IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 2690 of 2002()
1. SOMAN, PRIYA BAKERY,
... Petitioner
Vs
1. VIVEKANANDAN,
... Respondent
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.N.N.SUGUNAPALAN (SR.)
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :16/01/2007
O R D E R
K.A.ABDUL GAFOOR &
K.R. UDAYABHANU, JJ.
==============================
C.R.P.NO. 2690 OF 2002
============================
DATED THIS THE 16TH DAY OF JANUARY 2007
ORDER
Udayabhanu,J.
The revision petitioner/tenant has sought for setting aside the
concurrent findings of the courts below allowing the prayer of the
landlord/respondent under Section 11(3) of the Kerala Buildings
(Lease & Rent Control)Act,1965[Act 2 of 1965){for short ‘the Act’).
The landlord has sought for eviction on the ground that the premises
are required for his son wanted to start a provision store. The
premises is outstanding with the revision petitioner/tenant since 1985
with the prevailing rent of Rs.350/-per month. The revision
petitioner is running a bakery in the premises. The courts below have
found that the need set up by the respondent/landlord is bona fide.
There was no serious contention on the part of the revision petitioner
before the courts below. The Rent Control Court as well as the
Appellate Authority have also found that the revision petitioner/tenant
is not entitled to the protection of the second proviso to Section 11
(3) of the Act. We find that the above finding is also based on proper
CRP.2690/2002 -2-
grounds and there is no reason at all to disturb the findings of the
courts below.
2. Considering the plea of the counsel for the revision petitioner
that the tenant wanted at least one years time to vacate the
premises and taking into consideration of the objection by the
counsel for the landlord, we find that it would suffice to grant a
period of four months from today onwards to vacate the premises.
In the result, the civil revision petition is disposed of with a
direction that the revision petitioner/tenant shall vacate the premises
within four months from today on condition that he remits the entire
arrears of rent due, if any, and continue to remit the rent due in
future and file an affidavit before the Execution Court undertaking that
he shall vacate the premises on or before 16-5-2007.
Sd/-
K.A.ABDUL GAFOOR
JUDGE
Sd/-
K.R.UDAYABHANU,
JUDGE
ks.
CRP.2690/2002 -3-
K.A.ABDUL GAFOOR &
K.R.UDAYABHANU, JJ
=====================
C.R.P.NO.2690/2002-F
ORDER
16-1-2007
=====================