High Court Kerala High Court

M/S.Olive Capital And Services … vs Mrs.Odette Frances Plinto @ … on 6 October, 2010

Kerala High Court
M/S.Olive Capital And Services … vs Mrs.Odette Frances Plinto @ … on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (RC).No. 187 of 2010(O)


1. M/S.OLIVE CAPITAL AND SERVICES PVT.LTD.,
                      ...  Petitioner

                        Vs



1. MRS.ODETTE FRANCES PLINTO @ ODETTE,
                       ...       Respondent

2. MRS.FATIMA ROAZARIO @ NORAMA, AGED 58,

3. MRS.DURY MARGARET D'CRUZE,

4. MRS.NOVELLA DENETTO @ LOVEY,

                For Petitioner  :SRI.K.R.MOHANAN

                For Respondent  :SRI.M.S.NARAYANAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :06/10/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                      ------------------------
                  O.P.(R.C).No. 187 OF 2010
                      ------------------------

             Dated this the 6th day of October, 2010

                            JUDGMENT

Pius C.Kuriakose, J.

Under challenge in this original petition under Article 227 is

Ext.P5 order passed by the Rent Control Court, Ernakulam on

Ext.P3 application. The main petition before the Rent Control

Court is a petition for fixation of fair rent filed by the

respondents/landlords. The petition schedule building is the

second floor of a commercial building situated on the western

side of M.G.Road opposite to Seemati Textiles. The contract rent

is Rs.6,000/- per month. The prayer of the landlords in the

application is that the fair rent be fixed at the rate of Rs.20 per

sq. feet for the building which has an extent of 1750 sq.feet.

Ext.P3 is the copy of the commission application filed by the

landlords. Point Nos. 1 to 4 sought for to be noted by the

commissioner, in our view, are relevant points and the petitioner

tenant cannot have any legitimate grievance in the learned Rent

Control Court issuing a commission for submitting report on

O.P.(R.C).No.187/2010 2

those points. Point Nos. 5 to 7 are the following;

5. What is the expected rate of rent from
similar building of petition schedule let out ?

6. What is the present rent of the ground floor
of the building where the petition schedule premises
situated ? What was the same in 2008 ?

7. What is the present rent of the nearly
buildings let out for rent ?

2. Sri.K.R.Mohanan, learned counsel for the petitioner,

submitted that the above quoted three points are beyond the

scope of inspection and report by a local inspection

commissioner appointed under Order 26 Rule 9. According to

him, the question as to what is the rent that can be expected

from a similar building is a question to be answered by the Rent

Control Court on the basis of evidence that is adduced by the

parties. As regards the point No.6, Mr.Mohanan submitted that,

the said question is capable of being proved by production of

documentary evidence or oral evidence to be adduced by either

the owner or the tenants of that building. As regards the point

No.7, the learned counsel submitted that the advocate

commissioner is not expected to go around the city and collect

oral evidence from the occupants of nearby buildings. If the

O.P.(R.C).No.187/2010 3

landlord has a case that nearby buildings are let out for higher

rent, it is for the landlord to adduce oral and documentary

evidence to prove the same. Mr.Mohanan submitted that

Ext.P5, to the extent it allows the commissioner to report on

points 5, 6 & 7, is vitiated and warrants correction under the

supervisory jurisdiction of this Court.

3. Sri.M.S.Narayanan, who has taken notice on behalf of the

respondents/landlords, would resist the submissions of

Sri.Mohanan. According to Mr.Narayanan, Ext.P5 is an innocuous

order under which the Rent Control Court has issued a

commission for the purpose of collecting relevant evidence.

Report on all the points mentioned in Ext.P3 will enable the

Court to take a correct decision in the matter. There is no

warrant for invocation of the supervisory jurisdiction of this

Court under Article 227 of the Constitution.

4. Having anxiously considered the rival submissions

addressed at the Bar, we notice merit in the submissions of

Mr.Mohanan to the extent they pertain to point Nos.5,6 & 7 in

Ext.P3. According to us, the learned Rent Control Court, by

issuing commission under Ext.P5 to report on points 5,6 & 7 in

O.P.(R.C).No.187/2010 4

Ext.P3, has delegated its judicial function to the Advocate

commissioner. To that extent, Ext.P5 is vitiated.

Hence, allowing the original petition in part, we set aside

Ext.P5 to the limited extent of deleting the directions given to

the advocate commissioner already appointed to inspect and

report on point Nos.5, 6 & 7 mentioned in Ext.P3.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk

Issue copy today itself.