High Court Kerala High Court

Aby vs Kochurani on 6 July, 2010

Kerala High Court
Aby vs Kochurani on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 181 of 2010()


1. ABY, S/O.JACOB,
                      ...  Petitioner

                        Vs



1. KOCHURANI, W/O.URUMEES, THALIYATH HOUSE,
                       ...       Respondent

                For Petitioner  :SRI.T.P.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :06/07/2010

 O R D E R
     PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                 ----------------------------------
                   R.C.R. No.181 of 2010
                ----------------------------------
             Dated this the 6th day of July, 2010


                          O R D E R

—————

Pius C.Kuriakose, J.

Under challenge in this revision filed by the

tenant under Section 20 of Act 2 of 1965 is the judgment

of the Rent Control Appellate Authority confirming the

order of eviction passed against the revision petitioner by

the Rent Control Court and the Appellate Authority

concurrently on the ground of arrears of rent under

Section 11(2)(b) of Act 2 of 1965. The rental

arrangement pleaded by the landlord is not disputed in

the sense that the monthly contract rent of Rs.7,350/- per

mensem is not disputed. The allegation of the landlord

was that rent is in arrears from 1.4.2007 and that as on

date of issuance of the statutory demand notice a sum of

Rs.1,39,910/- is due. The tenant/revision petitioner filed

objections raising various contentions. The sum and

RCR.181/2010
2

substance of the contention is that the allegation

regarding arrears is not correct and that the landlord did

not issue receipts even after having received rent from

the tenant as and when the same fell due. Apart from the

oral evidence adduced by the parties, tenant/revision

petitioner relied mostly on Ext.B1 rent payment entry

book. This was a self-serving document. Of course, the

above document contained a signature apparently put by

the landlord. The genuineness of the above signature

was stiffly disputed by the landlord. The Rent Control

Court was not very much impressed by the purported

signature of landlord on Ext.B1. The Rent Control Court

took the view that the tenant has the obligation to prove

that he has discharged the entire arrears of rent and

accordingly passed an order of eviction under Section 11

(2)(b). The Appellate Authority by the judgment

confirming the order of Rent Control Court referred to

Section 9 of the Act which provides for the procedure to

RCR.181/2010
3

be adopted by a tenant whose landlord is unwilling to

issue receipts for the rent that is actually paid. The

Appellate Authority holds rightly that Ext.B1, the

genuineness of which is disputed seriously, cannot be

accepted at any rate as a rent receipt as envisaged by

Section 9. Ultimately concurring with the learned Rent

Control Court the appeal preferred by the revision

petitioner was dismissed.

2. In this revision under Section 20 various

grounds are raised assailing the judgment of the Rent

Control Court. The learned counsel for the revision

petitioner Sri.Santhoshkumar addressed strenuous

arguments based on those grounds. According to him,

the appreciation of the evidence by the statutory

authorities was erroneous and this was resulted an

injustice. We are unable to agree. Having appreciated

Ext.B1 document ourselves, we do not find reason to

disagree with the Rent Control Court’s view about that

RCR.181/2010
4

document. Plea of discharge is a plea to be substantiated

by the party raising pleadings. Section 9 of the Rent

Control Act provides a remedy for the tenant whose

landlord is unwilling to issue receipts for the rent

actually paid. According to us, the view taken in this

case, both by the Rent Control Court and the Appellate

Authority, is not vitiated by any illegality, irregularity or

impropriety as envisaged by Section 20 of Act 2 of 1965.

3. The result is that the RCR will fail and will

stand dismissed. However, in view of the totality of the

circumstances which attained on this case we feel that a

period of two months can be granted to the revision

petitioner for getting the eviction order passed under

Section 11(2)(b) vacated by filing appropriate application

under Section 11(2)(c). The learned Appellate Authority

has in fact recognized the above statutory right of the

tenant and has indicated that the Rent Control Court

while considering application under Section 11(2)(c) will

RCR.181/2010
5

give due credit for all payments evidenced by records

made during the pendency of the RCP. We reiterate the

above direction and grant to the revision petitioner two

months time from today.

4. We are informed that the execution court has

already ordered delivery and that unless this court stays

the order of delivery the petitioner stands the risk of

being dispossessed tomorrow itself. Considering the

above submissions we have today passed a separate

order in I.A.1682/2010 which is an application for stay

filed by the revision petitioner.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb