High Court Kerala High Court

K.Mohanan vs Pottendavida Usman on 21 July, 2010

Kerala High Court
K.Mohanan vs Pottendavida Usman on 21 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 196 of 2010()


1. K.MOHANAN, S/O GOPALAN, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. POTTENDAVIDA USMAN, S/O. LATE MAMMED,
                       ...       Respondent

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  : No Appearance

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

 Dated :21/07/2010

 O R D E R
          PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                      R.C.R.No.196 OF 2010
                      ------------------------

              Dated this the 21st day of July, 2010


                            O R D E R

Pius C.Kuriakose, J.

The tenant challenges in this revision under Section 20 the

judgment of the Rent Control Appellate Authority confirming the

order of eviction passed by the Rent Control Court under Section

11(4)(iii). In fact the respondent/landlord invoked the ground

of arrears of rent Section 11(2)(b) and the ground of bona fide

need for own occupation under Section 11(3) also for evicting

the tenant. Eviction on the ground of arrears of rent was

declined by the Rent Control Court and the said order has

become final. The Rent Control Court ordered eviction under

Section 11(3). But, during the pendency of the appeal preferred

by the tenant the person, for whom possession of the building

was sought under Section 11(3), passed away. It was noticed by

the Appellate Authority that, the need under Section 11(3) was

R.C.R. No.196/2010. 2

not the need for personal occupation of the person who passed

away alone, but occupation by the family members of him also.

Hence permitting the landlord to amend the pleadings, the issue

of ordering eviction under section 11(3) was relegated to the

Rent Control Court.

2. It was on the basis of a building, which is referred to in

the judgment of the Appellate Authority as ‘Janaki’s building’,

that the Rent Control Court passed order of eviction under sect

ion 11 (4)(iii). The pleading of the landlord in the RCP was that

the tenant has acquired possession of another building and is

actually doing his business of conducting taxi house (hiring of

furniture, etc.) from that building. The revision petitioner’s

defence was one of total denial. It became evident through

Ext.A3 and the tenant’s own oral evidence that he had come into

possession of the building referred to as ‘Janaki’s building’. The

tenant’s case was that the above building is a residential building

in which he is presently residing. Significantly, the tenant did

not specifically contend even alternatively that the above

building is not reasonably sufficient for his requirements. The

statutory authorities have taken the view that when it becomes

R.C.R. No.196/2010. 3

evident that the tenant is in possession of another building, it is

the tenant’s burden to adduce evidence and show that the said

building is not reasonably sufficient for his requirements within

the same city, town or village. It is in that view of the matter

that the Appellate Authority confirmed the order of eviction

passed under Section 11(4)(iii).

3. In this revision under section 20, various grounds have

been raised assailing the judgment of the Appellate Authority to

the extent it relates to section 11 (4)(iii). Mr.R.Surendran,

learned counsel for the revision petitioner, addressed arguments

before us on the basis of all the grounds. Inter alia,

Mr.Surendran submitted that the building, which the tenant has

admitted to be in his possession, is a residential building only. A

ration card, which was sought to be adduced as an item of

evidence before the Appellate Authority, was not allowed to be

brought on record. At any rate, according to the learned counsel,

a residential building will not be suitable for conduct of business.

As regards Ext.A3, Mr.Surendran submitted that Ext.A3 was not

put to his client, while he was examined as RW1, during cross

examination. Hence, reliance placed on Ext.A3 to hold that the

R.C.R. No.196/2010. 4

tenant has acquired possession of another building reasonably

sufficient for his requirement is not justified. The learned counsel

submitted that the petition schedule building is a double storied

building and it is too much to assume that there will be enough

facility in Ext.A3 building for accommodating the entire business

which is being carried on in the petition schedule building.

Mr.Surendran further submitted that the rent control petition

lacks in proper pleadings regarding section 11(4)(iii) as there is

no plea that the building acquired by the tenant is reasonably

sufficient for the tenant’s requirement. The learned counsel

would argue that Section 11(4)(iii) of Act 2 of 1965 is

unconstitutional and is liable to be struck down as it is likely that

the above eviction ground be invoked by the landlords of

buildings simultaneously possessed by a tenant resulting in the

situation of the tenant becoming liable to be evicted from both

the buildings. Mr.Surendran further requested that as the matter

is already before the Rent Control Court in the context of Section

11(3), let the issue of section 11(4)(iii) also be reconsidered by

the Rent Control Court.

R.C.R. No.196/2010. 5

4. We have anxiously considered the submissions of

Sri.Surendran. According to us, the legislative intendment

underlying section 11(4)(iii) is that at a time, where there is

acute accommodation shortage, the tenant should not be allowed

the luxury of having more buildings in his possession than that

what is actually necessary for his purpose, so that additional

buildings in the possession of the tenant can be made available

either for a needy landlord or for other needy tenants. Here

there was a specific plea by the landlord that the tenant has

acquired possession of another building and that it is in that

building that the tenant is presently conducting the business

which he was conducting in the petition schedule building. True,

the statutory requirement that the building, possession of which

is acquired by the tenant over and above the petition schedule

building, is reasonably sufficient for the tenant’s requirements in

the same city, town or village, is not specifically pleaded. But,

we notice that it has been pleaded by the landlord that it is in

the newly acquired building that the tenant is conducting

business. The authorities under the Rent Control Act are not

expected to analyse the pleadings meticulously. According to us,

R.C.R. No.196/2010. 6

pleadings raised by the landlord are sufficient enough to

constitute eviction ground since any building, in which the

tenant is allegedly conducting the business which he used to

conduct in the petition schedule building will have to be

reasonably sufficient for the tenant’s requirement. At any rate

we are convinced that no prejudice has been occasioned to the

tenant on account of insufficiency of pleadings.

5. The statutory requirement under Section 11 (4)(iii) is not

ownership of a building other than the petition schedule

premises, instead, the requirement is possession. Ext.A3

coupled with the tenant’s own admission in the witness box will

show that though the building in question stands in the name

of his mother Janaki, it is the tenant, who is in actual occupation

of the building. We are not impressed by the submission of Sri.

Surendran that Ext.A3 was not put to the tenant in cross

examination. It is true that it was not Ext.A3 that was put to the

tenant in cross examination, but another agreement in respect of

the building covered by Ext.A3. It was thereafter that Ext.A3

was got marked in evidence. Ext.A3 is a certified copy of the

Property Tax Assessment Register maintained by the local

R.C.R. No.196/2010. 7

authority in respect of the building mentioned therein. Ext.A3 is

a document having considerable probative value in view of

section 26 of Act 2 of 1965 and the Rent Control Court was

bound to accept admission of Ext.A3 in evidence. In all

probability, Ext.A3 was admitted in evidence on consent. Even

without consent, Ext.A3 was liable to be admitted in evidence.

6. As already indicated, the tenant did not have a specific

case that the building covered by Ext.A3 was not reasonably

sufficient for his requirement. On the contrary, his case was that

he has nothing to do with that building. Once it became evident

that the tenant is in possession of the building, it was his burden

to have adduced cogent evidence and convinced the Rent

Control Court that the said building is not reasonably sufficient

for his requirements. Having not done so, he cannot blame the

statutory authorities for having concluded that the landlord has

established eviction ground against the tenant under Section 11

(4)(iii).

7. We are not impressed by the argument of the revision

petitioner regarding the constitutionality of Section 11(4) (iii).

We are not expected to enquire into the constitutionality of a

R.C.R. No.196/2010. 8

statutory provision in these proceedings under section 20 of Act

2 of 1965 where our essential concern is about the legality,

regularity and propriety of the judgment of the appellate

authority. The constitutionality of the provision was never

challenged hitherto by the revision petitioner. We do not find

much merit in the challenge on the constitutionality of the

provision. One of the legislative objectives underlying the rent

control legislation is to regulate letting, rent rates, and eviction

in view of the acute accommodation shortage prevalent. It is

trite by decisions of the Supreme Court that rent control

legislations are for the welfare of the landlords also. Even if it is

accepted that the essential objective of the statute is to prevent

eviction other than on specified grounds and in that way to

promote the welfare of tenants, we are of the view that a

tenant who is liable to be evicted under Section 11 (4) (iii) is

landlord like, as he enjoys, possession of more buildings than

necessary for his requirements.

In short, we do not find any illegality, irregularity or

impropriety as envisaged by Section 20 of Act 2 of 1965,

tainting the judgment of the Appellate Authority to the extent it

R.C.R. No.196/2010. 9

pertains to ground under Section 11 (4)(iii). The decision of the

Appellate Authority ordering eviction under Section 11 (4)(iii)

stands confirmed. The revision petition stands dismissed.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk