High Court Kerala High Court

V.Manikkam vs K.Dharmarajan on 28 November, 2008

Kerala High Court
V.Manikkam vs K.Dharmarajan on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 294 of 2008()


1. V.MANIKKAM, W/O. RAMASWAMY KUNHINVEETIL
                      ...  Petitioner
2. K.V. LAKSHMI, D/O. RAMASWAMY,
3. K.V. RAMAKRISHNAN, S/O. RAMASWAMY,
4. K.V. KARUNAN, S/O. RAMASWAMY,
5. K.V. MUTHULAKSHMI, D/O. RAMASWAMY,
6. K.V. KAMALAM, D/O. RAMASWAMY,
7. K.V. SARASU, D/O. RAMASWAMY,
8. K.V. SHYAMALA, D/O. RAMASWAMY, E
9. K.V. HARIDASAN, S/O. RAMASWAMY,
10. K.V. USHA, D/O. RAMASWAMY, DEVI

                        Vs



1. K.DHARMARAJAN, S/O. KANNAN, SALES
                       ...       Respondent

2. K.P. SREEMATHI, KALLAYANI, NEAR

3. K.P. SOMARAJAN, S/O. KANNAN, KOROTH

4. K.P. SUNDER RAJ, S/O. KANNAN, KOROTH

                For Petitioner  :SMT.M.M.DEEPA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/11/2008

 O R D E R
                                  P.R.Raman &
                       T.R. Ramachandran Nair, JJ.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                            R.C.R. No.294 of 2008
                     - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 28th day of November, 2008.

                                    O R D E R

Raman, J.

This revision petition is filed challenging the interim order passed as

early as on 21.6.2008. As per that order, the petitioner herein who is the

tenant, is directed to pay arrears of rent on or before 28.7.2008. No

objection as such is seen filed either before or after the order. No grounds

are made out for interference. Hence, the revision petition is dismissed.

At this stage, learned counsel appearing on behalf of the revision

petitioners sought for a reasonable time to surrender vacant possession of

the petition schedule premises. In the factual circumstances and taking into

consideration the fact that the petitioners are residing in the tenanted

premises, we are inclined to grant them three months time to surrender

vacant possession of the tenanted premises on the following conditions:

i) An undertaking in the form of an affidavit shall be filed before the

executing court within a period of three weeks fro today, by the first

petitioner herein on her own behalf and on behalf of the other

petitioners herein (which affidavit shall be binding on all the

petitioners herein) undertaking to surrender vacant possession of the

RCR 294/2008 -2-

petition schedule premises on or before 28.2.2009;

ii) Arrears of rent as on today shall be deposited before the executing

court within the said period;

iii) They shall not induct any third party to the petition schedule

premises; and

iv) Three months rent in advance shall also be deposited within a

period of one month from today.

Failure to comply with any one of the above said conditions will

enable the landlord to execute the order of eviction passed forthwith.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/