High Court Kerala High Court

S. Laleedharan vs R. Bhadrakumar on 14 January, 2011

Kerala High Court
S. Laleedharan vs R. Bhadrakumar on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 261 of 2006()


1. S. LALEEDHARAN, S/O. N. SADASIVAN PILLAI
                      ...  Petitioner

                        Vs



1. R. BHADRAKUMAR, S/O. RAMAN PILLAI
                       ...       Respondent

2. GEETHA NAIR, W/O. R.BHADRAKUMAR,

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  :SRI.M.BALAGOVINDAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :14/01/2011

 O R D E R
                    PIUS C. KURIAKOSE &
                  N. K. BALAKRISHNAN, JJ.
         ------------------------------------------------
                  R. C. R. No.261 of 2006
         ------------------------------------------------
          Dated this the 14th day of January, 2011

                            ORDER

Pius C. Kuriakose, J

Under challenge in this revision filed by the tenant is

the judgment of the Rent Control Appellate Authority

confirming the order of eviction passed by the Rent Control

Court under sub Section 3 of Section 11. The petition

schedule building is Room No.1 in a larger building

belonging to the landlords. The petitioner’s father was in

occupation of the adjacent room having Door No.7. Under

the impugned common judgment, the eviction order which

had been passed by the Rent Control Court in respect of

Room No.7 stands vacated. The learned Appellate Authority

seems to be of the opinion that Room No.7 may be sufficient

to satisfy the requirements of the revision petitioner.

R. C. R. No.261 of 2006 -2-

According to the revision petitioner who is an Advocate by

profession, the total area available in Room No.1 and 7 is

just 100 sq. metres i.e. hardly sufficient for running his law

chambers. In this Court, he has filed I.A.96/11. It is stated

in the affidavit in support of the I.A. that subsequent to the

judgment of the Appellate Authority, Room Nos.6 and 8

which were previously in occupation of one Sreedharan Nair

and Advocate Francis fell vacant and the landlords have let

out room No.6 to one Advocate R.Sankaran. It is asserted

that Room No.8 continues to be under the vacant possession

of the landlord. According to the learned counsel for the

revision petitioner, the subsequent event of Room Nos.6 and

8 falling vacant and Room No.8 continuing to be under the

vacant possession of the landlord has a fundamental impact

on the landlord’s right to evict the petitioner from the

petition schedule building. We are not inclined to accept the

various submission of the learned counsel for the revision

R. C. R. No.261 of 2006 -3-

petitioner straight away. However, we also feel that the

subsequent events highlighted before us by the learned

counsel for the petitioner if true can have some bearing on

the landlord’s right to evict the tenant from the petition

schedule building. We are therefore, inclined to remit the

issue back to the Rent Control Court. At the same time, we

notice that the monthly rent which the petitioner pays for

the building which is situated very near to the court complex

at Thiruvananthapuram is far below the rent the building will

fetch if the same is let out today. It is not disputed that the

petitioner is in possession of not only the petition schedule

building (room No.1) but also of the adjacent room No.7

which was originally in the possession of his father who is no

more. We are therefore, inclined to re-fix the rent payable

by the petitioner for both these rooms with retrospective

effect from 01/02/11 at Rs.1,000/- per mensem. If either

party is aggrieved it is open to them to move the Rent

R. C. R. No.261 of 2006 -4-

Control Court by appropriate application under Section 5 for

regular fixation of fair rent. Till fair rent is fixed petitioner

shall be liable to pay rent for both these rooms at the rate of

Rs.1,000/- per mensem.

2. The result of the above discussion is that the

impugned judgment of the Appellate Authority and the order

of the Rent Control Court are set aside. RCP is remanded to

the Rent Control Court. The Rent Control Court will consider

the implications of the subsequent events highlighted by the

petitioner in I.A.96/11 in RCR 261/06 on the right of the

landlord to evict the tenants. This is an open remand and

the Rent Control Court is directed to take decision on all the

points which arise on the pleadings raised by the parties.

The parties will enter appearance before the court below on

17/02/11 and the Rent Control Court will complete the

enquiry and pass the revised order within three months of

the Civil Court re-opening after mid-summer vacation.

R. C. R. No.261 of 2006 -5-

Transmit Lower Court Records forthwith along with the

original of I.A.96/11. The rent payable by the revision

petitioner for the petition schedule room as well as room

No.7 also in his occupation is fixed with effect from

01/02/11 at Rs.1,000/- each per mensem. We make it clear

that the judgment of the Appellate Authority and the order

of the Rent Control Court have been set aside only to the

extent they pertain to RCP No.99/97.

PIUS C. KURIAKOSE
JUDGE

N. K. BALAKRISHNAN
JUDGE
kns/-