High Court Kerala High Court

K.K.Saifi vs K.A.Juliet on 7 January, 2010

Kerala High Court
K.K.Saifi vs K.A.Juliet on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 252 of 2010(F)


1. K.K.SAIFI, S/O. KOCHU MOHAMMED,
                      ...  Petitioner

                        Vs



1. K.A.JULIET, AGED 54 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  :SRI.ABRAHAM LAL

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :07/01/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                     ------------------------
                   W.P.(C).No. 252 OF 2010
                     ------------------------

            Dated this the 7 day of January, 2010
                             th


                           JUDGMENT

Pius C.Kuriakose, J.

The tenant is the petitioner in this writ petition under

Article 227. He challenges Ext.P4 order passed by the Rent

Control Appellate Authority vacating the conditional stay which

had been granted in respect of execution proceedings. He also

challenges Ext.P5 order issued by the Execution Court directing

delivery on the reason that the Appellate Authority has vacated

the stay.

2. The Rent Control Court passed order of eviction on the

grounds of arrears of rent and bona fide need for own occupation.

The writ petitioner preferred an appeal to the Rent Control

Appellate Authority and sought for stay of execution. The

Appellate Authority granted stay subject to the condition that the

entire arrears of rent admitted shall be deposited within one

month of 13/11/2009. The petitioner became liable on the

terms of that order to pay or deposit a sum of Rs.51,000/- being

WPC.No.252/2010 2

admitted arrears. But he did not make deposit or payment.

Instead, he filed Ext.P3 application seeking enlargement of time

for making deposit by four weeks. The learned Appellate

Authority did not pass any order on Ext.P3. But, noticing that the

condition imposed on the stay petition had not been complied

with, what the Appellate Authority did was to pass Ext.P4 order

vacating the stay.

3. We have heard the submissions of Sri. S.P.Chaly,

learned counsel for the petitioner and those of Sri. Abraham Lal,

learned counsel for the respondent. We notice that against Ext.P5

order passed by the Executing Court, the petitioner has statutory

remedy by way of revision under Section 14 of the Act to the

District Court. However, since the writ petition challenges Ext.P4

also, we are inclined to entertain the same. The appeal, which

the writ petitioner has filed against the order of eviction passed

by the Rent Control Court, is a statutory appeal under Section 18

of Act 2 of 1965. We notice that eviction order has been passed

also on the substantial ground under sub section (3) of Section

11. The averments in the affidavit sworn to by the petitioner in

support of Ext.P3 application has some appeal to us. We feel

WPC.No.252/2010 3

that having filed statutory appeal against Ext.P1 order of eviction,

the petitioner should be allowed to have the appeal decided on

merits by the Appellate Authority. At the same time, we are not

inclined to grant any relief to the petitioner unless it be on

stringent conditions.

4. The result of the above discussions is that the writ

petition will stand disposed of issuing the following directions.

i). Ext.P4 order passed by the Rent Control

Appellate Authority (Vth Additional District

Court,Ernakulam) and Ext.P5 of the Munsiff’s

Court will stand set aside on condition that the

writ petitioner pays a sum of Rs.75,000/-(Rupees

Seventy Five Thousand only) to the respondent

towards the arrears of rent claimed against him

without prejudice to his contention in the RCA.

on or before 1/2/2010.

ii). There will be a further condition that

the petitioner shall pay a sum of Rs.3,000/-

(Rupees Three Thousand only) as costs to the

respondent through his counsel in this court

WPC.No.252/2010 4

within the same time limit.

Iii). If the two amounts mentioned above

are not paid, Exts.P4 and Ext.P5 will stand

confirmed and the Execution Court will be bound

to effect delivery immediately.

iv). Considering the above directions, we

direct the Execution Court to adjourn the delivery

ordered under Ext.P5 to 2/2/2010. Once the

Appellate Authority notices that the petitioner

has complied with the above directions on time,

that authority will ensure that the RCA itself is

disposed of early and at any rate within six

weeks from 2/2/2010. It is needless to

mention that under such a contingency, the

Execution proceedings will stand put off till the

final disposal of the RCA.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk