High Court Kerala High Court

Jayaraman vs Bappankoya on 10 November, 2009

Kerala High Court
Jayaraman vs Bappankoya on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 210 of 2009()


1. JAYARAMAN, S/O.PALANIANDI, ROOM NO.
                      ...  Petitioner

                        Vs



1. BAPPANKOYA, S/O.ALI, RESIDING OF
                       ...       Respondent

                For Petitioner  :SRI.V.V.SURENDRAN

                For Respondent  :SRI.K.B.SIVARAMAKRISHNAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :10/11/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                     R.C.R.No. 210 OF 2009
                      ------------------------

           Dated this the 10th day of November, 2009

                            O R D E R

Pius C.Kuriakose, J.

Under challenge in this revision filed under Section 20 by

the tenant is the order of the Rent Control Appellate Authority

dismissing the application for condonatiin of delay caused in the

matter of filing the appeal and also the consequent judgment of

the Appellate Authority dismissing the Rent Control Appeal itself.

The delay caused in the matter of filing the appeal was 192 days.

The delay was sought to be explained by the tenant by stating

that the task of obtaining certified copy of the order of the Rent

Control Court was entrusted by him to his counsel, who defended

him before the Rent Control Court and that communication

regarding the obtainment of copy of the order was not received

by him from the office of the counsel. The landlord filed

objection to the application for condonation of delay contending

inter alia that the explanation offered is not genuine. The

petitioner did not adduce any evidence in support of his

RCR.No.210/2009 2

application for condonation of delay. It appears that it was

conceded by the petitioner that the application can be decided on

the basis of the affidavits filed by the parties. The Appellate

Authority was not inspired by the explanation offered by the

petitioner. The Appellate Authority referred to the judgment of

the Supreme Court in Vedabai alias Vaijayantabai – Baburao

Patil v. Shantaram Baburao Patil and others (AIR 2001 SC 2582)

and found that in the instant case the delay was inordinate and

therefore, the consideration that condoning the delay will cause

prejudice to the landlord was to be taken into account.

Accordingly, the Appellate Authority held that the no sufficient

case was made out by the tenant for condoning the delay and

dismissed the I.A. and consequently the appeal also.

2. We have heard the submissions of Sri.P.A.Harish,

learned counsel for the revision petitioner and

Sri.K.B.Shivaramakrishnan, learned counsel for the respondent.

Sri.Harish submitted that the adjudication of the Rent Control

Appeal on its merit may be facilitated atleast by imposing terms

on the revision petitioner. He pointed out that the need

projected by the landlord in the context of sub section (3) of

RCR.No.210/2009 3

Section 11 was that the landlord’s son wants to carry on business

not only in the petition schedule premises, but also another room

which was subject matter of another RCA (RCA No.96/2008).

Since that RCA is pending, the landlord will not be able to

accomplish the projected need unless that RCA is also disposed

of in favour of the landlord. Sri.Shivaramakrishnan would

quickly respond to the above submission of Sri.Harish saying

that it is not the same business which is proposed to be

conducted by the landlord’s son in these two rooms. Separate

businesses are proposed to be conducted in these two rooms.

Therefore, if the room which is subject matter of the present

Rent Control Revision is got vacated, it will be possible for the

landlord’s son to carry on one of the proposed businesses.

Sri.Shivaramkrishan further submitted that idea of preferring

the appeal against the order of the Rent Control Court struck

the tenant only at a later stage. As soon as the decision of the

Rent Control Court was known, the tenant approached the

landlord and sought for three months time to vacate the

premises. The landlord very graciously allowed seven months

time. Now the landlord is cheated by the tenant. No indulgence

RCR.No.210/2009 4

be shown to such a tenant, so submitted by the learned

counsel.

3. We have very anxiously considered the rival submissions

addressed at the Bar. We have kept in mind the judicial

precedents governing exercise of jurisdiction by this court under

Section 5 of the Indian Limitation Act including the judgment of

the Supreme Court in Collector, Land Acquisition Anantnag and

another v. Mst.Katiji and others (AIR 1987 Supreme Court

1353). After all, the defeated tenant has a right of appeal under

Section 18 of Act 2 of 1965. Even though the petitioner did not

adduce any evidence to substantiate the explanation offered by

him for condoning the delay, we are of the view that his

explanation that his counsel (or the counsel’s clerk) did not

promptly informed him about the obtainment of certified copy of

the order of the Rent Control Court is not improbable. At any

rate, it is clear to our mind that the revision petitioner did not

receive intimation even if the same was sent by the counsel’s

office on time. At the same time, we find some merit in the

submission of Sri.Shivaramakrishnan that the averments in the

affidavit sworn to by the tenant in support of his application for

RCR.No.210/2009 5

condonation of delay were not specific. Under the above

circumstances, we are of the view that relief can be given to the

petitioner only on stringent terms. We notice that current

monthly rent of Rs.500/- being paid by the revision petitioner to

the landlord is far below the rent which the building may fetch

if the same is let out today. Under the above circumstances, we

decide that one of the conditions to be imposed for granting

relief to the petitioner is refixation of monthly rent prospectively

subject to the right of either sides to move the competent court

for fixation of fair rent. Accordingly, we decide the RCR issuing

the following directions:

1). The order of the Rent Control Appellate Authority

dismissing I.A. No.58/2009 as well as its judgment dismissing

the appeal in RCA No.4/2009 are set aside.

2). I.A. 58/2009 will stand allowed and RCA will stand

restored to file subject to the following conditions;

i). Monthly rent payable by the

revision petitioner for the subject building

will stand refixed tentatively with effect

from 1st December, 2009 at Rs.1000/- per

RCR.No.210/2009 6

month. This refixation is without prejudice

to the right of either of the parties to

move the competent court for fixiation of

fair rent.

ii). The Revision Petitioner shall pay a

sum of Rs.2,500/- to the respondent either

directly or through the respondent’s counsel

in this court on or before 25/11/2009.

iii). The Revision Petition shall pay a

sum of Rs.500/- to the Kerala Medication

Centre within the same time limit.

iv). Receipts against the two payments

mentioned above shall be produced by the

revision petitioner before the Rent Control

Appellate Authority.

3). The present judgment setting aside the order

dismissing the application for condondation of delay and restoring

the appeal will become operative only if the two payments are

made within the time limit.

Once it is noticed that the above order has become

RCR.No.210/2009 7

operative, the Appellate Authority will restore the appeal and

dispose of the RCA in accordance with law at the earliest. It will

be ensured that the RCA is disposed of finally within one month

thereafter.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk