IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 58 of 2004(B)
1. SUNISH S. ANAND, AGED 27,
... Petitioner
Vs
1. DAISY LOUICE, W/O. LOUIS, AGED 54,
... Respondent
For Petitioner :SRI.THIRUMALA P.K.MANI
For Respondent :SRI.V.R.GOPU [CAVEATOR]
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :03/07/2009
O R D E R
PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
R.C.R.No. 58 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of July, 2009
ORDER
Pius.C.Kuriakose, J.
Under challenge in this revision petition filed by the tenant is the
order of the Rent Control Court impounding a document which was
produced by the tenant and the judgment of the Rent Control Appellate
Authority confirming the order of the Rent Control Court. The
submission of Sri.A.Ahzar, learned counsel for the revision petitioner
that the revision petitioner never wanted to have the document marked
and much less received as evidence in the case is not resisted by
anybody. Learned counsel’s submission was that the document was not
produced by the tenant directly and was produced on an application
from the custody of the third party. The Rent Control Court, on
receiving the document straight away passed the order directing
impounding of the document. We are convinced that it is only when
the document was attempted to be put in evidence by the revision
petitioner that the learned Rent Control Court passed the impugned
RCR.No.58/04 2
order. But the fact remains that the document was never received as
evidence or relied on by the revision petitioner. We are told that the
issue between the parties is over. Under these circumstances, we are of
the view that the document has become irrelevant also, since the
tenancy has been terminated and building has been surrendered. Under
the above circumstances, without going into the merits of the matter,
we set aside the impugned order of the Rent Control Court and the
judgment of the Rent Control Appellate Authority on the basis that the
issue no longer survives for consideration.
PIUS.C.KURIAKOSE
JUDGE
P.Q.BARKATH ALI
JUDGE
sv.
RCR.No.58/04 2