High Court Kerala High Court

K.P.Karunakaran Nair vs R.Sudhamani Amma on 1 November, 2010

Kerala High Court
K.P.Karunakaran Nair vs R.Sudhamani Amma on 1 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 261 of 2007()


1. K.P.KARUNAKARAN NAIR,
                      ...  Petitioner

                        Vs



1. R.SUDHAMANI AMMA,
                       ...       Respondent

2. K.P.SREEKUMAR, S/O.PADMANABHA PILLAI,

                For Petitioner  :SRIR.AZAD BABU

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/11/2010

 O R D E R
                            PIUS C. KURIAKOSE &
                         K. SURENDRA MOHAN, JJ.
                ------------------------------------------------------------
                           R.C.R NO:261 OF 2007
                 -----------------------------------------------------------
                 Dated this the 1st November, 2010.

                                      O R D E R

Surendra Mohan, J.

This is a tenant’s revision, filed challenging concurrent orders

of eviction passed by the Rent Control Court and confirmed by the

Rent Control Appellate Authority.

2. RCP 64/97 of the Rent Control Court, Alappuzha was filed

by the first respondent-landlady under the provisions of the Kerala

Buildings (Lease and Rent Control) Act, 1965 (hereinafter referred

to as the ‘Act’ for short) seeking eviction of the tenant on the

grounds of arrears of rent, Section 11(2)(b), bonafide need for own

occupation, Section 11(3) and for additional accommodation Section

11(8). The petition was contested by the tenant. After trial the

Rent Control Court granted eviction only on the ground of arrears

of rent. Therefore, the landlady filed RCA 28/2005 before the Rent

Control Appellate Authority, Alappuzha. As per judgment dated

19/1/2007, the Appellate Authority allowed the appeal and found

that the tenant was liable to be evicted on the ground of bonafide

need for own occupation of the landlord also. The order of eviction

RCR 261/2007 2

under Section 11(2)(b) has become final. Therefore, the ground of

attack of the tenant in the above revision is confined to the order of

eviction granted under Section 11(3) of the Act.

3. The tenanted shop room is part of a line building of nine

shop rooms on one side with a set of same number of shop rooms

on the rear side also. The building is situate on the western side of

the public road in front of the S.D College, Alappuzha. The

building originally belonged to the father of the first respondent.

After the death of her father and mother, the first respondent

succeeded to the ownership of the same. Thereafter, the tenant

attorned to the first respondent and has been paying rent to her.

4. The tenanted premises is the third room from the south,

forming part of the above building, bearing Municipal door No:

1131. The shop room was taken on rent in the names of the

revision petitioner and the second respondent as per Ext.A1 rent

deed dated 11/2/1981 from the father of the first respondent. The

monthly rent of the building is Rs.60/-. The revision petitioner-

tenant is conducting a college book stall in the petition schedule

shop room. The first respondent-landlady is conducting a

stationery shop in the adjacent shop room. She is also conducting

RCR 261/2007 3

a ladies store in the southernmost room and a beauty parlour in

another room behind the ladies store.

5. According to the landlady, the room from which she is

conducting her beauty parlour has no road frontage or sufficient

space for conducting the same in a convenient and profitable

manner. The landlady contended that since she has no other

employment, she wants to shift the beauty parlour to the tenanted

shop room and, therefore she needed the same for her bonafide

own occupation. She also contended that her daughter who is

dependent on her was also interested in conducting the business.

It is the further contention of the landlady that the rent is in arrears

and that the tenant has another room bearing door No: XXXIII/1119

nearby in his occupation, which is sufficient to accommodate his

business. Therefore, she sought eviction of the tenant.

6. The petition was resisted by the tenant, contending that

there was absolutely no bonafides in the need that was put forth by

the landlady. According to the tenant a number of rooms in the

same building were lying vacant. Other rooms that got vacated

were either kept vacant or were rented out. According to the

tenant, the landlady had no intention to shift the beauty parlour.

Her case that the room had no road frontage was also disputed

RCR 261/2007 4

contending that the said room presently faces the newly formed,

NH By pass road. According to the tenant the eviction was sought

only out of personal enmity for the reason that there were a

number of proceedings before the Accommodation Controller

between himself and the landlady. The tenant also contended that

he was conducting a business selling books, that his business could

earn profits only because of its location in front of the S.D.College.

He therefore, contended that it was not possible for his business to

be shifted elsewhere. According to the tenant, the other shop room

occupied by him was about half a kilometer away and was used only

as a godown.

7. The evidence in the case consists of Exts.A1 to A12

documents and the oral evidence of the landlady as P.W.1 on one

side and Exts.B1 to B6 documents and the oral evidence of C.P.Ws 1

and 2 on the side of the tenant.

8. On a consideration of the evidence both oral and

documentary, the Rent Control Court came to the conclusion that

the landlady had not succeeded in making out the grounds under

Section 11(3) and 11(8). Therefore, eviction was granted only under

Section 11(2)(b) of the Act. The Appellate Authority while allowing

the appeal filed by the landlady has found that the landlady had

RCR 261/2007 5

established her bonafide need under Section 11(3) of the Act and,

therefore, granted an order of eviction under Section 11(3) of the

Act also. The said judgment of the Appellate Authority is under

challenge in this Rent Control Revision.

9. As per order in I.A.939/2009 an Advocate Commissioner

was deputed from this Court to make a local inspection of the

tenanted premises and to submit a report to this Court regarding

the present condition of the building and other details.

Accordingly, the Advocate Commissioner visited the premises on

11/4/2009 and has filed a report dated 25/5/2009, which is part of

the record. The said report is admitted in evidence and is marked

as a court exhibit, Ext.C1.

10. According to the description in the Commission report,

the building in which the petition schedule shop room is situate, is

in a dilapidated condition. It is the case of the tenant that the

room in which the landlady is conducting her beauty parlour has

frontage of the NH By pass which is situate at the back of the line

building. The Advocate Commissioner has reported that no such

road frontage is available. In fact, only an access is possible from

the line building through a Municipal road having a width of 3.90

mtrs connecting the By pass road. However, the Commissioner has

RCR 261/2007 6

reported that six rooms on the northern side of the petition

schedule premises form part of a newly constructed building which

faces the NH 47. The rooms in the said building are secured by

rolling shutters. Except for one room which was remaining closed,

the Advocate Commissioner has found that the rest of the rooms

were occupied by different tenants. The Advocate Commissioner

has reported that in the second room from the south, a banner of

the LDF candidate of Alappuzha constituency, Shri. K.S.Manoj is

displayed. It is clear from the commission report that the tenant

has another premises in his occupation which is located about 30

mtrs away from the tenanted shop room. The said room is part of

another line building with 10 rooms in the front row. It is also

reported by the Advocate Commissioner that the petition schedule

shop room and the second room occupied by the tenant are both

situate opposite to the S.D.College compound facing the N.H 47.

11. The landlady has filed objections to the commission

report contending hat the report suffers from many inaccuracies.

According to the landlady there is no proper access to the room in

which she is conducting her beauty parlour. The only access is to

an open space (courtyard) which is on the northern side of the said

shop room. She has refuted the observation of the Advocate

RCR 261/2007 7

Commissioner in his report that her husband had told him at the

time of inspection that four rooms in new building are lying vacant.

According to her, three rooms out of the four, have already been

sold off by her. Two rooms are in the occupation of tenants and

the remaining one room is occupied by her. She is conducting her

stationery shop business from the said room. Therefore, according

to the landlady, there are no suitable vacant shop rooms available

for the purpose of shifting her beauty parlour business.

12. The landlady has produced two additional documents

along with I.A.1262/2009. One of the documents is an order

issued by the Municipal Secretary, Alappuzha according sanction to

her for the reconstruction of her old building that had collapsed.

The same is order No: E3B-472/05-06 dated 27/3/2006 and is

marked in her affidavit as Annexure A. Annexure B is an order

dated 20/7/2007 passed by the Tahsildar and Accommodation

Controller, Alappuzha, on a petition filed by the tenant for a

direction to compel the landlady to conduct periodic maintenance

of the tenanted shop room. As per order dated 3/7/2009, the

above I.A has been allowed and the documents produced as

Annexures A and B have been marked as Exts.A13 and 14

respectively.

RCR 261/2007 8

13. We have heard Mr. Azad Babu who appears for the

revision petitioner and Senior Advocate Shri. P.G.Parameswara

Panicker who appears for the landlady, in detail. We have gone

through the records of the case and have given anxious

consideration to the issues raised and argued before us.

14. It is not in dispute that the landlady is conducting various

businesses in the building in which the tenanted shop room is

situate. She is already in occupation of one room from which she is

conducting a business in stationery items and another shop room

from which she is conducting a ladies store. Apart from the above,

the petitioner is also conducting a beauty parlour. The need of the

petitioner is for the purpose of shifting her beauty parlour to the

petition schedule shop room. She wants to expand her business

and to conduct the beauty parlour on a larger scale, which she is

not able to do from the premises presently occupied by her for the

reason that the same has no road frontage. There is no evidence or

material on record to indicate that the need of the landlady is not

bonafide. Though she had initially stated that her daughter was

also intending to join her in the business of conducting her beauty

parlour, it is pointed out by the counsel for the revision petitioner

that the daughter has since been married off and is living with her

RCR 261/2007 9

husband at Kottayam. That does not affect the bonafides of the

landlady’s need for the reason that, nothing prevents her from

conducting the beauty parlour by herself. The tenant also does not

have a case that she has stopped her beauty parlour after her

daughter’s marriage. As rightly taken note of by the Appellate

Authority, the landlady has obtained an SSI Registration for her

beauty parlour. She has spoken to her need, when examined in

Court and has also withstood the cross examination of the counsel

for the tenant. Therefore, we hold that the finding of the Appellate

Authority that the landlady has succeeded in proving her bonafide

need is well founded.

15. According to the counsel for the revision petitioner, the

landlady has demolished the entire building portion on the northern

side of the tenanted shop room and has reconstructed the same.

The new reconstructed building has six shop rooms which

according to the revision petitioner are in her possession.

Therefore, it is contended that the bonafide need of the landlady

has been extinquished. The Advocate Commissioner was deputed

by this Court to ascertain and report regarding the above factual

position. Accordingly Ext.C1 report has brought on record, the

present position of the building. Ext.C1 report shows that the

RCR 261/2007 10

building on the northern side was demolished by the landlady and

that she has put up a new building in its place. According to the

landlady, the entire building had become dilapidated, was on the

verge of collapse due to old age and had to be reconstructed.

Therefore, she had sought permission for such reconstruction.

However, while granting permission for reconstruction, the

Municipality insisted on the landlady to pull back the building from

the National Highway by a distance of 4 = mtrs. But she could not

undertake the construction because the rooms were occupied by

the tenants. While so, the northern portion of the building

comprising of six rooms collapsed and fell down. The landlady had

to complete the construction of the collapsed portion alone,

because she could not get possession of the tenanted premises. It

is contended by the landlady that the tenanted premises are also in

a dilapidated condition and that it is not safe for the customers to

be admitted since it may collapse at any time.

16. Regarding the rooms in the newly constructed portion of

the building, the case of the landlady is that three rooms have been

sold by her while two rooms are in the occupation of tenants. From

the remaining one room, the landlady is conducting her business in

stationery items, which was earlier being conducted in the old

RCR 261/2007 11

building. Therefore, according to the landlady, there was no room

available in the newly constructed building for shifting her beauty

parlour. According to the counsel for the landlady, the shop rooms

had to be sold for the purpose of meeting the cost of construction

of the new building.

17. Though it is admitted that the northern portion of the

line building had collapsed and had to be reconstructed, there is no

evidence or material available on record to show what the

dimensions of the old building were and who the tenants in

occupation thereof were. There is also no evidence available

regarding the dimensions of the newly constructed building.

