High Court Kerala High Court

P.M. Majeeb vs Alleppey Sarvodaya Sanghom on 22 October, 2008

Kerala High Court
P.M. Majeeb vs Alleppey Sarvodaya Sanghom on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 29 of 2004()


1. P.M. MAJEEB, 6/1250, INDIAN
                      ...  Petitioner

                        Vs



1. ALLEPPEY SARVODAYA SANGHOM,
                       ...       Respondent

2. THE MANAGER, ALLEPPEY SARVODAYA SANGHOM,

                For Petitioner  :SRI.K.N.SIVASANKARAN

                For Respondent  :SRI.V.SANTHARAM

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/10/2008

 O R D E R
                                  P.R.Raman &
                       T.R. Ramachandran Nair, JJ.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                             R.C.R. No.29 of 2004
                     - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 22nd day of October, 2008.

                                    O R D E R

Ramachandran Nair, J.

This revision is filed by the landlord, aggrieved by the judgment

rendered by the Rent Control Appellate Authority setting aside an order of

eviction passed by the Rent Controller. The short facts leading to the

dispute are the following:

2. The landlord sought eviction under Section 11(3) of the Kerala

Buildings (Lease & Rent Control) Act, 1965 (hereinafter referred to ‘the

Act’). He purchased the property by virtue of document No.574/1996 of

the Sub Registry, Kochi. The tenant is a co-operative society. Subsequent

to the purchase, they have attorned to the landlord. The landlord contended

that he bonafide requires the premises for his own occupation, i.e. for

running a video shop. He was already running a video shop in a rented

premises and the landlord of the said premises demanded vacant possession

of it and hence he has to shift the same to the petition schedule building.

The tenant denied the bonafide need pleaded and specifically contended that

the landlord is not running a video shop and the alleged landlord of the said

RCR 29/2004 -2-

room has not demanded any vacant possession of the premises. He has also

other buildings for starting his business.

3. The Appellate Authority disallowed eviction on the specific

finding that there is no evidence to show that the landlord is conducting a

video shop in a rented premises. It was also found that the evidence

adduced by him in support of the plea are totally insufficient to hold that

the landlord was conducting any business as pleaded by him. It is on this

ground the petition was dismissed.

4. The evidence consists of the oral evidence of P.W.1 and Exts.A1

and A2 and C1 Commission report were marked on the side of the landlord.

C.P.Ws.1 and 2 have been examined on the side of the tenants and they have

produced Exts.B1 to B3 series, B4 and B5.

5. Ext.C1 is the report of the Commissioner which was relied upon to

prove that the landlord is conducting a business in running a video shop.

The Rent Control Court straight away accepted the report of the

Commissioner to find that the landlord is doing business in a rented

premises. There is no detailed discussion of the facts and evidence of the

case, in the order. It was merely observed that the claim put forward by

the petitioner deserves consideration and it is found that the petitioner is in

need of the petition schedule room for his business by shifting it from the

rented premises now occupied by him. The specific objection raised by the

RCR 29/2004 -3-

tenant that the landlord is not doing any business, was not properly

considered.

6. A reading of the judgment rendered by the Appellate Authority

shows that the entire evidence has been discussed in detail. Going by

Ext.C1 report, the landlord is conducting business in a shop room bearing

No.14/2088 situated at Chullikkal Road, Chullikkal. The Commissioner

was shown a lease deed 1.11.1995 executed between the wife of the

petitioner and one Shri V.T. Velayudhan Pillai. Another lease deed is of the

year 1999 which is executed between the landlord and the wife of Shri

Velayudhan Pillai. But no documents have been annexed along with the

report of the Commissioner or produced in evidence before the Rent

Control Court to show that he is doing business in a rented premises. The

Appellate Authority found that if, as a matter of fact, the landlord was doing

some business actually, he will be having documents regarding the payment

of licence fee, receipt for payment of rent and registration of the shop under

the Shops and Commercial Establishments Act, etc. He did not produce the

lease deed before the court to prove that he is the tenant of building

No.14/2088. Even in Ext.A1 lawyer notice issued by the landlord, he did

not mention the door number of the premises at which he is alleged to be

conducting his business. The same is the case of the petition for eviction

filed before the Rent Control Court also. In these circumstances, it was

RCR 29/2004 -4-

concluded by the Appellate Authority that the pleading regarding the place

of business now being conducted by the landlord is vague. The non-

production of any documents to support the plea was also relied upon

against him. Thus, the landlord failed to prove that he is conducting

video business in a rented premises.

7. Even though these findings have been challenged in this revision

petition, we are of the view that the findings rendered by the Appellate

Authority are based on clear analysis of the pleadings and evidence. Merely

by showing two lease deeds to the Advocate Commissioner, the landlord

wanted to establish that he is doing business in a rented building. Those

documents have been withheld from producing before the court. The fact

that he has not shown any door number in Ext.A1 notice and in the Rent

Control Petition shows that the pleadings are only vague. Actually, the

bonafide requirement pleaded is to shift the said business. In the proof

affidavit also the details regarding the building number of the rented

premises, commencement of the tenancy, etc. are not stated. The name and

address of his landlord is also not there. None of the rent receipts have been

produced. In the cross-examination various questions have been put

challenging his claim. Apart from that, the oral evidence of the landlord

also shows that his brother-in-law Shri Usman was looking after all affairs

of the petition schedule building. Thus, it is a case where there is total

RCR 29/2004 -5-

failure on the part of the landlord to prove that he had been conducting a

video shop in a rented premises. The landlord of the said building has also

not been examined. Therefore, all these indicate clearly that the bonafide

need pleaded has not been established in a cogent and convincing manner.

Thus, rightly it was found that the ground under Section 11(3) has not been

established. We are of the view that the evidence, as analysed by the

Appellate Authority, does not support the plea of the landlord. The view

taken is a plausible one and cannot be said to be perverse. In exercise of the

powers of revision, we cannot substitute our own views to that of the

Appellate Authority. The landlord can approach the court with better

particulars and cogent evidence to establish his bonafide need, if so advised.

For all these reasons, the revision petition is dismissed.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/