High Court Kerala High Court

Abdul Asees vs Devaki on 8 April, 2009

Kerala High Court
Abdul Asees vs Devaki on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 36 of 2009(E)


1. ABDUL ASEES, S/O.AHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



1. DEVAKI,W/O.NARAYANAN,PADAMBATH,BALUSSERY
                       ...       Respondent

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  :SRI.K.JAYAKUMAR

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

 Dated :08/04/2009

 O R D E R
      PIUS C. KURIAKOSE & C.K.ABDUL RAHIM, JJ.
          -----------------------------------------------
                  RCR. No. 36 & 86 OF 2009
          -----------------------------------------------
            Dated this the 8th day of April, 2008

                           O R D E R

Pius C.Kuriakose, J.

RCR. 36/09 is filed by the landlord and RCR. 86/09 is

filed by the tenant. Both the revision petitions are directed

against the judgment of the Rent Control Appellate

Authority, Kalpetta. Since facts have been narrated

correctly in the judgment of the Rent Control Appellate

Authority and also in the order of the Rent Control Court we

propose to refer to them only very briefly. The parties are

being referred to as landlord and tenant respectively.

2. The rent control petition was filed by the landlord

seeking eviction of the tenant on the ground under

subsection (3) of section 11 of Act 2 of 1965, viz., the

ground that the petition schedule building is required bona

fide by the landlord for starting a hardware business for his

dependent daughter Rahiya and son-in-law Muhammed.

The landlord alleged that the tenant has got properties and

RCR. N0s. 36 & 89 of 2009
-2-

buildings at Balussery, her home town and that she is

having income from them. It was alleged that the tenant is

having buildings having door Nos.226 to 230 and 551 to 555

in Ward No. VII of Meenangadi Panchayath in addition to

two other buildings standing in her name. The landlord

alleged therefore, that if the tenant wants to shift her textile

business she has her own building to shift to, and that the

tenant is not entitled protection for the second proviso to

subsection (3) of section 11 of Act 2 of 1965.

3. The tenant contended that the need put forward by

the landlord is only a ruse for getting eviction and that the

landlord’s son-in-law is working in Gulf a country for many

years and that he has landed properties and business

establishments at Koduvally his native town, and has no

need for starting hardware business in the petition schedule

building. It was alleged that the rent control petition was

filed without bonafides in retaliation to the tenant not

RCR. N0s. 36 & 89 of 2009
-3-

acceding to the landlord’s request for enhancement of rent.

The tenant denied the allegation regarding the availability of

buildings with her and contended that the buildings made

mention of by the landlord are in the possession of tenants

and that on the basis of an oral partition, those buildings

have been set apart to the share of the tenant’s daughter.

4. The evidence at enquiry by the Rent Control Court

consisted of the oral testimony of the landlord as PW-1 and

the testimony of Sri.Sreenivasan, son of the tenant as RW-

1. Documentary evidence on the side of the landlord

consisted of Exts.A1 to A6. The tenant’s son Sreenivasan

was permitted to defend the RCP and to adduce evidence on

behalf of his mother Devaky, the tenant. The Rent Control

Court on an evaluation of the evidence found that the need

put forward by the landlord is bona fide and hence ordered

eviction under subsection (3) of section 11. The Appellate

Authority on re-appreciating the evidence concluded that

RCR. N0s. 36 & 89 of 2009
-4-

the finding of the Rent Control Court regarding the

bonafides of the need was correct. However, on the reason

that the landlord had prosecuted the rent control petition

without appointing a guardian for the tenant who is mentally

incapable of defending herself, it was found that the order

passed by the Rent Control Court in favour of the landlord

was hit by Rules 2 and 15 of Order 32 C.P.C. Accordingly

the order was set aside and the RCP was remitted back to

the Rent Control Court for fresh disposal in accordance with

law. In RCR. 36 of 2009 the landlord challenges the order

of the Rent Control Appellate Authority to the extent the

eviction order is set aside and matter remanded to the Rent

Control Court and in RCR. 86 of 2009 the tenant challenges

the correctness of the findings of the Rent Control Court and

the Appellate Authority regarding the genuineness of the

need projected by the landlord.

5. We have heard the submissions of Sri.T.Krishnan

RCR. N0s. 36 & 89 of 2009
-5-

Unni, learned senior counsel for the landlord and also those

of Sri.S.V.Balakrishna Iyer, learned senior counsel for the

tenant. Mr.Krishnan Unni would submit that the finding of

the Rent Control Court and the Appellate Authority

concurrently entered by them that the need projected by

the landlord under subsection (3) of section 11 is a bona

fide one is based on acceptable legal evidence and hence

unassailable. Mr.Krishnan Unni submitted that Rules 2 and

15 of Order 32 C.P.C. are not at all applicable to

proceedings before the Rent Control Court and in this

context he drew our attention to section 23 of Act 2 of 1965.

According to him only a few provisions of the Code of Civil

Procedure have been made applicable. The learned senior

counsel submitted that as far as rent control proceedings

are concerned it is subrule (8) of Rule 11 of the Kerala

Buildings (Lease & Rent Control) Rules which governs and

that the authorities are expected to follow the principles of

RCR. N0s. 36 & 89 of 2009
-6-

equity, justice and good conscience and not the strict

procedural rules of the Code of Civil Procedure. Mr.Krishnan

Unni submitted that the tenant’s only son Sreenivasan had

filed I.A.926/05 before the Rent Control Court seeking

appointment of himself as next friend on the reason that his

mother Devaky was no longer capable of taking care of

herself and it is considering that IA, that Sreenivasan, DW-1

was permitted to defend the RCP and to adduce evidence

for and on behalf of his mother. Mr.Krishnan Unni

submitted that Sreenivasan pursued the defence which his

mother Devaky had taken in the RCP, adduced evidence in

the RCP and himself filed appeal before the Rent Control

Appellate Authority in his capacity as the next friend and

son of Devaky. The finding of the Rent Control Appellate

Authority that the matter was prosecuted without appointing

a guardian for the tenant who was alleged to be incapable of

defending her case is without any basis. In the view of the

RCR. N0s. 36 & 89 of 2009
-7-

Rent Control Appellate Authority that conduct by

Sreenivasan of his mother’s case without getting himself

appointed as next friend after an enquiry under rule 15 of

Order 32 CPC, the appeal which was filed by Sreenivasan

claiming himself to be the next friend of his mother should

have been rejected. Instead the appeal was entertained

and has now been allowed. The decision of the Appellate

Authority is most inequitable, so submitted the learned

senior counsel.

6. The submissions of Mr.Krishnan Unni were resisted

as forcefully as he could, by Sri.S,.V.Balakrishna Iyer,

learned senior counsel for the tenant. Drawing our attention

to the order dated 19-10-2005 passed by the Rent Control

Court in IA.926/05 Mr.Balakrishna Iyer submitted that

though the provisions of rules 2 and 15 of Order 32 were

invoked in that I.A. the Rent Control Court has cautiously

RCR. N0s. 36 & 89 of 2009
-8-

allowed the IA only to the extent of permitting Mr.

Sreenivasan to conduct the case and adduce evidence for

and on behalf of his mother Devaky. The I.A. was never

allowed as prayed for. Mr. Balakrishna Iyer would fortify

his submissions by a catena of decisions. The learned senior

counsel would cite the judgment of the Supreme Court in

Gopalan v. Aboobacker (1995 (2) KLT 205) to argue that the

authorities under the Rent Control Act, the Appellate

Authorities as well as the Rent Control Courts are not

persona designata but they are regular Courts which have

been conferred with the power of adjudicating upon the

disputes between the landlords and tenants. The learned

senior counsel submitted that though the Supreme Court

decision in Gopalan’s case was in the context of the powers

of the Rent Control Appellate Authority to condone delay

under section 5 of the Indian Limitation Act, the principles

laid down in that judgment will abundantly show that the

RCR. N0s. 36 & 89 of 2009
-9-

Appellate Authorities under the Act are for all practical

purposes regular civil courts governed by all the provisions

of the Code of Civil Procedure. Answering the contention of

Mr.Krishnan Unni that order 32 rule 15 has not been

mentioned under section 23 Mr.Balakrishna Iyer would

submit on the authority of the judgment of a Division Bench

of this Court in Jullunder C. & N.Mfg. Co. v. Jayadevan,

(1999 (1) KLT 107) that no provision of the Rent Control Act

runs in conflict with rule 15 of Order 32 CPC and the said

rule being a procedural provision, its principles can be

applied to rent control proceedings also. Mr.Balakrishna Iyer

placed strong reliance on the judgment of Sri.K.Sreedharan,

J. in Abdul Rehiman v. Hameed Hassan Peruvad & others,

(1995(2) KLT 794) wherein the learned Judge relying on the

judgment of the Supreme Court in Gopalan v. Aboobacker,

(1995(2) KLT 205) held that the Rent Control Court is not

acting as persona designata but is acting as a regular court.

RCR. N0s. 36 & 89 of 2009
-10-

Mr.Balakrishna Iyer submitted that the enquiry which is

contemplated by rule 15 of Order 32 CPC into the alleged

mental infirmity of a party to the suit was a judicial enquiry

with notice to the allegedly insane person and any order

passed against an allegedly insane person without such an

enquiry will vitiate the order to the extent of making the

same a nullity. The learned counsel relied on the judgment

of this court in Balakrishnan v. Kalliyani, (AIR 1957 Kerala

51) in this context. For the same proposition the learned

senior counsel relied on the judgment of the Andhra Pradesh

High Court in Rami Reddi v. Papi Reddi, (AIR 1963 A.P.

160). Strong reliance was placed by the learned counsel on

the judgment of the Supreme Court in Ram Chandra v.Man

Singh, AIR 1968 SC 954) in support of the argument that

decree passed against a lunatic without the appointment of

a guardian for him as per procedure contemplated under

rules 3 and 15 of Order 32 is a nullity. To argue that an

RCR. N0s. 36 & 89 of 2009
-11-

enquiry as contemplated by rule 15 of Ordr 32 is mandatory

and that such an enquiry can be held even at the appellate

stage Sri.Balakrishna Iyer relied on the judgment of the

Madras High Court in S.Chattanatha Karayalar v.

Vaikuntarama, (AIR 1968 Madras 346). Mr.Balakrishna Iyer

submitted that once the court is informed or it comes to the

notice of the court that a party before the court is by reason

of unsoundness of mind or otherwise incapable of taking

care of his interest, it is the court’s duty to hold necessary

enquiry and appoint guardian or next friend as the case may

be. Mr. Balakrishna Iyer relied also on the judgment of a

Division Bench of the Bombay High Court in Somnath v.

Tipanna, (AIR 1973 Bombay 276). The learned senior

counsel relied on the judgment of Kochu Thommen, J. in

Neroth Oil Mills Co. Ltd. v. Commr. of Income-tax (1987 (2)

KLT 243), of Pareed Pillai, J. in Maideen Bava Rawther v.

John Xavier, (1990(2) KLT 953) also for the same

RCR. N0s. 36 & 89 of 2009
-12-

proposition. Strong reliance was placed by the learned

senior counsel on the judgment of a Full Bench of this Court

in Pankajaksha Kurup v. Fathima, (1998(1) KLT 668 (F.B)

wherein their Lordships of the Full Bench have held that if a

decree is passed against a minor without appointing a

guardian, the decree is a nullity and hence void and not

merely voidable. The learned senior counsel would lastly

rely on the judgment of the Supreme Court in Kasturi Bai

and others v. Anguri Chaudhary, (AIR 2003 SC 1773) to

argue that before entering a finding as to whether a party

was incapable of protecting his interest by reason of his

mental infirmity, an enquiry had to be conducted by the trial

court itself.

7. Mr.Balakrishna Iyer would assail the finding of the

Rent Control Court and the Appellate Authority regarding

the bonafides of the need projected by the landlord under

subsection (3) of section 11. But according to us, the

RCR. N0s. 36 & 89 of 2009
-13-

argument of the learned senior counsel in challenge of those

findings concurrently entered by the courts below were not

very forceful in view of the well defined contours of this

court’s powers under section 20 to re-appreciate the

evidence and substitute factual findings concurrently

entered by the Rent Control Court and the Appellate

Authority on the basis of evidence recorded in the case.

8. We have very anxiously considered the rival

submissions addressed before us by the learned senior

counsel for the landlord and the tenant respectively. It is by

now trite that the Rent Control Court and the Appellate

Authority adjudicating disputes between landlords and

tenants function not as persona designata and are

discharging for all practical purposes judicial functions which

are to be discharged by them in other adjudicatory

jurisdictions including the regular civil jurisdiction.

Nevertheless it cannot be gainsaid that the Rent Control

RCR. N0s. 36 & 89 of 2009
-14-

Court and the Appellate Authority are statutory courts to be

governed primarily by the provisions of the statute which

creates them. It was fairly conceded by Mr.Balakrishna Iyer

that he was unable to come across any decision either of

the Supreme Court or of this Court or for that matter of any

other High Court wherein it is held that all the provisions of

the Code of Civil Procedure are applicable to proceedings

before the Rent Control Court and the Appellate Authority.

Section 23 of Act 2 of 1965 is the one provision which

extends certain provisions vested in Courts governed by

Code of Civil Procedure while trying suits to the Rent Control

Court and the Appellate Authority. Order 32 CPC is

conspicuously absent among the powers enumerated in

clauses (a) to (k) of subsection (1) of section 23. A learned

Judge of this Court, Sri.M.P.Menon, J. in Cheru Ouseph v.

Kunjipathumma, (1981 KLT 495) held that in respect of

procedural matters all powers which are not specifically

RCR. N0s. 36 & 89 of 2009
-15-

denied by the statute or the statutory rules should be

vouchsafed to a Tribunal like the Rent Control Court so that

the Tribunal can effectively exercise its functions which are

essentially judicial in nature. The statutory rules are the

Kerala Buildings (Lease and Rent Control) Rules 1979

framed by the Government by virtue of its powers under

section 31 of the Act. In the statutory rules also, we do not

find any specific provision pertaining to filing of rent control

petitions by or against minors and persons of unsound mind.

It can never be in doubt that it may become necessary to

institute rent control petitions against minors and also

against persons who are of unsound mind at the time of

such institution or comes to be of unsound mind during the

course of the proceedings. What is the course to be

adopted when a rent control petition is instituted by or

against a person who is alleged to be a minor or of unsound

mind is the question which naturally arises. Minors and

RCR. N0s. 36 & 89 of 2009
-16-

persons of unsound mind being persons under legal

disability cannot institute rent control petitions by

themselves nor can rent control petitions be instituted

against them in their own names. According to us, in such

situations the provisions of Order 32 to the extent they do

not conflict with any of the provisions in Act 2 of 1965 or the

Kerala Buildings (Lease and Rent Control) Rules can be

followed. At the same time, the Rent Control Court and the

Appellate Authority should not be unmindful of subrule (8)

of rule 11 which specifically enjoins on them the obligation

to follow the principles of justice, equity and good

conscience in preference to the technicalities of procedural

law.

9. It is common ground that the tenant Smt.Devaky

was a person of sound mind at the time she was served with

notice of the RCP and when she filed the statement of

objections in the RCP. On going through the statement

RCR. N0s. 36 & 89 of 2009
-17-

objections filed by Smt.Devaky we notice that all

conceivable contentions have been raised by her. The

situation of Smt.Devaky coming to lose the soundness of

her mind is a development subsequent to the institution of

the RCP. Mr. Sreenivasan who has filed RCR. 86/09 is the

only son of Smt.Devaky. Mr. Sreenivasan is admittedly the

one person who has all along been doing business on behalf

of his aged mother, in the petition schedule building. Mr.

Sreenivasan informed the Rent Control Court through the

affidavit which he filed in support of I.A.926/05 that his

mother is no longer a sound person and that she is being

treated by a Psychiatrist. This affidavit was attested by

none other than the advocate who was thitherto appearing

on behalf of Smt.Devaky. Smt.Devaky herself figured as

the petitioner in the IA which was filed by the very same

advocate. It was the power under rule 15 of Order 32

C.P.C. which was specifically invoked in the IA. The prayer

RCR. N0s. 36 & 89 of 2009
-18-

in the IA was that Sreenivasan, the son of the tenant be

permitted to pursue the tenant’s defence in the RCP as her

guardian. Along with the IA medical certificates issued by

the Psychiatrist who was treating Smt.Devaky was also

produced. The submission of the learned counsel for the

landlord is that when an affidavit was filed by the only son

of the tenant stating that his mother is no longer a sound

person and when it was seen that the affidavit was

supported by medical certificate issued by a Psychiatrist who

has good reputation in the locality, the landlord did not feel

like filing any counter. This is the order which was passed

by the Rent Control Court on the above IA.

“This petition coming on this day for hearing before
me in the presence of Sri.Rajesh K., advocate for the
petitioner and Sri.P. Chathukutty, advocate for
respondent/petitioner and on the same day the court
passed the following:

ORDER

Heard. Allowed. Petitioner Sreenivasan is permitted
to conduct the case, adduce evidence for and on

RCR. N0s. 36 & 89 of 2009
-19-

behalf of his mother Devaky. Hence IA closed.”

10. It is true that the above order does not in so

many words appoint Sreenivasan as the guardian of his

mother. But the order allows the application and we are

inclined to accept the submission of Mr.Krishnan Unni that

the above order virtually appointed Sreenivasan as the

guardian at litem for his mother on his application. What

is more important is that it was on the strength of the above

order that Sreenivasan was permitted to adduce evidence in

the case. Though for the filing of the IA Sreenivasan had

taken the services of his own advocate one Mr.Rajesh, once

the IA was allowed Sri.P.C.Gopinath, Advocate who had

entered appearance for his mother himself was permitted by

Mr. Sreenivasan to pursue the contest. Importantly, even

after the IA was filed the very same contentions which were

raised by the tenant who had personally engaged

Sri.P.C.Gopinath as her counsel to defend the RCP were

RCR. N0s. 36 & 89 of 2009
-20-

allowed to be pursued through Mr.P.C.Gopinath himself. It is

seen that Mr.Gopinath cross-examined the landlord PW-1

and he only argued the case on behalf of the tenant. In

other words, at all material times Sri.P.C.Gopinath remained

the counsel of the tenant Smt.Devaky before the Rent

Control Court. We are highlighting this only because, on a

survey of the Kerala Buildings (Lease and Rent Control)

Rules it appears to us that a party’s counsel before the Rent

Control Court is given a slightly more important role than

that of the counsel for a party in a regular suit. We notice

that while the Code of Civil Procedure and the Civil Rules of

Practice insist on the pleadings being signed and verified by

the party, in terms of rule 7 of the Kerala Buildings (Lease

and Rent Control) Rules it will suffice if rent control petition

is signed either by the petitioner or by his counsel. What

has happened in this case is that Mr. Sreenivasan, the only

son of the tenant reported to the Rent Control Court before

RCR. N0s. 36 & 89 of 2009
-21-

it started the enquiry in the case that his mother, the tenant

was no longer capable of taking care of her interest in the

subject matter of the RCP in view of unsoundness of mind.

His report was accepted by the Rent Control Court and Mr.

Sreenivasan took advantage of the order passed by the

court in the application filed by him seeking his own

appointment as his mother’s guardian. It was by virtue of

that order itself that Mr. Sreenivasan could file the appeal.

But for that order, the appeal filed by Sreenivasan was liable

to be thrown out as appeal filed by an unauthorised person.

The question before us is whether we should approve the

decision of the Appellate Authority to set aside the order of

the Rent Control Court on the only ground that the tenant

was not represented by a lawfully constituted guardian

despite unsoundness of mind. It is clear to our mind that it

will be against all tenets of equity, justice and good

conscience to grant approval to the decision taken by the

RCR. N0s. 36 & 89 of 2009
-22-

Rent Control Appellate Authority in the facts and

circumstances which obtain in this case.

11. While addressing the specific question as to

whether it is necessary to follow the procedure envisaged by

Order 32 in rent control petitions which are filed by or

against minors or persons of unsound mind our answer is

that substantially the same procedure should be adopted,

though not in strict terms of the rules in Order 32. This

means that when rent control petitions are filed by or

against minors or persons of unsound mind a next

friend/guardian will have to be permitted/appointed for the

minor or person of unsound mind as the case may be. It will

have to be ensured that the person permitted to function

as next friend or appointed as guardian is qualified to be so

permitted/appointed. In the case of persons of unsound

mind, enquiry akin to the one contemplated by rule 15 of

Order 32 should also be conducted by the Rent Control

RCR. N0s. 36 & 89 of 2009
-23-

Court or the Appellate Authority as the case may be. It is

settled by a line of decisions that ordinarily any enquiry

under Rule 15 of Order 32 can be conducted only with notice

to the allegedly unsound person. His presence in the court

should be procured by the court which shall conduct a voir

dire so as to become convinced prima facie regarding the

correctness or otherwise of the allegation regarding the

soundness of his mind. Lastly if it comes to that, the court

can refer him to a doctor or a team of doctors. It would

appear as if no such enquiry comparable to the one which is

contemplated by rule 15 of Order 32 has been conducted in

this case and hence the order of the Rent Control Appellate

Authority is only to be sustained. We however, are not

inclined to sustain the order of the Rent Control Appellate

Authority in view of the following reasons:

1. Though in IA. No.926/05 it was rule 5 of Order 32

which was specifically invoked by Mr. Sreenivasan, the son

RCR. N0s. 36 & 89 of 2009
-24-

of the tenant it is clear to us that the Rent Control Court

allowed that application by invoking its inherent powers as a

judicial tribunal cast with a duty to adjudicate the disputes

between landlords and tenants.

2. Though the Rent Control Court did not insist on the

attendance of the allegedly unsound person, the tenant, or

conduct a voir dire by putting questions to that person to be

satisfied prima facie regarding the soundness of the mind of

the person that court had medical certificate produced by

Sreenivasan, the son of the tenant strongly supporting the

allegation in the affidavit that his mother due to

unsoundness of mind is no longer capable of taking care of

her interest. It was considering that medical certificate also

that the court became inclined to allow the application.

3. Regarding the correctness of the averments in the

affidavit submitted by Sreenivasan in support of IA.

No.926/05 there was complete agreement between the

RCR. N0s. 36 & 89 of 2009
-25-

parties before the Rent Control Court. To a specific query

put by us, Sri.S.V.Balakrishna Iyer, learned senior counsel

for the tenant would submit that even if we were to order

attendance of the allegedly insane person the tenant and

conduct a voir dire we will be convinced that Smt.Devaky,

the tenant even now continues to be a person of unsound

mind.

4. It is common ground that Smt.Devaky, the tenant

and Sreenivasan, her son have no conflicting interest in the

subject matter of the rent control proceedings, the building.

In fact the admissions and the evidence will reveal that the

business is being carried on by Sreenivasan himself in the

building on behalf of the tenant by Sreenivasan himself and

that it is the personal interest of Sreenivasan also, that

adverse order against the tenant in the RCP is averted.

5. The evidence will reveal that Sreenivasan did not

leave any stone unturned in substantiating the contentions

RCR. N0s. 36 & 89 of 2009
-26-

which had been raised by his mother in the RCP and that he

decided to have the case conducted by the very same

advocate who had been engaged by his own mother.

6. The rent control appeal was preferred against the

eviction order passed by the Rent Control Court by

Sreenivasan styling himself as the next friend of his mother

on the strength of the order passed by the Rent Control

Court in I.A. 926/05. Even RCR No. 86/09 is filed before

this Court by Mr. Sreenivasan in the same capacity. Though

not in so many words, the Rent Control Court by allowing

the IA filed by Mr. Sreenivasan has appointed Mr.

Sreenivasan as the guardian at litem for his insane mother.

7. No prejudice whatsoever has been occasioned to

the tenant Devaky or her son Sreenivasan by the non-

conduct of a full-fledged enquiry under rule 15 of Order 32

CPC by the Rent Control Court. In the instant case the

unsoundness of Smt.Devaky’s mind is conceded by all

RCR. N0s. 36 & 89 of 2009
-27-

parties and established by the medical evidence put in by

Sreenivasan, Devaky’s only son and de-facto guardian. At

any rate it is inequitable to set aside the order of eviction

passed in favour of the landlord accepting a contention by

Mr. Sreenivasan who is beneficiary of the order passed by

the Rent Control Court in IA. No. 926/05.

12. The result of the above discussions is that RCR. No.

86 of 2009 stands dismissed. RCR. No. 36 of 2009 will

stand allowed. The judgment of the Rent Control Appellate

Authority to the extent it vacates the order of eviction

passed by the Rent Control Court is set aside. The order of

the Rent Control Court passed under subsection (3) of

section 11 is restored. Respondent is given time till 15-11-

2009 to vacate the premises subject to the following

conditions.

Sri.Sreenivasan S/o Devaky, who is the next friend of

the respondent Devaky shall file an affidavit stating that he

RCR. N0s. 36 & 89 of 2009
-28-

shall vacate the RCP schedule building peacefully and put

the revision petitioner in possession of the same on or

before 15-11-2009 and that he will discharge arrears of rent

if any, and will continue to pay rent which falls due

subsequently in respect of the building. Affidavit as directed

shall be filed on or before 30th May, 2009. If such an

affidavit is filed the building in question will not be delivered

over to the revision petitioner before 16-11-2009.

(PIUS C.KURIAKOSE, JUDGE)

(C.K.ABDUL REHIM, JUDGE)

ksv/