IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 201 of 2006()
1. AYYAPPALLIL EBRAHIM,
... Petitioner
2. HAMZA, BROTHER OF EBRAHIM,
3. BEERAN KOYA, BROTHER OF EBRAHIM,
4. AYYAPPALLIL KADEEJA,
Vs
1. P.NARAYANA KUTTY NAIR ALIAS NARAYANAN
... Respondent
2. P.GOPALAKRISHNAN NAIR,
For Petitioner :SRI.K.C.CHARLES
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :17/12/2010
O R D E R
PIUS C. KURIAKOSE &
N.K.BALAKRISHNAN, JJ.
----------------------------------
R.C.R. No.201 of 2006
------------------------------
Dated this the 17th day of December 2010
O R D E R
Pius C. Kuriakose, J.
The landlords in this RCR challenge the order of the
statutory authorities declining eviction on the ground of under
Section 11(4)(ii) of Act 2 of 1965. They challenge in this revision
the judgment of the learned Appellate Authority declining the
order of eviction in the RCP reversing the eviction order which
had been granted in their favour by the Rent Control Court. As
this revision come up for hearing and disposal, it is submitted by
Sri.Jayesh Mohankumar on the basis of instructions from his
clients that the 2nd respondent in the RCR is no more and that
the 1st respondent alone continued in possession of the building
and that the keys of the building have been deposited before the
Court below. Mr.A.Balagopalan submitted that his clients, the
revision petitioners have no information regarding the deposit of
the keys before the Rent Control Court. The first revision
petitioner Sri.Ayyappallil Ebrahim, entered appearance before us
R.C.R. No.201 of 2006
-: 2 :-
and we asked him whether he is having any information
regarding the deposit of keys of his building before the
Kozhikode Rent Control Court. He submitted that he has no
information. However, as it is asserted by Mr.Jayesh
Mohankumar that the building has been vacated and the key
pertaining to the building is deposited before the Rent Control
Court, we record the above submission and dispose of this RCR
observing that it will be open to the petitioners to assume
possession of the building any time. The grievance if any of the
petitioner regarding the payment of arrears of rent and damages
if any caused to the building, can be get redressed by initiating
appropriate fresh proceedings.
PIUS C. KURIAKOSE,
JUDGE.
N.K.BALAKRISHNAN,
JUDGE.
Jvt