High Court Kerala High Court

Sarala Kumary vs Sasthamcotta Grama Panchayath on 24 February, 2010

Kerala High Court
Sarala Kumary vs Sasthamcotta Grama Panchayath on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3140 of 2009(W)


1. SARALA KUMARY, W/O. RAGHUNATHAN,
                      ...  Petitioner

                        Vs



1. SASTHAMCOTTA GRAMA PANCHAYATH,
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :SRI.M.RAMESH CHANDER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 3140 OF 2009 (W)
                 =====================

          Dated this the 24th day of February, 2010

                          J U D G M E N T

Petitioner is the tenant of Room No.6 of a shopping complex

belonging to the respondent Panchayat. Ext.P1 is the rent deed in

favour of the petitioner and the lease period is for the period from

1/6/07 to 31/3/2010. It is stated that petitioner defaulted in

payment of the rental and the Panchayat issued Ext.P2 notice

informing her that the Panchayat will be free to initiate action for

cancellation of the lease.

2. According to the petitioner, immediately thereafter, on

31/7/2008, she surrendered the building and remitted the arrears

that were due till then. It is also stated that immediately

thereafter she issued Ext.P4 letter requesting the Panchayat to

refund the security deposit after appropriating any amount that

may be due from her. Petitioner submits that in pursuance to all

the above, Panchayat published re auction notice on 11/8/08 and

that the building in question was re auctioned on 18/8/2008 and

that in the re auction, there was no bidders.

3. It is her case that although she had surrendered the

WPC 3140/09
:2 :

building as early as on 31/7/2008 and the Panchayat took steps

for re auctioning the building, the Panchayat issued Ext.P5 notice

calling upon the petitioner to remit the arrears for the period

subsequent to 31/7/2008. It is on receipt of Ext.P5, this writ

petition was filed.

4. According to the petitioner, she having surrendered the

building as early as on 31/7/2008 and the Panchayat having

resumed possession and took steps for re auctioning the

premises, she should not be saddled with the liability to pay the

rental for the period subsequent to 31/7/2008.

5. On the other hand, in the counter affidavit filed by the

Panchayat, what they say is that the petitioner remitted the rental

due only till 31/7/2008 and that the building was not surrendered

as claimed by her. It is stated that even as on date, the petitioner

still retains the possession of the building, and therefore, she is

liable to pay the rental due under Ext.P1.

6. From the above, therefore, it can be seen that the real

dispute is as to whether petitioner prematurely surrendered the

premises to the Panchayat as the petitioner contends. The

Panchayat denies this allegation and submits that even today, the

WPC 3140/09
:3 :

key is retained by the petitioner. Such a factual dispute cannot be

resolved in a writ petition and can be resolved only in a

proceedings where both parties can adduce evidence in support

of the respective contentions.

In my view, therefore, the remedy of the petitioner lies

before the Civil Court, and hence, leaving open all her

contentions, I dismiss this writ petition reserving liberty to the

petitioner to approach the Civil Court for appropriate reliefs.

ANTONY DOMINIC, JUDGE
Rp