High Court Kerala High Court

Thomas Monachan vs A. Sivadasan Alias Sivanandan on 4 August, 2009

Kerala High Court
Thomas Monachan vs A. Sivadasan Alias Sivanandan on 4 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 378 of 2005()


1. THOMAS MONACHAN, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. A. SIVADASAN ALIAS SIVANANDAN,
                       ...       Respondent

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

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

 Dated :04/08/2009

 O R D E R
               PIUS C. KURIAKOSE &
               P. Q. BARKATH ALI, JJ.
           ------------------------------------------------
                   R. C. R. No.378 of 2005
           ------------------------------------------------
           Dated this the 4th day of August, 2009

                             ORDER

Pius C. Kuriakose, J

Having regard to the extensive submissions

which were addressed before us by Sri.S.P.Chaly, the

learned counsel for the petitioner/landlord and

Sri.Sunil Jacob Jose, the learned counsel for the

respondent/tenant, we are of the view that the

landlord ought to be given an opportunity to amend

his pleadings so that he can offer special reasons

through pleadings for his eligibility to obtain eviction

despite him being possessed of other buildings of his

own. But we are not inclined to grant such opportunity

unconditionally. We are inclined to impose terms. But

at the same time, we also find that the current

R. C. R. No.378 of 2005 -2-

monthly rent of Rs.600/- fixed years ago is far below

the fair rent which is payable for the building. We are

inclined to tentatively re-fix the monthly rent payable

by the respondent/tenant at Rs.1,000/- prospectively.

2. The result of the discussion is as follows:-

The judgment of the Rent Control Appellate

Authority and the order of the Rent Control Court are

set aside. The RCP is remanded to the Rent Control

Court. That court is directed to allow applications for

amendment of pleadings to be filed by the landlord.

Once the pleadings are amended, opportunity will be

given to the tenant for raising counter pleadings. Once

the pleadings are completed, one opportunity each will

be granted by the learned Subordinate Judge for both

sides for taking pre-trial steps, if any, and thereafter

the RCP will be posted for trial. Being an old RCP, top

R. C. R. No.378 of 2005 -3-

priority will be given to the RCP and revised judgment

will be passed on the basis of the entire evidence

which come on record. The above order of remand will

become operative only subject to the following

conditions:-

1) The revision petitioner/landlord pays a sum of

Rs.1,500/- by way of cost to the tenant either directly

or through his counsel in this Court within ten days

from today.

2) The revision petitioner will similarly pay a

further amount of Rs.1,000/- to the Kerala Mediation

Centre within ten days from today and produces

receipt before this Court.

The monthly rent payable for the building is

tentatively re-fixed at Rs.1,000/- prospectively with

effect from 1st September, 2009. It is made clear that

R. C. R. No.378 of 2005 -4-

our tentative re-fixation of the monthly rent is subject

to the right of either of parties to move competent

court for fixation of fair rent.

3. This RCR is allowed by way of remand.

PIUS C. KURIAKOSE
JUDGE

P. Q. BARKATH ALI
JUDGE
kns/-