das   (supra), wherein this Court   held   that   in   similar   facts,   appellants   therein   were justified in approaching the writ Court under Article 226 of the Constitution of India and directed the  HPCL   to handover vacant possession and pay the monthly rent.  10. It   is   to   be   noted,   as   has   been   noted   by   the   High Court, that the Division Bench of the same High Court in its decision   in   the   case   of   R.   Ravikiran   (supra)  had   held  that oil   company   was   in   legal   possession   of   the   subject   land, 5 (2004) 3 SCC 553 15 while   the   actual   physical   possession   was   with   the   dealers. The   Division   Bench   specifically   rejected   the   claim   made   by the   oil   company   under   Section   2(4)   (ii)   (a)   of   the   Tenants Act,   in   view   of   the   judgment   of   this   Court   in   case   of   S.R. Radhakrishnan and others v. Neelamegam 6 .   11. Having noted that to get the benefit under Section 9   of the Tamil Nadu City  Tenants Protection Act, 1972, the petroleum   company   should   be   in   actual   possession   of   the land   and   since   they   were   not   in   actual   possession,   they were   not   entitled   to   protection   under   Section   9   of   the Tenants Act, the Division Bench in the impugned judgment stopped at granting relief in favour of the appellant only on the   ground   that   the   view   of   the   Division   Bench   in   R. Ravikiran   (supra)  was  subject  matter   of  appeal  in   a  batch of   Special   Leave   Petitions/Appeals   pending   before   this Court.  12. It   could   thus   clearly   be   seen   that   the   Division Bench   itself   did   not   find   much   favour   with   the   arguments advanced   on   behalf   of   the   respondent   No.1­BPCL     with 6 (2003) 10 SCC 705 16 regard   to   non­exercise   of   jurisdiction   under   Article   226   of the   Constitution   of   India   on   the   ground   of   availability   of alternate remedy and declined the relief only on the ground that the view taken by the other Division Bench in the case of   R.   Ravikiran   (supra)   and   other   matters,   was   pending consideration   before   this   Court   in   a   batch   of   appeals   and Special Leave Petitions.   13. The said impediment is now no more in existence. The   view   taken   by   the   Division   Bench   in   the   case   of   R. Ravikiran   (supra)   has   been   upheld   by   a   Bench   of   three judges   of   this   Court   in   the   case   of   R. Chandramouleeswaran  (supra).  14. It   will   be   relevant   to   refer   to   the   following observations   of   this   Court   in   the   case   of   R. Chandramouleeswaran  (supra):   “ 17.   A Division Bench of this Court vide order   dated   3­12­2009   in   Bharat   Petro ­ leum   Corpn.   Ltd.   v.   Nirmala   [ Bharat   Petro ­ leum   Corpn.   Ltd.   v.   Nirmala ,   (2020)   11 SCC   738]   and   other   connected   matters while   interpreting   sub­clause   ( b )   to   Sec ­ 17 tion   2(4)( ii )   has   held   that   the   expression “actual   physical   possession   of   land   and building”   would   mean   and   require   the tenant   to   be   in   actual   physical   posses ­ sion.   The   provisions   would   not   be   appli ­ cable if the tenant is not in actual physi ­ cal   possession   and   has   given   the premises   on   lease   or   licence   basis   to   a third   party.   The   Court,   however,   did   not give  any  finding   on  the  question   whether such   benefit   is   available   to   the   appellant under  Section  2(4)( i )   or  Section  2(4)( ii )( a ). We   are   reproducing   the   relevant   portion of   the   order   which   reads   as   under:   (SCC pp. 740­42, paras 7­10 & 13­14) ‘7 . As regards sub­clause ( b ) of Sec ­ tion 2(4), we do not agree with the con ­ tention   of   Mr   Nariman.   On   a   plain reading of sub­clause ( b ) we notice that it uses the words “actual physical pos ­ session”.   Had   the   word   “possession” alone   been   used   in   clause   ( b ),   as   has been done in clause ( a ), the legal posi ­ tion may have been different. However, the words “actual physical possession” are   strong   and   emphatic.   That   means that   the   factual   state   of   affairs   has   to be   seen,   not   the   legal   or   deemed   state of   affairs.   There   is   no   doubt   that   the appellant   had   handed   over   possession to   his   licensee/agent   who   was   in   ac ­ tual   physical   possession   of   the   suit premises.   When   a   statute   uses   strong and   emphatic   words,   we   cannot   twist or   give  a  strained  interpretation   to  the said words. The literal rule of interpre ­ 18 tation is the first rule of interpretation which   means   that   if   the   meaning   of   a statute   is   plain   and   clear   then   it should   not   be   given   a   twisted   or strained   meaning.   We   will   be   giving   a strained  and  artificial  interpretation   to the words “actual physical possession” if  we   say   that  the   appellant   is   deemed to be in actual physical possession. We cannot   give   such   an   interpretation   to sub­clause ( b ) of Section 2(4) of the Act particularly   since   clause   ( a )   only   uses the   word   “possession”   and   not   “actual physical   possession”.   