High Court Kerala High Court

Jojo vs Joseph on 25 October, 2007

Kerala High Court
Jojo vs Joseph on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 39 of 2007()


1. JOJO, AGED 50, S/O.AUGUSTINE,
                      ...  Petitioner

                        Vs



1. JOSEPH, AGED 72, S/O.VALOORAN PAILEE,
                       ...       Respondent

                For Petitioner  :SRI.P.N.RAMAKRISHNAN NAIR

                For Respondent  :SRI.S.B.PREMACHANDRA PRABHU

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/10/2007

 O R D E R
          K. BALAKRISHNAN NAIR & T.R. RAMACHANDRAN NAIR,JJ

         ================================================

                                 R.C.R.No. 39 OF 2007

         ================================================

                      Dated this the 25th  day of October, 2007.


                                          ORDER

Balakrishnan Nair,J

The tenant is the revision petitioner and the landlord is the

respondent. The R.C.P was filed under Sections 11(2)(b), 11(3) and

11(8) of the Kerala Building (Lease & Rent Control) Act. The Rent

Controller dismissed the application. The landlord appealed. The

appeal was allowed permitting eviction under Sections 11(2)(b) and 11

(3). Though the claim under Section 11(8) was dismissed by the Rent

Controller the said decision was not challenged in the appeal.

2. Since the rate of rent is not disputed, there is no serious

challenge on the finding under Section 11(2)(b) except the contention

that some amount received from the tenant as advance is liable to be

adjusted towards the arrears of rent. This is a point which the revision

petitioner can raise before the Execution Court during the proceedings

under Section 11(2)(c).

3. The main point canvassed before us is regarding the

sustainability of finding under Section 11(3). The brief facts necessary

for the consideration of the said point are the following:-

R.C.R. No. 39/2007 : 2:

The landlord was running a small jewellery shop in a small room

in his residential building which is by the side of the public road. Since

the jewelery business was not profitable, he has stopped it and

presently he is running there a shop selling vessels, utensils etc. of

brass, copper and aluminium etc. Since the present room housing the

business establishment is part of his residential building, he would like

to shift it to the petition schedule building which is part of a line

building owned by him. Altogether, there are 4 rooms in that line

building of which two are occupied by tenants and two are occupied by

his son for doing business. One of the rooms occupied by the tenants

is the petition schedule room. He bona fide requires the said room for

his own occupation. The tenant resisted the said claim stating that the

said requirement is not bona fide. He has been running the business

in the present premises for a long period. So he can continue there.

The claim that he requires additional accommodation for residential

purpose and the rooms available are not sufficient for residential

purpose is made without any basis. He has got ample space for doing

the business in the present building. There are two other rooms

adjacent to the existing room in the possession of the petitioner. If

the petitioner wants to expand his business, the said rooms can be

R.C.R. No. 39/2007 : 3:

used. The tenant also disputes the statement of the landlord

regarding the floor area of the present room in his possession. It is

also stated that by the side of the room in which the landlord’s son is

doing business, there is vacant space. The landlord can use that space

for running business.

4. From the side of the petitioner, PWs 1 and 2 were examined

and Exts. A1 to A4 were marked. From the side of the tenant, he got

himself examined as RW1. Ext. C1 commission report and Ext. C1(a)

sketch were marked. The Rent Controller found that the petitioner is

residing in a very large building. There is sufficient accommodation for

the use of his family members. So the need to shift the existing

business from his residential building is made without bona fides. It is

also found that there is a charthu behind the line building. The said

charthu/room can also be used for running the business. So the claim

of the landlord under Section 11(3) was held to be not bonafide based

on the above said two facts. Both the limbs under the 2nd proviso to

Section 11(3) was found in favour of the landlord by the Rent

Controller also.

5. The appellate authority found that the residential building is a

small building having a total plinth area of 650 sq. feet. So the need

R.C.R. No. 39/2007 : 4:

urged by the landlord to shift his business from the portion of the

residential building is bonafaide and genuine. It was also found that

the charthu/room in possession of the landlord is not suitable for

starting the business. So the claim made by the landlord was found to

be bonafide. The Rent Controller’s finding under the 2nd proviso was

upheld by the appellate authority also.

6. In this case, the learned counsel for the revision petitioner

mainly attacked the finding of the appellate authority that the need of

the landlord is bonafide. The learned counsel for the petitioner pointed

out that the landlord was doing the business for the last 14 years in

the existing premises. Therefore, the claim for a new space is made

without any bonafides. Further, the landlord’s son is occupying two

rooms in the line building and he is engaged in a business similar to

that of the one run by the landlord. Therefore, it is unnecessary for

the landlord to start the very same business in the adjacent room. It

is also canvassed that the landlord was an old person. So, it is

unnecessary for him to shift the business. The finding regarding the

bonafides is, therefore, unsustainable, it is submitted.

7. We find it difficult to accept the above contentions of the

counsel for the revision petitioner. Even if the landlord is an old man

R.C.R. No. 39/2007 : 5:

there is nothing wrong in his claim that he wants to shift the business

to a more convenient place. The fact that his son is engaged in a

similar business is not a bar to the petitioner to do the same business

in an adjacent room. Further the charthu/room found to be vacant is

behind the line building and the same cannot be put to use for

business purpose as the same does not face the adjacent road. The

learned counsel for the petitioner also took us through the relevant

portion of the deposition of the witnesses dealing with the bona fide

requirement. But, we find that the finding of the appellate authority

on this point is supported by materials on record and the reasonings

for the finding are sound. We fully agree with the reasons and

conclusions of the appellate authority. In the result, the attack made

by the revision petitioner against the finding under Section 11(3)

rendered by the appellate authority fails.

The learned counsel for the petitioner prayed for some time to

vacate the premises as he is running a business. Having regard to the

facts of the case, the petitioner is granted six months time from today

to vacate the premises on condition that he files an unconditional

undertaking in the form of an affidavit before the Execution Court

undertaking to vacate the premises within six months from today. He

R.C.R. No. 39/2007 : 6:

shall continue to pay the rent payable from time to time till the room is

vacated. The affidavit in this regard shall be filed within three weeks

from today.

K. BALAKRISHNAN NAIR, JUDGE.

T.R. RAMACHANDRAN NAIR, JUDGE.

rv

R.C.R. No. 39/2007 : 7:

K. BALAKRISHNAN NAIR &

T.R. RAMACHANDRAN NAIR, JJ

——————————————-

O.P. NO. 21 of 2004

—————————————-

25th day of October, 2007

JUDGMENT

R.C.R. No. 39/2007 : 8: