High Court Kerala High Court

Brijeeth vs Kochanthony on 5 February, 2010

Kerala High Court
Brijeeth vs Kochanthony on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 166 of 2006()


1. BRIJEETH,
                      ...  Petitioner
2. OUSEPH, DO.    DO.
3. THOMAS, DO.   DO.

                        Vs



1. KOCHANTHONY,
                       ...       Respondent

                For Petitioner  :SRI.G.UNNIKRISHNON

                For Respondent  :SRI.MATHAI M PAIKADAY(SR.)

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

 Dated :05/02/2010

 O R D E R
      PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
     ---------------------------------------------------------
        RCR. Nos.140, 141, 164, 166, 167, 168, 169,
        170, 171, 177, 179, 194, 196 & 197 of 2006
      ------------------------------------------------------
           Dated this the 5th day of February, 2010

                           O R D E R

Pius C. Kuriakose, J.

The tenants are in revision being aggrieved by the

judgment of the Rent Control Appellate Authority ordering

eviction against them on the ground of bona fide need for

own occupation under sub-section (3) of Section 11 of

Kerala Buildings (Lease and Rent Control) Act (hereinafter

referred to for short as the Act). The original landlord/

petitioner in the rent control petitions is no more and is

survived by his legal heirs who have been impleaded as

additional respondents 2 to 8 in these revision petitions.

The original landlord instituted rent control petition Nos.100,

101, 102, 104, 105, 106, 107, 110, 113, 114, 115, 116,

117, 118, 119, 120, 131 and 132 of 1987 against the

revision petitioners and four other tenants in occupation of

the buildings described in the schedule of the respective

RCR. Nos. 166/06 etc.

– 2 –

rent control petitions they being portions of the original

family house of the landlord and appurtenant structures

being structures put up subsequently as extensions of the

original family house or put up adjacent to the existing

structures. Significantly, the 18 buildings or building

portions which are subject matter of the rent control

petitions occupied a plot which has roughly 5.25 cents (2300

sq. ft.) of land. The contract rent payable by the tenants for

their respective portions possessed by them was paltry

amounts ranging between Rs.10/- per mensem and

Rs.150/- per mensem. RCR. No. 140 of 2006 pertains to

RCP. No. 131 of 1987 which relates to an area of 75 sq. ft.

used by the revision petitioner therein for sale of

spectacles. The contract rent in respect of that portion is

Rs.25/- per mensem. RCR. No. 141 of 2006 pertains to

RCP. No. 100 of 1987. The area involved in that RCP is 150

sq. ft. and the revision petitioner therein is conducting

tailoring business paying a monthly rent of Rs.30/-. RCR.

RCR. Nos. 166/06 etc.

– 3 –

No. 196 of 2006 pertains to RCP. No. 102 of 1987 used

presently by the legal heirs of the tenant therein as a

godown paying a monthly rent of Rs.50/-. RCR. No. 171 of

2006 pertains to RCP. No. 104 of 1987 which is in respect of

the staircase room in the tarwad house and in that room

presently the legal heirs of the tenant are conducting sale of

lottery tickets paying a monthly rent of Rs.25/-. RCR. No.

164 of 2006 pertains to RCP No. 105 of 1987 where the area

is 50 sq. ft. The tenant therein is conducting a telephone

booth and selling cool drinks paying a monthly rent of

Rs.50/-. RCR. No. 177 of 2006 pertaining to RCP No.106 of

1987 is in respect of an area of 50 sq. ft. the tenant therein

is selling rice gruel (Kanji) paying a monthly rent of Rs.40/-.

RCR. No. 166 of 2006 pertains to RCP. No. 110 of 1987

which is in respect of an area of 30 sq. ft. where soda

manufacturing is conducted by the tenant on a monthly

rental of Rs.20/-. RCR. No. 179 of 2006 relates to RCP. No.

113 of 1987 which is in respect of an area of 25 sq. ft.

RCR. Nos. 166/06 etc.

