High Court Kerala High Court

Krishnan vs Ponnu Panicker Sasidharan And … on 10 December, 2010

Kerala High Court
Krishnan vs Ponnu Panicker Sasidharan And … on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 655 of 2010()



1. KRISHNAN
                      ...  Petitioner

                        Vs

1. PONNU PANICKER SASIDHARAN AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/12/2010

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                              C.R.P.No.655 of 2010
                           --------------------------------------
                  Dated this the 10th day of December, 2010.

                                        ORDER

Respondent No.1 appears through counsel.

2. This revision is preferred by the petitioner in E.A.No.725 of 2010 in

E.P.No.114 of 2010 in O.S.No.395 of 2001 of the court of learned Additional

Munsiff-I, Neyyattinkara. Respondent No.1 has obtained a decree for recovery

of possession of the suit property on the strength of his title against respondent

Nos.2 to 4 who are legal representatives of the deceased defendant. It was the

case of respondent No.1 that deceased defendant trespassed into the suit

property. The decree has been confirmed by this Court in R.S.A.No.713 of 2010.

In execution of the decree, petitioner claimed to be a tenant under Act 2 of 1965

having obtained the shoproom in question on rent from deceased defendant on

09.07.1996. Petitioner filed E.A.No.725 of 2010 claiming that there shall not be

physical delivery against him as he is a building tenant entitled to the protection

of Act 2 of 1965. Though petitioner produced Ext.A1, series, executing court

found that those documents purported to be rent receipts were only for the

period from 05.01.2010 to 06.06.2010 are not sufficient to prove the alleged

tenancy on 09.07.1996 and dismissed E.A.No.725 of 2010. That order is under

challenge.

3. Though various contentions are raised in this revision petition as to

the correctness of the order learned counsel for petitioner has not pursued

CRP No.655/2010

2

those contentions before me. Learned counsel submitted that respondent

Nos.2 to 4 have preferred S.L.P.No.34760 of 2010 in the Supreme Court against

judgment and decree of this Court in R.S.A.No.713 of 2010 and that the Special

Leave Petition is coming up for hearing on this day. Learned counsel states that

if the Supreme Court granted stay of execution and if in the meantime petitioner

is evicted from the shoproom he will be put to irreparable loss and injury.

Petitioner therefore requested that until the matter is decided by the Supreme

Court, the physical delivery of possession of the room may be prevented. I have

heard learned counsel for respondent No.1 as well. Learned counsel submits

that it has been concurrently found in favour of respondent No.1 that he is the

title holder of property and that deceased defendant was a trespasser in the

property in which case even if a tenancy was created by deceased defendant,

that cannot in any way affect respondent No.1 and his right to get vacant

possession of the property.

4. Now correctness of the impugned order is not challenged before

me and hence it is not necessary to go into the rival contentions. The only

request made by learned counsel is to keep in abeyance physical delivery in

respect of the shoproom occupied by petitioner until the Supreme Court passed

orders in the application for stay in the Special Leave Petition. Learned counsel

for respondent No.1 has agreed not to take physical delivery of the room

occupied by petitioner for a period of one month or until the Supreme Court

passed appropriate orders on the application for stay of execution, whichever is

earlier. That undertaking is recorded.

CRP No.655/2010

3

Resultantly this petition is disposed of recording undertaking

made by learned counsel for respondent No.1 that respondent No.1 will not take

physical delivery of the shoproom occupied by petitioner for a period of one

month from this day or till the Supreme Court passed orders on the application

for stay in the Special Leave Petition, whichever is earlier.

I.A.No.3088 of 2010 will stand dismissed.

THOMAS P.JOSEPH,
Judge.

cks