High Court Kerala High Court

A.K.Mohandas vs Yeshoda on 30 August, 2010

Kerala High Court
A.K.Mohandas vs Yeshoda on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26860 of 2010(F)


1. A.K.MOHANDAS, S/O.GOPALAN, AGED 55 YEARS
                      ...  Petitioner

                        Vs



1. YESHODA ,W/O.KANNAN,
                       ...       Respondent

2. C.MOHANAN, S/O.CHANDRAN YESHODA,

3. C.RAJEEVAN, S/O.CHANDRAN YESHODA,

4. C.SREEJA D/O.CHANDRAN YESHODA,

5. C.RATNA SUNIL,D/O.CHANDRAN YESHODA,

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  : No Appearance

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

 Dated :30/08/2010

 O R D E R
         PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                       ------------------------
                  W.P.(C).No. 26860 OF 2010
                       ------------------------

             Dated this the 30th day of August, 2010


                            JUDGMENT

Pius C.Kuriakose, J.

Under challenge in this writ petition under Article 227 is

Ext.P5 order passed by the Additional Rent Control Appellate

Authority, Thalassery. By Ext.P5 order, the learned Appellate

Authority has dismissed I.A. No.1518/2008 which was an

application seeking review of an order passed by the Appellate

Authority in I.A. No.872/2004. By the order in I.A. No.872/2004,

the Appellate Authority admitted in evidence an additional

document on the side of the landlords. The additional document

was the certified copy of the Property Tax Assessment Register

pertaining to a few buildings in the same locality. That Property

Tax Assessment Register showed that vacant buildings are

available in the locality. The ground, which is seriously raised by

the writ petitioner/tenant, is that it was without notice to him

that the Appellate Authority admitted the above document. In

WPC.No.26860/2010 2

fact, in this case the Rent Control Court, after finding that the

need projected by the landlords is bona fide, declined eviction on

the basis of a finding that the tenant is entitled for the protection

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

basis of the evidence that was available before the Rent Control

Court, it was found that the tenant is depending for his livelihood

mainly on the income that he derives from the business carried

on in the petition schedule building and that other suitable

buildings are not available in the locality. The endeavour of the

landlords by producing additional document is to show that

other buildings are available in the locality.

2.According to Sri.T.V.Vinu, learned counsel for the writ

petitioner, serious prejudice has been occasioned to the writ

petitioner since it is likely that the learned Appellate Authority

will enter a finding on the basis of the document now admitted

that the tenant is not entitled to the protection of the second

proviso to sub section (3) of Section 11. According to him, even

though the learned Appellate Authority has observed in the

impugned order that the tenant filed an objection, the

contentions raised in the objection have not been considered.

WPC.No.26860/2010 3

3. We have considered the submissions of the learned

counsel for the writ petitioner. We have gone through Ext.P5.

We do not find any warrant for invocation of the visitorial

jurisdiction of this Court under Article 227 for interfering with

Ext.P5. We do not find much force in the submission of the

learned counsel for the writ petitioner that it was without notice

to the tenant that the Appellate Authority admitted the new

document produced by the landlords. It is obvious that the

document was produced along with I.A. No.872/2004, a copy of

which was served on the tenant. We notice that the document

produced is a document as envisaged by Section 26 of Act of

1965. When such documents are produced, the authorities under

the Rent Control Act will be bound to consider them. As to what

is the probative value of the document and as to which extent

the document can be relied on for deciding the issue will be

decided by the Appellate Authority only when the appeal itself is

taken up for final hearing.

As we do not find any warrant for invocation of the

supervisory jurisdiction, we decline jurisdiction and dismiss the

WPC.No.26860/2010 4

writ petition.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk