High Court Kerala High Court

Sugunan vs Pradeep on 16 December, 2009

Kerala High Court
Sugunan vs Pradeep on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36294 of 2009(F)


1. SUGUNAN, S/O.ALAYIL GANGADHARAN,
                      ...  Petitioner

                        Vs



1. PRADEEP,
                       ...       Respondent

                For Petitioner  :SRI.K.S.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/12/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                 W.P.(C).No. 36294 OF 2009
                      ------------------------

           Dated this the 16th day of December, 2009


                           JUDGMENT

Pius C.Kuriakose, J.

Under challenge in this writ petition under Article 227 filed

by the tenant is Ext.P5 order passed by the Rent Control Court

dismissing an application for issuance of commission for

measurement and identification of an item of immovable

property allegedly belonging to the tenant. The commission

application was filed by the tenant for substantiating his defence

to the ground for eviction under Section 11 (4) (iii). The

allegation of the landlord was that the tenant is in possession of

other buildings in the same town reasonably sufficient for the

tenant’s requirements. The commissioner deputed by the court

at the instance of the landlord reported that the petitioner is

residing in the building having door number 6/241 and that in

front of that building a driving school in the name and style of

“Driving School, Association Kodungallur” is functioning.

WPC.No.36294/2009 2

2. The contention of the petitioner, it appears is that on the

land owned by him no building exists or that he is not the owner

of any building. This was why he applied unsuccessfully for

issuance of a commission. The learned Rent Control Court has

taken the view that, in the light of the commission report it is

for the tenant to substantiate the objection filed by him to the

report during the trial of the RCP which is yet to commence. The

ground, which is mainly urged in this writ petition, is that the

court below is not correct in observing that the tenant has

admitted that the building reported by the commissioner belongs

to him. According to the tenant, if measurement of the property

is conducted on the basis of the title document, it will be

revealed that the building is outside the property covered by the

title document.

3. The supervisory jurisdiction of this court under Article

227 is a visitorial jurisdiction which will be invoked only very

sparingly. Having guaged Ext.P5 by the standards applicable for

exercise of the supervisory jurisdiction, we are of the view that

Ext.P5 is not vitiated to the extent of justifying correction under

the supervisory jurisdiction. It cannot be stated that Ext.P5

order is per se illegal in the sense that it violates clear provisions

WPC.No.36294/2009 3

of law either statutory or settled. It cannot be stated that Ext.P5

results in injustice or failure of justice or causes prejudice to any

of the parties. It also cannot be stated that Ext.P5 is an order

which can be branded as a perverse order in the sense that such

an order will be authored by any one with reasonable training

and learning in law.

4. Coming to the merits also, we are of the view that for

substantiating the defence to the eviction ground under Section

11 (4) (iii), it is not necessary that the petitioner proves before

the Rent Control Court that he does not have ownership over the

building reported by the advocate commissioner. The ground

under Section 11 (4) (iii) is not concerned with ownership over

the building. It is concerned only the possession. If it is the

case of the petitioner that he does not have possession of the

building reported by the commissioner, it is always open to him

to prove the same by producing documents like copies of the

Property Tax Assessment Registers pertaining to the building or

other acceptable evidence for proving his case regarding

possession.

WPC.No.36294/2009 4

Challenge against Ext.P5 necessarily has to fail.

Accordingly, the writ petition will stand dismissed.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk