High Court Kerala High Court

K.Krishna Kumar vs M/S.Vrindavan Hotel (P) Ltd on 4 April, 2007

Kerala High Court
K.Krishna Kumar vs M/S.Vrindavan Hotel (P) Ltd on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 64 of 2007()


1. K.KRISHNA KUMAR,
                      ...  Petitioner

                        Vs



1. M/S.VRINDAVAN HOTEL (P) LTD.,
                       ...       Respondent

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :SRI.P.K.RAVISANKAR

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/04/2007

 O R D E R
                P.R.RAMAN & ANTONY DOMINIC, JJ.

                ========================

                         R.C.R. NO.64 OF 2007

                  ======================

                Dated this the 4th day of April, 2007


                                  O R D E R

Antony Dominic, J.

The tenant in RCP No.59/2003 on the file of the IIIrd

Additional Munsiff and Rent Control Court, Ernakulam, whose

eviction under Section 11 (4)(v) of the Kerala Buildings (Lease

and Rent Control) Act 1965 (hereinafter referred to as `the Act’

for short) was affirmed by the Rent Control Appellate Authority

by its judgment in RCA No.103/2004, is the Revision Petitioner.

2. According to the respondent/landlord, petition schedule

premises belong to the respondent company and was let out to

the tenant for business purposes in the year 1985 for a monthly

rent of Rs.1,000/-. On the expiry of the initially agreed period of

5 years, the rent was enhanced to Rs.1,500/- and the tenant still

continues to retain possession of the premises. It was alleged

that the tenant conducted various businesses in the building,

the last of which was a medical shop in the name and style

`Vinayaka Medicals’ and that since 1997, he has not been

conducting any business and the premises is remaining closed

RCR 64/2007

: 2 :

since then. According to the landlord, the above facts

constituted a case of cessation of occupation of the building, as

provided for in Section 11(4)(v) of the Act, rendering the tenant

liable to be evicted in terms of the said provision.

3. The tenant contended that he was still occupying the

premises. According to him, he was initially conducting a

business in readymade garments, thereafter ayurvedic

medicines and still later a pharmacy store in the name and style

of `Vinayaka Medicals’. It was stated that the landlord had filed

RCP No.80/96 seeking his eviction under Section 11(3) of the

Act, which was dismissed by all Courts. He had alleged that in

order to make it impossible for him to continue business in the

premises, the landlord has been interfering in his occupation of

the building in various ways. Power Supply to the premises was

disconnected in 1997, which compelled him to move the

Accommodation Controller by filing ACP No.3/2000 for getting

the said amenity restored. He stated that the matter had to be

fought upto this Court and finally electric supply was restored

only in 2001. Due to want of power he had to wind up his

pharmaceutical business and when efforts were made to make

the premises suitable for alternate business, the landlord

RCR 64/2007

: 3 :

prevented him by obtaining an order of injunction in O.S.

No.1737 of 2000 filed in the Additional Munsiff’s Court,

Ernakulam. It was contended that since March/ April 2003, he

has been utilising the premises for storage of cassettes, in

connection with his business concern, `Kalyani Audios’, Diwan’s

Road, Cochin. According to him there has not been any

cessation of occupation as contemplated in Section 11(4)(v) of

the Act and that the petition deserved to be dismissed.

4. Before the Rent Control Court evidence was let in by both

sides. On behalf of the respondent landlord, PW1, a Director of

the company was examined and Ext.A1 was marked and on

behalf of the petitioner/ tenant RW1, the tenant himself and

RW2, the Advocate Commissioner, who submitted Ext.C1 report

were examined. EXts.B1 to B7 series were also marked on

behalf of the Revision Petitioner/ tenant.

5. Considering the evidence the Rent Control Court by its

order dated 15th June 2004 held that there was cessation of

occupation, rendering the tenant liable for eviction under

Section 11(4)(v) of the Act and accordingly the tenant was

ordered to vacate the petition schedule premises within a period

of one month. The petitioner filed RCA No.103 of 2004 before

RCR 64/2007

: 4 :

the Rent Control Appellate Authority, which was also dismissed

by judgment dated 18.11.2006. It is aggrieved by the

concurrent orders of eviction passed by the lower authorities

that this revision petition is filed under Section 20 of the Act.

6. On behalf of the Revision Petitioner, Sri.K.P. Dandapani,

Senior Counsel instructed by Sri.Varghese Kuriakose and on

behalf of the respondent, Sri.R.D. Shenoy, Senior Counsel

argued the case. To put the arguments of both sides in a

nutshell, which the petitioner contended for the position that

there has not been any cessation of occupation, the landlord

contended for the position that the facts made out a case under

Section 11(4)(v) of the Act. Both sides referred to us the

pleadings, documents and the oral evidence in the case in

support of their respective contentions.

7. We have considered the submissions made by the learned

Counsel on either side.

8. Section 11(4)(v) of the Act provides that a landlord may

apply to the Rent Control Court for an order directing the tenant

to put the landlord in possession of the building, if the tenant

ceases to occupy the building continuously for 6 months without

reasonable cause. This Section has been interpreted as

RCR 64/2007

: 5 :

requiring the landlord who seeks eviction under this Section to

establish not only that the tenant was not in occupation of the

building without reasonable cause continuously for 6 months

but also that he was not occupying the building on the date of

petition. Once it is so proved by the landlord, then the burden

would shift to the tenant to prove that he had reasonable cause

for such non-occupation. However, in this case, tenant contents

that he has been in occupation of the building and therefore,

that is the dispute to be examined. It is essentially a question

of fact depending upon the appreciation of evidence let in by

both sides.

9. Bearing the above legal position in mind, it is necessary for

us to appreciate certain admitted facts. It was in 1985 that the

rental arrangement started for 5 years with the rent of Rs.1000/-

per month and there after, the rent was revised to Rs.1500/- per

month. On both reasons, the agreement between the parties

did not specify any particular line of business to be carried on in

the building. As stated by the tenant, initially he was engaged

in the business of readymade garments, then in ayurvedic

medicines and thereafter in pharmaceutical business under the

name and style of `Vinayaka Medicals’. It was while so that in

RCR 64/2007

: 6 :

1997, electricity supply was disconnected by the landlord which

made the tenant move the Accommodation Controller by filing

ACP No.3/2000 and ultimately power supply was restored in

August 2001.

10. Meantime, the landlord filed O.S.No.1737 of 2000 before

the Additional Munsiff’s Court, Ernakulam seeking a decree of

injunction against the petitioner and his wife, in which, by order

dated 22.12.2000 in IA No.8599 of 2000, the Court passed an

order of injunction restraining the respondents therein from

subleasing or making permanent improvement in the building.

Against the order of injunction, the petitioner and his wife filed

an appeal as CMA No.150/2001, which was dismissed by the

VIth Additional District Judge, Ernakulam by his judgment dated

6th June 2001, inter-alia observing as follows:

“There is no need to interfere with the order of the lower court. But

at the same time I, make it clear that the lower court’s order will not

be a bar for the Appellants in making use of the building by doing

interior decorations in order to give a face-lift for profitable use. For

correcting the leakage, plastering also can be done by the

Appellants. With this modifications, in the lower court order, the

appeal is dismissed. No costs.”

The counsel on either side also admits that by judgment dated

31.01.2004, the suit has been decreed as prayed for. It was

much after the judgment of the District Court, as admitted by

RCR 64/2007

: 7 :

the tenant as RW1, that in March/ April 2003, he started using

the building for storage of cassettes of Kalyani Audios, Diwan’s

Road, Cochin and that while so, petition was filed by the

respondent on 22.05.2003 seeking his eviction.

11. The above admitted facts disclose that since 1997,

following the disconnection of power supply there was cessation

of occupation of the building and the tenant has no case that he

carried on any business in the building during this period.

Power supply was restored in August 2001 and even thereafter,

the tenant did not occupy the building and he seeks to justify

his alleged inability relying on the order of injunction that was

obtained by the landlord on 22.12.2000 in I.A.No.8599 of 2000

in O.S.No.1737 of 2000. The fallacy of the argument is that the

order continued only till 06.06.2001, when judgment was passed

by the Additional District Court in CMA No.150 of 2001. In view

of the judgment in CMA No.150/2001, though there was no

impediment for the continued occupation of the building, even

according to the Revision Petitioner, he started occupying the

building again only from March/ April 2003, by storing cassettes

of Kalyani Audios, Diwan’s Road, Cochin.

12. We are not impressed by the argument that the order

RCR 64/2007

: 8 :

dated 22.12.2000, passed by the Additional Munsiff’s Court

prevented the tenant from making use of the building and that

contributed to his inability to utilize the premises. First of all,

against the order of injunction passed by the Munsiff Court, the

petitioner and his wife, had filed an appeal as CMA No.150/2001

which was dismissed by the Additional District Court, Ernakulam

by judgment dated 06.06.2001, which we have already

extracted hereinabove. On reading the judgment, it is evident

that the tenant had the freedom to do interior decoration to

make profitable use of the building and therefore, if he wanted,

he could have occupied the building.

13. That apart, the suit itself was decreed ex parte as prayed

for on 31.01.2004, which means that the contentions of the

landlord have been admitted by the respondents therein and

upheld by the Civil Court. It only means, that the landlord was

justified in moving the civil court and obtaining an order of

injunction. Even if such an order had the effect of preventing

the tenant from continuing his activities, in view of the final

judgment passed by the Civil Court, we have to conclude that

what the tenant was carrying on, was an unauthorized activity.

Therefore, the order passed by the civil court cannot be

RCR 64/2007

: 9 :

projected to justify the default of the tenant in occupying the

tenanted building.

14. The admitted facts disclose, that there has been cessation

of occupation as provided in Section 11(4)(v) of the Act. Thus,

the controversy narrows down to the disputed question, whether

the tenant had in fact commenced occupation of the building in

March/ April 2003. If our finding on this issue is in the

affirmative, the necessary conclusion is that as on 22.05.2003,

when the Rent Control Petition was filed, there has not been

cessation of occupation by the tenant and if that be so, the

petition under Section 11(4)(v) of the Act is liable to be

dismissed.

15. Both the Rent Control Court and the Appellate Authority

have, on evidence, concurrently found that there has been

cessation of occupation and it is on that basis that eviction has

been ordered. In order to examine the correctness of this

finding, we have to refer to the case set up by the tenant and

the evidence that was led by him in the proceedings.

16. RW2 is the Advocate Commissioner, who had visited the

petition schedule building and submitted Ext.C1 report. The

Commissioner deposed that the building appeared to be not in

RCR 64/2007

: 10 :

use for a long period. He found the building locked with a

collapsible shutter and a glass door on aluminium fabrication

behind it. Though, he could only see the inside of the room

through the shutter and the glass, all that he could notice was

some old paper boxes, empty plastic bottle, damaged tubes etc.

He also reported of having seen some wooden pieces, old sacks

and plastic cans scattered inside the room. He also found the

name board `Vinayaka Medicals’ to be dusty and damaged and

another one turned upside down. Though, the witness was

cross examined, the Rent Control Court found that nothing could

be brought out to discredit his version or the report submitted

by him. The only point that was raised was that before

inspecting the building the Commissioner did not serve notice

on the Revision Petitioner. The explanation of the

Commissioner was that he made an attempt to serve notice on

the petitioner at his address in the petition schedule premises.

This explanation was acceptable to the Rent Control Court and

taking note of the further fact that the Commissioner was

already examined in the case, the court found nothing vitiating

the report. This contention was reiterated before us also but

we do not find any force in the submission.

RCR 64/2007

: 11 :

17. Among the documentary evidence that was relied on by

the tenant, Ext.B6 series, are the invoices of `Kalyani Audios’.

These invoice copies were produced, in an attempt to prove sale

of cassettes to various customers and that the consignments

were delivered from the petition schedule premises, on the

strength of a rubber seal affixed on the invoices stating that

“delivered from Vinayaka Medicals, Hotel Dwaraka Building,

M.G. Road, Ernakulam. The Rent Control Court found the

invoices to be dubious and suspicious and the reasons thereof

are elaborated in the order. Although, the tenant while

deposing as RW1 asserted that he started to use the premises

from March/ April 2003, Ext.B6 series were of the period from

April 2002 to January 2004. That apart, the story regarding

`Kalyani Audios’ was also set up by the tenant only during the

course of the evidence and was conspicuously absent in the

statement of objection. Even the sales tax registration of

`Kalyani Audios’ was not produced by the tenant although he

had expressed his willingness to produce the same.

18. Ext.B6 series contained 13 invoices and for the period prior

to March/ April 2003, there were 8 invoices starting from

08.04.2002 to 16.02.2003 and this contradicts his own case that

RCR 64/2007

: 12 :

business commenced only during March/ April 2003. After

Ext.B6(g) dated 16.02.2003, the next one Ext.B6(h) is dated

20.05.2003, followed by Ext.B6(i) dated 06.08.2003. The

frequency of the bills, the absence of anything to prove

ownership of the alleged `Kalyani Audios’, the absence of sales

tax registration in the invoices, the tenants failure to produce

the same and lack of proper pleadings were taken note of by

the Rent Control Court to suspect the genuineness of Ext.B6

series. We may also add that these invoices do not include

even one which pertains to March/ April 2003 when the tenant

claims that he had started using the premises for storage of

cassettes. The Rent Control Court found story unbelievable for

the further reason that in a commercial nerve centre like M.G.

Road, Cochin, the tenant was carrying on the business without

even displaying a board.

19. The other piece of evidence that was relied on by the

tenant was Ext.B5 series Electricity Bills. The Rent Control Court

referred to this and found that Ext.B5 bill was dated 21.10.2002

in which the reading was noted 00085 and the consumption was

Nil. Ext.B5(a) bill dated 20.08.2003 also noted reading as 00085

and consumption was Nil. Similar is the case which Ext.B5(c),

RCR 64/2007

: 13 :

bill dated 17.04.2002 in which the previous reading was noted

00085, and the consumption was recorded as Nil. Ext.R5(b)

dated 21.06.2003 also mentioned reading as 00085 and the

consumption was shown as Nil. Despite the restoration of

power supply to the building in August 2001 and the claim of

the tenant that he has been carrying on business from the

premises, during cross examination his explanation for the non-

consumption of power was that the shop was functioning only

during day time and hence it was not necessary to consume

electricity. The Rent Control Court taking into account the fact

that the invoices covered a period of almost 6 months, found it

highly improbable and unbelievable that the tenant was

carrying any business in the premises, without consuming even

a single unit of energy during the aforesaid period. If the

explanation of the tenant is to be accepted one wonders why

the tenant waited till March/ April 2003 to start occupation of

the premises.

20. The Rent Control Court referred to the evidence that was

tendered by the tenant and found it to be inconsistent,

contradictory and riddled with discrepancies. Analyisng the

same in the light of the documentary evidence, the

RCR 64/2007

: 14 :

Commissioner’s report and the evidence as Ext.RW2, in the light

of the judgments of this Court, the Rent Control Court held that

there was cessation of occupation for a continuous period of

more than 6 months and ordered eviction of the tenant. Having

considered the findings of the Rent Control Court, as affirmed by

the Appellate Authority, we do not find any error committed,

warranting interference.

21. The Rent Control Court also dealt with the contention of

the tenant that the signatory to the petition was not competent

to represent the petitioner company. The objection apparently

was that the signatory was not proved to be the Director of the

Company and that in the petition the name of the

representative was not mentioned in the cause title. The court

held that it was not essential that the representative of a

company should appear on the array of parties to the

proceedings. Thereafter, referring to order XXIX Rule 1 of

C.P.C., court held that when the suit is by a company it may be

signed by a Director. The court also found that there was no

specific contention in the objection in the pleadings regarding

the incompetence of the signatory and making reference to

Exts.B1, B3 and B4, the court found that the tenant himself had

RCR 64/2007

: 15 :

accepted the signatory, who was examined as PW1, as a

Director of the company in those proceedings and that he had

no case that PW1 had ceased to be a Director thereafter. In the

circumstances, the Rent Control Court held the contention to be

false, vexatious and frivolous. PW1, admittedly being a

Director, has the competence to represent the company. Since

the petitioner had no case that PW1 had ceased to be a director

of the company, we do not find any merit in this contention as

well.

22. In RCA No.103 of 2004 filed by the tenant, also the

contentions urged before the Rent Control Court were

reiterated. The capacity of PW1 to represent the company has

been examined and finding that he was a Director of the

Company, the Appellate Court held that he had the competence

to represent the respondent company. The Appellate Court has

taken note of the previous proceedings to which the tenant is a

party, where the capacity of PW1 was accepted by the tenant.

Thereafter, the Appellate Authority proceeded to examine the

ground under Section 11(4)(v) of the Act and re-appreciated the

entire evidence and upheld the findings of the Rent Control

Court.

RCR 64/2007

: 16 :

23. As we have already noted, the fate of the petition turns on

the question whether, on the evidence available, it was proved

that the tenant had commenced the business of storing

cassettes in the building as claimed by him from March/ April

2003. On the evidence that is available, including the oral

evidence, it was concurrently held that it was not proved that

the tenant had used the premises for business purposes and

that there was cessation of occupation, rendering the tenant

liable for an order of eviction under Section 11(4)(v) of the Act.

Having anxiously considered the whole case, we see no error in

the findings of the Rent Control Court as affirmed by the

Appellate Authority and we fully endorse the findings entered by

the lower authorities.

We do not find any merit in this Revision Petition and

accordingly the Revision Petition will stand dismissed without

any order as to costs.

P.R.RAMAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp