High Court Kerala High Court

Chalilakath Hassan Haji vs Accommodation Controller & … on 14 July, 2009

Kerala High Court
Chalilakath Hassan Haji vs Accommodation Controller & … on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18635 of 2009(Y)



1. CHALILAKATH HASSAN HAJI
                      ...  Petitioner

                        Vs

1. ACCOMMODATION CONTROLLER & TAHSILDAR
                       ...       Respondent

                For Petitioner  :SRI.HARISH R. MENON

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :14/07/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       ------------------------
                    W.P.C.No.18635 OF 2009
                       ------------------------

               Dated this the 14th day of July, 2009

                            JUDGMENT

Pius C.Kuriakose, J.

This is a writ petition under Article 226 of the Constitution

filed by the landlord. The respondents are respectively the

Accommodation Controller, Tirur and the tenant. The tenant filed

a petition purporting to be under Section 13 of the Act 2 of

1965 before the first respondent Accommodation Controller

alleging that the writ petitioner landlord has started demolishing

the other portions of the larger building, of which the building

occupied by the tenant is also a part, and seeking a direction

that the landlord be restrained from demolishing and removing

the other portions of the larger building. On entertaining the

above petition, a copy of which was placed before us by Sri.M.K.

Chandramohan Das learned counsel for the second respondent

tenant, the first respondent Accommodation Controller issued

Ext.P3. Ext.P3 styled as a notice, directs the writ petitioner to

appear and submit objection to the ACP filed by the second

respondent tenant. Ext.P3 also directs the writ petitioner to

WPC.No. 18635/2009 2

refrain from demolishing the other rooms in the building. Ext.P3

is impugned in this writ petition on the various grounds

including the ground that the ACP filed by the second

respondent, upon which Ext.P3 is issued, is not maintainable in

law. Ext.P4 affidavit is filed by the writ petitioner undertaking

that he will not cause any damage at all to the building occupied

by the second respondent tenant by his demolition of the other

rooms belonging to him. Ext.P2 interim order issued by the

Munsiff Court, Parappanangadi at the instance of the second

respondent against the writ petitioner is also relied on by the writ

petitioner to show that the regular civil court is already in seizin

of the same issue.

2. We have heard the submissions of Sri.Harish R.Menon,

learned counsel for the writ petitioner and those of

Sri.M.K.Chandramohan Das, learned counsel for the second

respondent tenant. We have also heard the submissions of

Smt.Latha.T.Thankappan, learned senior Government Pleader for

the the first respondent Accommodation Controller.

3. Our attention was drawn by the learned counsel for the

writ petitioner to Sections 13 and 17 of the Act 2 of 1965. It

WPC.No. 18635/2009 3

was argued by Sri.Harish R.Menon that the main ACP filed by the

second respondent is not maintainable in law since no amenity,

which was being enjoyed by the second respondent tenant, has

been cut off. Only when amenity is cut off by the landlord with

the intention of compelling the tenant to vacate, the

Accommodation Controller gets jurisdiction under Section 13 of

the Act 2 of 1965 and the ACP becomes maintainable in law,

according to the learned counsel.

3. Sri.M.K.Chandramohan Das, the learned counsel for the

second respondent would argue that Ext.P3 is only an interim

order. The writ petitioner has been directed by a statutory

authority to appear before the same court to show cause why

the interim order should not be made absolute. This court will

not be justified in interfering with the interim order Ext.P3 passed

by the statutory authority -first respondent since that order

cannot be said to be passed without jurisdiction. It is open to the

writ petitioner to appraise the first respondent of the

jurisdictional aspect of the matter and get the interim order

Ext.P3 varied by the first respondent himself.

4. We have anxiously considered the rival submissions

WPC.No. 18635/2009 4

addressed at the Bar and we have carefully gone through the

copy of ACP dated 26/6/2009 filed by the second respondent.

We have kept in mind Sections 13 and 17 of the Act 2 of 1965,

the two provisions which confer jurisdiction upon the

Accommodation Controller. Having gone through the ACP filed

by the second respondent, we do not find any specific allegation

to the effect that any amenity, which was being enjoyed by the

second respondent, has been cut off by the writ petitioner

landlord with the objective of compelling the tenant the second

respondent to vacate the building. On the contrary, the

allegations raised in the ACP are only to the effect that the other

rooms in the larger building, of which the building occupied by

the second respondent tenant is a part, are being demolished by

the writ petitioner. It is doubtful whether the issue raised by the

second respondent in the ACP falls within the powers of the

Accommodation Controller under Section 13. We also notice that

the regular Civil Court has already been moved by the second

respondent. That is a circumstance which supports the argument

of Harish R.Menon that the remedy of the second respondent,

even if he has genuine grievance, lies before the Civil Court and

WPC.No. 18635/2009 5

not before the Accommodation Controller. However, since the

Accommodation Controller is yet to dispose of the main petition,

we do not propose to decide the issue finally. We dispose of this

writ petition issuing the following directions ;

i). Ext.P3 to the extent it directs the

writ petitioner to refrain from demolishing

the rooms other than the room which is

subject matter of the lease in favour of

the second respondent, will stand stayed.

We record the undertaking given by the

writ petitioner in Ext.P4 to this court and

we also notice Ext.P2 interim order

passed by the Civil Court in the above

context.

ii). The first respondent is directed

to take up the main ACP dated 26/6/2009

filed by the second respondent, hear both

sides regarding the maintainability of that

ACP and take an early decision on that

issue.

WPC.No. 18635/2009 6

iii). Decision regarding the

maintainability of the ACP filed by the

second respondent will be taken by the

first respondent early and at any rate

within 10 days of receiving a copy of this

judgment.

It is recorded that the writ petitioner has been served with a

copy of the ACP filed by the second respondent. It is made clear

that nothing stated in this judgment will preclude the second

respondent from seeking and obtaining appropriate reliefs from

the regular civil court.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk