High Court Kerala High Court

A.C.Joseph vs Lalithamma George on 23 September, 2009

Kerala High Court
A.C.Joseph vs Lalithamma George on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 200 of 2009()


1. A.C.JOSEPH, AGED 59 YEARS, S/O.CHERIYAN,
                      ...  Petitioner

                        Vs



1. LALITHAMMA GEORGE, AGED 59 YEARS,
                       ...       Respondent

2. ANILA GEORGE,

3. SUNILA GEORGE,

4. PRAMILA GEORGE, AGED 30 YEARS,

5. ANISH GEORGE, AGED 28 YEARS,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SRI.PIRAPPANCODE V.S.SUDHIR

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/09/2009

 O R D E R
    PIUS C. KURIAKOSE & K.SURENDRA MOHAN, JJ.
           ------------------------------------------
                    RCR. No. 200 of 2009
           -------------------------------------------
        Dated this the 23rd day of September, 2009

                          O R D E R

Pius C. Kuriakose, J.

This revision petition under Section 20 of Act 2 of 1965

filed by the tenant who was appellant in RCA. No. 27 of

2006 before the Rent Control Appellate Authority, Kottayam

and the respondent in RCP. No. 55 of 2004 of the Rent

Control Court, Kottayam, arises out of common judgment in

RCA Nos. 27 and 37 of 2006. RCA. No. 37 of 2006 arose

out of the order of the Rent Control Court, Kottayam in RCP.

No. 53 of 2004. The parties will be referred to for sake of

convenience as landlord and tenant.

2. The need of the landlord as alleged was that he

needs the buildings which were subject matter of the two

rent control petitions for the purpose of providing

accommodation to his widowed (divorcee) daughter Sunila

George who was residing along with him and was

RCR. 200 of 2009

– 2 –

dependent on him for the purpose of commencing the

conduct of a Beauty Parlour and Lady Store. It was

contended by the tenants that the rent control petitions are

barred by the principles of res judicata as envisaged by

Section 15 of Act 2 of 1965. It was pointed out that RCP.

Nos. 10 of 1992 and 11 of 1992 had been filed by the

landlord earlier on the ground that the two rooms were

needed for the landlord’s own occupation, but eventually

dismissed by the Rent Control Court. Apart from that, it

was also contended that after the earlier RCP was instituted,

the landlord had constructed two storeys more in the

petition schedule building and had thereby converted the

building as a three storeyed building with several rooms in

the upstairs. It was contended that if the landlord’s

daughter wanted to start Beauty Parlour or Ladies Store any

of the rooms which were in the possession of the landlord in

the upstairs could have been made use of. The bonafides of

the need and the claim were disputed and it was contended

RCR. 200 of 2009

– 3 –

that the petitioner’s daughter had employment and had

other sources of income. It was also contended that the

place where the petition schedule building is situated is not

suitable for starting Beauty Parlour as the same was a

commercial area. Alternatively the tenant claimed the

protection of the second proviso to sub-section (3) of

Section 11 of Act 2 of 1965.

3. The evidence at trial by the Rent Control Court

consisted of Exts.A1 to A5 and the oral evidence of PW1 and

PW2 on the side of the landlord while the same consisted of

Ext.B1 and the oral evidence of CPW1, tenant on the side of

the tenant. It became evident that the landlord’s daughter

PW2 was a divorcee who had some experience as a

beautician and that she is presently without any

independent source of income of her own. The Rent Control

Court on evaluating the evidence and on considering the

rival contentions raised would come to the conclusion that

the need projected by the landlord was a bona fide one, that

RCR. 200 of 2009

– 4 –

in the nature of the business and activity proposed to be

done by the landlord’s daughter, a divorcee, the landlord

was justified in insisting the petition schedule room and the

room which was subject matter of the other rent control

petitions which were in the ground floor with immediate

frontage of the road. It was also found that the tenant did

not adduce any evidence to prove that he is depending

mainly for his sustenance on the income derived from the

business carried on by him in the petition schedule building.

It was also found that he was unsuccessful in proving that

other suitable buildings are not available in the locality.

Thus it was held that the tenant is not entitled for the

protection of the second proviso to sub-section (3) of

Section 11. Accordingly eviction was ordered under Section

11(3). Before the Rent Control Court the two rent control

petitions were tried separately and were allowed by

separate orders. But the Appellate Authority considered the

appeal preferred by the tenants simultaneously and by the

RCR. 200 of 2009

– 5 –

impugned common judgment dismissed both of the appeals.

The Appellate Authority made a reappraisal of the evidence

in both the cases and concurred with all the conclusions of

the Rent Control Court. Impugning the judgment of the

Appellate Authority on the various grounds raised in the

memorandum of revision the tenant has filed the present

revision petition.

4. Sri.Vinod Madhavan, learned counsel for the revision

petitioner addressed us very strenuously when the RCR

came up for admission. However, having regard to the

contours of this Court’s revisional jurisdiction under Section

20 we were not persuaded to admit the revision petition.

Mr.Vinod Madhavan, however, asserted referring to

paragraph 7 of the judgment of the Appellate Authority that

the residential apartment situated just behind the petition

schedule building continues to be under the vacant

possession of the landlord. Since the impression which we

gathered on reading the judgment was otherwise, we

RCR. 200 of 2009

– 6 –

requested the learned counsel on 8-9-09 to seek

instructions from his party specifically as to whether the

above residential apartment is under the vacant possession

of the landlord and posted the case to 9-9-09. On 9-9-09

Mr.Vinod Madhavan submitted after seeking instructions

from his party that it is after the disposal of the rent control

petition that the above residential apartment, which

according to him was also suitable for conduct of Beauty

Parlour, was let out by the landlord to the present occupant.

Accordingly we issued notice to the landlord by special

messenger for answering the question as to whether the

building referred to in paragraph 7 of the judgment of the

Appellate Authority as residential apartment situated behind

the petition schedule building was let out to the present

tenant. It was also ordered that in the meanwhile, the

proceedings for delivery of the building to the landlord

should be deferred. On receiving notice, the landlord

entered appearance through Advocate Saju John. It was

RCR. 200 of 2009

– 7 –

submitted by Mr.Vinod Madhavan that though it is true that

the apartment just behind the petition schedule building is

presently occupied by one Anilkumar, the letting in favour of

Sri.Anilkumar, the present tenant was only in February,

2008 (at the time when the rent control appeal was

pending). Sri.Saju John submitted that even in November,

2004 when the rent control petition was instituted, the

above apartment was in the possession of another tenant by

name of Smt.Meenu Mary Cyriac and that Sri.Anilkumar

came into occupation on the basis of an arrangement

between him and Smt.Meenu Mary Cyriac. Accordingly, by

order dated 15-9-09 we directed Sri.Saju John to make

available for perusal any document which will reveal that in

November, 2004 the apartment just behind the petition

schedule building was in the possession of a tenant. Today,

Sri.Saju John has made available for our perusal the original

of the lease deed executed by Smt. Meenu Mary Cyriac on

1st September, 2004 and we are convinced there from that

RCR. 200 of 2009

– 8 –

at the time of commencement of the rent control

proceedings the the above apartment situated just behind

the petition schedule premises was under the occupation of

another tenant.

5. On going through the impugned judgment of the

Rent Control Appellate Authority and the order of the Rent

Control Court which was confirmed by the judgment of the

Appellate Authority we notice that all the contentions raised

by the revision petitioner found properly considered and

decided by those authorities. The bar under section 15 of

the Rent Control Act will not apply to the present case since

in the earlier rent control petitions the need which was

projected by the landlord was an entirely different one, his

own need to have an office for himself as agent of LIC of

India. But the need projected in the present rent control

petition is the need to provide accommodation for his

divorced daughter. The circumstances had changed

considerably during the period between the disposal of the

RCR. 200 of 2009

– 9 –

previous rent control petitions and the institution of the

present rent control petitions. The oral evidence adduced

by the landlord as PW1 and that of his dependent daughter

as PW2 inspired confidence in the minds of the two fact

finding authorities under the Rent Control Act, viz., the Rent

Control Court and the Appellate Authority. In fact, before

the Appellate Authority which is the final court on facts

under the statutory scheme, the bonafides of the need was

not even challenged. Stress was given to the contention

that the present proceedings are barred under section 15,

that the RCP is liable to fail by virtue of the first proviso to

sub-section (3) of Section 11 and also by virtue of the

second proviso to sub-section (3) of Section 11. It has

come out in evidence that the petition schedule premises

situated as they are in the ground floor enjoying direct

frontage are ideal for the business proposed by the landlord

and his daughter. It also became evident in the case that

the tenant was unsuccessful in proving that he satisfies

RCR. 200 of 2009

– 10 –

either of the ingredients of the second proviso to sub-

section (3) that he is depending for his livelihood mainly on

the income derived from the business carried on in the

building and that other suitable buildings are not available in

the locality for him to carry out business. This being the

position, we are unable to say that the judgment of the Rent

Control Appellate Authority is vitiated by any illegality,

irregularity or impropriety warranting invocation of the

revisional jurisdiction under section 20.

6. The revision petition is liable to fail and we dismiss

the same without any order as to costs. However, in view of

request of Mr.Vinod Madhavan that time be granted at least

till 30-6-2010 to the revision petitioner to surrender the

premises (the request was very stiffly opposed by Mr.Saju

John) we are inclined to grant time to the revision petitioner

to surrender the premises till 30-6-2010 subject to the

following conditions:

The revision petitioner shall file an affidavit before the

RCR. 200 of 2009

– 11 –

execution court or the rent control court as the case may

be, undertaking to peacefully surrender the petition

schedule premises to the respondent landlord on or before

30-6-2010 and also to discharge the entire arrears of rent

which has fallen due in respect of the building within two

months from today and undertaking to pay occupational

charges at the current rent rate as and when the same falls

due till such time the actual surrender is made. It is made

clear that the revision petitioner will be entitled for the

benefit of the time granted under this order only if the

above conditions are complied with.

PIUS C.KURIAKOSE, JUDGE

K.SURENDRA MOHAN, JUDGE
ksv/-