High Court Kerala High Court

Akbar Ali vs U.Narayanankutty on 5 January, 2011

Kerala High Court
Akbar Ali vs U.Narayanankutty on 5 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 3 of 2011()


1. AKBAR ALI, S/O.SULAIMAN, RESIDING AT
                      ...  Petitioner

                        Vs



1. U.NARAYANANKUTTY, S/O.K.S.UNNIKRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :05/01/2011

 O R D E R
                       PIUS C. KURIAKOSE &
                      N.K.BALAKRISHNAN, JJ.
                -----------------------------------------------
                R.C.R.Nos.3,7,8,9,10,11 & 12 of 2011
                -----------------------------------------------

               Dated this the 5th day of January, 2011.

                                O R D E R

Balakrishnan, J.

The short point that arises for consideration in these seven

Rent Control Revisions is whether the order for joint trial and

the consequent order of eviction passed by the learned Rent

Controller u/s.11(3) of Act 2/65 which was confirmed in appeal

by the learned Appellate Authority suffer from the vice of

illegality, irregularity or impropriety warranting invocation of the

revisional jurisdiction of this Court under S. 20 of the Act.

2. Eight Rent Control Petitions were filed by the same

landlord against different tenants inter alia raising the common

ground for eviction under S.11(3) of the Act. All the petition

R.C.R.3/2011 and connected cases 2

schedule rooms form part of the ground floor of a larger building.

The common ground urged by the landlord is that he requires all

the petition schedule buildings/rooms for the purpose of

conducting a departmental store. It was averred that in order to

conduct a departmental store, necessary modifications and

alternations will be effected by him after the buildings are got

vacated. Against some of the tenants apart from Section 11(3),

other grounds like Section 11(4)(iii) and 11(4)(v) were also

projected.

3. All the eight Rent Control Petitions were jointly tried and

a common order of eviction was passed by the Rent Control

Court on the ground of bonafide need and on other grounds also.

4. The respondent in R.C.P.No.1/2008 did not file any

appeal. It is reported that he subsequently vacated the building

held by him.

5. The appeals filed by other seven tenants were dismissed

by the learned Appellate Authority confirming the order of eviction

R.C.R.3/2011 and connected cases 3

under Section 11(3) of the Act. Challenging the concurrent

verdicts the tenants have come up in revision. They contend that

the joint trial allowed by the Rent Controller is unsustainable since

there is differentiality in the defensive pleas taken by the tenants

and that merely because all the rooms are under the common roof

belonging to the same landlord, it cannot be held that the petitions

can be jointly tried.

6. Sri. V.Chitambaresh, learned senior counsel has relied

upon the decision in Ebrahim Ismail Kunju v. Phasila Beevi

[1991(2) KLT 861] and submitted that since the common ground

urged by the landlord is under Section 11(3), the tenants can have

different defensive pleas pertaining to the second proviso to

Section 11(3) and the evidence that can be let in by the tenants to

prove entitlement of the benefit under the second proviso must

certainly vary depending upon the various defences taken by

them. In Ebrahim Ismail Kunju v. Phasila Beevi [1991(1) KLT

861] this Court was considering a case where there were two

R.C.R.3/2011 and connected cases 4

landlords. Smt.Phasila Beevi was the landlady in one case and her

husband was the landlord in the other two cases. They filed a

petition for joint trial. In that case it was found that a joint trial

would work out serious prejudice to the parties and therefore it

was held that order for joint trial cannot be sustained. But here, the

landlord is the same. The decision in Ebrahim Ismail Kunju v.

Ogasuka Beevi (cited supra) was followed in Sasidharan v.

Saroja (2004(2) KLT 885). That decision was also relied upon

by the learned senior counsel for the revision petitioner, where it

was held:

“Landlord in all the cases is the same.

Tenants are different. Need urged is also

the same. That by itself, in our view, is not

sufficient to order a joint trial. A Division

Bench of this Court in Ibrahim Ismail

Kunju v. Phasila Beevi, 1991(1)KLT

861,while dealing with the scope of Section

R.C.R.3/2011 and connected cases 5

23 of Act 2 of 1965 in a case where

eviction was sought for under Section 11

(3) held that the mere fact that three shop

rooms are under a common roof would not

justify the running of a joint trial”.

7. It may be remembered that the decision in Sasidharan’s

case was rendered as the application for joint trial was opposed

and not in a case like this, where the application was not opposed

at all and the parties lay by it and submitted to the jurisdiction and

suffered the orders of eviction after a full fledged enquiry. Not

only that, no contention was raised in the appeal that any prejudice

was caused to them because of joint trial. Therefore, the decision

in Sasidharan’s case cited supra also has no application to the

facts of this case.

8. The learned counsel for the landlord has pointed out that

when joint trial petition was filed by the landlord, the same was

not opposed by the tenants. The further fact is that only one of

R.C.R.3/2011 and connected cases 6

the tenants raised the plea of protection under the second proviso

to Section 11(3) but he could not succeed because of the fact that

he could not prove the second ingredient of the second proviso to

Section 11(3). The learned counsel therefore submits that

objection raised for the first time before this Court regarding

joint trial must necessarily fail.

9. The decision in Abdul Aziz v. Shankaran [2002(2) KLT

613] can also be referred to. That was a case where the tenants in

the two RCPs filed by the same landlord were brothers who

subsequently jointly constructed a building in the same town and

the landlord therein sought eviction of those tenants under Section

11(4)(iii) of the Act. When application for joint trial was filed, it

was allowed by the trial court holding that joint trial of the two

cases would minimise the evidence and would be convenient for

both the parties. It was further held in the aforesaid case that the

Rent Control Court has inherent power to direct joint trial of cases

if the joint trial will sub-serve the interest of the parties and is

R.C.R.3/2011 and connected cases 7

necessary in the interest of justice. There is no statutory

prohibition for ordering joint trial. The Rent Control Court would

normally be in a position to modulate its procedures in such a

manner as to best sub-serve the interest of the litigants. Every

issue regarding joint trial has to be decided on its own merit. In

the case on hand, facts to be proved to substantiate the claim for

eviction in all the petitions are the same.

10. The main thrust of the argument advanced by the learned

Senior counsel appearing for the revision petitioners is that since

each of the tenants would be entitled to claim protection under the

second proviso to Section 11(3) the evidence that can be adduced

by each of them, at least with regard to the first limb of the second

proviso would be certainly different. But even then it is not a case

where any prejudice would be caused to the tenant because

entitlement of the second proviso to Section 11(3) claimed by each

of the tenant may have to be considered independently and

separately. If any of the tenants could succeed in establishing that

R.C.R.3/2011 and connected cases 8

he was mainly depending on the income derived from the business

carried on in the petition schedule building and if he proves that

there were no suitable buildings available in the locality at the

relevant time he may have to be granted protection under the

second proviso which can never depend upon the rejection, if any

of a similar claim made by other tenants under the second proviso

to Section 11(3). A piquant situation may arise where there are

two or more tenants occupying separate portions under the same

roof and more than one tenant out of them could succeed in

proving the first limb of the second proviso but only one suitable

vacant room was available in the locality at the relevant time; then

who has to be given the protection or deny the protection under

the second proviso may be a pertinent question. But here, that

situation does not arise. Even in a situation as mentioned above

prejudice may be caused only to the landlord and not to the

tenant, as the benefit may have to be given to the tenant.

R.C.R.3/2011 and connected cases 9

11. The decision in Mohammed Salim v. Habeeb &

Company [2002(2) KLT 93] was rendered in a case in which the

common ground for eviction was reconstruction under Section 11

(4)(iv) of the Act. In that case it was held that the facts were in

favour of allowing a joint trial application as evidence regarding

the present condition of the building, approval of plan, licence etc.

are the same and that allocation of the reconstructed building

would also be more convenient for the tenants if the cases are

jointly tried. It was further observed that to avoid conflict of

findings and save the time of the court also joint trial is convenient.

The learned Senior Counsel for the revision petitioners would

strenuously argue that the ingredients to prove the ground under

Section 11(4)(iv) are totally different and that the evidence to be let

in such a case is common and that no prejudice will be caused to

the tenant in such cases since there can be no difference in the

defensive pleas, but when the ground for eviction is under Section

R.C.R.3/2011 and connected cases 10

11(3) there would be difference in the defensive pleas especially

when the respective tenants put forward claim for protection under

the second proviso to Section 11(3) of the Act.

12. Another decision of this Court in Sasikumar v. Sheeba

[2009(4) KLT 384] [in which one of us was a party – Pius C.

Kuriakose, J.] has also been referred to in this connection. There

also, the ground for eviction was under Section 11(4)(iv) of the

Act. It was held in that case that objections as to misjoinder of

causes of action and misjoinder of parties should be taken at the

earliest opportunity failing which the court could not interfere

unless it is shown that serious prejudice has been caused to the

parties. The Division Bench followed the Full Bench decision in

Jamal v. Safia Beevi [2005(2) KLT 359 (F.B.)].

13. The Full Bench decision in Jamal v. Safia Beevi [2005

(2) KLT 359 (F.B.)] was rendered pursuant to a reference made by

a Division Bench for a decision on the question as to whether a

single Rent Control Petition can be maintained for evicting two

R.C.R.3/2011 and connected cases 11

tenants covered by two different tenancy arrangements on the same

or several grounds of eviction. Out of the five answers given by

the Full Bench to the reference, the fourth answer given is

regarding the misjoinder of causes of action and misjoinder of

parties. It was held :

“(iv) Objection as to the misjoinder of causes of

actions and misjoinder of parties should be taken at the

earliest opportunity, failing which Court would not

interfere unless it is shown that serious prejudice has

been caused to the parties.

(v) Rent Control Court can consolidate the

applications for eviction if there are similarity or

identity of the matters in issue in the petitions which is

to be left to the discretion of the Rent Control Court,

depending upon the facts and circumstances of each

case.”

The 5th answer given by the Full Bench as quoted above would

support the view that there can be consolidation of applications for

eviction if there are similarity or identity of the matters. In the

present case admittedly objection regarding misjoinder of causes

R.C.R.3/2011 and connected cases 12

of action and misjoinder of parties was not raised either before the

Rent Control Court or before the Appellate Authority and has been

raised for the first time before this Court in revision. Therefore

objection now raised regarding the procedure followed by the

learned Rent Controller having a joint enquiry after allowing the

petition filed by the landlord for that purpose is unsustainable.

The fact that no objection was raised before the Rent Control Court

or before the Rent Control Appellate Authority according to the

learned Senior counsel appearing for the petitioners can not save

the situation or come to the rescue of the landlords since it affects

the very jurisdiction of the Rent Control Court to have a joint trial.

We are not persuaded to accept that submission. The jurisdiction

of the Rent Control Court was not affected because joint trial was

not opposed at all.

14. The bonafide need projected by the landlord in all these

petitions is common that all the petition schedule buildings/rooms

under the same roof are required for conducting a departmental

R.C.R.3/2011 and connected cases 13

store for which the landlord says that after getting eviction the

intervening walls would be removed. That is the case set up by the

landlord in all the rent control petitions. As regards the claim

under Section 11(3) the defence raised by all the tenants is

common. It was held by the Apex Court in Om Prakash

Srivastava v. Union of India and another [2007(2) SCJ 263] :

“The cause of action has no relation to the defence that

may be set up by the defendant nor does it depend upon

the character of the relief prayed for by the plaintiff”

15. This decision was followed by the Division Bench of this

Court in Kunhamu v. Arun Kumar [2010(3) KLT 640] which

was authored by one among us [Pius C. Kuriakose, J.]. So far as

the ground under Section 11(3) in this case is concerned, the cause

of action is the conception of a need in the mind of the landlord to

occupy the entire building for the purpose of conducting

department stores in the whole of the larger building.

16. The learned counsel for the revision petitioners would

submit that when the decision of a coordinate Bench of the same

R.C.R.3/2011 and connected cases 14

High Court was brought to the notice of another Bench, it is to

be respected and is binding. If the other Bench wants to take a

different view or to doubt the correctness of the earlier decision,

the course open to the later Bench is to refer the question to a

larger Bench. In support of his submission, the learned senior

counsel has relied upon the decision in U.P. Gram Panchayat

Adhikari Sangh v. Daya Ram Saroj (2007) 2 Supreme Court

Cases 138, where it was held in paragraph 26:

“Judicial discipline is self-discipline. It is an

inbuilt mechanism in the system itself. Judicial

discipline demands that when the decision of a

coordinate Bench of the same High Court is

brought to the notice of the Bench, it is to be

respected and is binding, subject of course, to the

right to take a different view or to doubt the

correctness of the decision and the permissible

course then open is to refer the question or the case

to a larger Bench. This is the minimum discipline

and decorum to be maintained by judicial

fraternity”.

R.C.R.3/2011 and connected cases 15

17. The argument put forward by the learned senior counsel

is that if this Court wants to take a different view than what was

taken in Ebrahim Ismail Kunju v. Phasila Beevi (1991(1) KLT

861) and Sasidharan v. Saroja (2004(2) KLT 885), the proper

course is to refer the question, whether a joint trial of two or

more petitions filed by the same landlord against different tenants

occupying portions of a larger building for bonafide own

occupation under S.11(3) is maintainable, to a larger Bench so as

to have an authoritative pronouncement on that point and set at

rest the controversy. But this argument has been taken

exception by the learned counsel for the landlord pointing out the

inapplicability of the decision to the facts of this case since in the

present case no objection as to misjoinder of the causes of action

was taken by the tenants either before the Rent Control Court or

before the Appellate Authority and also in view of the later

decision rendered by the Division Bench in Kunhamu v. Arun

R.C.R.3/2011 and connected cases 16

Kumar (2010(3) KLT 640). The Supreme Court decision in Om

Prakash Srivastava cited supra would also run counter to the

plea of prejudice put forward by the tenants.

18. As stated above, there is concurrent finding by the two

Courts with regard to the bonafide need projected by the landlord

that he requires the building for starting a department store after

effecting alterations and modifications. We have gone through

the order of the learned Rent Controller and the judgment of the

learned Appellate Authority. We are reminded of the contours of

our revisional jurisdiction under Section 20 of the Act. There is

no illegality, irregularity or impropriety in the finding entered by

the courts below. Since the tenants could not succeed in proving

the two ingredients required for the protection of the second

proviso to Section 11(3), the orders of eviction passed in all the

cases have to be sustained.

19. Sri.Chitambaresh, learned senior counsel for the revision

petitioners made a fervent appeal to grant two years time to the

R.C.R.3/2011 and connected cases 17

tenants to vacate the premises. This request is strongly opposed

by the learned counsel for the landlord. Since the tenants are

conducting business in some of the rooms, we find that it is just

and proper to grant them time till 31.12.2011 subject to certain

conditions. We also notice that the rent that is paid by some of

the tenants is too low. Since all the rooms are having almost

identical space, we think it proper to fix the monthly occupation

charges at Rs.1500/- in respect of each of the rooms. It shall be

paid with effect from 01.02.2011.

20. The result therefore is:

The revision petitions will stand dismissed. The revision

petitioners are granted time till 31.12.2011 to vacate the petition

schedule buildings on the following conditions:

The tenants/revision petitioners shall file affidavits before the

Execution Court within three weeks from today undertaking to

give peaceful surrender of the petition schedule building to the

respondent/landlord on or before 31.12.2011. The tenants shall

R.C.R.3/2011 and connected cases 18

also undertake through the same affidavits that occupation

charges at the rate of Rs.1,500/- per month will be promptly

paid with effect from 01.02.2011 as and when it falls due.

We make it clear that the revision petitioners would be

entitled to get the benefit of extension of time only if the

affidavits are filed within three weeks from today and the

undertakings given by them are honoured.

PIUS C. KURIAKOSE,
JUDGE.

N.K.BALAKRISHNAN,
JUDGE

rka