High Court Kerala High Court

Abdul Razak vs A.A.Muhammed Yusuf on 22 May, 2009

Kerala High Court
Abdul Razak vs A.A.Muhammed Yusuf on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 94 of 2009()


1. ABDUL RAZAK,S/O.CHEKKUTTY,PROPRIETOR,
                      ...  Petitioner

                        Vs



1. A.A.MUHAMMED YUSUF,S/O.ABDUL KHADER,
                       ...       Respondent

                For Petitioner  :SRI.MANOJ P.KUNJACHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :22/05/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                      ------------------------
                      R.C.R.No.94 OF 2009
                      ------------------------

             Dated this the 22nd day of May, 2009

                              ORDER

Pius C.Kuriakose, J.

The tenant, who suffered order of eviction under Section

11(3) of the Act concurrently in the hands of the Rent Control

Court and the Appellate Authority, is the petitioner in this

revision under Section 20 of the Kerala Buildings (Lease & Rent

Control) of 1965 (Act 2 of 1965). The petition schedule building

(hereinafter referred to as the building) is one room in a larger

building having 10 rooms. The need projected by the

respondent/landlord is that he needs the building for occupation

by his dependent daughter Sabeena. The bona fides of the

need was attacked by the revision petitioner mainly on the

ground that immediately prior to the issuance of lawyer notice

demanding possession, the landlord had let out one room in the

building to one Francis for conducting a Gents Beauty Parlour and

therefore the petition was liable to fail in view of the first proviso

to Section 11(3). The tenant also claimed protection of the

second proviso to Section 11(3).

R.C.R..No.94/2009 2

2. The evidence in the enquiry before the Rent Control

Court consisted of Exts.A1 to A3 and the oral testimonies of PW1

to PW3. Ext.A1 was the report submitted by the commissioner,

who was examined as PW-3. The counter evidence consisted of

Ext.B1 possession certificate issued by the Cochin Corporation to

the effect that the landlord is having ownership of 10 rooms and

the testimony of the tenant himself as RW1. The Rent Control

Court, on evaluating the evidence, would hold that the claim and

the need is bona fide. As regards the contention that one room

had been let out by the landlord to Mr.Francis, it was found that

there was no evidence to accept the above contention. It was

also found in the context of the second proviso to Section 11 (3)

that the tenant has not discharged his burden to show that both

the ingredients of the said proviso are satisfied in his favour.

The Appellate Authority would re appreciate the entire evidence

and concur with the findings of the Rent Control Court.

3. We have heard the submissions of Sri. Manoj

P.Kunjachan, learned counsel for the revision petitioner and

those of Sri.P.A.Abdul Jabbar, who has taken notice on behalf of

the respondent landlord. Mr. Manoj Kunjachan would read over

R.C.R..No.94/2009 3

to us portions of the testimonies of PW-1 and RW-1 and he

would draw our attention to Ext.A2 lawyer notice and A3 reply.

He submitted that there was practically no cross examination on

the statement of RW-1 that the room presently occupied by

Sri.Francis was let out by the landlord after he had issued Ext.A3

reply notice. He also highlighted the evidence of PW-1 that his

daughter Sabeena informed him about her need to do her own

business only two weeks prior to filing of the case. All the

submissions of Sri.Manoj P.Kunjachan were resisted by

Sri.P.A.Abdul Jabbar. Under the statutory scheme, the appellate

authority is the final court on facts and under this jurisdiction, the

enquiry of this court is only to find out whether the finding

entered by the appellate authority is vitiated by any illegality,

irregularity or impropriety warranting correction under Section

20, which is a revisional jurisdiction. Ordinarily this court is not

expected to re appreciate the evidence.

4. Having considered the submissions and having

considered those aspects of the evidence, which were highlighted

before us by the learned counsel for the petitioner, we are of the

view that there is absolutely no warrant in this case for

R.C.R..No.94/2009 4

invocation of the revisional jurisdiction. It has become evident

that neither Sabeena nor her husband are having any business

of their own or any other source of income for their

subsistence. Sabeena is a daughter of the landlord and despite

her marriage she continues to be a dependent on her father for

the purpose of accommodation. The smallness of the room is

an aspect highlighted by Sri.Manoj during his submissions.

According to him, room is too small to accommodate business in

hardware. But it is clear that all the 10 rooms in this larger

building have equal dimensions and Sabeena’s brother- son of

the landlord is carrying on the same business in the adjacent

room. When the father landlord says that he wants to

accommodate his daughter, who is without any source of income,

for the purpose of carrying business same as the business carried

on by his son in the adjacent room, it can be presumed that the

need of the father is a genuine need. In the absence of any

oblique motive, the need can be accepted also. No oblique

motive is attributed, instead what is highlighted is the

circumstance of the landlord having let out another room to

Sri.Francis after the reply notice was issued. Regarding the point

R.C.R..No.94/2009 5

of time when the room was let out to Francis also no evidence

was adduced by the tenant. Significantly the tenant did not

even feel like examining Francis. We are of the view that the

findings entered by the Rent Control Court, which have been

confirmed by the Appellate Authority are founded on evidence.

5. Result is that the revision petition will stand dismissed.

As his last submission, Sri.Manoj requested for grant of 9 months

time. Sri.Abdul Jabbar would submit that there is no justification

for granting anything more than three months. Having

considered the rival submissions and the circumstances of this

case, even as we dismiss the rent control revision confirming the

eviction order passed by the authorities below, there will be a

direction to the Execution Court to put off delivery proceedings to

22/11/2009 subject to the following conditions;

i). The revision petitioner files an

undertaking in the form of an affidavit

before the Execution Court stating that he

will peacefully and unconditionally

surrender the petition schedule premises

on or before 22/11/2009 to the landlord

R.C.R..No.94/2009 6

and stating further that he will discharge

arrears of rent, if any within one month

and will continue to pay the rent which

falls due till the date of surrender without

fail.

ii). Once the Execution Court notices

the affidavit to be filed by the revision

petitioner, that court will adjourn the

execution petition to 24/11/2009.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk