High Court Kerala High Court

V.K. Madhu vs Kurichyaniyil Claramma on 6 February, 2007

Kerala High Court
V.K. Madhu vs Kurichyaniyil Claramma on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 36 of 2007()


1. V.K. MADHU, S/O.GOPALAN NAMBIAR,
                      ...  Petitioner

                        Vs



1. KURICHYANIYIL CLARAMMA, W/O. JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.N.L.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :06/02/2007

 O R D E R
                             K.A.ABDUL GAFOOR

                                             &

                             K.R.UDAYABHANU, JJ

                      ---------------------------------------------

                              R.C.R.No.36 of 2007

                      ---------------------------------------------

             Dated this the 6th day of February, 2007




                                       ORDER

UDAYABHANU, J

The Revision Petitioner is the tenant who is under order of

eviction of the Rent Control Appellate Authority upholding the

case set up under Section 11(3) of the Kerala Building (Lease

and Rent Control) Act, 1965. The landlady had sought for

eviction on the ground of bonafide need for starting a provision

store for her husband who is depending on her and who is not

engaged in any other occupation. Of course, the Rent Control

Court had turned down the plea. But the appellate authority,

considering the evidence adduced has found that the need set up

is bonafide.

2. The contention of the revision petitioner is that the

petitioner owned a multi storied building and that there are

vacant rooms in the above building. We find that the above set

up even if true would not attract the first proviso to Section 11

(3) of the Act. So far as other contention of the Revision

RCR36/2007 Page numbers

Petitioner is that the husband of the petitioner is aged above 70

and there is no bonafides in need set up, we are not able to

agree with the above contention as well. Every thing will depend

upon the nature of health of the husband of the petitioner.

There is no contention that he is physically unfit. It is also

possible that the husband of the petitioner can manage the

business by engaging persons who can manage the business. It

has also came up in evidence that the husband of the petitioner

was running a grocery store earlier. There is no contention that

the landlady has no resources and that the husband of the

petitioner is not having the required knowhow to run the

business. Considering the fact that the husband of the

petitioner/landlady is not having any other avocation, the need

set up cannot be rejected on the ground that he is aged. So far

as the finding of the appellate authority under Section 11(3) is

concerned with respect to the bonafide need, there is no reasons

to interfere. So far as the protection of second proviso to

Section 11(3) is concerned, the same is concurrent. The

Revision Petitioner/tenant has failed to establish the ingredients

of the second proviso to Section 11(3). Hence there is no reason

RCR36/2007 Page numbers

to interfere in the finding in this regard also. In these

circumstances, the revision petition filed is not liable to be

admitted. The same is dismissed in limine.

3. The counsel for the revision petitioner has sought for

time to vacate the premises at least for a period of one year. We

find that it would be reasonable that to allow four months time to

vacate. The revision petitioner/tenant is directed to vacate the

premises within four months from today on condition that she

shall remit the entire rental arrears and continue to remit rent

due in future and file an affidavit before the execution of the

court within 20 days from today indicating to surrender the

vacant possession of the premises on or before 6.6.2007.

The R.C.R. is dismissed accordingly.






                                           K.A.ABDUL GAFOOR, JUDGE






                                              K.R.UDAYABHANU, JUDGE

csl






RCR36/2007    Page numbers