2021 INSC 0793 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No.5976 of 2014 PADAM NABH & SONS      ... Appellant (s) Versus YASH PAL       ... Respondent (s)   J U D G M E N T V. Ramasubramanian, J. 1. This  appeal  arising   out  of an order  of  eviction passed by  the  Rent Controller,   Shaheed   Bhagat   Singh   Nagar,   Nawanshahr,   under   Section 13­B   of   the   East   Punjab   Urban   Rent   Restriction   Act,   1949   and confirmed on revision by the High Court of Punjab and Haryana, raises an   interesting   question   as   to   whether   a   Non­Resident   Indian   who purchases   a   building   to   which   the   Act   applies,   subsequent   to   the 1 induction   of   the   tenant,   will   be   entitled   to   invoke   the   summary jurisdiction under Sub­section (1) of Section 13­B or not. 2. We   have   heard   Mr.   Nidhesh   Gupta,   learned   senior   counsel appearing   for   the   appellant   and   Mr.   Pardeep   Gupta,   learned   counsel appearing for the respondent. 3. Admittedly   one   Shri   Padam   Nabh,   who   was   the   father   of   the proprietor/partner of the appellant­concern, was inducted as a tenant in respect of a non residential building measuring about 12’ x 12’, situate at   the   Old   Grain   Market   Nawanshahar.   The   induction   of   Shri   Padam Nabh as a tenant, was by one Sat Prakash. 4. Claiming   (i)   that the original owner Sat Prakash sold the premises in  question  to  his father  Brij Lal under  a  sale deed dated 6.2.1989;   (ii) that the property devolved upon him and his brother after the demise of his   father   in   the   year   1991   through   testamentary   succession;   (iii)   that he went to Australia in March­1996 and returned to India on 4.02.2004; and   (iv)   that   he   required   the   tenanted   premises   for   establishing   a departmental   store,   the   respondent   filed   a   petition   for   eviction   under Section 13­B of the Act. The petition was allowed by the Rent Controller 2 by an Order dated 19.01.2010. 5. Challenging   the   order   of   the   eviction   passed   by   the   learned   Rent Controller, the appellant filed a revision before the High Court of Punjab and Haryana at Chandigarh. The revision having been dismissed by the High Court, the tenant is on appeal before us. 6. The   main   contention   of   Shri   Nidhesh   Gupta,   learned   senior counsel for the appellant is that the issue raised by the appellant is no longer   res   integra,   but   covered   by   the   judgment   of   the   Constitution Bench   of   this   Court   in   Nathi   Devi   vs.   Radha   Devi   Gupta 1 .   However, the   High   Court,   in   the   impugned   order,   chose   to   follow   the   decision   of the Division Bench of the High Court in   Smt. Bachan Kaur   vs.   Kabal Singh 2 ,   which   distinguished   the   Constitution   Bench   Judgment   in Nathi   Devi   (supra).   Therefore,   it   is   contended   by   Shri   Nidhesh   Gupta, learned   senior   counsel   that   the   impugned   order   of   the   High   Court requires   to   be   interfered   with,   by   this   Court,   in   the   light   of   the   law declared   by   the   Constitution   Bench   while   interpreting   an   identical provision in the Delhi Rent Control Act, 1958 (for short “ Delhi Act ”). 1 (2005) 2 SCC 271 2 2011(1) RCR (Rent) 368 3 7. Since   Nathi Devi   (supra) was concerned with the interpretation of Section   14­B   of   the   Delhi   Rent   Control   Act,   1958   and   since   we   are concerned   in   this   case   with   the   interpretation   of   Section   13­B   of   the East   Punjab   Urban   Rent   Restriction   Act,   1949,   we   think   it   would   be appropriate to extract the relevant provisions of both the enactments in a tabular column for better appreciation. Delhi Rent Control Act, 1958 East   Punjab   Urban   Rent Restriction Act, 1949 14­B .   Right   to   recover   immediate possession   of   premises   to   accrue to   members   of   the   armed   forces, etc.  (1) Where the landlord ­ (a) is a released or retired person from any  armed   forces   and   the premises   let   out   by   him   are required   for   his   own   residence; or (b) is a dependent of a member of any armed  forces   who   had been   killed   in   action   and   the premises let out by such member are required for  the residence   of   the   family   of   such member,   such   person   or,   as   the case may be, the dependent may, within   one   year   from   the   date   of his   release   or   retirement   from such   armed   forces   or,   as   the 13­A.     Right   to   recover   immediate possession   of   residential   or scheduled   building   to   accrue   to certain   persons.   Where   a   specified landlord   at   any   time,   within   one year   prior   to   or   within   one   year after   the   date   of   his   retirement   or after   his  retirement  but  within  one year   of   the   date   of   commencement of   the   East   Punjab   Urban   Rent Restriction   (Amendment)   Act, 1985, whichever is later, applies to the   Controller   alongwith   a certificate   from   the   authority competent   to   remove   him   from service   indicating   the   date   of   his retirement   and   his   affidavit   to   the effect   that   he   does   not   own   and possess   any   other   suitable accommodation in the local area in which   he   intends   to   reside   to recover   possession   of   his 4 case may be, the date of death of such member, or within a period of   one   year   from   the   date   of commencement of the  Delhi Rent Control   (Amendment)   Act ,   1988, whichever   is   later,   apply   to   the Controller   for   recovering   the immediate   possession   of   such premises. (2)   Where   the   landlord   is   a member   of   any   of   the   armed forces   and   has   a   period   of   less than one year preceding the date of   his   retirement   and   the premises   let   out   by   him   are required   for   his   own   residence after   his   retirement,   he   may,   at any   time,   within   a   period   of   one year   before   the   date   of   his retirement,   apply   to   the Controller   for   recovering   the immediate   possession   of   such premises. (3) Where the landlord referred to in sub­section (1) or sub­ section (2)   has   let   out   more   than   one premises, it shall be open to him to   make   an   application   under that   sub­section   in   respect   of only   one   of   the   premises   chosen by him. Explanation   ­     For   the   purposes of   this   section,   "armed   forces" means   an   armed   force   of   the Union   constituted   under   an   Act of   Parliament   and   includes   a member   of   the   police   force constituted   under   Section   3   of residential   building     or   scheduled building,   as   the   case   may   be,   for his   own   occupation,   there   shall accrue,   on   and   from   the   date   of such   application   to   such   specified landlord, notwithstanding anything contained   elsewhere in this Act or in any other law for the time being in force or in any contract (whether expressed   or   implied),   custom   or usage   to   the   contrary,   a   right   to recover immediately the possession of   such   residential   building   or scheduled   building     or   any   part   or parts of such building if it is let out in part or parts: Provided   that   in   case   of   death   of the specified landlord, the widow or widower   of   such   specified   landlord and   in   the   case   of   death   of   such widow   or   widower,   a   child   or   a grandchild or a widowed daughter­ in­law   who   was   dependent   upon such specified landlord at the time of   his   death   shall   be   entitled   to make   an   application   under   this section to the Controller­ (a) In   the   case   of   death   of   such specified   landlord,   before   the commencement   of   the   East Punjab   Urban   Rent   Restriction (Amendment)   Act,   1985,   within one year of such commencement; (b) In   the   case   of   death   of   such specified   landlord   after   such commencement,   but   before   the date of his retirement, within one 5 the   Delhi   Police   Act,  1978  (34  of 1978). 14­C . Right to recover immediate possession of premises to accrue to Central Government and Delhi Administration   employees­     (1) Where   the   landlord   is   a   retired employee   of   the   Central Government   or   of   the   Delhi Administration,   and   the premises   let   out   by   him   are required   for   his   own   residence, such   employee   may,   within   one year   from   the   date   of   his retirement   or   within   a   period   of one   year   from   the   date   of commencement of the  Delhi Rent Control   (Amendment)   Act ,   1988, whichever   is   later,   apply   to   the Controller   for   recovering   the immediate   possession   of   such premises. (2)   Where   the   landlord   is   an employee   of   the   Central Government   or   of   the   Delhi Administration   and   has   a   period of   less   than   one   year   preceding the   date   of   his   retirement   and the   premises   let   out   by   him   are required   by   him   for   his   own residence after his retirement, he may, at any time, within a period of one year before the date of his retirement,   apply   to   the Controller   for   recovering   the immediate   possession   of   such premises. (3) Where the landlord referred to year of the date of his death; (c) In   the   case   of   death   of   such specified   landlord   after   such commencement   and   the   date   of his   retirement   within   one   year   of the date of such retirement: and   on   the   date   of   such application   the   right   to   recover the   possession   of   the   residential building or scheduled building, as the   case   may   be,   which   belonged to   such   specified   landlord   at   the time   of   his   death   shall   accrue   to the applicant:          Provided further that nothing in this   section   shall   be   so   construed as   conferring   a   right,   on   any person   to   recover   possession   of more   than   one   residential   or scheduled   building   inclusive   of any   part   or   any   parts   thereof   if   it is let out in part or parts:     Provided   further   that   the Controller   may   give   the   tenant   a reasonable   period   for   putting   the specified   landlord   or,   as   the   case may   be   ,   the   widow,   widower, child,   grandchild   or   widowed daughter­in­law   in   possession   of the   residential   building   or scheduled   building,   as   the   case may   be,   and   may   extend   such time   so   as   not   to   exceed   three months in the aggregate.            Explanation­ For the purpose 6 in   sub­section   (1)   or   sub­section (2)   has   let   out   more   than   one premises, it shall be open to him to   make   an   application   under that   sub­section   in   respect   of only   one   of   the   premises   chosen by him. 14­D.  Right to recover immediate possession of premises to accrue to   a   widow.   ­     (1)   Where   the landlord   is   a   widow   and   the premises let out by her, or by her husband   are   required   by   her   for her   own   residence,   she   may apply   to   the   Controller   for recovering   the   immediate possession of such premises. (2) Where the landlord referred to in   sub­section   (1)   has   let   out more  than  one  premises,  it shall be   open   to   her   to   make   an application   under   that   sub­ section   in   respect   of   any   one   of the premises chosen by her. 14   (6)   Where   a   landlord   has acquired   any   premises   by transfer,   no   application   for   the recovery   of   possession   of   such premises   shall   lie   under   sub­ section   (1),   on   the   ground specified   in   clause   (e)   of   the proviso thereto, unless a period of five   years   have   elapsed   from   the date of the acquisition." of   this   section,   the   expression “retirement” means termination of service   of   a   specified   landlord otherwise than by resignation. 13­B .   Right   to   recover   immediate possession   of   residential   building or   scheduled   building   and/or non­residential building to accrue to   non­resident   Indian.   ­   (1) Where an owner is a non­resident Indian   and   returns   to   India   and the   residential   building   or   sched ­ uled building and/or non­residen ­ tial   building,   as   the   case   may   be, let out   by him or her, is required for his or her use, or for the use of anyone   ordinarily   living   with   or dependent   on   him   or   her,   he   or she,   may   apply   to   the   Controller for   immediate   possession   of   such building  or   buildings,  as   the  case may be : Provided that a right to apply in   respect   of   such   a   building   un ­ der this section, shall be available only   after   a   period   of   five   years from   the   date   of   becoming   the owner   of   such   a   building   and shall   be   available   only   once   dur ­ ing the lifetime of such an owner. (2) Where   the   owner   referred   to in sub­section (1) has let out more than   one   residential     building   or 7 scheduled   building   and/or   non­ residential   building,   it   shall   be open to him or her to make an ap ­ plication   under   that   sub­section in   respect   of   only   one   residential building   or   one   scheduled   build ­ ing   and/or   one   non­residential building,   each   chosen   by   him   or her. (3) Where   an   owner   recovers possession   of   a   building   under this   section,   he   or   she   shall   not transfer   it   through   sale   or   any other   means   or   let   it   out   before the expiry of a period of five years from the date of taking possession of the said building, failing which, the   evicted   tenant   may   apply   to the Controller for an order direct ­ ing   that   he   shall   be   restored   the possession   of   the   said   building and   the   Controller   shall   make   an order accordingly.” 8. In  Nathi Devi,  eviction was sought under Section 14­D of the Delhi Act   by   a   widow   landlady.   The   Rent   Controller   allowed   the   eviction summarily   and   High   Court   confirmed   the   same.   In   the   special   leave 8 petition filed by the tenant, the decision of this Court in  S. Surjit Singh Kalra   vs   Union   of   India   &   Anr. 3   was   relied   upon   in   support   of   the contention that a landlady who acquired the tenanted premises by way of   transfer,   could   not   avail   the   remedy   under   Section   14­D   for   the eviction   of   a   pre­existing   tenant.   However,   the   Bench   of   two   Hon’ble Judges   of   this   Court   before   whom   Nathi   Devi   (supra)   first   came   up, doubted   the   correctness   of   the   decision   in   S.   Surjit   Singh   Kalra (supra) and, hence, directed the special leave petition to be placed before a   three   Member   Bench.     The   three   Member   Bench   noticed   the   conflict between the   S. Surjit Singh Kalra   and   Kanta Goel   vs.   B.P. Pathak 4 . The conflict was with respect to the interpretation of the words “ let out ” appearing in the relevant provision. Due to this conflict,  Nathi Devi  was referred  to  the  Constitution  Bench  by  an  order  reported  in   Nathi   Devi vs.  Radha Devi Gupta 5 .  The short order of reference reads as follows:  “ Specifically   the   issue   is   in   relation   to   the   meaning   of   the words" let out".  Do they mean the creation of a fresh tenancy or   do   they   refer   to   an   existing   tenancy?   If   the   former,   the section   can   be   resorted   to   only   by   the   creator   of   the   tenancy (widow   or   her   late   husband).   If   it   is   the   latter,   even   a 3 (1991) 2 SCC 87 4 (1977) 2 SCC 814 5 (2000) 9 SCC 249 9 transferee (widow) is entitled to invoke it. We find that there is some   conflict   in   the   views   taken   by   two   Benches   of   three learned Judges each. An observation in the judgment in Surjit Singh Kalra v. Union of India suggests that the words "let out" refer only to the creation of a tenancy. On the other hand, the judgment   in   Kanta   Goel   v.   B.   P.   Pathak   interprets   the   words "let out" in the context of Section 14­D of the Act to mean that even   a   transferee   landlord   can   invoke   the   provision.   It   is,   in these   circumstances,   necessary   that   this   appeal   should   be heard by a Bench of five learned Judges. It shall be so placed after  obtaining  the  directions   of  the   Hon’ble  the   Chief   Justice of India in this regard.” 9. The   Constitution   Bench,   after   referring   to   the   provisions   of Sections   14B   to   14D   as   well   as   Section   14(6)   of   the   Delhi   Act   held   (i) that these provisions carve out an exception to the normal procedure for eviction;   (ii)   that   being   in   the   nature   of   exception,   they   must   be construed strictly and   (iii)   that the words   “let out by him”   or “ let out by her”   clearly   signify   that   the   premises   let   out   by   any   other   person   will stand   excluded   from   the   operation   of   the   summary   procedure. Paragraphs   28   and   32   of   the   Constitution   Bench   Judgment   in   Nathi Devi   (supra)   are   extracted   as   follows,   as   the   entire   argument   of   the petitioners, revolves around the same: “ 28.   The   observations   in   the   aforesaid   judgments   no   doubt support   the   case   of   the   appellant.   This   Court   did   clearly   lay down that the expression, "the premises let out by him" in  Section 10 14­B  of the Act did mean that it is he who has let out alone could evict,   and   in   case   the   landlord   had   been   killed   in   action   his dependent  could  seek immediate eviction of  the  premises let out by such person. It is noticeable that the expression, "premises let out   by   him"   is   used   in   Sections   14­B   and 14­C ,   but   the expression, in   Section 14­D   is "premises let out by her, or by her husband."   Section   14­B   contemplates   two   situations,   firstly, where   the   landlord   is   a   released   or   retired   person   from   any armed   forces   and   secondly,   where   he   was   killed   in   action.   In case   the  landlord   was  killed   in  action  a   right   has   been   given  to his   dependant   within   one   year   of   the   death   of   the   landlord,   to apply to the Controller for recovering the immediate possession of the   premises.   Section   14C   confers   a   right   on   a   retired   employee of   the   Central   Government   or   of   the   Delhi   Administration   who requires   the   premises   let   out   by   him   for   his   own residence.   Section   14­D   confers   a   right   on   a   widow   of   the landlord to seek immediate possession of the premises let out "by her, or by her husband". The scheme of these Sections appears to be  that  where  the  landlord  is  alive  and  the  premises  have  been let   out   by   him,     only   he   can   make   an   application   for   immediate possession  of   the   premises  for  his   own   use.  Only  in  the  case   of his   death   his   dependant   under   Section   14­A ,   and   his   widow under   Section   14­D   can   seek   immediate   possession   of   the premises. The  use  of the expression, "let  out  by him" in   Sections 14­B   and   14­C   and   the   expression,   "let   out   by   her,   or   by   her husband"   in   Section   14­D   have   significance.   If   it   was unnecessary   in   the   scheme   of   these   Sections   as   to   who   had actually let out the premises, the legislature would not have used the term "let out by him" or "let out by her, or by her husband". In interpreting   a   provision   one   cannot   assume   that   the   words employed by the legislature are  redundant.   Section 14­D   gives a right   to   file   an   application   under  that   provision   only  to   a   widow who had  let out the premises or whose husband had let out the premises.   Consequently,   if   the   premises   had   been   let   out   by 11 someone   else,   Section   14­D   will   not   apply.   As   pointed   out   in Surjit Singh Kalra (supra) the expression used in   Section 14­B   is "the   premises   let   out   by   him",   unlike   the   expression   used in   Section 14   (1)(e) where the legislature employed the expression "the premises let out for residential purposes". Thus in the case of a   landlord   belonging   to   the   general   category   it   was   immaterial whether the premises was let out by him or by someone else, as long   as   he   was   the   landlord   of   the   premises   at   the   time   of making   an   application   seeking   eviction   of   the   tenant.   But   the expression,   "let   out   by   her,   or   by   her   husband"   conveys   a different   meaning   altogether.   The   widow's   right   to   recover immediate possession of the premises arises only if the premises were let out by her or by her husband, and not by anyone else. It appears   to   us   that   the   legislature   has   purposely   employed   a different   expression   in   Section   14­D   as   also   in   Section   14­ B   and   14­C .   We   are   here   concerned   with   an   application   filed under   Section   14­D   which   specifies   in   clear   terms   that   a   widow can invoke the provisions only if she has let out the premises, or if her husband had let out the premises. If, as observed in Kanta Goel   (supra),   the   expression,   "the   premises   let   out   by   him"   has been   used   only   to   convey   the   idea   that   the   premises   must   be owned by him directly and the lease must be under him directly, and not  that  he had himself let out the  premises, the legislature would   not   have   then   used   the   expression   "let   out   by   her,   or   by her   husband."   The   very   fact   that   the   Section   specifies   that   the premises must be one which was let out by the widow or by her husband   implies   that   the   provision   would   not   apply   to   a premises   let   out   by   any   other   person.   If   the   intention   of   the legislature was to confer an unlimited right on a widow landlord, the   use   of   the   words   "the   premises   let   out   by   her,   or   by   her husband"   would  have   been   unnecessary  and   the   Section   would have simply read as follows:­  "Where the landlord is a widow and the premises are   required   by   her   for   her   own   residence,   she 12 may   apply   to   the   Controller   for   recovering   the immediate possession of such premises." By  expressly providing  that  the  premises  must  be  one  let  out by   her   or   by   her   husband,   the   legislature   has   clearly   excluded from   the   purview   of   the   said   provision   "premises   let   out   by   any other   person"   even   if   in   course   of   time   the   widow   may   have become its landlord. We are obliged to read the provision as it is, and cannot give it a meaning by deleting an expression expressly employed by the legislature. The expression, "let out by her, or by her   husband"   is   not   an   expression   which   permits   of   any ambiguity.   We   must,   therefore,   give   it   its   normal   meaning.   So understood   the   conclusion   is   inescapable   that   the   legislature intent   was   only   to   confer   a   special   right   on   a   limited   class   of widows viz. the  widow who let the  premises or whose husband had   let   the   premises   before   his   death,   and   which   premises   the widow requires for her own use. “ 32. There is another aspect of the matter.   Section 14­D   uses the expression,   "premises   let   out   by   her,   or   by   her   husband"   which are required by the widow for her own residence. She may apply to the Rent Controller for recovering the immediate possession of "such   premises".   "Such   premises"   obviously   is   relatable   to   the premises let out her or by her husband. It cannot take within its ambit   any   other   premises   which   may   have   been   let   out   by   any other   person.   We,   therefore,   find   substance   in   the   submission urged on behalf of the appellant that   Section 14­D   benefits only a class of widows viz. a widow who or whose husband had let out the   premises.   If   the   intention   was   to   benefit   all   widows,   the section   would   have   provided   that   a   widow   is   entitled   to   obtain immediate   possession   of   the   premises   owned   by   her   and   the expressions,   "let   out   by   her   or   by   her   husband"   and   "such premises"   in   Section   14­D   would   be   redundant.   The   High   Court, therefore,   fell   in   error   in   thinking   that   only   two   conditions   were required to be fulfilled for the application of   Section 14­D   namely, 13 the   landlady   is   a   widow,   and   the   premises   are   required   by   her for   her   residence.   In   addition   to   these   two   requirements,   in   our view,   Section   14­D   insists   that   the   premises   must   be   one   let   out by   her   or   by   her   husband.   A   widow   or   her   late   husband   who acquired   a   tenanted   premises   by   sale   or   transfer   cannot   invoke the provisions of   Section 14D   to evict a preexisting tenant.” 10. But   it   is   difficult   to   accept   the   contention   that   Nathi   Devi   which interpreted Section 14­D of the Delhi Act, would apply with equal force to   the   interpretation   of   Section   13­B   of   the   East   Punjab   Urban   Rent Restriction   Act.   There   are   several   distinguishing   features   between   the Delhi   Act   and   the   Punjab   Act.   Even   before   we   take   note   of   the distinguishing features, we must keep in mind the fact that the shortage of   housing   and   the   exploitation   of   tenants   by   landlords   in   the   urban areas,  in   the   aftermath   of  the   world  wars,  led  to   the   enactment   of  rent control legislations in the country. The problems created by the post war conditions differed from State to State and hence, the solution sought to be offered in the form of legislation also differed from State to State. As a matter   of   fact   the   East   Punjab   Urban   Rent   Restriction   Act,   1949   is   an offshoot of the Punjab Urban Rent Restriction Act, 1941 and the Punjab Urban   Rent   Restriction   Act,   1947,   both   of   which   are   pre­independent 14 and   pre­partition   legislation.   On   the   contrary,   the   Delhi   Act   of   1958   is an offshoot of the Delhi and Ajmer Rent Control Act, 1952. The areas to which   these   acts   applied   had   their   own   peculiar   geographical   features and   socio­economic   conditions.   This   is   why   the   language   employed   in these   rent   control   legislations   differ,   though   they   may   have   a   common template. 11. Coming   to   the   distinguishing   features   between   the   Delhi   Act   and the   East   Punjab   Act,   it   may   be   seen   immediately   that   the   Delhi   Act covers four categories of persons,  namely,   (i)  a landlord in occupation of a residential premises allotted to him by the Central Government or any local   authority   and   who   is   required   to   vacate   such   residential accommodation;   (ii)   a landlord, released or retired from armed forces or a   dependent   of   a   member   of   any   armed   forces   who   had   been   killed   in action,   including     a   member   of   the   armed   forces   who   is   due   to   retire within one year;   (iii)   a landlord who is a retired employee of the Central Government or of the Delhi Administration; and  (iv)  a widow. But under the   Punjab   Act,   the   right   to   seek   immediate   possession   is   conferred   in favour of only two categories of persons,  namel y,  (i)  a specified landlord, 15 meaning thereby a person entitled to receive rent in respect of a building on his own account and who is holding or has held an appointment in a public service or post in a connection with the affairs of the union or of a State; and  (ii)  an owner who is a non resident Indian and who returns to India. 12. While   Section   13­A   of   the   East   Punjab   Act   was   inserted   by amending  Act 2 of 1985, Section 13­B was inserted by Punjab Act 9 of 2001. Delhi Act does not contain any special provision for the benefit of NRI landlords. It is common knowledge that the major chunk of the NRI diaspora   is   from   three   states,   namely,   Punjab,   Andhra   Pradesh   and Kerala. Therefore, the legislature thought fit to exempt buildings owned by   NRIs   from   the   rigors   of   the   Rent   Restriction   Act.   