High Court Kerala High Court

M.Sankaranarayanan vs S.A.Mohammed Noor on 27 November, 2008

Kerala High Court
M.Sankaranarayanan vs S.A.Mohammed Noor on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1137 of 2008()


1. M.SANKARANARAYANAN, AGED 62
                      ...  Petitioner

                        Vs



1. S.A.MOHAMMED NOOR, AGED 70 YEARS,
                       ...       Respondent

2. A.RAHMATHULLA, S/O.K.N.S.ABDUL RAHMAN,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/11/2008

 O R D E R
                        V. RAMKUMAR, J.
                    = = = = = = = = = = = = =
                      R.S.A.No.1137 of 2008
                    = = = = = = = = = = = = = =
            Dated this the 27th day of November, 2008

                               ORDER

The defendant in O.S.No.320 of 2006 on the file of the

Additional Munsiff’s Court-I, Kozhikode is the appellant in this

second appeal. The said suit instituted by the respondent herein

was one for a mandatory injunction directing the defendant to

remove all the articles from the plaint schedule bunk and for a

prohibitory injunction restraining him from entering the said

bunk thereafter. At the stage of trial the plaintiffs did not press

for the relief of prohibitory injunction.

2. The case of the plaintiffs can be summarised as follows:-

The plaint schedule bunk, made of iron sheets and having a

measurement of 8×8 feet, has been installed at the front portion

of the ground floor of a commercial building by name ‘City Gate’

belonging to the plaintiffs. The bunk along with the remaining

portion of the property also belongs to the plaintiffs. The

defendant approached the plaintiffs with a request to grant a

licence in his favour temporarily for the use of the plaint

R.S.A.No.1137 of 2008
2

schedule bunk. Accordingly, as per Ext.A1 licence agreement

dated 1.10.2000, the defendant was permitted to use the bunk as

a licensee for a period of one year. After the expiry of the term

of one year the defendant again requested the plaintiff to grant

a fresh licence for a further period of one year. Accordingly,

Ext.A3 licence agreement dated 1.10.2001 was executed

between the plaintiffs and the defendant fixing a licence fee of

Rs.1,000/- per month. The defendant also paid a security deposit

of Rs.40,000/-. At the request of the defendant, he was

permitted to use one electric bulb in the bunk for which

connection had been taken from a plug point in the main

building. In violation of the agreement, the defendant by

prevailing upon some of the officials of the KSEB had managed

to get electricity supply in his name to the bunk. This was in

violation of the provisions in the licence agreement and without

the knowledge of the plaintiffs. As per the provisions of the

agreement of licence if the defendant failed to pay licence fee on

the due date the plaintiffs are entitled to terminate the licence

agreement notwithstanding the period stipulated in the licence

agreement. The defendant had failed to pay the licence fee from

R.S.A.No.1137 of 2008
3

the month of October 2001 onwards. Accordingly, a lawyer

notice dated 1.1.2002 was sent to the defendant terminating the

licence. The suit has been filed thereafter.

3. The suit was resisted by the defendant contending inter

alia as follows:-

This defendant wanted a permanent place to set up a small

business in sales of snacks, cool drinks, milma milk and fruits.

Accordingly this defendant approached the plaintiffs who

entrusted the site to this defendant. Since the intention of this

defendant was to start a business on a permanent basis, the

entrustment was treated as a lease. This defendant paid rent of

Rs.750/- per month during the first year. The amount was

enhanced to Rs.1,000/- during the second year. The building tax

was also paid by this defendant. The electric connection to the

bunk was arranged from the main building by looping. Since it

was illegal, the KSEB disconnected the line. As it was practically

impossible for this defendant to carry on his business without

electricity, he obtained an electric connection with the

permission of the plaintiffs. It was not in violation of the licence

agreement between the parties. This defendant has not kept the

R.S.A.No.1137 of 2008
4

rent in arrears. When the rent for the month of October was

tendered the first plaintiff refused to accept the same.

Consequently, rent for the months of October, November and

December was remitted by Demand Draft. The plaintiffs refused

to accept the Demand Draft and returned the same to this

defendant. There is no violation of any stipulation contained in

the agreement. The Calicut Corporation had issued a notice

asking this defendant to remove the bunk stating that it was

constructed without a licence. This defendant is willing to

transfer the electric connection in the name of the plaintiffs.

Acting upon the entrustment, which amounts to lease and which

was treated as such, intended, desired and understood by the

parties this defendant had incurred an expenditure of more than

Rs.1 lakh for furnishing the bunk. Since this defendant is a

tenant he is entitled to get the protection of the Kerala Building

(Lease and Rent Control Act , 1965. This suit is therefore not

maintainable and the same may be dismissed.

4. The trial court framed the following issues for trial:-

1. Whether the transaction is lease or licence?

2. Whether the plaintiffs are entitled for decree

for mandatory injunction as prayed ?

R.S.A.No.1137 of 2008
5

3. Whether the plaintiffs are entitled for a

decree for permanent prohibitory injunction as

prayed?

4. Whether the plaintiffs are entitled for arrears

of licence fee as prayed?

5. Whether plaintiffs are entitled for decree for

damages for user and occupation?

6. Relief and cost?

Since the relief of prohibitory injunction was not pressed,

issue No.3 was struck off.

5. On the side of the plaintiffs Exts.A1 and A6 were marked

and 1st plaintiff was examined as PW1. On the side of the

defendant Ext.B1 to B10 were marked and the defendant was

examined as DW1.

6. The learned Munsiff after trial as per judgment and

decree dated 28.7.06 came to the conclusion that Exts. A 1 to A3

were agreements of licence and not lease and that in the

absence of a plea by the defendant in the written statement that

Exts.A1 to A3 were camouflage with a view to get over the

provisions of the Rent Control Act, it was not open to the

defendant to raise such a contention, that the defendant had

kept the licence fee in arrears to the tune of Rs.325/-, that the

R.S.A.No.1137 of 2008
6

defendant was liable to pay damages for user and occupation at

the rate of Rs.1,000/- per month from 1.2.02 till he vacated the

premises and that the plaintiffs could adjust the arrears of

licence fee and damages from the security deposit of Rs.40,000/-

and balance, if any, shall be refunded to the defendant before

the plaintiffs took possession of the plaint schedule room. The

plaintiffs were also held entitled to costs.

7. On appeal preferred by the defendant as A.S.No.143 of

2006 before the Sub Court, Kozhikode, the learned Subordinate

Judge as per the decree and judgment dated 29.7.08 dismissed

the appeal confirming the decree and judgment passed by the

trial court. Hence this second appeal.

8. The following are the substantial questions of law

formulated in the memorandum of second appeal.

A) Were the courts below justified not considering the

question of intention of parties which was a jurisdictional

aspect as the very maintainability of the suit was

dependant on that?

B) Were the Courts below justified in relying on the mere

nomenclature of the document of entrustment when the

conduct of the parties before and after the entrustment

clearly proved a case of lease and not a licence.?

R.S.A.No.1137 of 2008
7

C) Were the courts below justified in holding that the

pleadings were insufficient when it was specifically

pleased at paragraphs 2 and 7 of the written statement

that the transaction was lease and the intention of the

parties was to create a lease?

D) Whether the Courts below justified in not considering the

fact that in any view of the matter the appellant was

entitled to the benefit of Section 60(b) of the Easement

Act?

E) Were the courts below justified in not considering the

important aspects like exclusive possession of the

appellant and the facts that he had obtained electricity

connection, paid advance amounting to 3 years’ rent

clauses for renewal, increase in rent and the conduct of

parties before and after the entrustment?

F) Were the courts below justified in not holding that the

intention in the instant case was to create a lease and not

a licence?

9. I heard the learned counsel for the appellant-defendant.

The learned counsel for the appellant made the following

submissions before me in support of the appeal:-

Eventhough Exts.A1 and A3 were styled as licence dees the

real intention of the parties was to enter into a transaction of

lease. There was a transfer of interest in favour of the appellant

R.S.A.No.1137 of 2008
8

who was put in exclusive possession of the bunk in question.

Infact, the bunk in the present form was constructed by him and

not by the plaintiffs. The defendant had obtained a separate

electric connection to the bunk. The plea in the written

statement to the effect that the entrustment which amounts to

lease and which was treated as such, intended, desired and

understood by the parties is sufficient to make out a case that

the transaction was a camouflage to get over the provisions of

the Kerala Building (Lease and Rent Control) Act. Hence the

decision of the Apex Court in (AIR 2004 SC 2103) C.M.Beena

and another v. P.N.Ramachandra Rao applies on all fourts to

the facts of this case. Since it was the appellant who put up the

bunk which is of a permanent nature, he is entitled to the

protection of Section 60(b) of the Easements Act.

10. I am afraid that I cannot agree with the above

submissions. A perusal of Exts.A1 and A3 documents will clearly

reveal that they are agreements creating a licence by all

definitions. The document recites that the licensors are the

owners in possession of the iron bunk described in the Schedule

and the licensee (the defendant) is permitted to use the premises

R.S.A.No.1137 of 2008
9

for doing a business in bakery items and the licensee is not to

use the premises for any other purpose without the written

consent of the licensor. It is made explicitly clear that no

possession has been given to the licensee. Clause 7 of the

document makes the position further clear that the licensee is to

use the premises as a licensee and that the parties have never

intended the transaction to be a lease or any other mode of

transfer of interest or of possession of the premises. Apart from

the nomenclature of the document the terms and conditions

stipulated thereunder also unequivocally indicate that the

transaction which the parties had in their contemplation was a

licence is pure and simple.

11. Both the courts below have rightly held that the

defendant/appellant did not specifically plead in the written

statement that eventhough Ext.A1 is styled as a licence it was a

camouflage or a subterfuge conceived by the plaintiff to

circumvent the provisions of the Kerala Building (Lease and

Rent Control) Act, 1965. Hence reliance placed on the decision

of the Apex Court in (AIR 2004 SC 2103) C.M.Beena and

another v. P.N.Ramachandra Rao is of no avail to the

R.S.A.No.1137 of 2008
10

appellant . Paragraph 4 of the said decision clearly shows that

the written statement in that case had specifically pleaded that

the document was a camouflage for evading the Rent Control

legislation which was in force.

12. Equally misconceived is the contention based on

Section 60(b) of the Easements Act. First of all, Ext.A1 licence

itself shows that what is given on licence is the bunk and not the

site thereof. The bunk was not put up by the defendant.

Secondly, no plea was taken in the written statement with regard

to the protection under Section 60(b) of the Easements Act (See

Kesavan Nair v. Narayanan Nair (1988(2) KLT 1006) and

Saraswathi v.Bharat Textiles (1992(1)KLT 863). Hence the

said contention is not available to the appellant. Such being the

position I do not see any good ground to interfere with the

concurrent decrees passed by the courts below. No question of

law, much less any substantial question of law arises for

consideration in this second appeal. The questions of law

formulated in the memorandum of appeal also do not arise for

consideration in this second appeal which is accordingly

dismissed in limine.

R.S.A.No.1137 of 2008
11

The learned counsel for the appellant made a fervent

request for time. I am inclined to grant six months’ time to the

appellant. Accordingly the appellant shall remove all his articles

from the plaint schedule bunk and surrender the vacant

possession of the same on or before 26.5.2009 on condition that

he files an affidavit before the Executing Court within two weeks

from today undertaking to abide by the above condition and also

undertaking that he shall not induct strangers in the bunk nor

shall he commit any act of waste thereon and shall pay the

damages for use and occupation at the rate of Rs.1,000/- per

month without fail.

Dated this the 27th day of November, 2008.

V. RAMKUMAR, JUDGE

sj