High Court Kerala High Court

M.M.Salim vs Pradeep Naik on 23 February, 2010

Kerala High Court
M.M.Salim vs Pradeep Naik on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 42 of 2009()


1. M.M.SALIM, S/O.M.M.HANEEFA,
                      ...  Petitioner

                        Vs



1. PRADEEP NAIK,
                       ...       Respondent

                For Petitioner  :SRI.ALEX N.MATHEW (KOLLAM)

                For Respondent  :SRI.V.V.RAJA

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :23/02/2010

 O R D E R
        PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                   ----------------------------------

                     R.C.R. No.42 of 2009

                   ----------------------------------
             Dated this the 23rd day of February, 2010


                             O R D E R

—————

Abdul Rehim,J.

The respondent in RC(OP) 40/2000 on the files of

the Rent Control Court, Kollam is the revision petitioner.

The respondent/landlord filed petition seeking eviction on

the ground of bonafide need, under Section 11(3) of the

Kerala Building (Lease and Rent Control) Act, 1965 (for short

the Act). According to the landlord the petition schedule

building, which forms part of a row of shops, is situated on

the southern side of a property having 70 cents in extent

which contains his residential building. Since there is no

motorable access to the said property and to the residential

building, the landlord wanted to demolish the petition

schedule shop room and also another shop room situated on

its western side to create vehicular pathway to the property

and to the residential building situated on its back. Hence

eviction was sought for under S.11(3).

2. Evidence before the Rent Control Court consisted

of oral testimony of landlord examined as PW1 and Ext.A1 to

A3 documents marked on his behalf. The revision

RCR.42/2009
2

petitioner/tenant was examined as DW1. DW2 is the

accommodation controller examined as a witness on his

behalf. Ext.C1 commission report and C2 mahazar was also

marked in evidence. The Rent Control Court after elaborate

consideration of the evidence on record found that the

landlord was not successful in proving that the need projected

is genuine and bonafide. Therefore the petition was

dismissed. In appeal before the Appellate Authority (the

District Court, Kollam) the evidence was totally re-appraised.

The Appellate Authority found that the need put forth by the

landlord to have a spacious opening to the property and to the

residential building for access of vehicles, is genuine and

bonafide. In reversal of findings of the Rent Control Court, the

Appellate Authority found that the tenant is liable to be

evicted for the need projected by the landlord.

3. In this revision petition the tenant contended that,

the Rent Control Court having found the need as not bonafide

has not adverted to the aspects of protection provided under

the second proviso to S.11(3). Sri. H. Ramanan, learned

counsel for the revision petitioner, argued before us that there

was specific contention raised by the tenant before the Rent

Control Court that the business conducted in the petition

RCR.42/2009
3

schedule room is the main source of livelihood of the tenant

and his family and that there are no other suitable buildings

available in the locality for shifting of the business. But the

Rent Control Court having found that the need projected is not

genuine and bonafide has not considered the point as to

whether the tenant is eligible for protection under the second

proviso. But the Appellate Authority with due advertence to

the evidence adduced on this aspect, had arrived at a

conclusion that the tenant was not successful in proving both

limbs under the second proviso to S.11(3). It is observed that

not even a scrap of paper was produced to prove the income

actually earned by the tenant from the business carried on in

the premises. Inspite of the fact there is evidence to the effect

that the business was having Sales Tax Registration, the

tenant had failed to produce any Books of Accounts to show

that the income derived from the business is the main source

of his livelihood. Coming to the second limb of the second

proviso, the Appellate Authority found that DW2, the

Accommodation Controller when cross-examined has admitted

that vacancies are only rarely reported to that authority.

Therefore the Appellate Authority found that the tenant was

not at all successful in proving both the limbs of the second

RCR.42/2009
4

proviso.

4. Sri. H. Ramanan, learned counsel for the petitioner,

contended that since the Rent Control Court has not

considered the aspect of second proviso the tenant was

prevented from adducing proper evidence on that particular

aspect. We notice that, it was the burden of the tenant to

adduce evidence in proving claim seeking protection under the

second proviso to S.11(3), as held by this court in a Full Bench

decision reported in Francis v. Sreedevi Varassiar (2003

(2) KLT 230 (F.B). Eventhough the Rent Control Court has

not considered the evidence adduced on the aspect of the

second proviso, we are not persuaded to accept that the non

consideration had in any manner caused prejudice to the

petitioner. In the matter of adducing evidence on the aspect

of the second proviso, it could not be contended that there was

any denial of opportunity. The Appellate Authority, being the

final fact finding authority, had elaborately considered the

evidence on this aspect and found that the tenant is not

entitled for protection provided under the second proviso to

Section 11(3).

5. Sri.H. Ramanan raised further contention before us

that, the Rent Control Petition filed by the landlord against the

RCR.42/2009
5

neighbouring tenant was also dismissed and that the matter is

now pending in appeal. Contention is that unless the landlord

get eviction of the building belonging to that tenant, the need

projected could not be accomplished. But we are of the

opinion that merit of this Rent Control Petition filed against

the tenant has to be decided on the basis of evidence adduced

in this case. The other Rent Control Petition was not jointly

tried or disposed of by any common judgment. Therefore we

are not persuaded to accept the contention that outcome of

that Rent Control Petition filed against the neighbouring

tenant, should have a bearing in the decision of this case. On

the other hand, Sri.Raja Vijayaraghavan, learned counsel for

the respondent submitted that the Rent Control Appeal filed

with respect to the other tenant is pending disposal before the

District Court, Kollam. We notice that if the need urged for

evicting the tenant under Section 11(3) could not be

accomplished within the stipulated time, the tenant is at

liberty to invoke remedy available under Section 11(12).

Therefore the contention in this regard is not a ground to

interfere with the findings arrived by the Appellate Authority.

6. Under the above mentioned circumstances we find

no infirmity, illegality, irregularity or impropriety with the

RCR.42/2009
6

findings rendered by the Appellate Authority which is the final

fact finding authority. In the attenuated revisional jurisdiction

under Section 20 of the Act, we do not find any merit which

warrants interference for reversal of the impugned findings.

Accordingly the revision petition is liable to be dismissed.

7. However, Sri.H. Ramanan, learned counsel for the

revision petitioner, sought indulgence of this court in granting

one year period for surrendering vacant possession of the

tenanted premises, on the ground that the tenant has to find

out alternate accommodation for shifting the business

conducted in the schedule premises. Sri. Raja Vijayaraghavan,

learned counsel appearing on behalf of the

respondent/landlord strongly opposes such plea. Having

considered facts and circumstances of the case we are of the

opinion that the tenant can be permitted to grant time for a

period of one year to vacate the schedule premises, subject to

certain conditions.

8. In the result the Rent Control Petition is disposed of

with the following directions:

(i). While dismissing the Rent Control Revision we grant

time for the revision petitioner/tenant to hand over vacant

possession of the scheduled building to the

RCR.42/2009
7

respondent/landlord, till 28.2.2011, subject to the condition

that the revision petitioner shall file an affidavit before the

execution court or the Rent Control Court, as the case may be,

within a period of three weeks from today, undertaking that he

will hand over vacant possession of the schedule premises to

the landlord on or before 28.2.2011 and also undertaking that

arrears of rent if any due will be paid within a period of one

month from today. In the affidavit the tenant will also

undertake to pay occupational charges at the prevailing rate of

monthly rent periodically, till surrender of possession of the

scheduled building.

(ii). The execution court is directed to adjourn delivery

of the scheduled building till 1.3.2011, once filing of the

affidavit and payment of arrears of rent and occupational

charges as directed above is noticed.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb

RCR.42/2009
8