According to the counsel for the landlady, the area of the building

had to be substantially reduced because of the insistence of the

Alappuzha Municipality on a pull back of 4 = mtrs from the

National Highway being maintained. Since the reconstructed

rooms were smaller in dimension, they were not suitable for

shifting the landlady’s beauty parlour. The contentions of the

counsel for the landlady are stoutly opposed by the counsel for the

revision petitioner. It is contended that the rooms in the

reconstructed building are sufficiently large enough to satisfy the

need of the landlady. It is contended that the burden to establish

RCR 261/2007 12

special reasons as to why the rooms in the newly constructed

building were not sufficient to satisfy her need was on the landlady

and therefore, having failed to establish any such special reasons,

the order of eviction was liable to be set aside.

18. We notice from the judgment of the Appellate Authority

that the above contention had been raised before the said Authority

also. At that time, it was contended that the landlady was in

possession of other vacant rooms to one of which she could shift

her beauty parlour. She has answered the above allegation in her

evidence by deposing that the tenanted shop room was the most

ideal for her to shift the beauty parlour. The same has been

accepted and relied upon by the Appellate Authority. Similarly,

though it was pointed out that the northern portion of the line

building had been demolished by the landlady, the Court below has

found that since the tenanted shop room was still intact, her need

was still subsisting. We notice that the above are all questions of

fact on which there is a total lack of evidence on record. The

Appellate Authority has decided the issues involved on the fact

situation obtaining at the time of filing of the Rent Control Petition.

The Rent Control Petition was tried and evidence was let in, to

prove the facts and circumstances that existed at that time. What

RCR 261/2007 13

the tenant wants at present is for us to take note of the subsequent

events and to set aside the findings of the authorities below.

19. We do not think that this is a fit case in which the entire

matter should be remanded for the purpose of permitting the

parties to let in further evidence to establish the disputed questions

of fact on the basis of subsequent events. We notice that this is a

Rent Control Petition of the year 1997. The landlady has been

trying to obtain possession of the premises for more than a decade.

The building is old, damaged and is likely to collapse at any

moment. The business of the tenant has only flourished and

admittedly, he is in occupation of another premises, close by. The

Advocate Commissioner has reported that the other shop room

occupied by him is only 30 mtrs away from the petition schedule

shop room in the present case. Therefore, surrender of vacant

possession of the tenanted premises would not cause any prejudice

to him. We are also reminded of the fact that the rent in respect of

the tenanted premises is in arrears and an order of eviction has

been granted by the Rent Control Court for the above reason,

which has become final. Therefore, there is no equity in

permitting the tenant who has defaulted payment of even the paltry

rent, to continue in occupation of the premises. We also take

RCR 261/2007 14

note of the fact that the interests of the tenant is sufficiently

protected by Section 11(12) of the Act which confers a right of re-

possession of the building on him if the landlady does not occupy

the premises within the time stipulated by the statute. In

appropriate cases, this Court has even permitted tenants to

reconstruct the tenanted premises to give effect to the statutory

mandate. We do not find any illegality, impropriety or irregularity

vitiating the findings of the authorities below.

20. For the above reasons, we confirm the findings of the

Rent Control Appellate Authority under Section 11(3) of the Act.

The Rent Control Revision fails and is liable to be dismissed. We do

so.

21. This Rent Control Revision is accordingly ordered as

follows:-

a) The order of eviction granted by the Appellate Authority

under Section 11(3) of the Act is confirmed.

b) The revision petitioner-tenant is given time up to

31/1/2011 to surrender vacant possession of the petition schedule

shop room to the landlady on condition that he files an affidavit

before the Rent Control Court or the Execution Court, as the case

may be, unconditionally undertaking to surrender vacant

RCR 261/2007 15

possession of the premises to the landlady on or before the said

date.

c) The tenant shall also pay the entire arrears of rent due to

the landlady and shall continue to pay the rent in respect of the

premises without any delay or default until he surrenders vacant

possession of the premises.

d) In the event of the tenant committing default of any of

the above conditions, the landlady shall be free to seek eviction of

the tenant in accordance with law, immediately. No costs.

PIUS C. KURIAKOSE
Judge

K. SURENDRA MOHAN
Judge
jj

RCR 261/2007 16