High Court Madras High Court

Captain S.Dinakar vs Parvathi Subramani on 2 April, 2009

Madras High Court
Captain S.Dinakar vs Parvathi Subramani on 2 April, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:02.04.2009

CORAM

THE HONOURABLE Mr. JUSTICE A.C.ARUMUGAPERUMAL ADITYAN

C. R. P. (NPD) No.802 of 2009
and
M.P.No.1 of  2009

Captain S.Dinakar						.. Petitioner


			Vs.

Parvathi Subramani					       .... Respondent 

	Civil Revision Petition is filed under Article 227 of the Constitution of India, against the fair and decretal order dated 2.2.2009  made in M.P.NOs.39 of 2009 and 40 of 2009 in RCA.No.391 of 2008 on the    file of the VII Judge, Court of Small Causes, Chennai.
	For Petitioner        :  :Mr.David Tyagaraj,Advocate
	For respondent      : : Mr.S.Rajasekar,Advocate

				   	O R D E R

Heard both sides.

2. This revision has been directed against the order passed in M.P.Nos. 39 0f 2009 and 40 of 2009 in RCA No.391 of 2008 on the file of the VII Judge, Court of Small Causes, Chennai. Before the Appellate Authority, the revision petitioner herein had filed M.P.No.39 of 2009 to recall P.W.1 and P.W.2 and M.P.No.40 of 2009 to reopen the evidence of P.W.1 and P.W.2. The learned Appellate Authority after giving due consideration to the submissions made by both sides, after coming to a definite conclusion that the sufficient opportunity has already been given and availed by the revision petitioner in cross examining the P.W.1 and P.W.2, had dismissed the petitions holding that the petitions are devoid of merits, which necessitated the tenant/revision petitioner to approach this Court by way of this revision.

3. The learned counsel for the revision petitioner would contend that originally the respondent had filed R.C.O.P. for additional accommodation and thereafter she took a stand that she required the building for own use and occupation. The learned counsel for the respondent would contend that on the said issue, the learned trial Judge had framed an issue and dealt with in detail which is now before the learned Rent Control Appellate Authority. The fact remains that P.W.1 is 82 years old lady and her son P.W.2 is 62 years old retired Bank Employee. The learned Rent Control Appellate Authority while disposing of M.P.Nos.39 and 40 of 2009 in RCA No.391 of 2008 had observed that the revision petitioner had already elaborately cross examined P.W.1 and P.W.2 in detail. Under such circumstances, I do not find any reason to interfere with the orders of the learned Rent Control Appellate Authority in M.P.Nos.39 and 40 of 2009 in RCA.No.391 of 2008.

4. In fine, this civil revision is dismissed before admission confirming the orders of the learned Rent Control Appellate Authority in M.P.Nos.39 and 40 of 2009 in RCA No.391 of 2008. Since the petitioner in RCOP/landlady is a senior citizen, the learned Rent Control Appellate Authority is directed to dispose of RCA No.391 of 2008 on or before 30.4.2009 . While disposing of R.C.A. The learned Rent Control Appellate Authority need not be carried away by any of the observation made in this revision. No costs. Consequently, connected M.P.No.1 of 2009 is also dismissed.

02.04.2009
Index:Yes
Index:yes
sg
Note:Issue order copy today(2.4.2009)
To the Registrar, Court of Small Causes, Chennai.

A.C.ARUMUGAPERUMAL ADITYAN,J
sg

C.R.P(NPD)No.802 /2009

02.04.2009