High Court Kerala High Court

Allipara Sainaba vs N.T.Safidabi Alias Safiya on 17 August, 2010

Kerala High Court
Allipara Sainaba vs N.T.Safidabi Alias Safiya on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 250 of 2010()



1. ALLIPARA SAINABA
                      ...  Petitioner

                        Vs

1. N.T.SAFIDABI ALIAS SAFIYA
                       ...       Respondent

                For Petitioner  :SRI.R.RAJESH KORMATH

                For Respondent  : No Appearance

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

 Dated :17/08/2010

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

            ```````````````````````````````````````````````````````
                       R.C.R. No. 250 of 2010
            ```````````````````````````````````````````````````````
               Dated this the 17th day of August, 2010

                               O R D E R

Pius C.Kuriakose, J.

Under challenge in this revision petition under Section

20 of Act 2 of 1965 is the judgment of the rent control appellate

authority confirming the order of eviction passed against the

revision petitioners on the ground of subletting. In fact, the

respondents had invoked the ground of arrears of rent also. But

eviction on the ground of arrears of rent was declined and it is

understood that the order of declining eviction has become final.

Hence, we need be concerned only with the ground for eviction on

the ground of subletting.

2. The tenant of the building was one Kasim. Kasim is no

more. Upon demise of Kasim, his tenancy rights devolved upon

Kasim’s legal heirs, namely, revision petitioners 1 and 3 to 9 and

respondents 4 and 5. The allegation of the landlord under Section

11(4)(i) was that after the demise of Kasim, his legal heirs, who

alone are the tenants, did not carry on any business in the

RCR.250/2010
: 2 :

building. They have either sublet or transferred possession of the

building unauthorisedly to one Aboobacker, who is the second

petitioner herein. The allegation of sublease or transfer was

denied by the revision petitioners. It was contended that after the

demise of Kasim, as the other revision petitioners were not well

versed in conducting business, Sri.Aboobacker, who is a nephew

of Kasim, used to assist the other revision petitioners occasionally

in the matter of conducting business. The Rent Control Court

enquired into the matter and at trial, the evidence consisted of the

oral evidence of PW1, brother of the first respondent and that of

RW1, the tenant, and RW2, the alleged sub lessee. The

documentary evidence consisted of Exts.A1 to A6 and Ext.B1

series and B2. Ext.C1 was the Commissioner’s report and the

Commissioner was examined as CW1. Exts.A4 and A5 were

property tax assessment registers maintained by the Manjeri

Municipality in respect of the building in question during the period

from 1985-86 to 1989-90 and 1991-92 to 1995-96. In these

documents, it is shown that Aboobacker or one Kesavan(another

alleged sub lessee) is in possession. Ext.A6 is a similar document

RCR.250/2010
: 3 :

in which the person in possession is named as Aboobacker.

Exts.B1 series and B2 are mainly receipts against the issuance of

profession tax and licence fee or certified extracts of the licence

issue register. All these documents will go to show that the trade

licence in respect of the business continues to be in the name of

Kasim. The Rent Control Court, on appreciating the evidence,

came to the conclusion that the landlord was successful in proving

the existence of the eviction ground under Section 11(4)(i). The

appellate authority made a reappraisal of evidence and concurred

with all the conclusions of the Rent Control Court and confirmed

the order of eviction. Accordingly, the RCA filed by the revision

petitioners was dismissed.

3. In this revision under Section 20, various grounds have

been raised assailing the judgment of the appellate authority

confirming the order of eviction passed on the ground of subletting.

Sri.Rajesh R.Kormath, learned counsel for the revision petitioners,

addressed very persuasive submissions before us on the basis of

all those grounds. Placing strong reliance on the judgments of the

Supreme Court in Smt.Krishnawati Vs. Shri.Hans Raj [(1974) 1

RCR.250/2010
: 4 :

SCC 289] and Associated Hotels of India Ltd. Vs. S.B.Sardar

Ranjit Singh [AIR 1968 SC 933] and the judgment of a learned

Single Judge of this Court in Abdul Rahiman Kunju Vs. Rent

Control Revisional Authority [1992 (2) KLT 600], Sri.Rajesh

R.Kormath argued that in order that an eviction ground under

Section 11(4)(i) is made out, it is absolutely necessary that

exclusive possession of the building in question is transferred

unauthorisedly by the tenant . In the instant case, the best that will

emerge from the document is that along with the tenants, the

alleged sub lessee is also in possession. Such possession,

according to the learned counsel, will not amount to exclusive

possession by the alleged sub lessee. According to the learned

counsel, eventhough in terms of Section 26 of Act 2 of 1965,

documents like Exts.A4, A5 and A6 are eligible for probative value,

in this particular case, apparent errors have crept into those

documents and, hence, much credence should not be given to

those documents. Counsel highlighted that even the landlord’s

name is wrongly mentioned in the documents. Counsel pointed

out that the name of Kesavan was shown in the RCP as the

RCR.250/2010
: 5 :

second respondent. The revision petitioners are not aware of

Sri.Kesavan. Kesavan was not served with notice, submitted by

the learned counsel. According to the learned counsel, the

appreciation of evidence by the statutory authorities was

erroneous and this was resulted in miscarriage of justice.

4. We have very anxiously considered the submissions of

Sri.Rajesh R.Kormath. We have gone through the judgment of the

appellate authority as well as the order of the Rent Control Court.

We are unable to accept the arguments of Sri.Rajesh R.Kormath

that it is necessary that the possession over the petition schedule

premises should be exclusively transferred or that the petition

schedule premises should be sublet unauthorisedly by the tenant

for establishing ground under Section 11(4)(i). According to us,

unauthorised subletting or unauthorised transfer of possession of

the premises in the entirety or of a part of the premises will be

sufficient for constituting eviction ground under Section 11(4)(i). In

the present case, we notice that on the basis of evidence,

particularly Exts.A4, A5 and A6, it has been found by the statutory

authorities that Sri.Kesavan and Aboobacker were in possession.

RCR.250/2010
: 6 :

The specific explanation of the tenants regarding the presence of

Aboobacker, which is practically conceded, is that Aboobacker is a

nephew of late Kasim and is only assisting the other petitioners

occasionally in the matter of conducting business. But, Exts.A4,

A5 and A6 are documents envisaged by Section 26 of Act 2 of

1965 and when such documents are placed on record, the entries

therein are to be accepted as proof of what is stated therein. It is a

very strong presumption that is raised by documents like Exts.A4,

A5 and A6. The question is whether the revision petitioners have

been able to dislodge that presumption by adducing evidence.

The evidence adduced on the side of the revision petitioners was

mainly licence fee receipts and professional tax receipts. All these

documents show the name of Kasim. Kasim, admittedly, is no

more. Only somebody other than Kasim can conduct business

even if the licence stand in the name of Kasim. The question is as

to who is conducting the business. It is noticed by the statutory

authorities that the respondents in the RCP were not able to show

that the tenants were conducting any business. Mr.Rajesh

R.Kormath’s argument was that when licence stands in the name

RCR.250/2010
: 7 :

of Kasim, it has to be presumed that Kasim’s legal heirs are

conducting the business. We cannot assume as to who is actually

conducting the business in the absence of cogent evidence

pertaining to actual conduct of business. In the absence of such

evidence, the statutory authorities were justified in concluding that

eviction ground under Section 11(4)(i) is made out. In the present

jurisdiction under Section 20, this Court is not expected to enter

sufficient findings on facts and substitute such findings entered by

the statutory authorities, especially when it is relying on evidence

that the statutory authorities have entered findings on the fact.

According to us, it is reasonable findings which have been entered

by the statutory authority, particularly by the appellate authority,

which under the statutory scheme on the final court on facts.

These findings are findings founded on evidence documentary,

oral and circumstantial. Within the contours of our jurisdiction

under Section 20, we do not find any warrant for interfering with

those findings. The RCR will stand dismissed. Mr.Rajesh

R.Kormath would, at this juncture, submit that if notice is issued,

there is likelihood of the respondents receiving much higher rent

RCR.250/2010
: 8 :

from the revision petitioners and allowing the revision petitioners to

continue in possession. He also submitted that if the respondents

are unwilling to allow the revision petitioners to continue in

possession, the revision petitioners should be granted at least one

year’s time to surrender the premises. Hence, even as we dismiss

the RCR, we are inclined to issue notice to the respondents in view

of the submissions of Mr.Rajesh R.Kormath. The result is that the

RCR is dismissed in limine.

(PIUS C.KURIAKOSE, JUDGE)

(C.K.ABDUL REHIM, JUDGE)

aks