High Court Kerala High Court

Puthenpurayil Kalliani vs Koratt Chombalan Pathootty on 4 January, 2010

Kerala High Court
Puthenpurayil Kalliani vs Koratt Chombalan Pathootty on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 124 of 2005()


1. PUTHENPURAYIL KALLIANI,
                      ...  Petitioner
2. P.P. SARADA, D/O. KALLIANI, TEACHER
3. P.P. SATHYAN, S/O. KALLIANI,
4. P.P. ARAVINDAN, S/O. KALLIANI,
5. P.P. SUMA, D/O. KALLIANI,
6. P.P. SURESH BABU, S/O. KALLIANI,
7. PUTHANPURAYIL SAJEEVAN,
8. SMITHA, W/O RAHAN, JANAKIPURAM,
9. DAUGHTER RAMITHA,
10. SISTER RINEETHA RAJAN,
11. SISTER RESMITHA, AGED 17,  DO.  DO.

                        Vs



1. KORATT CHOMBALAN PATHOOTTY,
                       ...       Respondent

2. YOUNGER BROTHER ABU,

3. BROTHER AHAMMED, LABOURER,

4. K.C. KUNHIMOOSA, S/O. KATHEESUMMA,

5. YOUNGER SISTER AYISHA,  DO.  DO.

6. YOUNGER BROTHER USMAN,  DO.  DO.

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.C.KHALID

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

 Dated :04/01/2010

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

             ```````````````````````````````````````````````````````
                     R.C.Rev. No. 124 of 2005
             ```````````````````````````````````````````````````````
              Dated this the 4th day of January, 2010

                                 O R D E R

Abdul Rehim, J.

The Tenants/Respondents in R.C.P.No.75/1995 on the

file of the Rent Control Court, Thalassery is in revision against the

divergent finding entered by the Rent Control Appellate Authority,

Thalassery in R.C.A.No.212/1996. Revision petitioners/tenants

are the legal heirs of the original tenant, Shri.Govindan. The

Respondents herein are the legal heirs of the original landlady.

The R.C.P. was filed seeking eviction under the grounds of 11(2)

(b) and 11(3) of the Kerala Building (Lease and Rent Control) Act,

1965(‘the Act’ for short). Eventhough eviction was ordered under

Section 11(2)(b), rent arrears was settled and the question

regarding eviction under that ground was not raised before the

Appellate Authority. Therefore, we need consider only the eviction

order issued under Section 11(3) by the Rent Control Appellate

Authority.

2. The need projected before the Rent Control Court is

that respondents 2, 4 and 6 were employed in gulf countries and

RCR.124/05
: 2 :

they have now came back and they wanted to start a joint

business dealing in Grocery and Stationery in the petition

schedule room. They bonafide need the petition schedule room

for own occupation for the said purpose. The Rent Control Court

found that, only the 4th respondent was examined as PW1, inspite

the fact that the need urged is a joint need for respondents 2, 4

and 6. But, it has come out in evidence that respondents 2 and 6

were also present before the court during the time of trial. On a

perusal of evidence of PW1, it is revealed that specific deposition

is to the effect that he is giving evidence on behalf of other

respondents also. The Rent Control Court found that there is a

contention raised on behalf of the tenants that the second

respondent is still employed in gulf and that the 6th respondent is a

person having mental incapacity. It is also noticed the contention

that the 4th respondent (PW1) is settled in Bombay having

business in textile therein. On the basis of the above contentions,

the Rent Control Court found that non-examination of respondents

2 and 6 is fatal with respect to proof regarding bonafide need

under Section 11(3).

3. The Rent Control Appellate Authority, while evaluating

the evidence, clearly found that there is ample evidence produced

RCR.124/05
: 3 :

to prove that the need urged is genuine and bonafide. It is

specifically noted that the revision petitioners, inspite of detailed

cross-examination, could not able to shake credibility of the

evidence of PW1 in any respect to any extent of discrediting the

joint need projected by respondents 2, 4 and 6. The Appellate

Authority specifically found that eventhough contention was raised

to the effect that the second respondent is still employed in gulf

and that the 6th respondent is suffering from mental incapacity, the

tenants have miserably failed to produce any evidence to

substantiate such contentions. Eventhough a feeble attempt is

made to rely upon an admitted statement of PW1, which alleged to

have been given at a court at Mahe, the tenants could not

successfully establish through any supporting evidence that the 4th

respondent was permanently settled in Bombay and was doing

any business therein. Therefore, while reversing findings of the

Rent Control Court, the Appellate Authority found that non

examination of respondents 2 and 6 has not in any manner

affected credibility of the version put forth through the 4th

respondent, in order to prove genuine need of respondents 2, 4

and 6 for requirement of the scheduled building for starting

Grocery and Stationery business.

RCR.124/05
: 4 :

4. With respect to contention regarding possession of a

room at the back side of the schedule premises, the Appellate

Authority found that, from the endorsement made on the back side

of Ext.A13 it is clear and evident that the room in question was

surrendered only during the year 1996. It was further corraborated

from Ext.B1 extract produced regarding that room. There is no

conclusive proof that the said room was in vacant possession of

the landlords during the time when the R.C.P. was filed or at the

time when the evidence was adduced, is the findings of the

Appellate Authority.

5. The Appellate Authority had gone deep into the

question regarding eligibility for the benefit of the second proviso

to Section 11(3), and it is found that the landlord could

successfully establish availability of other premises in the locality.

Further, it is found that, the revision petitioners/tenants could not

adduce any convincing evidence to establish both the limbs under

the second proviso to Section 11(3).

6. Heard, counsel appearing for both sides. The Rent

Control Appellate Authority, having considered the evidence on

record in a meticulous manner, found that the landlords were

successful in establishing the need projected for own occupation

RCR.124/05
: 5 :

of the schedule room for conduct of business jointly by

respondents 2, 4 and 6. Regarding the evidence adduced on

behalf of the respondents, we find that the conclusions arrived at

by the Appellate Authority is properly reasoned. We don’t find any

convincing evidence adduced from the side of the tenants to

shake credibility of the genuine need. We are convinced that the

revision petitioners/tenants are not successful in establishing that

the landlords are in vacant possession of any other suitable

buildings. So also, they could not establish in any convincing

manner that they are entitled to the benefit of the second proviso

to Section 11(3). The Appellate Authority, being the final fact

finding authority, we do not find any convincing reason to interfere

with its conclusions. Accordingly, the Rent Control Revision

deserves no merit and the same is liable to be dismissed.

7. Lastly, Mr.Lal K.Joseph, learned counsel appearing for

the revision petitioners, sought indulgence of this Court in granting

time for a period of one year for vacating the schedule premises,

which is vehemently opposed by Sri.T.P.Sajid, learned counsel

appearing for the respondents. Having considered facts and

circumstances of the case, we are inclined to grant time till 31-07-

2010 for the revision petitioners to vacate the premises, provided

RCR.124/05
: 6 :

rent at the rate of Rs.500/- is paid from 1st February, 2010

onwards.

Accordingly, the Execution Court is directed to defer ordering

delivery of possession of the schedule premises till 01-08-2010, on

condition of the revision petitioners/tenants filing affidavit before

that court undertaking to handover peaceful and vacant

possession of the schedule room to the landlords on or before 31-

07-2010 and on making payment of rent along with arrears of rent,

if any due, at the existing rate till January 2010, within one month

from today and continues to pay rent from 01-02-2010 onwards at

the above said rate of Rs.500/- till the scheduled premises is

vacated. The affidavit as stated above shall be filed within a

period of three weeks from today.

Sd/-

(PIUS C. KURIAKOSE, JUDGE)

Sd/-

(C.K.ABDUL REHIM, JUDGE)

aks

// True Copy //

P.A. To Judge