High Court Kerala High Court

Bi Leather Footwear vs P.M.Rosy on 15 December, 2010

Kerala High Court
Bi Leather Footwear vs P.M.Rosy on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 361 of 1999(B)



1. BI LEATHER FOOTWEAR
                      ...  Petitioner

                        Vs

1. P.M.ROSY
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :15/12/2010

 O R D E R
                           P.S. GOPINATHAN, J.
                          = = = = = = = = = = =
                           S.A. NO. 361 OF 1999
                          = = = = = = = = = = = = =

        DATED THIS, THE 15TH DAY OF DECEMBER, 2010.

                               J U D G M E N T

The appellant is the defendant in O.S. 511 of 1994 on the file of the

Subordinate Judge’s Court, Ernakulam. Respondents 1 and 2, who are the

plaintiffs, contended that building bearing No. XXXVII/386 (old) of

Corporation of Cochin belonged to their predecessor and it devolved upon

them. The appellant herein is a tenant with liability to pay monthly rent at

the rate of Rs. 370/- and that the rent up to 15.6.1991 was paid and

thereafter it was defaulted till 15.6.1994. With these pleadings, they sought

for a decree for realisation of Rs. 13,320/- with interest at the rate of 18%

per annum.

2. The appellant contended that he is not a tenant under respondents

1 and 2 and that he is a tenant under Sebi Elias who is now impleaded as

additional third respondent in the second appeal and that the rate of rent was

Rs. 550/- and as directed by the third respondent herein, he had been

depositing the rent in State Bank of India, M.G. Road Branch, the Manager

of which was examined as PW.2 and there is no landlord – tenant

S.A. 361/1999 2

relationship between the appellant and respondents 1 and 2 and that the

appellant is not liable to pay respondents 1 and 2 any amount towards rent.

3. The trial court raised necessary issues and the parties were sent

for trial. On the side of respondents 1 and 2, PWs 1 to 3 were examined

and Exts.A1 to A6 were marked. The appellant was examined as DW.1.

Ext.X1 to X4 were marked through PW.2. During the course of the

evidence, respondents 1 and 2 had developed a case that by virtue of

Ext.A1 there is an agreement to exchange the properties between

respondents 1 and 2 on one side and the third respondent on the other side

and by virtue of Ext.A1, the respondents 1 and 2 had got title over the

building which the appellant is occupying as a tenant. Ext.A1 document

was rejected by the courts below concurrently on finding that the said

document was not at all registered and hence it is not reliable to come to a

conclusion regarding the title of the respondents 1 and 2 over the building

which the appellant was occupying as tenant. However, the trial judge

found that since there is a direction to PW.2 to transfer at the rate of Rs.

370/- per month to the account of the first respondent, copy of which is

marked as Ext.X1, the respondents 1 and 2 are entitled to a decree as

claimed in the plaint. Accordingly, the suit was decreed.

4. In appeal, the learned District Judge, arrived at a finding that the

S.A. 361/1999 3

first respondent is the wife of the third respondent and the second

respondent is the son born to the first respondent in third respondent. To

conclude so, the learned District Judge had given reliance to Ext.A5 letter.

In fact, there is no pleadings to that effect. Now the learned counsel for

respondents 1 and 2 fairly conceded that there is no pleading at all that the

first respondent is the wife of the third respondent or the second respondent

is the son of the first respondent born through the third respondent. Learned

counsel submitted that the third respondent had not at all married the first

respondent and the first respondent was engaged as a maid servant to look

after the mother of the third respondent and he had gone to Australia and

to make the payment, the third respondent had made arrangements with the

Bank to transfer Rs. 370/- from Ext.X2 account maintained in the name of

the 3rd respondent to Ext.X1 account maintained in the name of the first

respondent. The evidence of PW.2, the Manager of the Bank would fully

support the defence set up by the third respondent as well as the appellant.

Though respondents 1 and 2 had got a case that the land where the building

which was let out to the appellant was situated belonging to the predecessor

of respondents 1 and 2 and it was let out to the appellant by the predecessor,

there is no supporting evidence at all. So, the very case of the respondents

1 and 2 as landlords of the building in which the appellant is occupying as a

S.A. 361/1999 4

tenant collapses. The evidence of PW.2 itself would belie the claim of

respondents 1 and 2. Respondents 1 and 2 cannot escape from the evidence

of PW.2 as he was brought at the instance of respondents 1 and 2

themselves. Even if it is assumed that the third respondent had entrusted

the Bank to transfer Rs.370/- from Ext.X2 account to Ext.X1 account

maintained by the first respondent, that would not entitle respondents 1 and

2 to claim any amount as rent from the appellant. The so called

arrangement made by the third respondent with the Bank would not create

any liability on the side of the appellant to pay the rent to respondents 1 and

2. On going by the judgments of the courts below and evidence on record

and after hearing the arguments on either side, I find that the decree and

judgment under challenge is contrary to the pleadings and evidence. In

that sense, it is perverse and not at all sustainable. Respondents 1 and 2

totally failed to establish any landlord-tenant relationship between

themselves on one side and the appellant on the other side. There is no

privity of contract at all between the appellant and respondents 1 and 2

regarding any payment. The evidence on record would show that the

appellant had succeeded to establish the right of the 3rd respondent over

the building in which the appellant is residing as a tenant. He is not liable

to pay any rent to respondents 1 and 2. The liability of the appellant is to

S.A. 361/1999 5

pay rent to the 3rd respondent to whom the building belongs or to deposit

the rent in the account of the 3rd respondent. The decree and judgment

under challenge, being contrary to the pleadings and evidence, are liable to

be set aside.

In the result, the appeal is allowed and the decree and judgment under

challenge are set aside. The parties are directed to suffer their respective

costs. The Bank guarantee furnished by the appellant shall stand

discharged.

P.S. GOPINATHAN,
(JUDGE)

Knc/-

S.A. 361/1999    6




                            P.S. GOPINATHAN, J.
                           = = = = = = = = = = =




                            S.A. NO. 361 OF 1999
                         = = = = = = = = = = = = =




                 DATED : 15TH DECEMBER, 2010.




                                 J U D G M E N T