High Court Kerala High Court

Dainuni Konganom Veettil … vs Ramu on 16 January, 2009

Kerala High Court
Dainuni Konganom Veettil … vs Ramu on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2694 of 2002()


1. DAINUNI KONGANOM VEETTIL THERUVATH,
                      ...  Petitioner

                        Vs



1. RAMU S/O. ASARI VELAYUDHAN, P.O. MADU,
                       ...       Respondent

                For Petitioner  :SRI.G.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/01/2009

 O R D E R
          PIUS C.KURIAKOSE & M.C.HARI RANI, JJ.
         --------------------------------------------------
                      C.R.P.No.2694 OF 2002 G
       -----------------------------------------------------
           DATED THIS THE 16th DAY OF JANUARY, 2009

                           O R D E R

PIUS C.KURIAKOSE, J.

The defeated landlord in a proceeding for eviction on the

ground under Section 11(2)(b) is the petitioner in this Civil

Revision Petition filed under Section 20 of the Kerala Buildings

(Lease and Rent Control)Act (Act 2 of 1965). The building in

question belonged to the mother of the respondent and was

conveyed to the petitioner under Exhibit A2 assignment deed. The

mother of the respondent owned a building under Exhibit A3. The

case of the landlord was that after Exhibit A2, the building was

entrusted with the respondent on a rental arrangement under

which the respondent became liable to pay monthly rent at the

rate of Rs.200/- to the landlord. After issuing demand notice

under Section 11(2)(a), the RCP was instituted for eviction,

finding that there was no response to the notice. The R.C.P. Was

resisted by the respondent contending that the respondent’s

status is not that of a tenant under the landlord. It was

contended that the building in question belonged to the

CRP.2694/02 -2-

respondent and that Exhibit A2 assignment deed relied on by the

landlord was a fraudulent document. The Rent Control Court

repelled the contention of the respondent that Exhibit A2

assignment deed is a fraudulent document. That court also

repelled the respondent’s contention that the respondent is

having title over the building. It was positively found that the

landlord has come to have title by virtue of Exhibit A2 assignment

deed. Nevertheless, the Rent Control Court found that the

landlord had not established a landlord/tenant relationship

between the parties and on that reason dismissed the R.C.P.,

obviously taking the view that the jural status of the respondent

is that of an unauthorised occupant continuing in possession. The

appellate authority also concurred with the conclusions of the

Rent Control Court. The appellate authority went to the extent of

observing that the jural status of the respondent is that of a

permissive occupant. Thus both courts have concurrently found

that the rent control petition is not maintainable and that landlord

will have to approach the civil court for getting relief.

2. Though, respondent was served with notice of this

CRP.2694/02 -3-

revision petition, he has not entered appearance before this

Court. We have heard the submissions of Shri Saneesh Kumar,

learned counsel for the petitioner. Mr.Saneesh Kumar would

argue that having repelled the defence case of title over the

schedule property and having accepted the landlord’s case of

having obtained title under Exhibit A2, the courts below were not

justified in not accepting the landlord’s case of having given an

oral lease of the schedule building to the respondent. The

learned counsel would assail the finding of the appellate authority

that the jural status of the respondent is that of permissive

occupant. Such a finding is not based on any pleading or

evidence, so submitted the learned counsel.

3. We have very anxiously considered the submissions

addressed before us by Mr.Saneesh Kumar. In this jurisdiction

under Section 20 of Act 2 of 1965, we do not sit in appeal over

the orders passed by the authorities below. We only examine the

legality, regularity and propriety of the orders. The question to

be considered by us is whether the conclusions of the authorities

below that the Rent Control Petition is not maintainable for the

CRP.2694/02 -4-

reason that no landlord-tenant relationship is established between

the parties warrant interference.

4. It cannot be disputed that for maintaining a petition for

eviction under Section 11 of the Act, existence of landlord-tenant

relationship between the parties is a condition precedent. Exhibit

B2 is a document relied on by the respondent in substantiation of

his contention that the building belongs to him. In Exhibit B2, the

mother of the respondent is shown as the owner and occupant of

the building. Exhibit B2 pertains also to the period of

commencement of the rent control petition. Under Section 26 of

the Rent Control Act, the entries in documents of the nature of

Exhibit B2 are to be accepted as correct for the purpose of

proceedings such as rent control petitions. In other words,

Exhibit B2 offers negative evidence against the claim of the

landlord that there is landlord-tenant relationship between the

parties. Of course, it has been found concurrently by both the

courts below that the petitioner is the owner of the building by

virtue of Exhibit A2. Such a finding will not automatically lead to

the conclusion that the jural status of the respondent is that of a

CRP.2694/02 -5-

building tenant under the petitioner. The jural status of the

petitioner, according to us, is either that of persons in

unauthorised possession of the building belonging to the revision

petitioner or that of persons in occupation as licensees,

continuing in occupation on permission granted. Either way, the

remedy available to the petitioner in law is either for recovery of

possession on the strength of title which is conclusively declared

or for a mandatory injunction commanding the respondent to

vacate. If the petitioner sues for recovery of possession on the

strength of the title, it will be open to the petitioner to claim

damages for use and occupation also against the respondent.

With the above observation, we dismiss the C.R.P., since there is

no warrant for invoking the revisional jurisdiction under Section

20 of the Act in respect of the impugned orders.

PIUS C.KURIAKOSE, JUDGE.

M.C.HARI RANI, JUDGE.

dsn