High Court Kerala High Court

Umadevi Amma vs Upendran on 21 October, 2010

Kerala High Court
Umadevi Amma vs Upendran on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 73 of 2003()



1. UMADEVI AMMA
                      ...  Petitioner

                        Vs

1. UPENDRAN
                       ...       Respondent

                For Petitioner  :SRI.SHINOD.G.P

                For Respondent  :SRI.JACOB SEBASTIAN

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :21/10/2010

 O R D E R
                    A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                   R.C.R.No.73 OF 2003
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 21st day of October 2010

                                            ORDER

Basheer, J.

About 15 years ago, the two ladies before us instituted a petition seeking

eviction of the tenanted premises invoking Section 11(2)(b), 11(3), 11(4)(ii) and

11(8) of the Kerala Buildings (Lease and Rent Control) Act, 1965. The primary

ground of eviction as projected in the petition was under Section 11(3) of the

Act. Petitioners/landladies, who are co-owners, pleaded that the tenanted

premise comprising six rooms on the ground floor, were required for the bona

fide own occupation of petitioner No.2, who is none other than the daughter of

petitioner No.1, to start a garment making unit.

2. The claim for eviction was understandably resisted by respondent

herein very stoutly. However, the Rent Control Court ordered eviction under

Section 11(3) and 11(8) of the Act. The order of eviction was passed in

September 1998.

3. The tenant preferred an appeal against the above order in 1999. The

appeal remained pending on the file of the appellate authority for four years. By

judgment dated February 28, 2003 the appellate authority allowed the appeal

filed by the tenant and dismissed the Rent Control Petition. Hence this revision

petition.

4. Seven years have passed after institution of this revision petition.

After hearing learned counsel for the parties, we are of the view that the

R.C.R.No.73 OF 2003
:: 2 ::

impugned judgment passed by the appellate authority is liable to be interfered

with and the matter will have to be remitted to the appellate authority for fresh

consideration.

5. The appellate authority noticed that just prior to the institution of the

eviction petition, the land ladies had filed a suit for injunction against the tenant

to restrain him from carrying out certain alterations/modifications in the

tenanted premises without their consent. Ad-interim order of injunction was

passed by the Munsiff Court in the suit. However, it appears that the

defendant/tenant pointed out that the landladies had mentioned in the plaint

that the rent of the building was Rs.1500/- per month though it was actually

Rs.500/- only. He alleged that a forged or fabricated rent deed had been

produced by the landladies in the suit in order to mislead the court. Anyhow,

the landladies withdrew the suit after instituting the present eviction petition.

6. A perusal of the impugned judgment of the learned Appellate

Authority will show that the above civil litigation between the parties has very

heavily weighed with the learned Judge. A major portion of the judgment has

been devoted to this aspect. The learned Judge tested the bonafides of the

landladies in the back drop of the above civil litigation. After completing that

exercise, the learned Judge turned his attention to Exts.A4 to A8 documents.

Ext.A4 was a license obtained by petitioner No.2 to start a small scale unit.

Ext.A8 was the renewal of the said license. Exts.A6 and A7 were related to the

loan advanced by a bank to start the unit.

R.C.R.No.73 OF 2003
:: 3 ::

7. After referring to these documents, the appellate authority proceeded

to observe that petitioner No.2 had apparently started the business in

readymade garments already in the upstair portion of the building. According

to the learned Judge, the above business was not started at the time of

institution of the petition as is evident from these documents and obviously they

came into existence after “the dispute arose between the parties”. After

making this observation, the learned Judge proceeded to accept the contention

of the tenant that these documents were created for the purpose of filing a

petition for eviction and therefore the need alleged by the landladies cannot be

said to be bonafide. We have referred to the above conclusions made by the

appellate authority only to indicate that the learned Judge had seemingly

attached great importance to the civil litigation. We are not making any further

observation or comment on the manner in which the learned Judge has

approached the issue.

8. While adverting to the contention of the tenant that the landladies

were in possession of some other buildings not only of their own but also that of

their relatives in the vicinity of the petition scheduled building, the appellate

authority found that the said contention is without any merit or substance. As

regards the claim made by the landladies that they intended to make suitable

modification to the building, the appellate authority observed that the report of

the Advocate Commissioner indicated that such a conversion or modification

was not feasible or advisable. We refrain from making any observation on this

aspect at this stage. In our view,the impugned judgment is liable to be set aside.

R.C.R.No.73 OF 2003
:: 4 ::

9. Accordingly, the impugned judgment is set aside. The case is remitted

to the appellate authority for fresh disposal in accordance with law. If the

parties want to adduce further evidence in the matter, it will be open to them to

do so. The appellate authority shall dispose of the matter as expeditiously as

possible, at any rate, within three months from the date of receipt of a copy of

this judgment. Parties shall appear before the court below on 12th November,

2010.

Registry shall send back the lower court records to the Rent Control

Appellate Authority, Kollam forthwith.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

jes/pm