Hence,   we   reject the   contention   of   Mr   R.F.   Nariman, learned   counsel   appearing   for   the   ap ­ pellant and hold that the appellant was not in actual physical possession. 8 . The Preamble of the Act makes it clear that the Act applies where super ­ structure   is   constructed   on   the   land, which is leased. Hence, the submission that clause ( a ) applies when there is no superstructure   erected   on   the   vacant land   which   was   leased   is   not   correct. In fact, the Act was meant to give some protection to leased land on which the tenant   constructed   some   superstruc ­ ture. 9 .   As   regards   the   submission   of   Mr Nariman   that   the   appellant   is   entitled to   the  benefit   of   sub­clause   ( a )   of   Sec ­ tions   2(4)   of   the   Act,   it   appears   that this aspect has not been considered by the   High   Court.   In   our   opinion,   the High   Court   should   have   considered 19 whether the appellant is entitled to the benefit   of   Section   2(4)( i )   and   sub­ clause ( a ) of Section 2(4)( ii ) of the Act. 10 .   We   are   not   expressing   any   final opinion   on   the   question   whether   the appellant   is   entitled   to   the   benefit   of Sections 2(4)( i ) and 2(4)( ii )( a ) of the Act as   in   our   opinion   it   was   incumbent upon   the   High   Court   to   have   recorded a   finding   on   the   said   issue.   Therefore, we   set   aside   the   impugned   judgment and   order   [ Bharat   Petroleum   Corpn. Ltd.   v.   M. Nirmala , CRP (NPD) No. 1815 of  2002,  order  dated  25­8­2005  (Mad)] of the High Court and remand the mat ­ ter   back   to   the   Division   Bench   of   the High   Court   to   record   a   finding   on   the question whether the appellant is enti ­ tled to the benefit of Section 2(4)( i ) and sub­clause   ( a )   of   Section   2(4)( ii )   of   the Act. Needless to mention, that the Divi ­ sion Bench of the High Court shall de ­ cide   the   said   question   in   accordance with   law   and   uninfluenced   by   any   ob ­ servation made by us in this order ex ­ cept   the   finding   that   the   appellant   is not   covered   by   sub­clause   ( b )   of   Sec ­ tion   2(4)   of   the   Act.   We   make   it   clear that we are not expressing any opinion of our own on the other issue. We hope and   trust   that   the   Division   Bench   of the High Court will dispose of the case expeditiously   and   preferably   within   a period   of   six   months   from   the   date   a copy of this order is produced before it. *** 20 13 .   We   are   further   of   the   opinion that where the lessee is in actual phys ­ ical   possession   of   the   land   over   which he   has   made   construction   then   he   is entitled   to   an   additional   benefit   given by   Section   9(1)( a )( ii )   of   the   Act.   How ­ ever,   if   the   lessee   who   has   made   con ­ struction on the land let out to him but was  not   subsequently  in   possession   of the   same,   as   is   the   case   of   the   appel ­ lants   in   the   present   cases,   then   he   is not   entitled   to   the   benefit   of   Section 9(1)( a )( ii )  though   he  may   be  entitled  to the   benefit   of   Section   9(1)( a )( i ).   These are   the   questions   on   which   the   Divi ­ sion   Bench   of   the   High   Court   will record a finding. 14 .   Therefore,   we   set   aside   the   im ­ pugned   judgments   and   orders   of   the High   Court   and   remand   the   matter back to the Division Bench of the High Court to  record a  finding  on the ques ­ tion   whether   the   appellant   is   covered by  Section 2(4)( i ) and sub­clause ( a ) of Section 2(4)( ii ) of the Act and is entitled to  the  benefit  of  Section  9(1).  Needless to   mention,   the   Division   Bench   of   the High Court shall decide the said ques ­ tion   in  accordance  with  law  and   unin ­ fluenced   by   any   observation   made   by us   in   this   order   except   our   finding about   clause   ( b )   of   Section   2(4).   We make   it   clear   that   we   are   not   express ­ ing any opinion of our own on other is ­ sues. We hope and trust that the Divi ­ sion   Bench   of   the   High   Court   will   dis ­ 21 pose   of   these   cases   expeditiously   and preferably   within   a   period   of   six months from the date a copy of this or ­ der is produced before it.’ 18.   Thus, while interpreting sub­clause ( b )   to   Section   2(4)( ii ),   this   Court   has held that the expression “actual physi ­ cal   possession   of   land   and   building” would   mean   and   require   the   tenant   to be   in   actual   possession   and   sub­clause ( b )   would   not   apply   if   the   tenant   has sub­let   the   building   or   has   given   the premises   on   leave   and   licence   basis. The   aforesaid   decision   would   operate as res judicata in the case of the appel ­ lant   and   the   landlords   who   were   par ­ ties   to   the   decision.   In   other   cases,   it would   operate   as   a   binding   precedent under Article 141 of the Constitution .” [emphasis supplied] 15. It could  thus be seen that this Court in the  case of   R.   Chandramouleeswaran   (supra)   has   held   that   this Court   in   the   case   of   Bharat   Petroleum   Corporation Ltd.   v.     Nirmala and others 7    and other connected matters, while   interpreting   the   expression   “actual   physical   posses ­ sion of land and building” would mean and require the ten ­ ant   to   be   in   actual   physical   possession   and   sub­clause   (b) 7 (2020) 11 SCC 738 22 would not apply if the tenant has sub­let the building or has given   the   premises   on   leave   and   licence   basis.     It   further held   that   the   aforesaid   decision   would   operate   as   res   judi ­ cata in the case of the appellant and the landlords who were parties   to   the   said   decision.   It   further   held   that   in   other cases, it would operate as a binding precedent under Article 141   of   the   Constitution   of   India.     Not   only   that,   but   this Court made the position amply clear in the concluding para ­ graph 28, which reads thus: “28.   Recording  the aforesaid position, we dismiss the present appeals by the appel ­ lant, that is, the three petroleum  compa ­ nies,   and   uphold   the   orders   passed   by the High Court that the appellant tenants would   not   be   entitled   to   the   benefit   and rights   under   the   Act   unless   they   are   in actual physical possession of the building constructed by them.  In other words, in case   the   appellants   have   let   out   or sub­let the building or given it to third parties,   including   dealers   or   li ­ censees, they  would  not be entitled to protection and benefit under the Act .” [emphasis supplied] 16. This   Court   has   upheld   the   orders   passed   by   the High Court that the appellant tenants would not be entitled 23 to the benefit and rights under the Tenants Act unless they are   in   actual   physical   possession   of   the   building constructed by  them.   The  position is amply  made clear  by observing that in case the appellants have let out or sub­let the building or given it to third parties, including dealers or licensees,   they   would   not   be   entitled   to   protection   and benefit under the Tenants Act.  17. Though   Shri   Kailash   Vasdev,   learned   Senior Counsel,   attempted   to   assail   the   correctness   of   the   said judgment,   such   an   exercise   is   not   permissible   in   law.   The said   judgment   of   this   Court   in   the   case   of   R. Chandramouleeswaran   (supra)   is   delivered   by   a   Bench consisting   of   three   judges   and   we   are   bound   by   the   view taken therein.   18. We   have   perused   the   agreement   between   the   re ­ spondent No.1­BPCL   and the respondent No.2 herein.   Shri Kailash   Vasdev,   learned   Senior   Counsel,   fairly   concedes that all the agreements between the   respondent No.1­BPCL and   its   dealers   are   identical.   As   such,   when   a   Bench   of 24 three   judges   of   this   Court   in   the   case   of   R. Chandramouleeswaran   (supra),   while   considering   a similar   agreement   between   the   appellant­BPCL   and   the dealer,   has  held that  since  the  appellant  tenant  was not  in actual   physical   possession,   it   was   not   entitled   to   the protection   under   the   Tenants   Act,   the   said   view   is   bound even in the facts of the present case.   19. In   the   result,   we   find   that   the   view   taken   by   the High Court, thereby relegating the appellant to the alternate remedy available in law, is not sustainable. 20. As observed by the High Court, the conduct of the respondent No.1­BPCL   in continuing with the occupation of the   said   premises   without   paying   any   rent   from   31 st December,   2009   is   unbecoming   of   a   statutory   corporation, which   is   a   State   within   the   meaning   of   Article   12   of   the Constitution of India.  We therefore find that while directing the   respondents   to   vacate   the   said   premises   and   handover peaceful and vacant possession to the appellant, it will also be   necessary   in   the   interests   of   justice   to   direct   the respondent   No.1­BPCL   to   pay   arrears   of   market   rent   from 25 31 st   December,   2009,   till   the   date   of   delivery   of   possession at the market rate.  21. In   the   result,   the   appeal   is   allowed   in   the following terms: (i) The respondent No.1­BPCL is directed to vacate and handover peaceful and vacant possession of the said premises   to   the   appellant   within   a   period   of   three months from today. (ii) The   respondent   No.1­BPCL   is   directed   to   pay arrears   of   market   rent   to   the   appellant   from   31 st December,   2009   till   the   date   of   handing   over   of possession.   22. We postpone the issue of determination of market rent   for  a  period  of  three weeks  from  today.    The  appellant as   well   as   the   respondents   shall   file   their   written submissions with regard to the market rent with supporting documents within a period of two weeks from today.   23. The   respondent   No.1­BPCL   shall   also   pay   costs, quantified   at   Rs.1,00,000/­   (Rupees   One   lakh   only)   to   the appellant.  26 24. The   appeal   is   disposed   of   in   the   above   terms. Pending applications, if any, shall stand disposed of.  …….…....................., J.                              [L. NAGESWARA RAO] …….…....................., J.                                                  [B.R. GAVAI] NEW DELHI; NOVEMBER 11, 2021