High Court Kerala High Court

Dr.A.V.Tharu vs Kamalam on 26 March, 2010

Kerala High Court
Dr.A.V.Tharu vs Kamalam on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10287 of 2010(I)



1. DR.A.V.THARU
                      ...  Petitioner

                        Vs

1. KAMALAM
                       ...       Respondent

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  : No Appearance

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

 Dated :26/03/2010

 O R D E R
               PIUS C. KURIAKOSE &
               C. K. ABDUL REHIM, JJ.
   ------------------------------------------------
            W. P. C. No.10287 of 2010
   ------------------------------------------------
      Dated this the 26th day of March, 2010

                    JUDGMENT

Pius C. Kuriakose, J

Under challenge in this Writ Petition filed by

the tenant under Article 227 of the Constitution

who is facing proceedings for eviction by way of

RCP.9/08 before the Rent Control Court,

Wadakanchery is Ext.P3. Under Ext.P3, an

application filed by the petitioner for setting aside

the Advocate Commissioner’s Report and another

application filed by him for examining the

Commissioner for deciding the application to set

aside the Commissioner’s Report stands

dismissed. Sri.P.Ramachandran, the learned

W. P. C. No.10287 of 2010 -2-

counsel for the petitioner took us to the full text of

Ext.P3 order and submitted that Ext.P3 order

results in serious prejudice to the petitioner. We

do not think so. The RCP is filed against the

petitioner invoking the grounds under sub section

3 of section 9. It seems that the Commissioner

has filed a report which is to the effect that the

claim of the petitioner/tenant that he is making

use of the entire area in the petition scheduled

premises for conducting his nursing home is not

correct. According to the learned counsel for the

petitioner, such a report is likely to prejudice the

mind of the Rent Control Court when the RCP

itself is taken up for decision. We do not think so.

We are sure that the Rent Control Court will

decide the Rent Control Petition in favour of the

W. P. C. No.10287 of 2010 -3-

landlord only if the evidence adduced by the

landlord is convincing and the same establishes

that the need urged by the landlord is a bona fide

one. We are also sure that all valid and relevant

contentions raised by the tenant will also be

enquired into by the Rent Control Court. The

Commission Report will be just one item of

evidence in the case. The Commissioner can be

cited as a witness and he will certainly get the

opportunity when the RCP is listed for trial. We

notice that the Rent Control Court itself has under

Ext.P3 observed that examination of the

Commissioner can be deferred to the stage of

trial. The visitorial jurisdiction of this Court under

Article 227 of the Constitution is invoked only in

exceptional circumstances. We do not think that

W. P. C. No.10287 of 2010 -4-

Ext.P3 can be branded as an order warranting

invocation of visitorial jurisdiction. We dismiss this

Writ Petition. However, we make it clear that the

Rent Control Court will be bound to permit the

petitioner to cite the Advocate Commissioner as a

witness for the purpose of cross examination, if

the Commissioner is not cited as a witness by the

landlords.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-