High Court Kerala High Court

Kattentavida Mulloli Karunan vs Vazhayil Keloth Sreemathi on 25 May, 2009

Kerala High Court
Kattentavida Mulloli Karunan vs Vazhayil Keloth Sreemathi on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 463 of 2005()


1. KATTENTAVIDA MULLOLI KARUNAN, S/O. GOPI,
                      ...  Petitioner

                        Vs



1. VAZHAYIL KELOTH SREEMATHI,
                       ...       Respondent

2. VAZHAYIL KELOTH GIRIJA,

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

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

 Dated :25/05/2009

 O R D E R
            PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.

             ---------------------------------------------
                        R.C.R. 463 of 2005
             ---------------------------------------------
                      Dated: MAY 25, 2009

                            ORDER

Barkath Ali, J.

This revision is filed by the tenant under sec.20 of Act 2 of

1965 challenging the judgment of the Rent Control appellant

Authority ordering eviction under sec.11(2)(b) and 11 (3) of the

Act i.e. for arrears of rent and bona fide need of the landlord,

reversing the order of the Rent Control Court dismissing the Rent

Control Petition.

2. The case of the landlords/revision respondents as

shaped in evidence in brief was this:-

The father of the landlords/revision respondents rented out

the petition schedule building to the revision petitioner/tenant

under a kychit dated March 18, 1960 on a monthly rent of

Rs.10/- which was enhanced to Rs.55/- per month. On the

death of the father of the revision respondents/landlords, under

a will executed by him, the revision respondents obtained the

R.C.R. 463 of 2005 -2-

petition schedule building and became the persons entitled to

receive the rent. The rent upto December 1995 was paid and

the rest was in arrears. The son-in-law of the 1st petitioner/

PW.1, required the building for starting a vegetable and grocery

business. He is unemployed. No vacant room is available in the

locality for him to start the business.

3. The tenant/revision petitioner contended that there

was no enhancement of the rent as alleged by the landlords, that

the rent was paid upto July 1997, that the son-in-law of PW.1 is

employed and that the tenant is entitled to the benefit of the

second proviso to sec.11(3) of the Act.

4. Before the Rent Control Court, on the side of the

landlords PW.1 was examined and Exts.A1 to A5 were marked.

The tenant examined Rws.1 and 2 and produced Exts.B1 and B2.

5. The Rent Control Court, on an appreciation of the

evidence, found that the enhancement of the rent as claimed by

the landlords is not true, that there was no arrears of rent, that

the son-in-law of the 1st petitioner was not a dependent of the

revision respondents, that the landlords have another room of

their own lying vacant and that the tenant is entitled to the

benefit of the second proviso to sec.11(3) of the Act and found

R.C.R. 463 of 2005 -3-

that the landlords are not entitled to eviction under sec.11(2)(b),

11(3) and 11(4)(ii) of the Act and dismissed the Rent Control

Petition.

6. The revision respondents/landlords filed appeal before

the Rent Control Appellate Authority challenging the said order.

The Rent Control Appellate Authority found that the rate of rent is

Rs.10/- per month, that the rent is in arrears from January 1996

onwards as contended by the landlords, that the bona fide need

projected by the landlords is genuine, that the tenant is not

entitled to the benefit of the second proviso to sec.11(3) and

reversed the findings of the Rent Control Court and ordered

eviction under sec.11(2)(b) and 11(3) of the Act. The tenant

has come up in revision challenging the said judgment of the

Appellate Authority.

7. The learned counsel for the revision petitioner mainly

argued that there is no pleading or evidence to the effect that the

son-in-law of PW.1 is a dependent of PW.1 and on that count

itself the claim for eviction under sec.11(3) of the landlords has

to be rejected.

8. The learned counsel for the respondents/landlords

resisted the above contention of the tenant on the ground that

R.C.R. 463 of 2005 -4-

evidence was adduced before the Rent Control Court to show that

the son-in-law of PW.1 is a dependent of PW.1.

9. In this revision by the tenant, it is mainly contended

that the landlords have not pleaded in their petition that the son-

in-law of PW.1 is dependent on her and that in evidence also

PW.1 has not stated that her son-in-law is dependent on her.

The Honourable Supreme Court in Koyilerian Janaki and others

v. Rent Controller (Munsiff) Cannanore and others {(2000) 9

SCC 406} has observed that in order to succeed in a plea under

sec.11(3) of the Act, the landlord should plead and substantiate

three ingredients, namely (1) the person needing the building is a

member of the landlord’s family, (2) such person is dependent

on the landlord, and (3) the need is bona fide, and that if any one

of the three ingredients is absent, the landlord’s petition would

fail. The Apex Court has further observed that the landlord must

expressly plead that the member for whom the building is

required is dependent on him.

10. We have gone through the pleadings of the landlords

and also the evidence of PW.1. Neither in the pleadings nor in

the evidence PW.1 has stated that her son-in-law is dependent on

her. In the light of the principles laid down in the above decision

R.C.R. 463 of 2005 -5-

of the Supreme Court and in the circumstances of the case, we

have no other alternative but to remand the Rent Control Petition

to the Rent Control Court for affording an opportunity to the

landlords to amend the Rent Control Petition and to incorporate

necessary pleadings.

11. We have also considered the fact that the landlords

claimed title over the property under a will which is not produced.

The tenant has disputed the genuineness of the will. The learned

counsel appearing for the landlords sought an opportunity to

produce the will also. Therefore, before the Rent Control Court

the landlords are to be given an opportunity to produce the will

or file an affidavit of other co-owners or, if necessary, to implead

the other co-owners.

12. There is another aspect. On going through the Rent

Control Petition it is seen that the building is situated in Kodiyeri

within Thalassery municipal area. The rent for the building is

Rs.10/- p.m. which, we think, is ridiculously low. Therefore we

tentatively fix the rent of the building at Rs.150/- p.m.

prospectively with effect from 1.6.2009 and the tenant is directed

to pay rent at this rate to the landlord. We, however, clarify

that the above re-fixation of rent is subject to fixation of rent by

R.C.R. 463 of 2005 -6-

the competent court at the instance of any of the aggrieved

parties.

13. The Appellate Authority has found that there is arrears

of rent with respect to this property and passed an order of

eviction under sec.11(2)(b) of the Act. We find no ground to

interfere with the said finding of the Appellate Authority.

14. In the result, the revision is allowed. The order of the

Rent Control Court dismissing the Rent Control Petition and the

judgment of the Appellate Authority ordering eviction under

sec.11(3) of the Act are set aside. The Rent Control Petition is

remanded to the Rent Control Court for fresh disposal after giving

opportunity to both sides to adduce further evidence, if any, and

in the light of the above observations. The finding of the

Appellate Authority regarding eviction ordered under sec.11(2)

(b) of the Act is confirmed. The Rent Control Court shall dispose

of the Rent Control Petition as expeditiously as possible.

Both parties shall suffer their respective costs.

PIUS C. KURIAKOSE, JUDGE

P.Q. BARKATH ALI, JUDGE
mt/-