High Court Kerala High Court

Smt.E.K.Rajamma vs Rosaline Justin on 23 July, 2009

Kerala High Court
Smt.E.K.Rajamma vs Rosaline Justin on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 43 of 2009()


1. SMT.E.K.RAJAMMA, AGED 75,
                      ...  Petitioner
2. SHEEBA DILEEP, AGED 47, W/O.K.K.DILEEP,
3. M/S.GOLDEN AGENCIES,

                        Vs



1. ROSALINE JUSTIN, AGED 54 YEARS,
                       ...       Respondent

2. LEONA RITA BABU, AGED 52 YEARS,

3. VALSA REINHART, AGED 46

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :SRI.C.T.JOSEPH

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :23/07/2009

 O R D E R
          PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       ------------------------
                      R.C.R.No.43 OF 2009
                       ------------------------

               Dated this the 23rd day of July, 2009

                              ORDER

Pius C.Kuriakose, J.

Under challenge in this revision under Section 20 of Act of

1965 is the judgment of the rent control appellate authority

rejecting the appeal preferred by the revision petitioners tenants

on the reason that application which had been filed for condoning

the delay caused in the matter of filing the RCA was dismissed.

In this revision challenge is made not only on the rejection of the

appeal but also on the order dismissing the application for

condonation of delay.

2. We have heard the submissions of Sri. Sunil Nair

Palakkat, learned counsel for the revision petitioners and also

those of Sri.Roshin Ipe Joseph, learned counsel for the

respondent landlords.

3. Having regard to the submissions and having gone

through the judgment of the rent control appellate authority, we

are of the view that since the appellate authority has not

RCR.No.43/2009 2

considered the merits of the appeal and rejected the appeal only

on the ground of delay, that authority can be directed to consider

the RCA on its merits, but only on conditions. Accordingly, we

set aside the judgment under appeal as well as order of the rent

control appellate authority dated 24/1/2009 dismissing I.A.

No.7756/2008 subject to the following conditions;

i). The revision petitioners shall pay

by 18th August 2009 all the rent which has

fallen due in respect of the petition

schedule building till that date less any

amount paid during the pendency of this

RCR. Payment shall be made by cash

against the receipt to be issued by the

respondents or respondents’ counsel in this

court. We record that today in this court

payment of Rs.15,000/- is made by the

revision petitioners to the respondents’

counsel.

ii). The revision petitioners shall also

pay a sum of Rs.500/- to the Kerala

RCR.No.43/2009 3

Mediation Centre through its Nodal Officer

within two weeks from today.

Upon the revision petitioners making payments as ordered,

the judgment of the rent control appellate authority as well as

the order dismissing the I.A.No.7756/2008 will stand set aside

and the RCA will stand restored to the files of the rent control

appellate Authority and I.A. No.7756/2008 will stand allowed. If

both payments are not made, this RCR will stand dismissed.

Once the payments are made and this judgment becomes

operative, the rent Control appellate authority will post the RCA

for final hearing and disposal on the earliest available date and

will dispose of the RCA at the earliest and at any rate within one

month of 18/8/2009.

PIUS C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk