High Court Kerala High Court

Vikas C.H. vs Smt.K.K. Vasantha on 4 December, 2006

Kerala High Court
Vikas C.H. vs Smt.K.K. Vasantha on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 395 of 2006()


1. VIKAS C.H.,S/O.LATE C.H.CHANDRA BHANU,
                      ...  Petitioner
2. LEENA C.H., D/O.LATE C.H.CHANDRA BHANU,
3. DR.VIJIL C.H., S/O.CHANDRA BHANU,
4. C.H. LASITHA JAYADAS,
5. SHEENA C.H., D/O.CHANDRA BHANU,
6. VINOD C.H., S/O.CHANDRA BHANU,

                        Vs



1. SMT.K.K. VASANTHA, D/O.KORAN VYDIAR,
                       ...       Respondent

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :04/12/2006

 O R D E R
          K.A.ABDUL GAFOOR & K.R.UDAYABHANU, JJ.

           ---------------------------------------------------

                        R.C.R. NO. 395 of  2006 F

         -----------------------------------------------------

            Dated this the 4th day of December, 2006.


                                    ORDER

Abdul Gafoor, J.

The tenant faced with concurrent order of eviction under

section 11(3) of Kerala Buildings (Lease and Rent Control) Act,

assails that finding in this Revision Petition. The prime

contention urged is that PW1, the son of the land lord for whom

the bonafide requirement was focused by the land lord had gone

back to the Gulf after having earlier produced the photocopy of

the pass port before Court stating that the original has been lost.

But it is a fact that the bonafide requirement urged was in the

year 1998. Even though the pass port was lost at that time it did

not disable PW1 to obtain a fresh one and to go abroad to eke

out his livelihood, until vacant possession of the tenanted

premises is obtained. Having filed a petition it is not incumbent

on any one to remain idle and wait for years together, until the

building is vacated. Therefore, that contention does not have any

relevance.

R.C.R. NO.395/06

:: 2 ::

2. It is further submitted that the very same land lord had

obtained vacant possession of another tenanted building on the

very same reasons. Therefore, there was no reason in raising

the very same need to evict him also. But a reading of the

impugned order will reveal that there was an agreement between

the land lord and other tenants to renew the lease in his favour.

3. We are therefore of the view that there is no illegality in

the concurrent finding of the authorities below to invoke section

20 of the Kerala Buildings (Lease & Rent Control), 1965.

Therefore, the Revision Petition is liable to be dismissed. At this

point of time, the review petitioner-tenant submitted that he may

be allowed reasonable time to vacate the building as he was

conducting coconut oil business in the premises and has to find

out some other vacant building. We find that this request is

genuine. Accordingly, we allow 6 months time from today to

vacate the tenant’s premises provided an undertaking in the form

of an affidavit is filed before the execution court undertaking to

R.C.R. NO.395/06

:: 3 ::

vacate the building on or before 04.06.2007 and to pay the entire

arrears of rent already accrued and the rent for the period of six

months allowed hereby.

K.A.ABDUL GAFOOR,JUDGE

K.R.UDAYABHANU, JUDGE

RV

K.A.ABDUL GAFOOR &

K.R.UDAYABHANU, JJ.

——————————————-

W.P.(C).No.31416 of 2006 M

JUDGMENT

27th November, 2006.

———————————————