– 4 –

where the tenant is conducting a Thattukada paying a

monthly rental of Rs.50/-. RCR. No. 194 of 2006 relates

RCP. No. 114 of 1987 which is in respect of an area of 20

sq. ft. where the tenant is conducting the work of repairing

locks paying a monthly rental of Rs.25/-. RCR. No. 197 of

2006 relates to RCP. No. 115 of 1987 which is in respect of

an area of 40 sq. ft. where the tenant makes appam and

noolappam paying a monthly rent of Rs.30/-. RCR. No. 169

of 2006 pertains to RCP. No. 119 of 1987 which is in respect

of an area of having two rooms of 20 sq. ft. each (one a part

of the tarwad building and one outside) where the tenant

sells tea and snacks paying a monthly rental of Rs.60/-.

RCR. No. 168 of 2006 relates to RCP No. 132 of 1987 which

pertains to two rooms, one inside the tarwad building and

one outside, each of 30 sq. ft. where the tenant conducts

akri business paying a monthly rental of Rs.150/-. RCR. No.

167 of 2006 relates to RCP. No. 116 of 1987 which is in

respect of an area of 70 sq. ft. where the tenant is

RCR. Nos. 166/06 etc.

– 5 –

conducting tailoring machine repair paying a monthly rental

of Rs.10/-. RCR. No. 170 of 2006 pertains to RCP. No. 120

of 1987 which is in respect of 60 sq. ft. of area where the

tenant is conducting soda manufacturing paying a monthly

rental of Rs.50/-.

2. It will be noticed immediately that RCR. Nos. 171 of

2006, 169 of 2006, 168 of 2006 and 141 of 2006 pertain to

portions of the main tarwad building. In RCR. No. 169 of

2006 the tenant has two rooms, one in the tarwad and one

outside and in RCR. No. 168 of 2006 also the tenants have

two rooms one in the tarwad and one outside.

3. The rent control petitions were instituted in the year

1987 by the landlord, a retired employee of the postal

department invoking the ground of arrears of rent [under

Section 11(2)(b)] and the ground of own occupation under

subsection (3) of Section 11. It was submitted at the Bar

that since the contract rent is nominal and orders of eviction

passed on the ground of arrears of rent are provisional in

RCR. Nos. 166/06 etc.

– 6 –

the sense that they can be got vacated by making the

requisite deposits under section 11(2)(c) it is sufficient that

we consider the claim for eviction on the ground under

subsection (3) of Section 11, viz., bona fide need for own

occupation. The need projected by the landlord was that he

should have vacant possession of the premises which are

subject matter of these rent control petitions for the

purpose of residence with family urging that he was at that

time residing in a rented premises situated to the back side

of Stanly Institute where his wife was conducting a

Typewriting Institute. It was the case of the landlord that

he or any other member of his family had no other building

of their own in their possession where they could set up

residence. The tenants filed counter statements raising

homologous contentions. It was contended that the need is

not bona fide, that the landlord’s case that he has no other

building of his own for starting residence is not correct, that

even after eviction notice was issued the landlord has sold

RCR. Nos. 166/06 etc.

– 7 –

away other buildings belonging to him, that the petition

schedule premises is not suitable for the residential

purposes of the landlord, and that the tenants are entitled

for the protection of the second proviso to subsection (3) of

Section 11. The Rent Control Court consolidated all the rent

control petitions and tried them jointly. The evidence at

trial consisted on the side of the landlord of Exts.A1 to A45

and the oral evidence of the landlord as PW1. On the side

of the tenants the same consisted of Exts.B1 to B14 and oral

evidence of various tenants as Rws. 1 to 19. The report

submitted by an Advocate Commissioner appointed by the

Court for local inspection was marked in evidence as Ext.

C1. The Rent Control Court by common order dated 27-8-

1990 held that the need projected by the landlord was not

bona fide and ordered eviction on the ground of arrears of

rent only. The court however, held that the tenants are not

entitled to the protection of the second proviso to subsection

(3) of Section 11. However, in view of the finding that the

RCR. Nos. 166/06 etc.

– 8 –

need is not bona fide, order of eviction was declined on the

ground of bona fide own occupation. The landlord preferred

appeals before the Rent Control Appellate Authority.

Appeals were dismissed confirming the order of the Rent

Control Court. The landlord preferred revision to this court.

This court by order dated 5-7-2000 remanded all the rent

control petitions to the Rent Control Court for reconsidering

the claim of the landlord for eviction under subsection (3)

of Section 11. While doing so, this court confirmed the

concurrent findings of the Rent Control Court and the

Appellate Authority that the tenants have not established

their claim for protection of the second proviso to subsection

(3) of Section 11. Under the remand order both sides were

given opportunity to adduce further evidence they may want

on the question of bona fide need and on the applicability of

the first proviso to subsection (3) of Section 11 of the Rent

Control Act. After remand, PW1 the landlord was recalled

and examined. He produced Ext. 46 series. RW1, one of

RCR. Nos. 166/06 etc.

– 9 –

the tenants was also recalled and examined. He produced

Exts. B15, B16 and B16(a). The Advocate Commissioner

filed a further report Ext. C2. The Rent Control Court held

that the need is bona fide, however, took the view that the

petition was liable to fail by virtue of the first proviso to

subsection (3) of Section 11. In other words, it was found

that the landlord had not established special reasons

justifying an order of eviction despite the landlord being in

possession of other buildings. Accordingly an order

declining eviction on the ground of bona fide need was

passed by the Rent Control Court. The Appellate Authority

under the impugned common judgment dated 20-2-2006

would allow all the 18 rent control appeals filed by the

landlord reversing the finding of the Rent Control Court. It

was found that the rent control petitions were not liable to

fail by virtue of the first proviso to subsection (3) of Section

11 and accordingly all the tenants were ordered to be

evicted on the ground of bona fide need for own occupation

RCR. Nos. 166/06 etc.

– 10 –

also. Only 14 tenants being aggrieved by the order of

eviction have filed these revision petitions assailing the

judgment of the Appellate Authority on various grounds.

During the pendency of the rent control revision on 8-2-

2007 the landlord died and upon his demise his legal heirs

sons and daughters were impleaded as additional

respondents 2 to 8.

4. Extensive arguments were addressed before us by

the learned counsel for the parties viz., Sri.G.Unnikrishnan,

Advocate for the revision petitioners tenants and Sri.Mathai

M.Paikaday, Senior Advocate for the landlord. According to

Mr.Unnikrishnan the judgment of the Rent Control Appellate

Authority is vitiated by illegality, irregularity and impropriety

as envisaged by Section 20 of Act 2 of 1965. He referred to

the first proviso to subsection (3) of Section 11 and

submitted that the implications of that proviso were not

considered properly by the learned Appellate Authority.

Referring to Exts. B15, B16 and B16(a) the learned counsel

RCR. Nos. 166/06 etc.

– 11 –

submitted that the first two documents will reveal that at

the time when the rent control petition was instituted the

landlord was in possession of a building with three rooms

and he referred to the evidence of PW1 in cross

examination and submitted that the version of the landlord

was that after getting vacant possession the landlord sold

away that building. Such sale can only be after 1999,

according to the learned counsel and the Rent Control Court

was justified in dismissing the RCP on the reason that the

landlord had not pleaded or proved any special reason for

preferring to evict the tenant. The Rent Control Court’s

order was in fact in accordance with the first proviso to

subsection (3) of Section 11 which will show that there is an

embargo on the power of the Rent Control Court to order

eviction in the absence of establishment of special reasons

by the landlord. This aspect of the matter has been

overlooked by the Appellate Authority which has ordered

eviction taking into account the sentimental value for the

RCR. Nos. 166/06 etc.

– 12 –

tarwad building from the landlord’s point of view. The

approach of the Appellate Authority is contrary to law,

according to Mr. Unnikrishnan.

5. Mr. G. Unnikrishnan highlighted that at any rate the

need for own occupation projected by the landlord does not

subsist. According to him, the need pleaded by the landlord

was his personal need for residing in his tarwad building.

Now that the landlord is no more, the said need no longer

subsists. The legal representatives of the landlord who have

been impleaded as additional respondents in the RCRs are

all happily put up in other residential abodes and hence the

father’s need accepted by the Appellate Authority will not

survive and enure to their benefit. Mr.Unnikrishnan would

refer to a catena of decisions starting from the judgment of

the supreme Court in P.Venkateswarlu v. The Motor &

General Traders, 1975 SC 1409 to support his argument

that subsequent events have relevance while taking decision

in rent control proceedings. Mr. Unnikrishnan would lastly

RCR. Nos. 166/06 etc.

– 13 –

submit that at any rate the projected need of the landlord

wanting to occupy all the buildings which are subject matter

of these rent control petitions is highly artificial and cannot

be bona fide. Such a common ground has been invoked in

all the rent control petitions with the objective of ensuring

that all these tenants who are paying only relatively small

amounts by way of rent are evicted and the landlord is able

either to sell off all the buildings for very high price or let

them out to other tenants on high rents. Mr. Unnikrishnan

submitted that the tarwad building to which only some

sentimental attachment may be there for the landlord can

be surrendered readily so that any one among the present

landlords who is without a building of his own for his

residence can occupy. The other tenants in occupation of

the buildings which do not form part of the main tarwad

building may be allowed to continue. The learned counsel

submitted that those tenants will be prepared to pay any

reasonable rent which may be tentatively fixed by this court

RCR. Nos. 166/06 etc.

– 14 –

subject to fixation of fair rent by the Rent Control Court.

6. All the submissions of Mr.Unnikrishnan could be

answered effectively by Sri.Mathai M.Paikaday, learned

senior counsel for the respondent landlord. In fact before

arguments were concluded on 8-1-2010 we passed the

following order:

“The arguments are almost over. We feel that a point
which arises seriously is one pertaining to the
operation of the first proviso to sub-section (3) of
Section 11 of the Rent Control Act, 1965. Exts.B15 &
B16 will show that during the period from 1988-94 the
landlord was in possession of a building belonging to
him, the door number of which was initially 353 in
Ward No.X and thereafter 1227 in Ward No.X and
lastly (going by Ext.B16) 569 in Ward No. IX. In the
cross-examination, PW1 was asked regarding the
availability of the above building. His answer was that
as on as he got vacant possession of that building he
sold the same off. The youngest son of PW1 is present
and we enquired of him as to when the above building
was sold by his father and also as to by which
document the sale was effected. He was unable to
give a specific answer. But he stated that the sale was
by means of one among the documents already
marked as Ext.A46 series. We have made a scrutiny of
the entire Ext. A46 sale deeds. We do not think that
they pertain to the above building (the building
covered by Ext.B16). Mr.G.Unnikrishnan, learned
counsel for the revision petitioner submitted that the

RCR. Nos. 166/06 etc.

– 15 –

revision petitioner does not have a case that the
landlord continues to possess the above building since
the landlord himself admitted that the building is
already sold off. Under the above circumstances we
direct both parties to produce before this court the
certified copy of the sale deed by which PW1 sold the
above building 9the building covered by Ext.B16). Post
on 22-1-2010.”

7. It will be noticed that no fresh documents were

produced by either of the parties and the submissions of the

learned senior counsel for the respondent landlord was that

A46 series of 10 sale deeds are the only sale deeds

executed by the original landlord in respect of buildings

belonging to him. He would refer to the commissioners’

reports C1 and C2 and submit that the building which is

subject matter of Ext.B16 was at all relevant times

possessed by a tenant and therefore the said building is not

liable to be reckoned with for the purpose of the first proviso

to subsection (3) of Section 11. According to Mr.Paikaday,

even though the landlord instituted 18 rent control petitions

in respect of buildings occupied by his tenants including the

RCR. Nos. 166/06 etc.

– 16 –

present revision petitioners the total area occupied by all

these buildings is hardly 5.25 cents. The tarwad building

occupied by the tenant revision petitioners in RCR Nos.

171/06, 169/06, 168/06 and 141/06 is the main structure

and all the other buildings and the buildings which are

subject matter of the other rent control revisions are

relatively small structures. In order that a reasonably

convenient residence is possible it is necessary that the

landlord gets possession of all the buildings which are

subject matter of all the RCPs. Meeting the argument of

Mr.Unnikrishnan that the need projected by the landlord no

longer subsists and that the need for own occupation under

subsection (3) of Section 11 should subsist till the

culmination of the proceedings Mr. Paikaday would refer to

various decisions such as the judgment of the Supreme

Court in Sakunthala Bai and other v. Narayan Das and

others (2004) 5 SCC 772, Om Prakash Gupta v. Ranbir

B.Goyal (2002) 2 SCC 242, Gaya Prasad v. Pradeep

RCR. Nos. 166/06 etc.

– 17 –

Srivasthava (2001) 2 SCC 604, and submit that bonafides

of the need projected by the landlord under Section 11(3)

has to be decided as on the date of filing of the application.

The learned counsel submitted that subsequent events are

to be brought to the notice of the court by raising additional

pleadings which has not been done in this case by the

tenants. Landlord may not be penalised for the slowness of

the legal system. Landlord is not responsible for the

inordinate delay of 23 years which has accrued since the

institution of the RCPs in the present case.

8. Mr.Paikaday submitted that it is not correct to say

that it was for leading a solitary life that the landlord sought

eviction. Referring to the entirety of the pleadings in the

RCP and the oral evidence of PW1 as well as the judgment

of the appellate authority where reference is made to the

arguments addressed by counsel for both sides, Mr.Paikaday

submitted that both sides understood that the need

projected by the landlord was need for residence of himself

RCR. Nos. 166/06 etc.

– 18 –

and his younger son and family. Mr. Paikaday referred to

paragraph (2) of the statement of facts in the present

revision petitions and submitted that it is clear from the

same that the need projected by the landlord was for the

convenient enjoyment of the landlord and his family.

According to Mr.Paikaday it is not now open to the tenant to

contend that the need for own occupation by the son is not

something pleaded by the landlord.

9. Answering the arguments of Mr.Unnikrishnan that

the buildings which are subject matter of rent control

revision petitions other than RCR. Nos. 171, 169, 168 and

141 of 2006 (buildings in the tarwad building) are not

suitable and needed for the residential occupation by the

landlord. Mr.Paikaday would refer to the judgment of this

court in Ramachandran Nair v. Gopinathan, 2003(2) KLT

694 and argued that it is not for the tenant to decide or

dictate whether a building is suitable for the use of the

landlord in the instant case. The buildings sought to be

RCR. Nos. 166/06 etc.

– 19 –

evicted are the tarwad house of the landlord where the

landlord’s father and grandfather resided, the landlord was

born and brought up and other small structures put up in

close proximity of the tarwad building.

10. Mr.Paikaday would argue that the tenants are

taking advantage of a lone sentence in the cross

examination of PW1, an octogenarian to argue that room

No.1227 in Ward No. X (the building which is subject matter

of Ext.B16) was got vacated and sold away. The evidence

of PW1 is to be read and appreciated as a whole and it has

been clearly stated by PW1 that none of the line rooms in

Parappilly Angadi (relating to Ext.B16 also) was ever got

vacated. The commissioner’s report is very clear to the

effect that a tenant by name Peter is staying in the building

for the past 50 years and to this commission report no

objections were filed by the tenant. Lastly Mr.Paikaday

submitted that the idea of only the tarwad building being

surrendered and the buildings occupied by the other tenants

RCR. Nos. 166/06 etc.

– 20 –

who are conducting petty trades not being surrendered will

cause great inconvenience. The buildings where trade is

being conducted by the revision petitioners are actually on

the back courtyard of the tarwad building and the access to

those buildings is directly through the tarwad building. In

the family of the youngest son of the landlord who proposes

to reside in the building once surrender is obtained, there

are grown up children including a girl and a peaceful life will

not be possible in the tarwad house with the traders in the

courtyard passing through the corridors of the tarwad

house.

11. As for the apprehensions of Mr.Unnikrishnan that

the idea of the landlord is to sell off the building or to let out

the same to others on higher rent. Mr.Paikaday would refer

to subsection (12) of Section 11 and submit that the

landlord is ready to suffer any direction which this court may

pass in the context of such apprehensions of the tenants.

12. We have very anxiously considered the rival

RCR. Nos. 166/06 etc.

– 21 –

submissions addressed at the Bar in the light of the

relevant statutory provisions and the judicial precedents

cited at the Bar. The jurisdiction in which we are presently

sitting is revisional in nature. This court in revision is not

expected ordinarily to reappraise the evidence for the

purpose of substituting our conclusions of fact for the

conclusions arrived at by the Rent Control Appellate

Authority which under the statutory scheme is the final

court on facts. The landlord petitioner in the RCP was a

retired employee of the postal department and at the time

of institution of the RCP he was residing in a rented

premises on the back side of a Typewriting Institute which

was being conducted by his wife. The buildings which are

subject matter of the RCP are his tarwad building, where his

father and grandfather resided and he himself was born and

brought up. His marriage took place while he was residing

there. The Appellate Authority believed his version that if

the temporary partitions effected by the tenants are

RCR. Nos. 166/06 etc.

– 22 –

removed the building will come to have all the facilities for

residential life. It is clear that the Appellate Authority has

taken into account the sentimental attachment of the

landlord towards the building. In our opinion also the

sentimental attachment which one may have towards a

particular building itself may arouse a need in his mind to

occupy that particular building. We notice that the

Honourable Supreme Court had in Ram Dulary Bhai and

another v. Madanlal Bajaj (1998) 8 SCC 504 considered and

accepted the bonafides of a landlord’s sentiment based

need. In the instant case it is not just a sentiment based

need that has been recognised by the Appellate Authority,

but a genuine need since the landlord was at the relevant

time residing in a rented building. This court remanded the

case to the Rent Control Court mainly to decide whether the

rent control petition is liable to fail by virtue of the operation

of the first proviso to subsection (3) of Section 11. The

contention raised by the tenants was that the landlord was

RCR. Nos. 166/06 etc.

– 23 –

having another building of his own which has 14 line rooms

at Parappilly Bazar with actual possession over four such

line rooms. Ext. A46 series of documents will show that 10

line rooms were sold and the recitals in these documents

are clear to the effect that the purchasers are none other

than the tenants who were in occupation of the rooms for

the past four decades. Ext.C2 commission report will show

that the other remaining four rooms continue to be under

the possession of tenants for the past more than four

decades. In fact, before this court the argument of the

learned counsel for the revision petitioners was mainly with

reference to building having old door No.1227 and present

door No.IX/569 the building which is subject matter of

Ext.B16. True, the landlord in his oral evidence has stated

that the above building was got vacated and sold by him.

But we are convinced that the above statement of the

landlord was the slip of the tongue of an octogenarian since

C2 commission report dated 7-7-2001 will show that that

RCR. Nos. 166/06 etc.

– 24 –

building was for the past 50 years under the possession of a

tenant by name Peter. Therefore even that building cannot

be taken into account for the purpose of the first proviso to

subsection (3) of Section 11 since the first proviso would

operate only when the landlord is having vacant possession

of a building of his own. We do not find any warrant for

interfering with the Appellate Authority’s finding that the

rent control petition is not liable to fail due to the operation

of the first proviso to subsection (3) of Section 11. Even

otherwise, we are of the view that the landlord has special

reasons for insisting on getting possession of the buildings

which are subject matter of these revision petitions which

take in mostly the tarwad building which is the only

substantial residential building which fit enough to be

occupied by a person of the landlord’s social and financial

status.

13. It is now necessary to consider whether the death

of the original landlord on 8-2-2007 about an year after the

RCR. Nos. 166/06 etc.

– 25 –

rent control revision petitions were filed before this court is

a subsequent event that completely eclipses the need. The

only rule of civil law as stated by the Hon. Supreme Court in

Om Prakash Gupta v. Ranbir B. Goyal (2002(2) SCC 242) is

that the rights of the parties stand crystallised on the date

of the institution of the suit and therefore, the decree in a

suit should be in accordance with the rights of the parties as

they stood at the commencement of the list. It is clear in

this case that the petitioner in the RCP was entitled for right

as on the date of the Rent Control Petition. The question

which immediately arises is whether by reason of his death,

the relief that he had claimed in the RCP has become

inappropriate or impossible to be granted. But, the case of

the original landlord was that the building is required not for

leading a solitary life but instead for his younger son and

family can also reside along with him. It is customary in

Syrian Christian community to which the petitioner in the

RCP belonged that the family house is given to the youngest

RCR. Nos. 166/06 etc.

– 26 –

son and the parents also reside along with him in the family

house cared and protected by the youngest son. Even in the

statement of facts forming part of the Revision Petition, the

tenants have stated that the need of the landlord was to

have a residence not only for the landlord but, also for his

family. The learned counsel for the revision petitioners was

not in a position to assert before us that the youngest son of

the landlord who appeared before us for clarifying the

confessions regarding Ext.B16 building is possessed of any

residential building of his own. Even otherwise it will be

unjust to deprive the legal heirs of the deceased landlord of

the benefits of an eviction order passed in favour of their

father on valid grounds after a long drawn out legal battle.

The delay of 23 years that has occurred in the final disposal

of their case is not attributable to the original landlord or his

legal heirs, the present landlords.

14. Remand order was passed by this Court mainly to

consider the question whether the first proviso to sub

RCR. Nos. 166/06 etc.

– 27 –

Section 3 of section 11 will have application in this case in

view of the apparent position revealed by Ext.B16 that the

landlord is in possession of a line building of three rooms.

We are not prepared to read the statement of the landlord

in a part of his evidence that the above building was sold off

by the landlord on obtaining vacant possession from the

tenant. Ext.A46 series of ten sale deeds were produced by

the landlord claiming them to be the deeds relating to all

the sales conducted by him. We gave opportunity to the

tenant also to produce any document which will show that

the building covered by Ext.B16 was sold by the landlord as

a vacant building. The tenant was unable to produce any

document. The learned counsel for the tenant stuck on to

the stand that in the teeth of the admission by the landlord

in oral evidence further evidence need not be insisted upon.

We are inclined to accept the explanation by Mathai M.

Paikeday that the so called admission of PW1, an

octogenarian was just a slip of his tongue and that the

RCR. Nos. 166/06 etc.

– 28 –

building covered by Ext.B16 continues to be under the

possession of the tenant. Ext.C2 supports the above

explanation and significantly to Ext.C2, the tenant did not

file any objection at all.

15. Once it is found that the need of the landlord is

bona fide and that the Rent Control Petition is not liable to

be rejected due to the operation of the first proviso to sub

section 3 of section 11, then the question for consideration

is only whether the tenant is entitled to the protection of the

second proviso to sub section 3 of section 11. Regarding this

the finding has all along be concurrent that the tenants were

not successful in establishing that they are entitled for the

protection of the second proviso to sub section 3 of section

11. The result, therefore, necessarily has to be that the Rent

Control Revision Petitions shall fail.

16. The result is that all the revision petitions fail and

stand dismissed. However, the Execution Court is directed

not to order and effect delivery of the buildings in question

RCR. Nos. 166/06 etc.

– 29 –

till 31-01-2011 subject to the following conditions.

1) The revision petitioner in RCR No. 140 of 2006 shall

pay occupational charges to the landlord with effect from 1-

3-2010 at Rs.250/- per mensem. The revision petitioner in

RCR No. 141 of 2006 shall similarly pay at the rate of

Rs.300/- per mensem. The revision petitioner in RCR No.

196 of 2006 shall similarly pay at the rate of Rs.250/- per

mensem. The revision petitioner in RCR No. 171 of 2006

shall pay at the rate of Rs.100/- per mensem. Similarly, the

revision petitioner in RCR No. 164 of 2006 shall pay at the

rate of Rs.300/- per mensem. The revision petitioner in

RCR No. 177 of 2006 will pay at the rate of Rs.325/- per

mensem. The revision petitioner in RCR No. 166 of 2006

shall pay at the rate of Rs.150/- per mensem. The revision

petitioner in RCR No. 179 of 2006 shall pay at the rate of

Rs.150/- per mensem. The revision petitioner in RCR No.

194 of 2006 shall pay at the rate of Rs.100/- per mensem.

The revision petitioner in RCR No. 197 of 2006 shall pay at

RCR. Nos. 166/06 etc.

– 30 –

the rate of Rs.125/- per mensem. The revision petitioner in

RCR No. 169 of 2006 shall pay at the rate of Rs.150/- per

mensem. The revision petitioner in RCR No. 168 of 2006

shall pay at the rate of Rs.250/- per mensem. The revision

petitioner in RCR No. 167 of 2006 shall similarly pay at the

rate of Rs.300/- per mensem. The revision petitioner in RCR

No. 170 of 2006 shall pay at the rate of Rs.300/- per

mensem.

2). There will be yet another condition. The revision

petitioner in all the cases shall file affidavit before the Rent

Control Court or the Execution Court as the case may be,

under taking to give peaceful surrender of the buildings in

their possession to the youngest son of PW1, the original

petitioner in the RCP on or before 31-01-2011. Through the

affidavits the revision petitioners will undertake to discharge

arrears of rent which has already accrued in respect of the

buildings at the original rates till 31-01-2010 within one

month from the date of the filing of the affidavit and will pay

RCR. Nos. 166/06 etc.

– 31 –

occupational charges at the rates stipulated above as and

when the same falls due. The affidavits shall be filed within

three weeks from today. It is clarified that unless affidavits

are filed on time the petitioners will not be entitled for the

benefit of time granted as above.

PIUS C.KURIAKOSE, JUDGE

C.K. ABDUL REHIM, JUDGE
ksv/-