High Court Kerala High Court

D.Para vs Damodaran Gopinath on 5 April, 2010

Kerala High Court
D.Para vs Damodaran Gopinath on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 103 of 2010()


1. D.PARA,MESWARAN ACHARI,AJYANIVAS,
                      ...  Petitioner

                        Vs



1. DAMODARAN GOPINATH, SUDNINAMVEEDU,
                       ...       Respondent

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  : No Appearance

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

 Dated :05/04/2010

 O R D E R
       PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                 ----------------------------------

                   R.C.R. No.103 of 2010

                 ----------------------------------

              Dated this the 6th day of April, 2010


                           O R D E R

—————

Abdul Rehim,J.

Respondent in RCOP.No:5/2000 on the files of the

Rent Control Court, Karunagappally is the revision petitioner

herein. The respondent is the petitioner/landlord. Eviction

was sought on the ground of rent arrears as well as bonafide

need for own occupation, as enumerated under Section 11(2)

(b) and 11(3) of the Kerala Building Tax (Lease and Rent

Control) Act, 1975, (the Act for short). The petition was

dismissed by the Rent Control Court denying eviction on both

the grounds. Landlord took up the matter in appeal and the

Appellate Authority found that the tenant is liable to be

evicted on the ground under Section 11(3) of the Act. But

the tenant challenged the decision before this court in

RCR.No:97/2009. During the pendency of the said revision

petition, the tenant had sworn to an affidavit before this

court to the effect that the business conducted by the

landlord was shifted to his residential premises and that the

RCR.103/2010
2

need projected in the Rent Control Petition no more survives

for consideration. This court after considering such

contentions remanded the case for fresh disposal by the

Appellate Authority, with specific direction to examine

impact of the subsequent events of shifting of the business of

the landlord to his residential premises and its implications

on the need projected for bonafide own occupation of the

scheduled building. After remand both parties had adduced

additional evidence and after consideration of the entire

evidence on record including the additional evidence, the

Rent Control Appellate Authority found that the need for

bonafide own occupation raised by the landlord is genuine

and therefore ordered eviction under Section 11(3) of the

Act. Since the claim for eviction under Section 11(2)(b) had

attained finality through decision of the Appellate Authority

at the first instance, challenge in this revision is confined

only to the aspect of eviction ordered under Section 11(3).

2. Averments in the Rent Control Petition was to the

effect that, the landlord is conducting a Garments

manufacturing industry under the name and style, ‘Shyam

RCR.103/2010
3

Industries’ in a rented temporary shed which is not sufficient

and suitable for running the industrial unit and that the

landlord of the said building (shed) is demanding surrender

of possession. It is further stated that the shed in which the

unit is functioning is situated in a remote area and there is

no facility available for keeping the manufactured garments

for sale. Hence it is contended that the landlord bonafide

requires is requiring the scheduled shop room for the

purpose of shifting the manufacturing unit.

3. The tenant resisted the Rent Control Petition

contending that the industry run by the landlord is being

conducted in a premises which is sufficient and it is situated

in a strong building. It is further contended that there is no

necessity for a shop room since the items manufactured are

sold in wholesale to different textile shops. According to the

tenant, there is no bonafides in the need put forth and the

same is only a ruse to evict the tenant from the scheduled

premises. The Rent Control Court after evaluating evidence

on record found that the need projected by the landlord is

bonafide and genuine. But it is found that the tenant is

RCR.103/2010
4

conducting a gold-smithy in the schedule room and the

income derived therefrom is the sole means of his livelihood.

Regarding availability of accommodation in the locality for

shifting the business of the tenant, the Rent Control Court

found that, even if some vacant shop rooms are available the

respondent may not be in a position to take on lease any of

such room for shifting his business and therefore the tenant

is entitled for protection of the second proviso to sub-section

(3) of Section 11 of the Act.

4. In appeal filed by the landlord on a total re-

appraisal of the evidence on record, it is categorically found

by the Appellate Authority that the tenant had totally failed

in proving through any cogent evidence that he is depending

mainly on the income derived from the business carried on in

the schedule premises. It is found that no documentary

evidence to prove the income derived has been produced. It

is further found that the inability to pay higher rent or

premium for occupying any alternate accommodation

available in the locality, cannot be taken as a ground to

negative the claim for bonafide own occupation of the

RCR.103/2010
5

landlord. Such a ground cannot be projected as proof of non-

availability of suitable building, as enumerated under the

second limb of the second proviso to Section 11(3), is the

finding.

5. With respect to genuineness of the need projected

there is oral evidence of the landlord examined as PW1. He

was further examined after remand. PWs 2 and 3 were

examined on behalf of the landlord and Exts.A1 to A4 were

marked, after remand. PW4 was also examined before the

Appellate Authority. The evidence on behalf of the tenants

consisted of oral testimonies of RW1 and 2 witnesses

examined before the Rent Control Court as well as RW3 and

4 examined after remand. Two reports of the Advocate

Commissioner (Exts.C1 & C2) one taken after remand are

also available on record.

6. It has come out in evidence that the landlord had

vacated the building (shed) wherein he was conducting the

industry, without a litigation since he wanted to retain good

relationship with its owner. PW1 as well as PW4

categorically stated that there was constant demand from the

RCR.103/2010
6

owner to vacate that premises since the owner wanted to

modify the building in order to make it suitable for his

residential purpose. Further it has come out in evidence that

the business is shifted to the residence of the landlord only

with an intention to see that it is continued even at a nominal

rate. The evidence adduced including report of the

commissioner had categorically proved that the business is

being conducted in the residence of the landlord in a highly

congested manner without there being any sufficient space.

Further it is proved that the residence of the tenant is

situated in a highly remote area, whereas the petition

schedule building is in a prominent location having good

accessibility to customers. From the oral as well as

documentary evidence adduced in the case, the Appellate

Authority had arrived at a conclusion that the need projected

is totally genuine and bonafide. Contention of the tenant

that the petition schedule building is not suitable for

accommodating the industry has also been discarded on the

basis of the evidence available.

7. Mr. M.K.Chandramohandas, learned counsel for

RCR.103/2010
7

the revision petitioner as well as C.S. Sheeja, learned

counsel appearing for the respondent were heard at length.

Counsel for the revision petitioner could not specifically

point out any material evidence which the Appellate

Authority had omitted to appreciate, or to point out that

there is any misappreciation of the evidence on record. On a

scanning of the impugned judgment of the Appellate

Authority as well as the Judgment of this court rendered

earlier, we are convinced that the landlord was successful in

proving through convincing evidence, especially the evidence

adduced after remand of the matter, that inspite of shifting

of the unit to his residence the need for occupation of the

schedule building still survives and that the subsequent

events has not in any manner eclipsed such a need.

8. Under the above mentioned circumstances we do

not find any illegality, irregularity or impropriety with the

findings arrived by the Appellate Authority. Being the final

fact finding authority we do not think that there is any error

or infirmity with respect to the conclusions arrived on the

facts. Within the contours of attenuated jurisdiction vested

RCR.103/2010
8

on this court under Section 20 of the Act we find no reasons

warranting interference to reverse any such findings. Hence

the revision petition deserves no merit.

9. However, as a last submission, Sri.M.K.

Chandramohandas, learned counsel for the revision

petitioner, sought indulgence of this court for granting one

year period for surrendering vacant possession of the

schedule premises. C.S.Sheeja, learned counsel appearing

for the respondent stiffly opposed the prayer. Considering

the facts and circumstances we are inclined to grant time till

31.12.2010. Therefore the rent control revision is disposed

of with the following directions:

(i) While dismissing the revision petition, the revision

petitioner/tenant is granted time till 31.12.2010 to hand over

peaceful and vacant possession of the schedule premises to

the respondent/landlord on condition of his filing an affidavit

before the execution court or the Rent Control Court, as the

case may be, undertaking peaceful surrender of the schedule

premises on or before 31.12.2010 and also undertaking to

make payment of arrears of rent if any, at the rate of Rs.500/-

RCR.103/2010
9

as fixed by this court in RCR.No.97/2009. In the affidavit,

the revision petitioner shall further undertake to make

payment of occupational charges till the date of surrender at

the same rate of Rs.500/-. The affidavit as directed above

shall be filed and arrears of rent if any due shall be paid

within 10 days of re-opening of the court after the mid-

summer vacation.

(ii) The execution court shall defer ordering delivery of

possession of the schedule building till 1.1.2011, once filing

of the affidavit and payment of arrears of rent and

occupational charges as directed above is noticed.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb/ksv