High Court Kerala High Court

Sasidharan vs Narayana Pillai(Died) on 14 October, 2010

Kerala High Court
Sasidharan vs Narayana Pillai(Died) on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 306 of 2010()


1. SASIDHARAN,S/O.KARUNAKARAN,RESIDING AT
                      ...  Petitioner
2. RAVEENDRAN,S/O.KARUNAKARAN,

                        Vs



1. NARAYANA PILLAI(DIED),S/O.GOVINDA PILLAI
                       ...       Respondent

2. THANKAMMA,D/O.KOCHUKUNJAMMA,

3. SUDARSANA PILLAI,DO.

4. BABU PILLAI,DO.

5. SURESH,DO.

6. RAJESH NARAYANAN,DO.

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  : No Appearance

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

 Dated :14/10/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                     ------------------------
                     R.C.R.No. 306 OF 2010
                     ------------------------

           Dated this the 14th   day of October, 2010

                            O R D E R

Pius C.Kuriakose, J.

Under challenge in this revision filed by the tenant and the

alleged sub tenant, who are brothers, is the judgment of the Rent

Control Appellate Authority, Kollam, confirming the order of

eviction, which was passed against them, on grounds under sub

section (3) of Section 11 and also clause (i) of sub section (4) of

Section 11. The need projected by the original landlord under

section 11(3) is that the building is needed bona fide for the

occupation of one Sudharsanan Pillai, his son, for the purpose of

conducting glass and ply wood business. The allegation of the

landlord in the context of the ground of sub letting was that the

first respondent is the tenant having taken the building on the

basis of the rent chit executed by him in favour of the landlord

and the 2nd respondent is an unauthroised transferee/sub lessee.

2. The tenant’s defence to the ground under Section 11(3)

was that the need is not bona fide, that the landlord has five

RCR.No.306/2010 2

other rooms, which are identical, and that if the need is bonafide,

the landlord could have accommodated his son in any of the

other rooms. The tenant also claimed protection of the second

proviso to sub section (3) of Section 11. The tenant’s defence to

the ground of sub lease was that the original tenant was their

father and that upon demise of the father, both the respondents

have become tenants and hence there is no sub lease or transfer.

2. The Rent Control Court enquired into the matter and at

trial evidence consisted of Exts.A1 to A5, B1 to B11, Exts.C1 to

C3, PW1 an RW1 and 2. PW1 was Sudharsanan Pillai, the

defacto claimant for the building. His evidence inspired the Rent

Control Court. In fact, the tenants also admitted in their evidence

that Sudharsanan Pillai is presently without any job or avocation

though their contention in the statement of objection is

otherwise. The court held that the need is bona fide. The court

further held that the landlord did not have vacant possession of

any other building at the time of commencement of the Rent

Control Petition. The Court also held that the tenant was

unsuccessful in showing that he satisfies either of the ingredients

of the second proviso. Accordingly, the order of eviction under

RCR.No.306/2010 3

Section (3) was passed. As regards the ground of sub lease, the

first respondent admitted that the lease is governed by rent chit

executed by the first respondent in favour of the landlord. The

court found that there was nothing in evidence to support the

contention that the original tenant was the father of the

respondent. In fact, it was admitted by RW2 in his evidence that

the building has been sub let by RW1 in favour of RW2. The

learned Rent Control Court accepted the above evidence and

ordered eviction on the ground of sub letting also.

3. The Appellate Authority considering the appeal preferred

by the revision petitioner reappraised the evidence and concurred

with all the conclusions of the Rent Control Court. Accordingly,

the appeal was dismissed confirming the order of eviction.

4. In this revision under Section 20, various grounds are

raised and Sri. B.Suresh Kumar, learned counsel for the revision

petitioners addressed strenuous arguments before us on the

basis of all the grounds. Mr.Suresh Kumar highlighted that the

landlord was having five other rooms which were identical to

the petition schedule rooms. There was no justification for the

landlord to have picked and chosen the petition schedule

RCR.No.306/2010 4

building itself for the alleged need of Sri.Sudarshana Pillai, his

son. The action of the landlord is actuated by oblique motives.

The learned counsel submitted that the finding of the statutory

authorities regarding the identity of the building is wrong. At

any rate, according to the learned counsel, considering the social

relationship between RW1 an RW2, the court should have

concluded that the arrangement between them is not one of sub

lease or transfer, but it is one of permission only. The learned

counsel argued that the judgment of the Appellate Authority is

vitiated by illegalities, irregularities or improprieties justifying

interference under Section 20. As a last plea, the learned

counsel requested that at least one year’s time be granted to the

revision petitioners for surrendering the premises.

5. We have very anxiously considered the submissions of

Mr.Suresh Kumar. We have gone through the judgment of the

Appellate Authority as well as the order of the Rent Control

Court. We do not find any warrant for invocation of the

revisional jurisdiction under Section 20. Under this jurisdiction,

we are not expected ordinarily to make reappraisal of the

evidence or substitute our conclusions of facts for conclusions

RCR.No.306/2010 5

arrived at by the final fact finding Authority, the Rent Control

Appellate Authority, when such conclusions are founded on

evidence actually available on record. As already stated, in the

instant case, it was admitted by the tenant that Sri.Sudharsana

Pillai, the son of the landlord, is without any job or avocation. In

the light of such admission, the conclusion that the need

projected by the landlord is bona fide is sustainable. Then the

question is whether the tenant is entitled for the protection of the

second proviso to sub section (3) of Section 11. We are of the

view that the finding of the statutory authorities that, RW1 in

the RCP the first revision petitioner is the tenant, is based on

quality evidence including the admissions of the tenant himself.

It is admitted that RW1, the first revision petitioner, is not

conducting any business in the petition schedule building and that

he is employed with KSEB. When that is the situation, there is

no question of Court upholding the contention that the first

revision petitioner is seeking out his livelihood by carrying out

business. This means that the first ingredient of the second

proviso will have to be found against the first revision petitioner.

When the first ingredient is decided against the first revision

RCR.No.306/2010 6

petitioner, it will follow that the first revision petitioner will not be

entitled for protection of the second proviso to sub section (3) of

Section 11. We do not find any infirmity about the finding

regarding the liability of the tenant to suffer order of eviction

under Section 11(4)(i). Evidently and admittedly the first

revision petitioner is not in possession at all. He is employed in

KSEB. The question is whether the second revision petitioner

has acquired the status of the tenant. It is in evidence that the

original lease is in favour of the first revision petitioner . When

that is the situation, there cannot be any infirmity about the

order of eviction under Section 11(4)(i).

The RCR fails and accordingly will stand dismissed.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk