High Court Kerala High Court

Chambalan Raghavan vs Aerummal Balakrishnan on 3 January, 2011

Kerala High Court
Chambalan Raghavan vs Aerummal Balakrishnan on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 112 of 2007()


1. CHAMBALAN RAGHAVAN, S/O.KANNA,
                      ...  Petitioner

                        Vs



1. AERUMMAL BALAKRISHNAN, S/O.JANAKY,
                       ...       Respondent

2. P.V.SATHI, D/O.JANAKY,

3. P.V.INDIRA, D/O.JANAKY, AGED 55 YEARS,

4. AERUMMAL HARIKUMAR,

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  :SRI.P.NARAYANAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :03/01/2011

 O R D E R
                 PIUS C. KURIAKOSE &
                N.K.BALAKRISHNAN, JJ.
                ----------------------------------
                  R.C.R. No.112 of 2007
                 ------------------------------
         Dated this the 3rd day of January 2011


                          O R D E R

Pius C. Kuriakose, J.

Under challenge in this revision filed by the tenant is

the judgment of the Rent Control Appellate Authority,

Thalassery ordering eviction against the revision petitioner

on the ground of Sub section (3) of Section 11 in reversal of

a negative order passed by the learned Rent Control Court

dismissing the RCP. The need projected by the landlords,

who are five in number, is that the 5th respondent herein

one Mr.Harikumar wants to conduct a day care for his

livelihood in the petition schedule building. One of the

prominent contentions raised was that the landlords are

having in their possession other buildings and that there

are no special reasons as to why they should evict the

R.C.R. No.112 of 2007

-: 2 :-

revision petitioner from the petition schedule building.

They would also contend that atleast one room in the larger

building, of which the petition schedule building is another

room, was let out by the landlords recently, that is just prior

to filing of the RCP. It became evident that the landlords

had let out a vacant room forming part of the larger

building and another part of the petition schedule building

some time prior to the filing of the RCP. Thus, question

seriously arose as to when the above room was let out. The

landlords’ version was that the same was let out in 1998

more than one year prior to the filing of RCP. The tenant’s

version was that it was let out just one month prior to the

RCP. The Rent Control Court on evaluating the evidence

dismissed the RCP taking a view that the need is not

bonafide. The Appellate Authority however, reversed the

decision of the Rent Control Court and ordered eviction.

2. In this revision various grounds are raised by the

tenant assailing the judgment of the Appellate Authority.

R.C.R. No.112 of 2007

-: 3 :-

Sri.K.V.Pavithran, the learned counsel for revision

petitioner addressed arguments on all those grounds

Sri.Mohanan and Sri.P.Narayanan, the learned counsel for

the landlords resisted all the submissions of Mr.Pavithran.

3. The question that arises for consideration is as to

when one of the rooms in the five room structure was let out

by the landlords, whether it was immediately prior to the

filing of the RCP or more than one year earlier to the filing

of the RCP. First proviso to Sub section (3) of Section 11

can operate only if the landlords are in possession of vacant

building belonging to the landlords at the time of

commencement of the RCP. But if it becomes evident that

landlords have let out an identical room belonging to them

just prior to filing of the RCP or at a time they were

harbouring the bonafide need in the RCP, then the same

can reflect on the question whether the need is bonafide.

4. After considering the submissions addressed at

the Bar we directed the respondents by order dated

R.C.R. No.112 of 2007

-: 4 :-

15.12.2010 to make available for our perusal the rent

kaychit executed by one Mr.Babu, the new tenant, in favour

of the landlords and posted the case on 21.12.2010. On

21.12.2010 the learned counsel sought further time to

produce the document. It was accordingly the case was

posted to this day. Today the learned counsel for the

landlords submitted that the landlord will not be in a

position to produce the kaychit and the kaychit was in the

custody of his mother who is no more. The learned counsel

also submitted that if time is given the landlord may be able

to produce some document which will prove that it was in

1998 that the building was let out to Mr.Babu. We are not

inclined to grant further time. We are inclined to remit the

matter back to Rent Control Court.

5. We notice another aspect of the matter that the

monthly rent payable by the revision petitioner for the

building in question situated within the area of Thalassery

Municipality at the rate of Rs.125/- is very low. The

R.C.R. No.112 of 2007

-: 5 :-

submission of the learned counsel for the landlord that for

an adjacent room the tenant is paying Rs.500/- per month

was not seriously disputed. We are therefore, inclined to

refix the rent tentatively at Rs.500/- per mensem with effect

from 1.2.2011. The result of the above discussion is as

follows :-

The judgment of the learned Appellate Authority

and order passed by the learned Rent Control Court are set

aside. RCP.200/99 is remanded to the Rent Control Court,

Thalassery. That court is directed to take fresh decision

regarding the order of eviction passed on the ground of Sub

section (3) of Section 11. The question as to when the room

was let out to Mr.Babu will be specifically enquired into.

Both sides are given opportunity to adduce further

evidence. Fresh decision will be taken on the basis of

evidence already on record and further evidence which may

be adduced by the parties.

The rent payable by the revision petitioner for the

R.C.R. No.112 of 2007

-: 6 :-

building is refixed tentatively with effect from 1.2.2011 at

the rate of Rs.500/- per mensem. We make it clear that the

above refixation is tentative. If either party is aggrieved, it

is open to them to move the learned Rent Control Court and

get the fair rent fixed under Section 5. Till fair rent is fixed

the revision petitioner shall pay rent at the rate of Rs.500/-

per mensem. The parties shall appear before the Rent

Control Court on 7.2.2011. That court is directed to

expedite matters and take fresh decision early and at any

rate within three months of appearance of parties.

PIUS C. KURIAKOSE,
JUDGE.

N.K.BALAKRISHNAN,
JUDGE.

Jvt