Hence,   the   normal rule   of   interpretation   of   a   legislation   for   the  welfare   of   the   tenants,   will give way while interpreting the provisions as applicable to the exempted categories. 13. It may be of interest to note that while carving out an exception in favour   of   four   categories   of   persons,   under   Sections   14­A,   14­B,   14­C and 14­D, the Delhi Act used only the word   “landlord” . But the Punjab 16 Act uses the word   “specified landlord ” under Section 13­A and the word “owner”   in Section 13­B. It is needless to mention that there is a world of   difference   between   the   expression   “landlord”   and   the   expression “owner”.   While the owner of a premises may also be the landlord of the premises,   a   landlord,   within   the   meaning   of   the   expression   under   the Rent Control legislations, need not necessarily be the owner of the said premises.   Therefore,   while   interpreting   Section   13­B   of   the   Punjab   Act, the   Court   must   keep   in   mind   the   distinction   between   those   two expressions. 14. The   proviso   to   Sub­section   (1)   of   Section   13­B   which   curtails   the right of the owner to invoke this provision for a period of five years from the date of becoming the owner, makes it clear that the words “ let out by him”  require a different interpretation . 15. If the interpretation suggested by Mr. Nidhesh Gupta on the basis of the decision in  Nathi Dev i  (supra) is accepted, a NRI who is the owner of the building will be required to satisfy two conditions,  namely,   (i)  that the premises was let out by him; and  (ii ) that a period of five years from 17 the date of becoming the owner has elapsed. The proviso to Sub­section (1)   cannot   be   construed   as   imposing   a   condition   additional   to   the   one prescribed   in   Sub­Section   (1).   The   correct   method   of   interpreting   Sub­ section   (1)   of   Section   13­B   and   the   proviso   thereunder   is   to   hold   that irrespective   of   the   person   by   whom   the   tenant     was   inducted,   a   NRI owner   will   have   to   wait   for   a   period   of   five   years   from   the   date   of becoming the owner, to be entitled to invoke Section 13­B. 16. We must also keep in mind the distinction between   (i)   inception of tenancy   or   induction   of   a   person   as   a   tenant;   and   (ii)   letting   out   a premises   on   lease.   Section   13­B(1)   does   not   use   the   expression “inducted   by   him   or   her ”.   If   these   words   had   been   used,   they   would certainly refer to the inception of the tenancy. Section 13(B)(1) uses the expression  “let out”. 17. Section 106(1) of the Transfer of Property Act, 1882 declares that a leasing   of   immovable   property   for   agricultural   or   manufacturing purposes shall be deemed to be a lease from year to year (in the absence of   a   contract   or   local   law   or   usage   to   the   contrary).   It   also   says   that   a lease of immovable property for any other purpose shall be deemed to be 18 a lease from month to month. Therefore, if a NRI becomes the owner of the   building   to   which   the   Act   applies   and   the   tenancy   of   a   person   in occupation   is   attorned   in   his   favour,   the   premises   would   become   a premises let out by  him, as otherwise the jural relationship of landlord and tenant will not come into existence. Once a NRI acquires a premises which   is   in   the   occupation   of   a   tenant   inducted   by   his   predecessor   in title, he becomes the owner. The moment the tenancy is attorned in his favour, then the jural relationship of tenant landlord is created and the premises   become   one   let   out   by   him.   It   is   perhaps   with   a   view   to highlight   this   aspect   that   the   legislature   has   carefully   used   the expression   “owner ”   in   Section   13­B,   even   while   using   the   expression “landlord”  in other places. 18. Therefore,   the   decision   of   the   Constitution   Bench   in   Nathi   Devi (supra)   as   applicable   to   the   relevant   provisions   of   the   Delhi   Rent   Act cannot be pressed into service for interpreting Section 13­B of the East Punjab Urban Rent Restriction Act. Hence, we find that the order of the High   Court   impugned   in   the   present   appeal   is   perfectly   valid   and   does not call for any interference. Therefore the appeal is dismissed. 19 19. However   the   tenant   is   granted   six   months’   time   to   vacate   the premises, provided the usual undertaking is furnished within a period of two weeks. There will be no order as to costs.   … ..…………....................J.       (Hemant Gupta) .…..………......................J (V. Ramasubramanian) NOVEMBER 17, 2021 NEW DELHI. 20