High Court Kerala High Court

Vasu vs Chettisseru Khader on 2 November, 2010

Kerala High Court
Vasu vs Chettisseru Khader on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 341 of 2010()


1. VASU,AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. CHETTISSERU KHADER,AGED 65 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.V.C.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :02/11/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                      ------------------------
                    R.C.R.No. 341 OF 2010
                      ------------------------

          Dated this the 2nd day of November, 2010


                            O R D E R

Pius C.Kuriakose, J.

Under challenge in this revision filed under Section 20 of

Act 2 of 1965 is the judgment of the Rent Control Appellate

Authority confirming the order of eviction passed by the Rent

Control Court under Section 11 (2)(b) of the Act.

2. The tenant revision petitioner had raised dispute

regarding the contract rent payable. That dispute and also the

dispute as to what is the quantum of rent in arrears was

decided by the Rent Control Court after enquiry in which the

evidence adduced by the parties consisted of Ext.A1 to A6 and

testimonies of PW1 and RW1. It was accepting the case of the

landlord that the rent control court concluded that the rent was in

arrears as alleged and that the same was not paid in spite of the

statutory demand notice. Accordingly, the order of eviction was

passed.

RCR.No.341/2010 2

3. The appellate authority considering the appeal preferred

by the tenant would confirm the findings of the rent control

court and dismiss the appeal.

4. Even though various grounds have been raised and

Sri.V.C.Madhavankutty, learned counsel for the revision

petitioner has addressed arguments before us based on those

grounds, we are not persuaded to hold that there is any illegality,

irregularity or impropriety about the judgment of the appellate

authority. We are convinced that the findings concurrently

entered by the statutory authorities regarding the rate of rent

and also regarding the quantum of arrears due to the landlord is

correct and founded on evidence. In short, we do not find any

warrant for invocation of the revisional jurisdiction under Section

20.

1. 5. The revision petition fails and will stand dismissed

however, without any order as to cost. The learned counsel

for the revision petitioner requests for time to deposit the

amount, so that the order of eviction can be got vacated under

Section 11(2)(c). Hence, even as we dismiss the RCR, we

grant the revision petitioner one month’s time from today for

RCR.No.341/2010 3

making requisite deposit for getting order of eviction vacated

under Section 11(2)(c) by filing necessary application.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk