High Court Kerala High Court

Joseph Phoenix vs The Tahsildar on 23 January, 2009

Kerala High Court
Joseph Phoenix vs The Tahsildar on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2649 of 2009(M)



1. JOSEPH PHOENIX
                      ...  Petitioner

                        Vs

1. THE TAHSILDAR, KANAYANNUR, ERNAKULAM
                       ...       Respondent

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

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

 Dated :23/01/2009

 O R D E R
            PIUS.C.KURIAKOSE & M.C.HARI RANI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                          W.P.(C)No.2649 OF 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 23rd day of January, 2009

                                JUDGMENT

Pius.C.Kuriakose, J.

The prayer in this writ petition under Article 226 of the

Constitution filed by the petitioner, who claims to be a tenant of a

building belonging to the second respondent, is that with the intention

of compelling him to vacate the building occupied by him other than of

the provisions of Act 2 of 1965, the second respondent has locked up

the tenanted building. According to the petitioner, he filed Ext.P2

petition before the first respondent – Accommodation Controller on

16/01/2009 and the Accommodation Controller readily entertained the

petition, conducted enquiry through the village officer and the village

officer reported to the Accommodation Controller that the landlady

confessed before him that she deliberately locked up the room since the

petitioner tenant had not obliged to her request for surrender. Ext.P3

order is seen passed by the Accommodation Controller accepting the

report on 20/01/2009.

WPC.No.2649/09 2

2. The present writ petition is filed seeking immediate

implementation of Ext.P3 by directing the first respondent Tahsildar to

break open the locks of the building in question and thereby facilitate

the petitioner’s re-entry into the building.

3. We have heard Sri.George Mecheril, learned counsel for

the petitioner. He persuaded us very strenuously for passage of

interim order in the lines of the final prayer in the writ petition for

implementation of Ext.P3 forthwith. According to the learned counsel,

the petitioner is unable to possess and enjoy the building in which he is

carrying on business as a tenant paying rent promptly. Despite the

persuasive submission of the learned counsel, we are of the view that

we won’t be justified in granting relief – interim or final, in this case.

The first respondent has passed the order only on 20/01/2009.

According to the learned counsel, Ext.P4 application seeking

implementation of Ext.P3 was filed by the petitioner before the first

respondent only yesterday ( 22/01/2009).

4. Learned counsel asserted before us that Ext.P4 was actually

moved for orders before the first respondent yesterday (22/01/2009) at

11:00 a.m. and that the first respondent has taken up the same for

orders. It is too early for the petitioner to complain that Ext.P3 has not

WPC.No.2649/09 3

been implemented by the first respondent and therefore we are inclined

to decline the relief on the reason that the writ petition is pre-mature.

5. Having gone through Ext.P3, what we notice is that a final

order has been passed by the first respondent granting the final relief

sought for by the petitioner in Ext.P2 application without notice to the

second respondent landlady. The enquiry referred to in Ext.P3 is

obviously an enquiry which was ordered without notice to the second

respondent. Even if in the enquiry, Tahsildar has given notice to the

second respondent, the first respondent is expected to hear the second

respondent also, before a final order in the nature of Ext.P3 is issued.

Now that the petitioner is seeking immediate implementation of Ext.P3,

it is necessary that the first respondent hears the second respondent also

before he passes final orders on Ext.P4.

Under the above circumstances, even as we decline the relief

sought for in the writ petition, we issue the following order:

1) If Ext.P4 petition has been received on the

files of the first respondent on 22/01/2009 as the

petitioner asserts and if no final order has been so far

passed on Ext.P4 by the first respondent, the first

respondent will issue a hearing notice to the second

WPC.No.2649/09 4

respondent by special messenger and pass final orders

on Ext.P4 in accordance with law after hearing the

second respondent also.

2) The first respondent will ensure that final

orders are passed on Ext.P4 immediately i.e. at any rate

within two days of service of the hearing notice on the

second respondent. Hearing as directed above shall be

conducted on the very date mentioned in the hearing

notice.

3) Even if final orders have already been

passed on Ext.P4 by the first respondent, the first

respondent will not issue coercive process for

implementation of those final orders without giving a

breathing time to the second respondent to obey the

order.

PIUS.C.KURIAKOSE, JUDGE

M.C.HARI RANI, JUDGE

sv.

WPC.No.2649/09 5