High Court Kerala High Court

Latha Ravikumar vs U.N. Manoharan on 23 June, 2008

Kerala High Court
Latha Ravikumar vs U.N. Manoharan on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 58 of 2007()


1. LATHA RAVIKUMAR, W/O. RAVI KUMAR,
                      ...  Petitioner

                        Vs



1. U.N. MANOHARAN, S/O. UNNIAMU,
                       ...       Respondent

2. JAMES GEORGE, S/O. K.C.GEORGE,

                For Petitioner  :SRI.P.T.MOHANKUMAR

                For Respondent  :SRI.A.BALAGOPALAN

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

 Dated :23/06/2008

 O R D E R
                             P.R. RAMAN &
                    T.R. RAMACHANDRAN NAIR, JJ.
                   = = = = = = = = = = = = = = = = = = = =
                         R.C.R. NO. 58 OF 2007
                        = = = = = = = = = = = = = =

             DATED THIS, THE 23RD DAY OF JUNE, 2008.

                                 O R D E R

Raman, J.

Revision petitioner is a tenant under the respondents. She is faced

with an order of eviction passed by the Rent Control Court under Section

11(3) of the Kerala Building (Lease and Rent Control) Act, 1965 which was

confirmed in appeal by the appellate authority.

2. It is contended by the learned counsel for the revision petitioner

that the authorities below have committed irregularity in the matter of

ordering eviction of the revision petitioner. It is also contended that the

petition for eviction ought to have been filed under Section 11(8) whereas

it was filed under Section 11(3) of the Act and these are mutually

independent provisions. Reliance is placed on the decisions of this Court

in Pakran v. Kunhiraman Nambiar (2004 (1) KLT 824 and Indian Saree

House v. V. Radhalakshmy (2006 (3) KLT 129) as also the decision of the

apex court in AIR 1999 SC 3223.

RCR 58/2007 :2:

3. Heard both sides. The tenant is in occupation of a room bearing

Door No. 5/3457 E of Calicut Corporation, which belongs to the

respondent/landlords jointly. Entrustment was as per Ext.A1 dated

2.11.2004 for a period of 11 months. The rent originally fixed was Rs.

5,000/- which increased to Rs. 5250/- payable in equal portion to the

respondents/landlords. According to the landlords, PW.2 the son of the first

respondent, who is physically disabled and stopped his studies, is running

a stationery business and STD booth in the room situated on the immediate

west of the petition schedule room. According to them, it is very small and

is a staircase room without sufficient visibility from the road, and is not

sufficient to stock stationary goods and do business in an artful manner.

Hence the schedule room is needed in order to expand the business. The

revision petitioner/tenant contended that it is a licence and not lease and

she denied the need put forward by the landlord.

4. The first respondent gave evidence as PW.1 and his son was

examined as PW.2. Exts. A1 to A7 were marked on the respondents’ side

and Exts.B1 to B2(f) were marked on the revision petitioner’s (tenant) side

5. Exts.A5 and A6 are produced to show that PW.2 is running a STD

Book and stationary business. The revision petitioner/tenant was examined

as RW.1. Ext.B1 is a copy of return for VAT produced by the revision

RCR 58/2007 :3:

petitioner. Ext. B2 series are photographs of the petition schedule premises.

Exts. C1 and C1(a) are the report and rough sketch respectively filed by the

commissioner. The commissioner reported that the western portion of the

petition schedule premises is a mini store and Photostat run by PW.2.

6. The specific allegations made in the rent control petition and

supported by evidence of PWs 1 and 2 is that the building where the

schedule room is situated is jointly owned by the respondents/landlords. It

is also admitted that rent is paid by the tenant separately to the landlords in

equal portion. Respondents/landlords are not related. However, they

acquired the land jointly and constructed the building. PW.2 is the son of

the first petitioner who is in occupation of the portion of the building. He is

a physically handicapped person who stopped his studies at the stage of

PDC and since he wanted to start a business, the staircase room which is

adjacent to the petition schedule room was allotted to him where he started

the stationary business and STD Booth. Licence fee for occupation of half

the right of the property is being paid to the other landlord as proved by

Ext.A7. These evidence had been analyzed properly by both the trial court

as well as the appellate court.

7. Admittedly, the need put forward in the rent control petition is for

expansion of business of PW.2 since the staircase room now in his

RCR 58/2007 :4:

occupation is too small to such a stationary business. The said need for

expansion of business is proved on evidence. The room in occupation of

PW.2 and the schedule room are adjacent and it has been found on evidence

that both the staircase room and schedule room can be used together for the

business. The fact that PW.2 is running a stationary business was not

disputed by RW.1 while examined. Though it is contended that Section 11

(3) has no application, we find that the said contention has no merit. In

order to attract Section 11(8) a portion of the building should be in the

occupation of the landlord and he should seek eviction for expansion of his

business. Here, PW.2 is not the landlord and he is only the son of one of the

landlords. Therefore, the occupation by PW.2 cannot be said to be

occupation by the landlord. Further, the building is owned by two persons

as joint owners. Hence Section 11(8) has no application. The bona fide

need as put forth under Section 11(3) has been proved by cogent evidence

and accepted by both the courts below. The appellate authority noted the

difference between Sections 11(3) and Section 11(8) and found in the

factual situation that it is a case of Section 11(3) and not 11(8). It also

found that the need set up by the landlords is genuine and bona fide,

which finding, in the facts and circumstances of the case, is found to be

correct. The appellate court found that the tenant conceded that she has

RCR 58/2007 :5:

business in cashew nut at Karapparamba; which according to her, is being

done in a room owned by her husband. But no evidence was adduced to

show that the said room belonged to her husband. At any rate, the tenant is

engaged in the business of cashew nut as evidenced by Exts.A4 and B1.

Thus, the tenant has other source of income and further, she has not shown

that the main source of income for her livelihood is the business carrying

on in the petition schedule room. The non availability of suitable building

in the locality is also not proved. According to the tenant, there are rooms

available in the locality but they are not having sufficient road frontage.

The appellate court , after analyzing the evidence on record, found that

there are several rooms available in the locality and therefore, the plea of the

tenant that no other rooms are available in the locality cannot be accepted.

In such circumstances, we do not find any ground to interfere with the

concurrent findings of the courts below.

The revision is accordingly dismissed.

At this stage, learned counsel appearing on behalf of the revision

petitioner/tenant sought a reasonable time to surrender vacant possession of

the petition schedule premises. We have considered this aspect.

Accordingly, we direct that the execution of the order of the court below

will stand deferred for a period of six months on the following conditions:

RCR 58/2007 :6:

(i). The revision petitioner/tenant shall file an
undertaking in the form of an affidavit before the
executing court within three weeks from today agreeing
to surrender vacant possession of the petition schedule
premises on or before the expiry of a period of six
months from today.

(ii). The revision petitioner/tenant shall deposit
the entire arrears of rent, if any, within the aforesaid
period of three weeks and she shall continue to pay an
amount equivalent to the rent payable, towards
compensation for use and occupation till possession is
surrendered.

(iii). The tenant shall not induct any third party in
to possession of the premises.

In case the revision petitioner/tenant commits default of any one of

these conditions the order of eviction shall become enforcible forthwith and

the respondents/landlords will be free to execute the order of eviction.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-