High Court Kerala High Court

A.Raveendran vs Sudhakaran on 2 June, 2010

Kerala High Court
A.Raveendran vs Sudhakaran on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 257 of 2007()


1. A.RAVEENDRAN, S/O CHOYIKUTTY,
                      ...  Petitioner

                        Vs



1. SUDHAKARAN, S/O APPU,
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.T.R.RAVI

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :02/06/2010

 O R D E R
        PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                   ----------------------------------

                    R.C.R. No.257 of 2007

                  ----------------------------------

               Dated this the 2nd day of June, 2010


                            O R D E R

—————

Pius C.Kuriakose,J.

Under challenge in this revision filed by the tenant

is the order of eviction passed by the Rent Control Appellate

Authority for the first time under Section 11(8) of Act 2 of

1965. The petition schedule building is ground floor portion

of a two-storied building. In the first floor portion, a tailoring

business is being conducted and the need projected invoking

Section11(3) was that in the ground floor portion a textile

business is to be conducted. The Rent Control Court on

evaluating evidence that was adduced by the party came to

the conclusion that the need projected under Section 11(3) is

bonafide and that the tenant is not entitled for the protection

of the provisos. Accordingly the order of eviction was passed

under Section 11(3). The ground which was prominently

urged by the revision petitioner before the appellate authority

was that on the fact situation which obtains in the case the

RCR.257/07
2

apposite ground for eviction if at all the need is bonafide is

the ground under Section 11(8). This argument was raised

since it had become evident that the tailoring business being

conducted in the first floor was a joint venture of the husband

and the wife and the proposed textile business was also

expected to be conducted as a joint venture. Whatever that

be, the above argument that the petition can lie under Section

11(8) and not under Section 11(3) found favour with the Rent

Control Appellate Authority. What the Rent Control Appellate

Authority did was to accept the above argument and proceed

to pass an order of eviction under Section 11(8) modifying the

order of eviction which had been passed by the Rent Control

Court under Section 11(3).

2. In this revision under Section 20 various grounds

have been raised and Sri.C.P. Mohammed Nias, learned

counsel for the revision petitioner submitted that serious

prejudice has been caused to the tenant by what was done by

the Appellate Authority. The learned counsel argued that the

revision petitioner was never called upon to defend a petition

under Section 11(8). Though the standards of bonafides

required for succeeding in a petition under Section 11(8) may

RCR.257/07
3

not be so stringent as in a case under Section 11(3), grounds

under Section 11(3) and 11(8) are two independent grounds

and the considerations including the aspects to be taken into

account after findings are entered regarding bonafides of the

need are different. If the revision petitioner had been called

upon to defend a claim under Section 11(8), he would have

certainly contended that even if the need is bonafide, the

advantages which the landlord will gain will not outweigh the

hardship which the tenant will sustain. Since the Rent

Control Petition was not under Section 11(8) the revision

petitioner was not able to take up such a contention and much

less adduce evidence regarding the hardship which the tenant

will sustain. Strong reliance was placed by Mr.Nias on an

unreported judgment of this court in RCR.340/2005 and it was

submitted that in the fact situation which obtains in the

present case what the learned Appellate Authority should

have been done was to dismiss the Rent Control Petition and

not to allow the Rent Control Petition on a ground which had

not been invoked.

3. Meeting the arguments of Mr.Nias, Sri. T.R.Ravi,

learned counsel for the landlord submitted that since the

RCR.257/07
4

Rent Control Court had passed an order of eviction under

Section 11(3) and since the ultimate order passed by the

Appellate Authority (the impugned judgment) is in favour of

the respondent, the respondent is entitled to canvass for

restoration of the order of eviction passed by the Rent

Control Court. According to Mr. Ravi, the apposite eviction

ground which is available in the case of the landlord is the

ground which was upheld by the Rent Control Court. In this

context he would draw our attention to the pleadings and the

evidence and also the findings entered by the Rent Control

Court.

4. We have anxiously considered the rival

submissions addressed at bar. We have gone through the

Rent Control Petition and found that eviction has been sought

for by the landlord specifically under Section 11(3). We also

find from the impugned judgment that a clear finding has

been entered by the learned Appellate Authority that the

eviction petition is maintainable under Section 11(8) only.

That finding, on re-appreciating the evidence appears to be a

reasonable one. In fact, it is evident that the tailoring

business which is being conducted in the first floor is joint

RCR.257/07
5

business of the petitioner and his wife and the textile business

which is proposed to be conducted is also a joint venture of

the husband and wife. Textile business is proposed (it is

discernible from the evidence) as some sort of an allied

business to the on going business of tailoring. At any rate, we

do not find any illegality, irregularity or impropriety as

envisaged by Section 20 of Act 2 of 1965 about the finding of

the Appellate Authority that the proper eviction ground to be

invoked is sub-section (8) of Section 11.

5. The question which now arises is whether the

Appellate Authority was justified in ordering eviction under

sub-section (8) of Section 11 taking the view that since the

standards of bonafides to be established in a case under

Section 11(8) are liberal, prejudice will not be caused to the

tenant by ordering eviction under Section 11(8). True, the

standards of bonafides are liberal in a case under 11(8) in

comparison to a case under 11(3). But then 11(8) unlike 11(3)

is qualified by the proviso to sub-section (10) of Section 11. It

is trite that under the proviso to sub-section (10) of Section 11

both the landlord and the tenant have burden of proof. The

landlord will have to adduce evidence regarding the

RCR.257/07
6

advantages to be gained by the landlord and the tenant will

have to adduce evidence regarding the hardships to be

sustained by the tenant. In the instant case, the tenant was

never called upon to defend a case under 11(8). The

argument of Mr.Niyas that prejudice has been occasioned to

the tenant by the order of eviction passed by the Rent Control

Appellate Authority under sub-section (8) of Section 11 in the

absence of pleadings is meritorious. We are therefore

inclined to interfere with the judgment of the Appellate

Authority.

6. We notice that the building in question is situated

in a commercially very important point of Calicut City

Corporation. The current rate of rent viz., Rs.250/- per

mensem was fixed about 10 years ago. This rate, as rightly

submitted by Mr.T.R.Ravi, is far below the market rate. We

feel that even as the Rent Control Court is reconsidering the

case pursuant to this order the rent should be tentatively re-

fixed.

7. The result of the above discussion is as follows.

The impugned judgment is set aside. RCP.62/2004 is

remanded to the Principal Rent Control Court, Kozhikode.

RCR.257/07
7

That court is directed to permit the respondent to amend the

pleadings in the Rent Control Petition. If pleadings are

amended the revision petitioner should be allowed to submit

counter pleadings and parties shall be allowed to adduce

whatever further evidence they want to. Rent is tentatively

re-fixed with effect from 1.7.2010 at Rs.1000/- per mensem.

We make it clear that the above re-fixation is only tentative

and will be subject to regular fixation of fair rent by the Rent

Control Court upon motion by either of the parties if they

want to. Rent Control Court will dispose of the RCP and pass

revised order within five months of receiving copy of this

order.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb/ksv