High Court Kerala High Court

K.Ascar Ali vs V.P.Yusuf on 19 August, 2008

Kerala High Court
K.Ascar Ali vs V.P.Yusuf on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 114 of 2008()


1. K.ASCAR ALI, AGED 40 YRS, S/O.UMMERKUTTY
                      ...  Petitioner
2. MANU, AGED 67 YRS, W/O.UMMERKUTTY,
3. MASHOOD, S/O.UMMERKUTTY, SAIKRIPA,
4. SUBAIDA, D/O.UMMERKUTTY, SAIKRIPA,
5. SHAHANAVAS, S/O.UMMERKUTTY,SAIKRIA,
6. SAFEERA, S/O.UMMERKUTTY, SAIKRIPA,

                        Vs



1. V.P.YUSUF,S/O.MAYANKUTTY 58 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :SMT.PRABHA R.MENON

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/08/2008

 O R D E R
                                  P.R.Raman &
                       T.R. Ramachandran Nair, JJ.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                        R.C.R.Nos.113 & 114 of 2008
                     - - - - -- - - - - - - - - - - - - - - - - - - - -
                  Dated this the 19th day of August, 2008.

                                    O R D E R

Ramachandran Nair, J.

These two revision petitions arise from the common judgment

rendered by the Rent Control Appellate Authority, Vadakara in

R.C.A.Nos.26/2007 and 27/2007. The tenants are the revision petitioners.

Eviction is ordered under Sections 11(2)(b) and 11(3) of the Kerala

Buildings (Lease & Rent Control) Act, 1965 (for short ‘the Act’) by the Rent

Control Court which stands confirmed by the Appellate Authority.

2. Learned counsel for the petitioners contended that the bonafide

need pleaded is not genuine and the approach made by the authorities below

is totally erroneous. It is submitted that the landlord sought eviction of the

rooms in question for starting business for his son Haris who is conducting

a cool bar in one of the rooms in the very same building. The said room is

sufficient for the purpose of conducting the super market which is proposed

to be opened by the son. It is also pointed out that already a room is

available in the second floor which remained vacant and in the absence of

any special reasons pleaded by the landlord, the eviction ordered cannot be

RCRNos.113
& 114/2008 -2-

supported. It is further contended that the respective tenants had provided

amounts towards security deposits to the previous landlord and if those

deposits are adjusted, there will not be any arrears of rent also.

3. The short facts leading to the dispute are necessary to be stated to

appreciate the said contentions. The averments in R.C.R.No.114/2008

shows that the tenants obtained the schedule room on lease from the

predecessor-in-interest of the landlord on 18.3.1992. The assignment in

favour of the present landlord is by document dated 4.12.1994 and the

tenants have been paying rent to the respondent herein. The rent was

enhanced from July 2000. The building in question consists of basement

floor, ground floor and two mores stories. One of the sons of the landlord

Shri Haris is occupying room No.18/2A in the ground floor where he is

conducting a cool bar. The schedule room is numbered as 18/2C which is

near to the room in the possession of the son. The room is required for

starting a super market and the room that is already in the possession of the

son is not sufficient for the said purpose. The adjoining room, viz. room

No.18/2B in the possession of other tenants is also required for the purpose

of the business and for which R.C.P.No.35/2004 has been filed. The son

has the facility of a godown in the basement floor for storing the

RCRNos.113
& 114/2008 -3-

commodities of the super market. No other rooms are in the possession of

the landlord or his son.

4. The tenants contended that they had paid a sum of Rs.1,25,000/- to

the predecessor-in-interest for the construction of the room on condition that

it would be returned on vacating the room. The bonafide need pleaded is

not genuine, especially since he is already conducting a cool bar and it was

further contended that the tenants are depending on the income derived

from the optical business they are conducting in the petition schedule

building, for their livelihood.

5. The tenants in R.C.R.No.113/2008 are occupying one of the rooms

in the ground floor where they are conducting the business of repair and sale

of watches. They have advanced an amount of Rs.1,10,000/- for the

purpose of construction of the building.

6. We will now consider the main ground raised by the learned

counsel for the petitioners regarding the genuineness of the bonafide need.

The bonafide need pleaded is to start a super market by one of the sons of

the landlord, namely, Haris. It is clear from the evidence that even though

he is conducting a business in cool bar, that business is not progressing and

therefore he wants to stop the same and to start a super market. He was

RCRNos.113
& 114/2008 -4-

examined as P.W.1 and has stated in detail the requirement of the schedule

buildings to start a super market. One of the points raised by the petitioners

is that his father, the landlord has not been examined. The Appellate

Authority rejected the said contention relying upon the decision of the Apex

Court in Rangubhayi v. Hajayimmal Gokulchand (AIR 1999 SC 3089)

and the decisions of this court in Subaida v. Krishnan (1986 KLT 663) and

Lakshmi v. Labhakunju Ameer Hamsa (2005 (3) KLT 627), taking the

view that it is not the requirement of the law that the landlord must enter the

box to support his case and this is a matter to be proved by cogent evidence

and the court has to objectively assess the same in the light of the pleadings

and the evidence adduced. Therefore, the contention on that aspect cannot

be sustained and we reject it.

7. The other point raised is that there is a vacant room available with

the landlord in the third floor and no special reasons have been pointed out.

Learned counsel for the respondent submitted that the said room is in the

third floor and the same has been set apart for the requirement of his brother

who is proposing to conduct a business in textiles by getting eviction of the

tenanted premises involved in the connected case, viz. R.C.R.No.116/2008

along with this room and the requirement of that room has been specifically

RCRNos.113
& 114/2008 -5-

pleaded in the said case. Apart from that, here P.W.1 is proposing to

conduct a business in super market in the ground floor and therefore it can

be easily presumed that the room in the third floor will not be of any use

for him to conduct a business in the ground floor. P.W.1 has also explained

that a super market can be profitably conducted only in the ground floor

which explanation is a very reasonable and acceptable one. Therefore,

viewed in that manner, it cannot be said that the bonafide need pleaded is

not genuine.

8. As regards the contention that the tenants are depending upon the

income from the business for their livelihood, there was no evidence and

therefore that contention was rejected. As regards the second limb of the

proviso, the landlord had produced Ext.X1 certified copy of the building tax

assessment register of Vadakara Municipality which shows the availability

of vacant rooms in Ward No.18 of the said Municipality in which the

petition schedule building is also situated. No contra evidence has been

adduced by the tenant. Primarily, it is for the tenants to establish by clear

evidence that no suitable rooms are available in the locality and that burden

has also not been discharged. In these circumstances, the tenants were

found not eligible for the benefit of the second proviso to Section 11(3) of

RCRNos.113
& 114/2008 -6-

the Act. We do not see any reason to interfere with the said finding.

9. As far as the ground raised under Section 11(2)(b) of the Act is

concerned, both the authorities have found that the rent is in arrears and the

tenants are entitled to be evicted on that ground also. In fact, learned

counsel for the petitioners contended that if the advance amount paid is

adjusted towards rent, then there will not be any arrears. It was submitted

by the learned counsel for the landlord that the said amount cannot be

adjusted and it will be returned when the tenants vacate the building and the

key is handed over. We find that the argument raised by the learned counsel

for the petitioners on that score is also not correct. In R.C.A. No.26/2007

which is the subject matter of R.C.R.No.114/2008, there is a clear finding

by the Appellate Authority and by the Rent Control Court that the rent

remained in arrears. In R.C.A.No.27/2008 which is the subject matter of

R.C.R.No.113/2008 also, the finding is in favour of the landlord. We have

already held that the argument of the learned counsel for the petitioners

regarding the adjustment of the security amount cannot be accepted.

Therefore, there is no error in the finding that the ground under Section 11

(2)(b) of the Act has been established. We find no merit in the revisions

petitions and the same are dismissed.

RCRNos.113
& 114/2008 -7-

10. In regard to the plea that the security amount has to be adjusted,

learned counsel for the landlord fairly submitted that at the time of vacating

the building, the landlord is prepared to pay back the same to the tenants

and we record the same. If there is any arrears of rent remaining to be paid,

the landlord will be entitled to adjust the said arrears from out of the

security amount and return the balance amount to the tenants when they

vacate the building.

In the facts and circumstances of the case, we grant three months time

from today to the petitioners to vacate the premises on condition that they

file an undertaking in the form of an affidavit before the Rent Control Court

undertaking to vacate the premises unconditionally on or before the expiry

of three months from today and also to deposit the arrears of rent, if any,

due within three weeks from today and continue to pay the monthly rent till

the premises are vacated. The affidavit shall be filed within the above said

period of three weeks from today. The petitioners shall continue to pay an

amount equivalent to the rent payable, towards compensation for use

and occupation, till possession is surrendered. If any of the conditions

RCRNos.113
& 114/2008 -8-

aforesaid is violated, then the order of eviction will become enforceable at

once.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/