High Court Kerala High Court

M.S.Vasudev vs K.R.Narayanan on 30 March, 2009

Kerala High Court
M.S.Vasudev vs K.R.Narayanan on 30 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 3270 of 2001(I)



1. M.S.VASUDEV
                      ...  Petitioner

                        Vs

1. K.R.NARAYANAN
                       ...       Respondent

                For Petitioner  :SRI.M.S.UNNIKRISHNAN

                For Respondent  :SRI.M.K.DILEEP KUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :30/03/2009

 O R D E R
           PIUS.C.KURIAKOSE & M.C.HARI RANI, JJ.

                       ------------------------
                     C.R.P.No.3270 OF 2001
                       ------------------------

              Dated this the 30th day of March, 2009

                              ORDER

Pius C.Kuriakose, J.

The second respondent in the rent control petition, the

alleged sub tenant is in revision under Section 20, being

aggrieved by the orders of the Rent Control Court and the

Appellate Authority passed against him and also against the first

respondent in the rent control petition on the grounds under

Section 11(2)(b) and 11(3) of the Kerala Buildings (Lease & Rent

Control)Act,1965 (Act 2 of 1965) hereinafter referred to ‘the Act.

The landlord had invoked the ground under clause (i) of sub

section 4 of Section 11 – sub letting also. The Rent Control

Court, however did not grant eviction order under Section 11 (4)

(i) finding that the transfer of premises in favour of the revision

petitioner,second respondent, by the tenant is not an

objectionable sub lease or transfer. To hold so, that court took

into account the circumstance that the tenant and the alleged sub

tenant are direct brothers and that the alleged sub tenant has

CRP.3270/2001 -2-

been in occupation of the building for quite a long period of time.

The order of the Rent Control Court declining eviction on the

ground under section 11(4)(i) has become final. In fact the land

lord did not challenge that order before the Rent Control

Appellate Authority and the appeal was preferred by the tenant

only, against the order of eviction passed under section 11 (2)

(b) and Section 11 (3) of the Act. We, therefore, in this revision

need be concerned only, with the order of eviction passed under

Section 11 (2) (b) and 11 (3).

2. The allegation of the landlord in the context of the

ground under Section 11 (2) (b) was that the contract rent is

Rs.200/- per month on the basis of Ext.A1 lease deed dated

14/7/1995 and that the rent at the rates mentioned therein has

not been paid at all by the tenant in spite of statutory demand

notice issued under Section 11 (2)(b). Even though

Sri.M.S.Unnikrishnan, learned counsel for the revision petitioner ,

the second respondent in the rent control petition would assail

the finding of the Rent Control Court regarding the rate of rent

and also regarding the quantum of arrears, inter alia, on the

CRP.3270/2001 -3-

reason that the revision petitioner is not a party to Ext.A1 lease

deed, we are not inclined to interfere with the concurrent findings

of the courts below entered in the context of Section 11(2)(b) of

the Act. We also take into account the circumstance that the

first entry of the revision petitioner into the schedule building was

on the strength of the permission granted by his brother, the first

respondent in the R.C.P. and the further circumstance that the

petition schedule building is situated by the side of the State

Highway at Kolazhi Junction, an important junction situated not

far away from the Thrissur Municipal Corporation and at any rate

the sum of Rs.200/- per mensum is below the prevailing market

rate for similar buildings in the said locality. We also take into

account the circumstance that it is not an absolute order of

eviction which is passed by the Rent Control Court under Section

11(2)(b) of the Act. Any eviction order passed under Section 11

(2)(b) of the Act is a provisional one which is liable to be vacated

by the Rent Control Court. Once the tenant deposits the

quantified arrears and moves under Section 11(2)(c) of the Act.

We, therefore, confirm the order of eviction passed under Section

CRP.3270/2001 -4-

11(2)(b) of the Act and grant one more month’s time from today

to the revision petitioner to get the order of eviction vacated by

depositing the requisite amounts.

3. We have gone through the findings entered by the Rent

Control Court and the Appellate Authority in the context of the

ground under Sub-section 3 of Section 11 of the Act. The need

projected by the landlord was that the building is required for

occupation by his dependent son, who was examined as PW2, so

that he could carry on business in electrical goods. It came on

record that PW2 had passed ITI and had a certificate in electrical

wiring. It also became evident that he, who was previously

employed in a Gulf country, has come back for good and

presently without any employment. The defence of the revision

petitioner that the father-in-law of PW2 is having extensive

immovable properties and that PW2 came home back for the

purpose of looking after those properties was rightly repelled by

the authorities below. The evidence is that the total extent of

property belonged to the father-in-law is just 1 1/2acres of

garden land where some coconut trees and arecanut trees are

CRP.3270/2001 -5-

standing. According to us, there is no infirmity about the finding

of the Rent Control Court and the Appellate Authority that the

need projected by the landlord is a bona fide one. The question

whether the R.C.P.is liable to fail on account of the second

proviso to Section 11(3) of the Act will naturally depend on

answer to the question as to who is the tenant. The finding of

the authorities below concurrently is that the tenant of the

building is the first respondent in the R.C.P. Of course, the Rent

Control Court declined the order of eviction under Section 11(4)

(i) of the Act taking the view that the sub-lease or transfer in

favour of the second respondent is not an objectionable one and

the same has been accepted by the landlord. Nevertheless the

finding of the Rent Control Court was that the revision petitioner

is only a sub-tenant. The Appellate Authority also concluded that

the revision petitioner is a sub-tenant. Therefore, both the

authorities did not seriously go into the question whether the

second respondent in the R.C.P.(revision petitioner herein) is

entitled for the protection of the second proviso to Section 11(3)

of the Act. Since the question whether the revision petitioner is

CRP.3270/2001 -6-

entitled to the protection of the second proviso to sub-section 3

of Section 11 of the Act is closely connected with the status of

the revision petitioner in the building, we find it necessary to

examine the case of the parties regarding the ground of sub-

letting once again, though the order declining eviction under

Section 11(4)(i) of the Act has attained finality.

4. Ext.B10 is a consent letter dated 30-5-1983 issued by

the landlord to the local Engineer of the Kerala State Electricity

Board wherein the landlord admits that the revision petitioner is

carrying on trade in the schedule building and virtually expresses

his consent in the matter. Exts.B7, B8 and B9 are certified copies

of property tax assessment registers maintained by the local

authority, Kolazhi Panchayath, in respect of the building in

question in relation to a long period from 1983 to 1994 which

takes in the period covered by the date of issuance of the

statutory intimation notice under Section 11(4)(i) of the Act. In

all these documents, it is recorded that the revision petitioner is

the person in possession of the petition schedule building. In

one of the documents, viz. Ext.B8 pertaining to the period from

CRP.3270/2001 -7-

1988-89 to 1992-93, it is clearly recorded that the revision

petitioner’s status in the building is as tenant. Exts.B4 to B6

receipt books, according to us, are receipt books kept in the

usual course of business by the revision petitioner and all those

books will reveal that the landlord has received rent from the

revision petitioner recognizing the revision petitioner as the

tenant of the building. Receipt books show that the amounts are

received from Vasu (revision petitioner) towards the rent in

respect of the building in question. This being the position, we

are of the view that the evidence on record will justify a

conclusion not only that the transfer of the building by the first

respondent in the R.C.P to the second respondent which to

begin with was unauthorised was condoned by the landlord but

also that the landlord has recognized the revision petitioner as his

own tenant by acquiescence. It must be noted particularly that

Exts.B4, B5 and B6 contained the signatures of the landlord. It

should also be noted that documents, Exts.B7, B8 and B9 are

documents enjoying their strong presumptions under Section 26

of the Rent Control Act regarding the correctness of the entries

CRP.3270/2001 -8-

contained therein. In the teeth of all these documents the

conclusion is irresistible that the landlord has recognized the

revision petitioner as his own tenant.

5. On an evaluation of the evidence, we find that both the

Rent Control Court and the Appellate Authority have proceeded to

consider the question of tenant’s eligibility for protection under

the second proviso to Section 11(3) of the Act on the premise

that the tenant of the building is the first respondent in the R.C.P.

Of course, we notice that the Rent Control Court has observed

that the revision petitioner/2nd respondent in the R.C.P.has

admitted in his statement of objections that other buildings are

available in the locality. The above portion of the pleadings of

the revision petitioner was read over to us by Advocate Mr.

M.K.Dileepkumar. But we find that the landlord was denying the

averment that the buildings are available in the locality for the

landlord to provide his son. We are not prepared to decide the

question of the revision petitioner’s eligibility to the protection of

the second proviso on the basis of the above apparent admission.

The question whether the second respondent/ revision petitioner

CRP.3270/2001 -9-

is entitled for protection of the second proviso to Section 11(3)

of the Act, according to us, it should be considered afresh by the

Rent Control Appellate Authority. Section 20A of Act 1965 will

enable this Court to remand appeals to the Rent Control

Appellate Authority. We notice from provisions such as Sections

23(1), 18(3) of the Rent Control Act and Rule 16(2) of the Kerala

Buildings (Lease & Rent Control) Act that the Appellate Authority

has got power to conduct enquiries as the Rent Control Court

has. We feel that considering the circumstance that the

R.C.P.was filed way back in 1996, it is necessary in the interest of

justice that the issue is remanded to the Rent Control Appellate

Authority and not to the Rent Control Court.

6. The result of the above discussion is, therefore, as

follows:

1. The revision petition is allowed to the limited extent of

setting aside the order of eviction passed under Sub-Section 3 of

Section 11 of the Act to the extent it pertains to the finding of

the courts below regarding the eligibility for the protection of the

second proviso to Section 11(3)) of the Act.

CRP.3270/2001 -10-

2. The finding that the landlord has a bona fide need under

Section 11(3) of the Act of the schedule premises of occupation

by his son,PW2, is confirmed.

3. The finding of the Rent Control Court and the Appellate

Authority is modified and it is held that the revision petitioner

has acquired the status of a tenant by acquiescence on the part

of the landlord. As a consequence the R.C.P.to the extent it is

filed under Section 11(3) of the Act is remanded to the Rent

Control Appellate Authority to decide the limited question

whether the revision petitioner is entitled for the protection of the

second proviso to Section 11(3) of the Act. Since oral evidence is

already on record, both sides need be permitted by the court

below to adduce documentary evidence regarding the revision

petitioner’s eligibility for the protection to Section 11(3) of the

Act. The enquiry as directed above will be completed by the Rent

Control Appellate Authority within two months of the court

reopening after mid-summer holidays and fresh decision will be

taken by that Authority regarding the revision petitioner’s

eligibility for eviction under Section 11(3) of the Act immediately

CRP.3270/2001 -11-

on completing the enquiry.The order of eviction passed against

the first respondent under Section 11(2)(b) of the Act is

extended to the second respondent/revision petitioner also and

the revision petitioner is given one month’s time from today for

vacating that order under Section 11(2)(c) of the Act after

making deposits.

The civil revision petition is allowed to the above extent.

But the parties are directed to suffer their respective costs.

PIUS.C.KURIAKOSE,JUDGE

M.C.HARI RANI, JUDGE

dpk/ks.