High Court Kerala High Court

Puthiya Vaniyan Veettil … vs Meethalepurayil Ibrahim Kutty on 29 October, 2009

Kerala High Court
Puthiya Vaniyan Veettil … vs Meethalepurayil Ibrahim Kutty on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 241 of 2005()


1. PUTHIYA VANIYAN VEETTIL KAMALAKSHI,
                      ...  Petitioner

                        Vs



1. MEETHALEPURAYIL IBRAHIM KUTTY,
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :SRI.A.MUHAMMED MOSHTAQUE, COVEATOR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :29/10/2009

 O R D E R
           PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                              R.C.R NO: 241 OF 2005
        -----------------------------------------------------------------------------------
                     Dated this the 29th October, 2009.

                                        JUDGMENT

PIUS C.KURIAKOSE, J.

Under challenge in this revision petition filed by the tenant is

the order of eviction concurrently passed against the revision

petitioner accepting the need for own occupation projected by the

respondent-landlord. The landlord’s case was that he who was

employed previously in Saudi Arabia was expelled from that country

on amnesty and that presently he is jobless and he needs to start

business in the petition schedule building. Exts.A3 and A4

documents were produced by the revision petitioner before the

Rent Control Court in endeavour to prove that the pleaded case is

true. In fact the oral evidence by the respondent was in conformity

with the fact that the respondent has been compelled to come back

to India. The tenant, apart from contending that the need is not

bonafide also contended that the landlord is in possession of other

buildings of his own in possession and that the petition is liable to

be rejected due to the first proviso to Sub Section (3) of Section 11

of the Kerala Buildings (Lease and Rent Control) Act, 1965,

RCR 241/2005 2

hereinafter referred to as the ‘Act’. He has alternatively contended

that he is entitled to the protection of the second proviso to Section

11(3). On evaluating the evidence the Rent Control Court would

find that the need projected by the landlord in the RCP and spoken

to by him in evidence as P.W.1, is a bonafide one. That Court also

found that on the basis of Ext.A9 property tax assessment register

that the rent control petitioner was not liable to fail by virtue of the

first proviso of Sub Section 3 of Section 11. It was further found

that the tenant was unsuccessful in proving that he satisfies either

of the ingredients of the second proviso to Sub Section (3).

2. In appeal preferred by the revision petitioner tenant the

appellate authority re-appraised the evidence. That authority on

appreciating Exts.A3 and A4 accepted the case of the tenant that

those two documents by themselves do not prove that the landlord

was expelled from Saudi Arabia on amnesty. In fact before the

Appellate Authority it was brought to the notice of that Authority

that the landlord had gone back to Saudi Arabia. An affidavit to

that effect was filed by the tenant. The landlord filed a counter

statement wherein he admitted that he had gone back to Saudi

Arabia. The landlord’s explanation was that on account of delay

caused in getting back possession of the building he had no other

go than back to Saudi Arabia since he needed money for

RCR 241/2005 3

supporting himself and his family. The Appellate Authority

accepting the explanation offered by the landlord found that the

landlord is not expected to remain idle till such time as vacant

possession of the building in question is obtained. Accordingly the

Appellate Authority concurred with the conclusions of the Rent

Control Court and dismissed the appeal.

3. We have heard the submissions of Mr. M.V.Amaresan for

the revision petitioner and those of Mr. A. Muhammed Mustaque for

the respondent. Mr. M.V.Amaresan drew our attention to Exts.A3

and A4 and also to the pleadings raised. He submitted that

Exts.A3 and A4 do not prove the averments in the RCP. The best

evidence to prove the averments in the RCP was the passport. The

non-production of the passport should arouse adverse inferences

against the landlord. The learned counsel submitted that the

Appellate Authority has chosen to confirm the order of eviction

taking into account the circumstance that the landlord was jobless

and that the landlord belongs to this country. But the landlord’s

case as pleaded by him in the RCP was that he was compelled to

leave Saudi Arabia since he was expelled on amnesty. It is not his

case that he would not have continued in Saudi Arabia even if he

was not expelled. It is a very lucrative job that the landlord has

secured in Saudi Arabia. The above subsequent event eclipses need

RCR 241/2005 4

if any, which existed at the time when the RCR was originally filed.

The learned counsel referred to the finding of the authorities below

in the context of the first proviso to Sub Section (3) of Section 11

and submitted that there is conflict between Exts.A9 and B1 both

of which are property tax assessment registers enjoying the

presumptions of Section 26 of Act 2 of 1965. In the teeth of that

conflict, in the absence of more responsible evidence coming from

the side of the Panchayath, the authorities below were not justified

in relying on Ext.A9 the subsequent document. The oral evidence

of P.Ws 1 and 2 were to the effect that the new building was put up

by them jointly. The documents show that all the rooms stand

assessed to property tax in the name of P.W.2 only. This has been

deliberately done.

4. All the submissions of Mr. Amaresan were very stiffly

resisted by Mr. A. Mohammed Mustaque. The learned counsel

placed strong reliance on the judgment of the Supreme Court in

Gaya Prasad v. Pradeep Srivastava {2001(1) KLT 753 (SC) to

answer the argument of Mr. Amaraesan made in the context of

subsequent event of landlord securing a job in Saudi Arabia. The

important question according to Mr. Mustaque is whether the

petitioner landlord is jobless and nobody can say that a landlord

who belongs to Payyannur is projecting a malafide need when he

RCR 241/2005 5

says that he wants to come back to Payyannur. Mr. Mustaque also

referred to a Bench decision of this Court in Eanu Haji v. Mustafa

{2004(2) KLT 668} to which one of us (Pius C. Kuriakose,J) was a

party and the counsel submitted that the landlord is not expected

to remain jobless for indefinite duration of time especially when it

is notorious that litigations like the present one take decades to

come to a final close.

5. We have very anxiously considered the rival submissions

addressed at the Bar. According to us the question whether the

need of the landlord is a bonafide one, the most important

question to be answered by the authorities under the Rent Control

Act not been properly considered by the Rent Control Court and the

Appellate Authority. Proper consideration would necessitate

scrutiny of the pleadings and the evidence. As we notice the

pleaded case was that the landlord was expelled from Saudi Arabia

on amnesty and that he is presently jobless. The evidence did

reveal that the above case was not correct. At the same time, the

need of a person belonging to Payyannur presently working abroad

to come back to Payyannur and to do business in his own building

at Payyannur can ordinarily be accepted to be a bonafide need,

provided proper pleadings are there. The implications of the first

proviso to sub-section (3) of Section 11 are that if the landlord is in

RCR 241/2005 6

possession of another vacant building belonging to him, then,

unless special reasons are pleaded and established, the landlord

will not be granted order of eviction. The evidence regarding the

availability of other buildings with the landlord in this case gives

room for some confusion. We are of the view that the landlord can

be given an opportunity to amend his pleadings and to adduce

fresh evidence on all aspects of the case including bonafides of the

need and the operation of the first proviso to sub-section (3) of

Section 11. As for the question whether the tenant is entitled to

the second proviso to sub-section (3), we are of the view that the

finding concurrently entered in that context by the authorities

below does not warrant any interference.

6. The result is that we set aside the order of the Rent

Control Court and the Appellate Authority and remand RCP

19/1998 to the Rent Control Court, Taliparamba. That Court is

directed to take a fresh decision on the following questions:-

a) Whether the need of the landlord under Sub

Section (3) of Section 11 of the Act is bonafide.

b) Whether the RCP is liable to fail by virtue of Sub

Section (3) of Section 11 of the Act. That Court is directed

to permit the parties to amend the pleadings.

7. The top priority will be given to the RCP which was

RCR 241/2005 7

instituted in the year 1998. Once pleadings are completed and pre

trial steps are over the RCP will be special listed for trial. The trial

will be taken up on a day to day basis and revised judgment will be

passed early, at any rate within three months of the parties

entering appearance pursuant to this order of remand. The parties

will enter appearance before the Rent Control Court, Taliparamba

on 11.1.2010.

8. We notice that the monthly rent of Rs.350/- presently

being paid by the revision petitioner-tenant is far below the

reasonable rent for like buildings. We tentatively refix the rent at

Rs.700/- per month making it clear that it will be open to both sides

to move the competent Court for fixation of fair rent.

PIUS C.KURIAKOSE
Judge

K. SURENDRA MOHAN
Judge

jj

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

—————————————

L.A.A.NO:

—————————————

JUDGMENT

Dated: