High Court Kerala High Court

Kakkattu Andikutty @ Soman vs Changalavalapil Prabhakaran on 6 December, 2006

Kerala High Court
Kakkattu Andikutty @ Soman vs Changalavalapil Prabhakaran on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 405 of 2006()


1. KAKKATTU ANDIKUTTY @ SOMAN,
                      ...  Petitioner

                        Vs



1. CHANGALAVALAPIL PRABHAKARAN,
                       ...       Respondent

2. DIVAKARAN, AGED 57 YEARS,

3. RADHAMMA, AGED 56 YEARS,

4. RAVINDRAN,

5. MALATHIAMMA,

6. CHANGALAVALAPPIL BHASKARAN,

7. SUDHAKARAN, AGED 46 YEARS,

8. UMADEVI, AGED 44 YEARS,

9. GOWRI,

10. PUSHPA,

11. GOPALAKRISHNAN,

                For Petitioner  :SRI.NIRMAL. S

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :06/12/2006

 O R D E R
             K.A. ABDUL GAFOOR & K.R. UDAYABHANU, JJ

          -------------------------------------------------------

                         R.C.Rev. NO. 405 OF 2006

           ------------------------------------------------------

                Dated this the 6th day of December 2006




                                     ORDER

Udayabhanu, J

The Revision Petitioner is the tenant who has been evicted

as per order of the Rent Control Act in R.C.P. 72/98 after the

appeal and revision taken over the order of the Rent Control

Court were dismissed. The case of the petitioner is that the

respondents/landlords have violated section 11(12) as they did

not occupy the premises within one month as envisaged. Vacant

possession was obtained on 29.09.2002. The courts below

concurrently found that the landlords have furnished sufficient

reasons for non occupation, as contemplated under section 11

(12). The premises got evicted for starting a business of repairing

of fridges and air conditioners. R11, the son of the first petitioner

had to start the air conditioning and refrigeration repair business

and it was proposed that R7 would assist in running the business.

During the pendency of the RCA, the first respondent, to whom

R.C. Rev. No. 405 of 2006 2

the property belonged, died and hence concurrence of the rest of

the co-owners was required for really starting the business. In

the meantime R11 got employment in government and hence R7

being a deaf and dumb person is incapable to start the business

in the repair of refrigerators and air conditioners. Hence, the

business of selling of firewood and other materials that can be

done by a deaf and dumb person was intended to be started in

the premises. Application for licence were filed. It is also pointed

out that for last 20 years the petitioner/tenant was conducting an

automobile workshop in the petition schedule premises and the

premises were in need of elaborate repairs. The schedule

premises was found locked with some laterite stones and sand

stocked inside the building which has been noted by the

Commissioner when he inspected on 26.03.2003. The courts

below found that the above circumstances provided sufficient

reasons as contemplated under section 11(12) for non

occupation.

On the second inspection of the Commissioner it was found

that the R7 is conducting business in firewood, bricks and tiles in

R.C. Rev. No. 405 of 2006 3

the premises. It has also to be noted that the bona fide need

arose in 1998, and the RCP was filed and vacant possession was

obtained only on 29.09.2002 i.e., after more than 4 years. We

find that the contention of the petitioner/tenant that the courts

below has gone wrong in the above finding cannot be upheld. We

find that the orders of the courts below are supported by

sufficient reasons and there is no ground to interfere. The

revision petition is dismissed accordingly.

K.A. ABDUL GAFOOR, JUDGE

K.R. UDAYABHANU, JUDGE.

RV

R.C. Rev. No. 405 of 2006 4