High Court Kerala High Court

Jolly Joseph vs Manu K.Thomas on 15 July, 2010

Kerala High Court
Jolly Joseph vs Manu K.Thomas on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 188 of 2010()


1. JOLLY JOSEPH, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. MANU K.THOMAS, AGED ABOUT 32 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.SERGI JOSEPH THOMAS

                For Respondent  : No Appearance

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

 Dated :15/07/2010

 O R D E R
               PIUS C. KURIAKOSE &
               C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
             R. C. R. No.188 of 2010
    ------------------------------------------------
       Dated this the 15th day of July, 2010

                       ORDER

Pius C. Kuriakose, J

Under challenge in this revision filed under

Section 20 of Act 2 of 1965 is the judgment of the

Rent Control Appellate Authority, Kottayam

confirming the order of eviction passed against

the revision petitioner under Section 11(2)(b).

The respondent/landlord sought to evict the

revision petitioner on the ground of arrears of rent

only. Before instituting the Rent Control Petition,

the respondent issued Ext.A4 notice intimating the

revision petitioner of the default in payment of

rent and giving him opportunity to discharge the

R. C. R. No.188 of 2010 -2-

arrears. Significantly, the revision petitioner did

not respond to that notice at all. However, when

the RCP was filed alleging arrears of rent at the

agreed contract rate of Rs.1,500/-, it was

contended by the revision petitioner that the Rent

Control Petition is bad for non-joinder of

necessary parties. Ext.A1 lease deed executed

between the revision petitioner and the father of

the respondent was admitted. But the contention

was that the father of the respondent late Thomas

was not the only owner of the building. There

were other co-owners for the building. It is

virtually conceded that the petitioner’s father was

one of the co-owners. It was also contended that

petitioner’s father is survived not by the petitioner

alone. It is in the above context that the

R. C. R. No.188 of 2010 -3-

contention is raised that the RCP is bad for non-

joinder of co-owners of the petitioner’s father as

well as the other legal heirs of the petitioner’s

father. A plea of discharge was also raised in

respect of the quantum of rent alleged as arrears.

It was contended that furniture worth a

substantial amount was purchased by one of the

co-owners of the petitioner’s father from the

respondent’s furniture shop and that the

understanding was that credit will be given to the

value payable for the furniture against rent in

arrears. It was also contended that a sum of

Rs.1,25,000/- had been received by the

petitioner’s father at the time of executing Ext.A1

agreement by way of security. It is contended that

the said amount is to be adjusted against rent

R. C. R. No.188 of 2010 -4-

allegedly in arrears.

2. At trial before the Rent Control Court, the

evidence consisted of Exts.A1 to A5, B1 and B2

and oral testimonies of PWs.1 and 2 and DW1.

Ext.A2 was a will executed by the petitioner’s

father bequeathing entirety of his assets in favour

of the petitioner. PW2 was one of the attestors to

Ext.A2. The Rent Control Court on appreciating

the evidence came to the conclusion that the

petitioner in the RCP was able to establish

existence of landlord-tenant relationship between

the parties and also that the allegation regarding

arrears of rent stood established on the basis that

despite Ext.A4 statutory notice arrears of rent was

not discharged within the statutory period of 15

days. Eviction order under Section 11(2)(b) was

R. C. R. No.188 of 2010 -5-

passed directing the revision petitioner to put the

landlord in possession within 30 days. The

Appellate Authority considering the appeal

preferred by the revision petitioner re-appraised

the entire evidence. That Authority also concurred

with all the conclusions of the Rent Control Court

and confirmed the order of eviction. The Appellate

Authority, however noticed, Section 11(2)(c) and

granted to the revision petitioner one month’s

time to have the order of eviction vacated by

making requisite application under Section 11(2)

(c).

3. In this revision filed under Section 20,

various grounds have been raised by the revision

petitioner assailing the judgment of the Appellate

Authority. Sri.Harindramohan Nair, the learned

R. C. R. No.188 of 2010 -6-

counsel for the revision petitioner addressed us

very strenuously and extensively on all those

grounds. Sri.Harindramohan Nair submitted that it

has been specifically contended by the revision

petitioner through the statement of objections

that the Rent Control Petition is bad for non-

joinder of necessary parties. According to him,

though Ext.A1 is admitted, the contentions

specifically raised is that Ext.A1 was executed in

favour of the respondent’s father as a person

representing all the co-owners of the building.

Rent, if any, collected by the respondent’s father

was paid to him for the benefit of the co-owners.

Sri.Harindramohan Nair further submitted that the

genuineness of Ext.A2 will is seriously disputed.

According to him, Ext.A2 will does not pertain to

R. C. R. No.188 of 2010 -7-

the petition schedule building. Even if it pertains

to the petition schedule building inasmuch as

petitioner’s father the party to Ext.A2 was having

only co-ownership rights over the property the

present eviction proceedings without the junction

of the other co-owners is bad. He argued that the

appreciation of pleadings and evidence by the

authorities under the statute was highly erroneous

and requested that the judgment of the Appellate

Authority be vacated.

4. We have very anxiously considered the

submissions of the learned counsel. As directed by

us Sri.Harindramohan Nair placed before us copy

of the Rent Control Petition and the statement of

objections filed. We have appraised the above

pleadings raised by the parties. We will at once

R. C. R. No.188 of 2010 -8-

remind ourselves of the contours of this Court’s

jurisdiction in which we are presently sitting. In

the present jurisdiction under Section 20 which is

revisional in nature this Court is not expected

ordinarily to make a re-appraisal of the evidence

for the purposes of substituting the factual

conclusions arrived at by the final fact finding

authority the Rent Control Appellate Authority

especially when the same has been made

concurrently with the Rent Control Court. We find

on scanning the judgment of the Appellate

Authority that the factual conclusions arrived at

therein are founded on evidence – oral

documentary and circumstantial which was

available. Ext.A1 is admitted to be rental

arrangement in respect of the building in

R. C. R. No.188 of 2010 -9-

question. The parties to Ext.A1 are the revision

petitioner and late Thomas, the respondent’s

father. As observed by the learned Appellate

Authority, there is nothing on the face of Ext.A1 to

indicate that Ext.A1 was brought into existence by

the late father of the respondent on behalf of

somebody else also. Ext.A2 is a will executed by

the late father of the respondent. Its due

execution and attestation has been proved by

PW2 who is admittedly one of the attestors

thereto. The revision petitioner is a stranger to

Ext.A2. He is not competent to challenge the

genuineness of Ext.A2. The persons who ought to

have been aggrieved by Ext.A2 have not come

forward so far, as rightly observed by the District

Judge to challenge Ext.A2. The revision petitioner

R. C. R. No.188 of 2010 -10-

concedes the respondent (the petitioner in the

RCP) to be at least a co-owner. It is trite by

decisions of this Court that even a co-owner will

be able to maintain petition for eviction provided

there is no opposition from the fellow co-owners

in the matter. Ext.A2 is admittedly the document

which governs the tenancy. It has become evident

that the rent payable as per Ext.A2 is in arrears.

The contention is one of adjustment against the

price of furniture supplied to one of the so called

co-owners of the deceased father of the petitioner

in the RCP and that a sum of Rs.1,25,000/- is

outstanding with the deceased father of the

respondent. These are contentions on which it was

for the revision petitioner to have adduced cogent

evidence for substantiating. Revision petitioner

R. C. R. No.188 of 2010 -11-

failed in doing so.

5. It is trite by various decisions of this Court

that order of eviction passed by the Rent Control

Court under Section 11(2)(b) unlike such orders

passed under other grounds is only provisional or

tentative, in the sense that the same is liable to

be vacated by making requisite deposit under

Section 11(2)(c). Statutory authorities are not

expected to consider the question of proprietary

title over the building which is subject matter of

the lease. They are expected to be concerned only

with the existence of the landlord-tenant

relationship which stands proved as per Ext.A2

between the revision petitioner and the deceased

father of the respondent. Under the above

circumstances, we do not find any illegality,

R. C. R. No.188 of 2010 -12-

irregularity or impropriety with the judgment of

the Appellate Authority. We clarify that deposit of

the arrears of rent in terms of the eviction order

presently passed for getting the same vacated

under Section 11(2)(c) will be complete discharge

for the revision petitioner against claims by

anybody else for rent in respect of the building in

question.

6. Subject to the above clarification, we

dismiss the RCR, however, granting to the revision

petitioner two months’ time from today for getting

the eviction order vacated under Section 11(2)(c).

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-