IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26444 of 2009(A)
1. BENNY KURIAKOSE, S/O.KURIAKOSE,
... Petitioner
Vs
1. PARAMESWARA KURUP, AGED 62 YEARS,
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.RENJITH THOMAS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :24/09/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
W.P.(C)No.26444 OF 2009
------------------------
Dated this the 24th day of September, 2009
JUDGMENT
Pius C.Kuriakose, J.
The tenant is the petitioner in this writ petition under Article
227 of the Constitution. Arrears of rent is one of the grounds of
eviction invoked against him in R.C.P. No.6/2008 filed by the
respondent. There is stiff controversy between the parties as to
what is the contract rent. According to the respondent, the
contract rent is Rs.3,000/- per mensem. But, according to the
petitioner, it is only Rs.1,500/-. The respondent produced Ext.P4
rent deed, which discloses that the contract rent is Rs.2,000/- per
month. According to the petitioner, Ext.P4 is a fabricated
document and he filed Ext.P5 application for referring that
document to an expert, so that the document can be scrutinised
and a report obtained. The grievance of the petitioner is that
even before Ext.P5 is decided, the learned Rent Control Court has
special listed the RCP for trial. The prayer in this writ petition
inter alia is that the Rent Control Court be directed not to take up
the trial of RCP No. 6/2008 before Ext.P5 is decided.
WPC.No.26444/2009 2
2. We have heard the submissions of Sri. K.Jaju Babu,
learned counsel for the writ petitioner and those of Sri. Renjith
Thomas, learned counsel for the respondent. Sri.Renjith Thomas
submitted that Ext.P4 is not an important document and that the
respondent does not propose to place any reliance on Ext.P4.
We record the above submission of the learned counsel
for the respondent and dispose of this writ petition without
granting any of the relief sought for in the writ petition, since
the question as to whether Ext.P4 is a genuine document will no
longer arise for consideration in the RCP, since the respondent
is not going to rely on Ext.P4 for any purpose whatsoever.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk