High Court Kerala High Court

Marolli Krishnan vs P.T.Yusuf on 30 June, 2010

Kerala High Court
Marolli Krishnan vs P.T.Yusuf on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 118 of 2010()


1. MAROLLI KRISHNAN, S/O.KANARAKUTTY
                      ...  Petitioner

                        Vs



1. P.T.YUSUF, S/O.ABDU RAHIMAN HAJI
                       ...       Respondent

                For Petitioner  :SRI.V.T.MADHAVANUNNI

                For Respondent  :SRI.R.SUDHISH

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

 Dated :30/06/2010

 O R D E R
               PIUS C. KURIAKOSE &
              C. K. ABDUL REHIM, JJ.
    ------------------------------------------------
              R. C. R. No.118 of 2010
    ------------------------------------------------
      Dated this the 30th day of June, 2010

                       ORDER

Pius C. Kuriakose, J

The tenant is in revision. The landlord

sought to evict him on the ground of arrears of

rent and on the ground of bona fide need for own

occupation under Section 11(3). It is conceded by

both sides that in this revision we need be

concerned only with the order of eviction

concurrently passed against the revision petitioner

on the ground under sub Section 3 of Section 11.

The need projected by the landlord was that the

landlord is presently conducting business in a

building belonging to the landlord’s brother one

R. C. R. No.118 of 2010 -2-

Sri.P.T.Mohammed and that Sri.P.T.Mohammed

has requested the landlord to vacate the

premises. The landlord does not have any other

building owned by him in his possession than the

petition schedule building and hence the landlord

is in need of the petition schedule building. Bona

fides of the claim was disputed by the revision

petitioner who contended that the real motive

behind instituting the RCP is to extract higher

rent. It was also contended that the RCP was

liable to fail by virtue of the first proviso to sub

Section 3 of Section 11 since the landlord was

having possession of four other rooms having

Door Nos.T.P.10/398, 10/399, 10/400 and 9/562.

It was further contended that at any rate, the

tenant was entitled to the protection of the second

R. C. R. No.118 of 2010 -3-

proviso to sub Section 3 of Section 11. The Rent

Control Court enquired into the RCP and at trial

the evidence consisted of the oral evidence of the

landlord as PW1 and that of the tenant as RW1.

The documentary evidence consisted of Exts.A1 to

A5, B1 to B3 apart from Ext.C1 Commissioner’s

Report and Ext.C2 Commissioner’s Plan. The

learned Rent Control Court on evaluating the

evidence came to the conclusion that the oral

evidence of PW1 was inspiring and would hold that

the need was bona fide. As regards the first

proviso to sub Section 3 of Section 11 that court

found that the tenant was unsuccessful in

adducing any evidence to show that the landlord

was in possession of any of the four rooms.

Coming to the question whether the tenant is

R. C. R. No.118 of 2010 -4-

entitled to the protection of the second proviso it

was held that since the tenant’s evidence was that

he is getting Rs.200/- per mensem from the

tailoring work carried on by him in the petition

schedule building. It was apparent that the

landlord was depending on other sources also

including the salary of his son who was a

Government employee. Taking that view of the

matter it was held that the first limb of the second

proviso was not satisfied. On the basis of that

finding it was held that the tenant is not entitled

to the protection of the second proviso at all.

2. The Appellate Authority considered the

appeal preferred by the revision petitioner,

reappraised the evidence and concurred with all

the conclusions of the Rent Control Court.

R. C. R. No.118 of 2010 -5-

Accordingly, order of eviction was confirmed and

RCA was dismissed.

3. In this revision under Section 20 various

grounds have been raised challenging the

judgment of the Appellate Authority.

Sri.V.T.Madhavanunni, the learned counsel for the

revision petitioner addressed strenuous and

persuasive arguments before us on the basis of all

those grounds. All the submissions of

Sri.Madhavanunni were resisted by Advocate

Sri.R.Sudhish for the respondent/landlord.

Sri.Madhavanunni submitted that the revision

petitioner is prepared to offer very attractive hike

in the rent which is presently paid by him. But

Sri.Sudhish submitted that since the need is an

extremely bona fide one, the landlord is not

R. C. R. No.118 of 2010 -6-

willing to allow the tenant to continue as a tenant

in the building even if an attractive rent is offered.

Sri.Madhavanunni would then request for grant of

one year’s time. This request is also opposed by

Sri.Sudhish.

4. We have very anxiously considered the

rival submissions addressed at the Bar. We have

scanned the judgment of the Appellate Authority

as well as the order of the Rent Control Court

which was confirmed by the Appellate Authority.

Under the scheme of the Rent Control Act, the

final fact finding court is the Rent Control

Appellate Authority. When the findings entered by

the Appellate Authority are reasonable and are

founded on evidence this Court will not be

justified in interfering with those finding within the

R. C. R. No.118 of 2010 -7-

contours of this Court’s jurisdiction under Section

20. Having scanned the judgment of the Appellate

Authority, we find that the finding entered therein

confirming similar finding entered by the Rent

Control Court that the need is bona fide is founded

on very convincing oral evidence given by PW1.

5. The same is the position regarding the

finding that the RCP is not liable to fail by virtue of

the first proviso. Though the tenant contended

that the landlord was having vacant possession of

as many as four rooms he was unsuccessful in

adducing any evidence to show that the landlord

was having possession of at least room No.9/562

which was admitted by the landlord to be owned

by him. Though a commission was taken out, the

Commissioner was never taken to room No.9/562

R. C. R. No.118 of 2010 -8-

at all. We do not find any infirmity about the

finding of the Appellate Authority that the tenant

is not entitled to the protection of the second

proviso. The finding that the revision petitioner is

getting Rs.200/- per mensem from the tailoring

work carried on by him in the petition schedule

building and the landlord was depending on other

sources also including the salary of his son who is

a Government employee is a reasonable finding.

We do not find any warrant for interference.

6. The result of the RCR is therefore, as

follows:-

The RCR has to fail and will stand dismissed.

However, we feel that notwithstanding opposition

of Sri.Sudhish, the revision petitioner can be

granted time till 31/01/11 to surrender the

R. C. R. No.118 of 2010 -9-

premises subject to certain conditions. Hence,

even as we dismiss the RCR without any order as

to costs we direct the execution court not to order

and effect delivery of the building in question till

31/01/11 subject to the following conditions:-

1) The revision petitioner shall file an

affidavit containing an undertaking to the effect

before the execution court or the Rent Control

Court, as the case may be, within ten days from

today that he will give peaceful surrender of the

building in question to the respondent on or

before 31/01/11. It shall also be undertaken

through the same affidavit that arrears of rent, if

any will be discharged within one month and that

occupational charges at the current rent rate will

also be paid without fail till he surrenders the

R. C. R. No.118 of 2010 -10-

building. We make it clear that unless the affidavit

as ordered above is filed on time, the revision

petitioner will not get the benefit of time granted

as above.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-