High Court Kerala High Court

M.E.Musthaq vs Karyat Kunhammad Haji on 19 September, 2008

Kerala High Court
M.E.Musthaq vs Karyat Kunhammad Haji on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 234 of 2008()


1. M.E.MUSTHAQ, S/O.LATE T.N.P.P.MOHAMMED
                      ...  Petitioner
2. M,E.JABAIR, S/O.LATE T.N.P.P.
3. M.E.SULFEEKKAR,

                        Vs



1. KARYAT KUNHAMMAD HAJI,
                       ...       Respondent

                For Petitioner  :SRI.BOBY MATHEW

                For Respondent  : No Appearance

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

 Dated :19/09/2008

 O R D E R
                                 P.R.Raman &
                      T.R. Ramachandran Nair, JJ.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      R.C.R. Nos.234 & 235 of 2008
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 19th day of September, 2008.

                                   O R D E R

Raman, J.

Two revision petitions are filed by the tenants, since there are tenants

two buildings against which the Rent Control Court ordered eviction of

both the tenanted premises. The tenanted premises is part and parcel of a

large structure consisting of two rooms. One is used as a hotel and the

other as a kitchen. The landlord sought eviction under Sections 11(2)(b),

11(3), 11(4)(i) and 11(4)(iii) of Act 2 of 1965. The revision petitioners

herein, however, did not contest the matter by adducing any evidence. But

the landlord adduced evidence and based on the evidence on record, the

Rent Control Court ordered eviction on all the grounds. Against the said

order of eviction, the revision petitioners filed appeals. The Appellate

Court dismissed the appeals, against which the present revision petitions are

filed.

2. Learned counsel for the petitioners would contend that sufficient

opportunity was not given to the petitioners for adducing evidence in the

matter. As a matter of fact, the first issue that was raised for consideration

RCR 234 & 235/2008 -2-

before the Appellate Authority was as to whether there was any such denial

of opportunity to the petitioners to adduce evidence. In that regard, the

Appellate Authority found that the petitioners had in fact filed an

application under Order XI Rule 13 of the Code of Civil Procedure which

was posted for evidence on different dates and ultimately it was dismissed

for default. They did not prefer any appeal or revision therefrom. Thus,

the default order became final. Therefore, when they filed an appeal against

the ex-parte order of eviction, they can only raise the contentions based on

the available evidence and not that they were denied an opportunity. The

Appellate Authority also placed reliance on the decision of this court in

Bava @ Asees v. Madhavan and others (1995 (2) KLJ 706) as also the

decision of the Supreme Court in P.N. Abdul Azeez v. Shareefa Beevi

(AIR 1996 (2) KLJ 630). Thereafter, the Appellate Authority considered

each of the grounds on which the order of eviction is passed and after

reappreciating the evidence, it came to the same conclusion as the one

reached by the Rent Control Court. We do not find any reason to disagree

with the said finding. The entire evidence on record has been reappreciated

by the Appellate Authority once again. It was found that the order of

eviction passed on each of the grounds is justified. The contention that they

RCR 234 & 235/2008 -3-

were denied an opportunity, is not open to be raised since the petition filed

under Order XI Rule 13 has been dismissed for default, against which no

proceedings were taken by the petitioners. In such circumstances, this

contention also fails.

In the result, we find no merit in the revision petitions. They are

accordingly dismissed.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/