High Court Kerala High Court

K.C.Vijayan vs T.J.Joshy on 26 May, 2009

Kerala High Court
K.C.Vijayan vs T.J.Joshy on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 92 of 2009()


1. K.C.VIJAYAN S/O. VAVACHAN,
                      ...  Petitioner

                        Vs



1. T.J.JOSHY S/O. THENAPARAMBIL JOSEPH,
                       ...       Respondent

2. T.J.JAMES @ JIMMY, S/O. THENAPARAMBIL

3. T.J.PATSY,

4. T.J.JOLLY,

5. T.J.JOSSY,

6. T.J.JENSON,

7. T.J.ROY,

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  :SRI A BALAGOPALAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :26/05/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                             R.C.R.No.92 OF 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 26th day of May, 2009

                                     ORDER

Barkath Ali, J.

In this revision filed by the tenant under Section 20 of Act 2 of

1965 arising out of a petition for eviction under Section 11(4)(iii) of

the Act, the only point which arises for consideration is whether the

Rent Control Court and Appellate Authority were justified in

upholding the plea of landlord that the tenant has another building in

his possession which is reasonably sufficient for his requirement and

ordering eviction under Section 11(4)(iii) of the Act.

2. The facts in brief are these. The landlord filed rent control

petition before the Rent Control Court claiming eviction under Section

11(3) and 11(4)(iii) of Act 2 of 1965; that is, the landlord bonafide

requires the petition schedule room for conducting business and that

tenant has alternative building in his possession which is reasonably

sufficient for conducting his business. The Rent Control Court

dismissed the rent control petition holding that the need is not bonafide

and that the tenant is not in possession of any alternative building. In

RCR.No.92/09 2

appeal, the Rent Control Appellate Authority, allowed the appeal and

ordered eviction on both grounds. The tenant challenged the said

judgment in C.R.P.No.2896/2001 before this court. During the

pendency of the revision, the landlord died. His legal heirs were

impleaded. This court allowed the C.R.P. and set aside the order of

eviction on both grounds and remanded the matter to the Rent Control

Court to decide the matter afresh after affording opportunity to the

parties to adduce further evidence in support of their contentions. The

scope of the remand was to consider the bonafide need of the additional

petitioners and the ground under Section 11(4)(iii) of the Act. The

judgment of the appellate authority that the tenant is not entitled to the

benefit of second proviso to Section 11(3) of the Act was confirmed.

After remand, the Rent Control Court disallowed the claim for eviction

under Section 11(3) of the Act and allowed the claim for eviction under

Section 11(4) (iii) of the Act. The appellate authority confirmed the

said order. The tenant has come up in revision challenging the said

judgment and decree.

2. Sri.M.Gopikrishnan Nambiar, learned counsel for the

petitioner, very strenuously argued that the appellate authority is erred

RCR.No.92/09 3

in ordering eviction under Section 11(4)(iii) of the Act. Having

considered the submissions made by the learned counsel and having

gone through the findings concurrently entered by the Rent Control

Court and the Appellate Authority in the context of eviction ordered

under Section 11(4)(iii) of the Act, we are of the view that there is no

warrant for invocation of the revisional jurisdiction under Section 20 of

the Act. The learned counsel for the petitioner would lastly request for

grant of one year’s time to surrender the premises. Notice was given to

Sri.A.Balagopalan, learned counsel who appeared for the respondent

before the Rent Control Appellate Authority. Sri.Balagopalan resisted

the request of the learned counsel for the petitioner and submitted that

one year’s time may not be granted.

3. Under these circumstances, we are of the view that time for

surrendering the premises can be granted upto 31/12/2009 under the

following conditions :

1) The tenant shall file an affidavit before the execution court

undertaking to give peaceful surrender of the premises on or before

31/12/2009. The affidavit shall be filed within one month from today.

2) If such an affidavit is filed, the execution petition to be

RCR.No.92/09 4

filed shall be adjourned to 01/01/2010.

3) The tenant shall discharge the arrears of rent up to

31/12/2009.

The parties shall suffer their respective costs.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE
sv.

RCR.No.92/09 5