High Court Kerala High Court

Jamaludeen vs Kakkamperumal Pillai on 5 January, 2010

Kerala High Court
Jamaludeen vs Kakkamperumal Pillai on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 180 of 2002(F)



1. JAMALUDEEN
                      ...  Petitioner

                        Vs

1. KAKKAMPERUMAL PILLAI
                       ...       Respondent

                For Petitioner  :SRI.P.K.MEETHIAN KUNJU

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

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

 Dated :05/01/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                     ------------------------
                    C.R.P.No. 180 OF 2002
                     ------------------------

            Dated this the 5 day of January, 2010
                             th


                           O R D E R

Pius C.Kuriakose, J.

The tenant against whom the Rent Control Appellate

Authority has passed an order of eviction on the ground of

arrears of rent is the revision petitioner. The parties will be

referred to as the tenant and the landlord. The landlord sought

to evict the tenant only on the ground of arrears of rent.

According to the landlord, the tenancy was governed by Ext.A1

Rent Chit and that monthly rent is Rs.150/-. The allegation was

that the rent at that rate was defaulted by the tenant since

1990, the date of execution of Ext.A1. Denying the allegation, it

was inter alia contended by the tenant that the contract rent is

only Rs.50/-. Though the execution of Ext.A1 rent chit was

admitted, the contention was that Ext.A1 was subject to a parole

agreement that the building in question will be substantially

repaired and that rolling shutters will be installed in its front. It

was contended that due to non compliance of the above

conditions governed by the parole agreement, Ext.A1 has not

CRP.No.180/2002 2

taken effect. The Rent Control Court enquired into the matter

and at trial the evidence consisted of PW1, RW1 to RW3, Exts.A1

to A3 and Exts.B1 to B11. The Rent Control Court on

appreciating the evidence came to the conclusion that Ext.A1

rent chit has not been acted upon by the parties. For coming to

such a conclusion, it was noticed by the Rent Control Court that

the building presently under the occupation of the tenant does

not satisfy the description of the building given in Ext.A1.

2. In the appeal preferred by the landlord, the Appellate

Authority made a reappraisal of the entire evidence and in

reversal of the findings of the Rent Control Court, the Appellate

Authority accepted the landlord’s case regarding the contract

rent and also regarding the rent in arrears.

3. In this jurisdiction under Section 20, several grounds

have been raised challenging the judgment of the Appellate

Authority and Sri.Varghese Prem learned counsel for the revision

petitioner has addressed us very strenuously on all the above

grounds. All the submissions of Sri.Varghese Prem were

resisted by Sri. S.V.Balakrishna Iyer, learned senior counsel for

the respondent/landlord.

CRP.No.180/2002 3

4. Sri.Varghese Prem drew our attention to Ext.A1 and

submitted that going by Ext.A1 the building has an area of 106

sq.feet while the evidence on record in the case will show that

the building under the actual enjoyment of the tenant is below

40 sq.feet only. The building, the learned counsel pointed out, is

only a stair case room. Since rent of Rs.150/- was agreed to

be paid by the tenant only for a building which satisfies the

description of the building given in Ext.A1, the landlord is not

justified in insisting that the tenant must pay the above rent for

the present building which has nothing to do with the building

described in Ext.A1. The learned counsel also highlighted before

us Ext.B10 lawyer notice sent by the landlord in the year 1997

and submitted that there is not even a whisper in Ext.B10

regarding the rent in arrears.

5. Sri.S.V.Balakrishna Iyer would remind us of the

contours of the jurisdiction in which we are presently sitting.

According to the learned senior counsel, under the statutory

scheme the final fact finding authority is the Appellate Authority

and when the findings of that Authority are reasonable, there is

no warrant at all for interference in revision.

CRP.No.180/2002 4

6. We have considered the rival submissions addressed at

the Bar in the light of those items of evidence to which our

attention was drawn by the learned counsel. As rightly submitted

by the learned senior counsel for the respondent, under the

statutory scheme the Appellate Authority is the final authority on

facts. Here execution of Ext.A1 is not disputed. The tenant set

up a parole agreement under which the landlord agreed to repair

the building and to install rolling shutters around an area of 106

square feet and the tenant agreed to pay the rent at the

enhanced rate of Rs.150/- per month for such a renovated

building. The learned Appellate Authority has rightly referred to

Section 92 of the Evidence Act and correctly held that when a

parole agreement is set up, the burden will be heavy on the part

of the person who sets up such agreement to plead and prove

such agreement. The pleadings do not contain sufficient

foundation for the parole agreement which is said to have been

entered into. As for the nature of proof given, we notice that it

is only the oral evidence of AW2 and AW3. We find from the

judgment of the Appellate Authority that the Appellate Authority

has analysed the evidenced of AW2 and AW3 throughly and

CRP.No.180/2002 5

given cogent reasons for discarding their evidence. It would

appear as if the circumstance that no allegation was levelled by

the landlord in Ext.B10 lawyer notice regarding the arrears of

rent at a time when going by the allegation of the landlord the

rent was in arrears has some moment. But the reason stated

by the Appellate Authority for not attaching much importance to

that circumstance is that in Ext.B10 the demand was for

enhancement of rent and it was not necessary to mention about

the arrears of rent, if any due at the time. The above reason is

plausible one.

7. Having scanned the judgment of the Appellate Authority,

we are of the view that though the findings are in reversal of the

decision of the Rent Control Court, all those findings are based on

appreciation of the evidence which we feel has been proper.

Almost every argument that was raised on behalf of the tenant

has been considered by the Appellate Authority and rejected

giving sound reasons. In this jurisdiction under Section 20, this

court is not expected ordinarily to substitute our conclusions for

conclusions of fact arrived at by the fact finding authority

especially when they are reasonable. We feel, having regard to

CRP.No.180/2002 6

the contours of our jurisdiction under Section 20, that there is no

irregularity, illegality or impropriety about the findings entered

by the statutory Appellate Authority. We also notice that it is

only a tentative order of eviction under Section 11 (2) (b) which

has been passed against the revision petitioner/tenant. It is

always open to the revision petitioner to make requisite deposit

under Section 11 (2)(c). We also take into account the

circumstance that the building in question is situated in an

important area of the North Paravoor Municipal town and we

have no doubt in our mind that if fair rent of the building is

fixed presently the same will not be less than the contract rent as

alleged by the landlord.

The upshot of the above discussion is that the revision fails

and we dismiss the same. We grant two months time from

today to the revision petitioner to have the order got vacated by

making requisite deposits under Section 11 (2)(c) of the Act.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk

CRP.No.180/2002 7

PIUS C.KURIAKOSE &
C.K.ABDUL REHIM, JJ.

————————

C.R.P.No. 180 OF 2002

————————

O R D E R

5th January,2010