High Court Kerala High Court

C.M.Sadick vs A.A. Shahid on 25 June, 2008

Kerala High Court
C.M.Sadick vs A.A. Shahid on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 97 of 2008()


1. C.M.SADICK, S/O. LATE C.M.MOHAMED
                      ...  Petitioner
2. SALES & DISTRIBUTION

                        Vs



1. A.A. SHAHID, AGED 50 YEARS
                       ...       Respondent

2. C.M. ISMAIL, S/O.LATE C.M.MOHAMMED

3. C.M.SALAM, S/O.LATE C.M.MOHAMMED

4. MRS. AMINA SIDHICK

5. MRS. SELMA SHERIF, D/O.LATE C.M.MOHAMMED

                For Petitioner  :SMT.R.RANJINI

                For Respondent  :SRI.N.M.MOHAMMED AYUB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/06/2008

 O R D E R
                                  P.R.Raman &
                       T.R. Ramachandran Nair, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                              R.C.R.No.97 of 2008
                     - - - - -- - - - - - - - - - - - - - - - - - - - -
                  Dated this the 25th day of June, 2008.

                                    O R D E R

Ramachandran Nair, J.

This revision petition is filed by the petitioners herein who are tenants

in R.C.P.No.172/2003 which was filed by the first respondent, the landlord

of the building. The landlord sought eviction of the building under Sections

11(3) and 11(4)(iii) of the Kerala Buildings (Lease & Rent Control) Act,

1965 (for short ‘the Act’). The Rent Control Court ordered eviction on the

ground urged under Section 11(3) and disallowed eviction under Section 11

(4)(iii) of the Act. The same has been confirmed in appeal by the

Appellate Authority.

2. The whole dispute lies in a narrow compass. The landlord sought

eviction for starting a wholesale business of fruits in the petition schedule

building. The building was originally let out to one late Shri Muhammed,

on whose death the tenancy devolved on the respondents in the Rent

Control Petition. The petitioners herein alone contested the proceedings

and the others remained ex-parte. Admittedly, they are doing the business

of glasswares and the rent payable is Rs.400/- per month. The petitioners

RCR 97/2008 -2-

herein mainly contended that they are conducting business in the building as

a partnership and actually the ground pleaded by the landlord is only a ruse

for eviction. It was mainly pleaded that the proposed business is not

feasible in the building as no road traffic is allowed in Jews Street where the

building is situated and it was further pleaded that the landlord is having

another building in his possession for conducting the business.

3. The evidence consists of oral testimony of P.Ws.1 and 2 and

Exts.A1 and A2 were marked on the side of the landlord. The petitioners

herein examined R.Ws.1 and 2 and produced Exts.B1 to B22. Ext.C1 is the

Commission report.

4. The Rent Control Court overruled all the objections raised by the

tenants on a detailed analysis of the evidence before it. It was found that the

bonafide need urged by the landlord is a genuine one, that the objection

pointed out by the tenants that wholesale business is not feasible in the

building is not correct and that the landlord is not in possession of other

rooms for conduct of business. It was also found that the petitioners herein

are not entitled for the benefit of the second proviso to Section 11(3) of the

Act. The Appellate Authority concurred with the above findings.

5. Heard the learned counsel for the petitioners Mrs. Ranjini and the

learned counsel for the respondents Shri S. Sreekumar.

RCR 97/2008 -3-

6. Learned counsel for the petitioners submitted that the authorities

below have not properly considered an important point as regards the

availability of suitable buildings for the landlord to conduct business. In

fact, this is the main point argued by the learned counsel for the petitioners.

Learned counsel submitted that going by the first proviso to Section 11(3)

of the Act, if the landlord is in possession of another building of his own,

special reasons ought to have been pointed out and in the absence of the

same, the authorities cannot give any direction to the tenants to vacate the

building. It is pointed out that going by Ext.B6 settlement deed of 1971,

the landlord was having five buildings and in the absence of any evidence to

the contra, it should be presumed that he is in possession of some of them,

except the buildings he had sold, and therefore as no special reasons have

been pointed out, the petition ought to have been dismissed. The learned

counsel for the first respondent landlord submitted that the said argument

has no merit in the light of the pleadings and evidence in this case.

7. Before going to the crux of the argument raised by the learned

counsel for the petitioners, we may refer to the pleadings raised by the

petitioners before the Rent Control Court, to appreciate the said argument.

In paragraph 5 of the objection filed by the petitioners herein, the crucial

averment as regards this aspect is that “the petitioner is one of the biggest

RCR 97/2008 -4-

landlords in the city owning number of buildings and he can conduct the

proposed business in any one of the building owned by him. Many rooms

in the petitioner’s building are lying vacant”. But the petitioners have not

pointed out any particular room or building which is lying vacant for the

landlord to do business.

8. The landlord was examined as P.W.1. In the proof affidavit he has

denied the averment contained in the objection filed by the tenant that there

are vacant rooms in his possession and stated that no other buildings are in

his possession. In the cross examination, he stated that he was having two

rooms, one in the Jews Street and another in Broadway which have been

sold to the tenants who were occupying the same. The building in Jews

Street was sold 5 to 8 years back and the room in Broadway was sold just

before the filing of the Rent Control Petition. But negotiations were there

for the conveyance of the building long prior to that and the said building

was also sold to the tenant who was occupying the same. The said

building had to be sold for meeting the medical expenses of his wife. The

suggestions put to him regarding availability of buildings in the shopping

complex owned by the family was also denied by him. Thus, it is clear, on a

reading of the deposition of P.W.1, that the petitioners had not put any

suggestion regarding the availability of rooms by relying upon Ext.B6.

RCR 97/2008 -5-

9. The first petitioner was examined as R.W.1. Ext.B6 was marked

in evidence to plead that two of the rooms referred to therein are remaining

vacant. Learned counsel for the petitioners vehemently argued that the

tenants have discharged their burden by pointing out two vacant rooms and

as the landlord has not adduced any contra evidence, the unchallenged

evidence thus adduced by the tenant is crucial as far as the issue regarding

availability of vacant rooms in the possession of the landlord is concerned,

for the purpose of the first proviso to Section 11(3) of the Act and therefore

the eviction petition can only be dismissed. It is contended that going by

Ext.B6, the landlord was allotted five buildings/room and even if he had

sold two of them, it should be presumed that the remaining buildings are

with him and lying vacant.

10. We may at once notice that no attempt was made by the

petitioners to take out a commission in support of the plea that the landlord

is having vacant rooms in his possession, that too within the town itself. No

explanation is offered for not adducing any further evidence on this aspect.

As noticed earlier, when the landlord was cross examined, no particular

suggestion was made as regards these two rooms with the landlord. It is

only after the evidence on the part of the landlord was concluded, that the

tenant has come up with Ext.B6. In the objections filed in the Rent Control

RCR 97/2008 -6-

Petition also, there was no such case as regards vacant possession by the

landlord of any particular building. Therefore, the argument now raised

before this court by relying upon Ext.B6, has to be assessed in the above

factual situation.

11. That the landlord has denied having possession of any other

rooms within the town is clear from his own proof affidavit. He had denied

in his cross examination various suggestions made to him especially in

respect of the rooms he was owning in Jews Street and Broadway as well as

in the shopping complex, viz. Kockers Complex. Thus, the landlord has

clearly discharged his burden of showing that he was not having any

building remaining vacant at the time of filing of the Rent Control Petition.

Apart from the mere assertion in the deposition by the tenant, no particular

effort was made to show that any building is remaining vacant for

immediate occupation of the landlord. Even when examined as R.W.1, the

tenant has not pointed out any particular building with building number, etc.

to support the plea that they are remaining vacant and in the possession of

the landlord. Thus, we are of the view that the tenant has miserably failed

to establish and prove the said contention by any cogent and reliable

evidence. Therefore, the argument raised by the learned counsel for the

petitioners by relying upon Ext.B6 settlement deed cannot hold good. The

RCR 97/2008 -7-

landlord has categorically denied possession of any vacant rooms and read

with other materials it will be evident that the faint plea raised by the tenant

has no legal support.

12. In fact, a reading of the order passed by the Rent Control Court

will show that the above aspect was considered in paragraph 9 of the order.

It was clearly found that no satisfactory evidence was adduced to show that

vacant rooms are remaining in the building in Chittoor Road. It was also

found that going by the decision of this court in Asher v. Hassankutty

Hajee (2004 (2) KLT 446), the co-ownership over a building will not

disentitle a landlord under the first proviso, to claim eviction under Section

11(3) of the Act. After referring to the other suggestions put to the landlord,

the Rent Control Court has made reference to Ext.B6 and relied upon the

deposition of P.W.1 that presently there is no building in his name except

the petition schedule room, to reject the contention raised by the tenant.

Thus, this is a matter which was considered by the Rent Control Court also

with reference to the evidence adduced before it. In fact, it was observed by

the Rent Control Court that the landlord was not confronted with Ext.B6

document by the tenant while he was cross examined.

13. These aspects have been considered by the Appellate Authority

RCR 97/2008 -8-

in paragraphs 13 and 14 of the judgment. The Appellate Authority found

that no evidence is forthcoming to show that the landlord is in possession of

any other building in the same city, town or village, so as to start the

proposed business.

14. Thus, the conclusion is irresistible that the tenant has miserably

failed to prove the elements to discharge the burden that the landlord is

having in his possession of other vacant building in the same city, town or

village for his occupation. Therefore, the spacious plea raised before us by

the learned counsel for the petitioners has only to be rejected and we do so.

15. As we have already noticed, the authorities below have

concurrently found in favour of the landlord on the bonafide need pleaded.

On the evidence the said conclusions are justified. We find that the

authorities below have considered the evidence and appreciated the same in

the right perspective and the view taken is a plausible one also.

For all these reasons, we dismiss the revision petition.

At this stage, the learned counsel for the petitioners sought for some

time to vacate the premises. We grant six months time from today to the

petitioner to vacate the premises on condition that he files an undertaking in

the form of an affidavit before the Rent Control Court undertaking to vacate

the premises unconditionally on or before the expiry of six months from

RCR 97/2008 -9-

today and also to pay the arrears of rent, if any, due and continue to pay the

monthly rent till the premises are vacated. The affidavit shall be filed

within three weeks from today. The petitioners shall deposit the entire

arrears of rent, if any, within the aforesaid period of three weeks and shall

continue to pay an amount equivalent to the rent payable, towards

compensation for use and occupation, till possession is surrendered. If any

of the conditions aforesaid is violated, then the order of eviction will

become enforceable at once.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/