High Court Kerala High Court

A.Ramesh Shenoy vs Susila And Dayananda Maller on 1 June, 2009

Kerala High Court
A.Ramesh Shenoy vs Susila And Dayananda Maller on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 375 of 2005()


1. A.RAMESH SHENOY, S/O.AYYUTH SHENOY,
                      ...  Petitioner

                        Vs



1. SUSILA AND DAYANANDA MALLER,
                       ...       Respondent

2. VITHALDAS LEELADAR, S/O.LEELADAR

3. BROTHER SADASIVA LEELADAR,

4. BROTHER RAMA CHANDRA LEELADAR BHANDARI,

5. BROTHER DAMODAR LEELADAR BHANDARI,

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :01/06/2009

 O R D E R
            PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.

             ---------------------------------------------
                       R.C.R. 375 OF 2005
             ---------------------------------------------
                       Dated: JUNE 1, 2009

                            ORDER

Pius C. Kuriakose, J.

Under challenge in this revision filed by the tenant is the

judgment of the Rent Control Appellate Authority reversing the

order of the Rent Control Court by which the RCP was dismissed

by that court. The parties will be referred to for convenience as

the tenant and the landlord. The landlord is a private religious

and charitable trust by name “Susila and Dayananda Maller

Religious and Charitable Trust” and the same is represented by

its present four trustees. The landlord invoked the grounds

under sub-sec.(3) and clause (ii) of sub-sec.(4) of sec.11 of Act

2/1965. The ground under clause (ii) of sub-sec.(4) of sec.11

was invoked in the context of erection of an unauthorised pandal

in front of the tenanted premises. The Rent Control Court as

well as the Appellate Authority have concurrently declined

eviction on that ground and, in the absence of any revision filed

by the landlord, that ground does not survive any longer. The

R.C.R. 375 OF 2005 -2-

need projected in the context of the surviving ground under sub-

sec.(3) of sec.11 was that none of the present trustees of the

landlord are able to manage the very valuable properties

belonging to the Trust and hence the Trust has resolved to

appoint a manager and further that the petition schedule building

is needed for accommodating the office of the manager. The

ground is expatiated by stating that the Trust owns extensive

properties in the town and it has been decided to construct

buildings, for the construction and management of which also a

manager with an office is necessary.

2. The tenant resisted the RCP contending inter alia that

the need and the claim are not bona fide and that the tenant is

entitled to the protection of the second proviso to sub-sec.(3) of

sec.11 of the Act.

3. The Rent Control Court on evaluating the evidence

adduced by the parties consisting of Exts.A1 to A4 and

testimonies of Pws.1 and 2 on the side of the landlord and

Exts.B1 to B4 and the testimony of RW.1 on the side of the

tenant would hold that the claim and the need projected by the

landlord is not bona fide.

4. The Rent Control Appellate Authority, however, on

R.C.R. 375 OF 2005 -3-

considering the appeal re-appreciated the evidence and

disagreeing with the Rent Control Court, found that the need and

the claim for own occupation under sec.11(3) was bona fide.

The tenant’s claim for protection of the second proviso to sub-

sec.(3) of sec.11 was turned down on the basis of Ext.A1, the

admitted rent chit, which discloses that the building in question is

a residential building and that the purpose of the lease was

residential only.

5. In this revision the tenant assails the findings and the

decision of the Rent Control Appellate Authority on various

grounds.

6. We have heard the submissions of Sri K.V.Pavithran,

learned counsel for the revision petitioner, and Sri Jayesh

Mohankumar, learned counsel for the respondent/landlord.

7. Drawing our attention to pages 9 and 10 of Ext.A2

Minutes Book maintained by the Trust, Mr. Pavithran submitted

that the first resolution adopted by the landlord Trust in this case

was to initiate proceedings for evicting the tenant and to appoint

a manager for the Trust properties only. In the first resolution

there is no decision at all to put up buildings. Mr. Pavithran

submitted that the total amount collected by the landlord Trust

R.C.R. 375 OF 2005 -4-

from all the tenants excluding the revision petitioner is only

Rs.370/- per mensem and, according to the learned counsel, the

decision to appoint a manager on a monthly salary of Rs.600/-

for collecting a total monthly rent of Rs.370/- from all the

buildings belonging to the Trust is implicitly bereft of bona fides.

Mr. Pavithran submitted that the so called decision to put up

buildings was introduced only on second thoughts and through a

subsequent resolution. Mr. Pavithran pointed out that though the

said decision was taken long ago, till the year 2001 when the

litigation reached the Rent Control Appellate Authority, the

landlord had not taken even the preliminary steps for

accomplishing the said decision. This again, according to the

learned counsel, is a circumstance indicative of complete absence

of bona fides in the need projected by the landlord. Referring to

sub-secs.(3) and (7) of sec.11, Mr. Pavithran would submit that

sub-sec.(3) of sec.11 will be available only to natural persons and

not to the present landlord which is a private religious trust.

The argument of the learned counsel was that sub-sec.(7) of

sec.11 provides for filing of eviction petitions for own use by

public, religious and charitable institutions and if it were to be

said that sub-sec.(3) of sec.11 is available to private institutions

R.C.R. 375 OF 2005 -5-

like the present landlord, the same will defeat the very purpose

and legislative intendment underlying sub-sec.(7) of sec.11.

8. Sri Jayesh Mohankumar, learned counsel for the

respondent, would draw our attention to the definition clause (3)

of sec.2 of Act 2/1965 and submit that the statute envisages all

types of Trusts and other institutions also as landlords and under

sec.11 of the Act, all landlords are entitled to maintain petitions

for eviction against their tenants on the various grounds

mentioned under that section. As regards the grounds raised on

the merits of the matter, Mr. Jayesh submitted that under the

statutory scheme, the Rent Control Appellate Authority is the

final court of facts and unless this Court finds any illegality,

irregularity or impropriety about the findings of the appellate

authority, there will not be any justification for interfering with

the same. There is not much time lag between the two decisions

recorded on pages 9 and 10 of Ext.A2. The necessity to have a

manager was experienced by the landlord Trust because none of

the Trustees were in a position to manage the affairs of the

Trust, themselves. Even without the decision to put up

constructions, a manager and an office for him is necessary.

Now that a decision has been taken to put up constructions, a

R.C.R. 375 OF 2005 -6-

manager and an office has become all the more necessary, so

submitted Mr. Jayesh.

9. We have anxiously considered the rival submissions

addressed at the Bar. The argument of Mr. K.V.Pavithran that

the eviction ground under sub-sec.(3) of sec.11 is available only

to those landlords who are natural persons, does not appeal to us

at all. As rightly pointed out by Mr.Jayesh Mohankumar, the

ground under sub-sec.(3) of sec.11 is available to all landlords

and in terms of clause (3) of sec.2 of the Act, which gives

an inclusive definition for the term “landlord”, landlords can also

be trustees and administrators of Trusts and other institutions,

registered or unregistered, public or private. Sub-sec.(7) of

sec.11 is a special provision intended for those landlords which

are religious, public and charitable institutions. The existence of

that provision in the statute book cannot be a valid reason to say

that the institutions which do not fall within the ambit of that

provision are not entitled to apply for eviction under sub-sec.(3)

of sec.11. A Division Bench of this Court, to which one of us

(PCK, J.) was also a party, has ruled by the judgment in Social

Service Guild of Assissi Sisters v. Ouseph Chacko (2009 (2) KLT

199) that the eviction grounds under sub-secs(7) and (3) of

R.C.R. 375 OF 2005 -7-

sec.11 are independent grounds and that the ground under sub-

sec.(7) of sec.11 is the ground which applies where a religious,

public or charitable institution needs the tenanted building for its

purposes. Here the landlord is neither a public trust nor a

religious, public or charitable institution. It is a private Trust.

Sec.11(7) will not have any application to the present landlord.

We do not find any other ground of eviction in the Rent Control

Act which enables a private institution or a private Trust to evict

their tenants when the Trust needs the building occupied by the

tenant bona fide for its own purposes than sub-sec.(3) of sec.11.

10. The bona fides in the context of sub-sec.(3) of sec.11 is

a state of mind which is capable of being proved mainly by

circumstantial evidence and by direct oral evidence by the party

who harbours the need. In the present case, it is seen that on

behalf of the Trust, one of its Trustees testified before the trial

court regarding the genuineness of the need of the landlord

Trust. The evidence of PW.1 was to the effect that none of the

present trustees are in a position to manage the extensive and

valuable Trust properties and that the Trust wants to improve its

properties by putting up new constructions and that the Trust has

decided to appoint a paid manager. It cannot be in dispute

R.C.R. 375 OF 2005 -8-

that if there is need to appoint a paid manager, there is need also

to provide the said manager with an office room. We are unable

to accept the argument of Mr. Pavithran that because the need to

put up buildings does not find a place in the first resolution

adopted by the Trust, the need projected is to be treated as

without bona fides. After all, the second decision was taken

on the very next day and, according to us, if the testimony of

PW.1 that none of the Trustees are in a position to manage the

affairs of the Trust properties and therefore the Trust has decided

to appoint a manager is believable, then the need can be

accepted as bona fide even in the absence of the subsequent

decision to put up buildings. It may be true that the existing

buildings of the Trust may not be fetching very high rent. But the

tenant does not dispute the case of the landlord that the

properties situated as they are in the heart land of the ancient

municipal town of Thalassery are of immense capital value. We

do not find anything unnatural in a Trust, whose trustees are not

able of looking after the properties themselves, in appointing a

manager. It has come out in evidence that the Trust has

decided to put up buildings also. Of course, it is seen that the

preliminary steps for putting up the buildings were taken at a

R.C.R. 375 OF 2005 -9-

slow pace only, but the landlord has its own explanation to offer.

Even the construction is to be overseen by the manager and for

want of the petition schedule building, they are unable to appoint

and accommodate the manager immediately.

11. In this jurisdiction under sec.20 of the Act, we are not

expected to re-appreciate the evidence and substitute our

conclusions for the factual conclusions entered by the Appellate

Authority which have become final. Having gone through the

judgment of the Rent Control Appellate Authority, we are of the

view that the conclusion entered by that authority are reasonable

and founded on evidence. We see no warrant for interfering with

the same. Hence the RCR will stand dismissed.

12. As his last submission Mr. Pavithran requested that six

months time be granted for vacating the building. Mr. Jayesh

submitted that the tenant is not conducting any commercial

activity in the building and that he is not even residing in the

building. According to him, the tenant’s wife and children are

possessed of a residential building and the tenant is residing in

that building. It was also submitted that before the Rent

Control Appellate Authority documents regarding the building

owned and possessed by the wife and children were actually

R.C.R. 375 OF 2005 -10-

produced, but not accepted by that authority. He opposed grant

of time. However, we are of the view that five months time from

today can be granted to the revision petitioner for surrendering

the petition schedule premises. Hence we decide the RCR in the

following terms:-

The RCR is dismissed. The Executing Court is directed not

to enforce execution and order delivery of the petition schedule

building in favour of the landlord till 31.10.2009 on condition

that the revision petitioner gives an undertaking to the court

below in the form of an affidavit stating that he will peacefully

surrender the building to any of the trustees of the landlord Trust

on or before 30.10.2009 within three weeks from today. There

will be a further condition that the revision petitioner discharges

the arrears of rent in respect of the building, which has fallen

due after the year 2001 including the rent which falls due

subsequently, till he gives actual surrender.

PIUS C. KURIAKOSE, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-