High Court Kerala High Court

Kausalya vs Vilasini on 18 January, 2007

Kerala High Court
Kausalya vs Vilasini on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 415 of 2006()


1. KAUSALYA, AGED 49,
                      ...  Petitioner

                        Vs



1. VILASINI,
                       ...       Respondent

                For Petitioner  :SMT.KAUSALYA(PARTY IN PERSON)

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :18/01/2007

 O R D E R
                     K.A.ABDUL GAFOOR &

                 K.PADMANABHAN NAIR, JJ.

            ---------------------------------------------------

                     R.C.R.NO.415 OF 2006

            ---------------------------------------------------


         Dated this the 18th  day of January, 2007.


                                O R D E R

A
BDUL GAFOOR, J.

The revision petitioner/tenant attempted an

appeal against an order of eviction passed by the Rent

Controller. But that appeal was filed with a delay of over

400 days. I.A.No.2965/04 was filed before the appellate

court seeking condonation of that delay. That was

dismissed. Therefore, this revision petition at the

instance of the tenant.

2. The revision petition was filed by the party in

person. Taking into account the complexity of the

contentions raised disputing the title of the landlady and

the tenancy arrangement, we requested Advocate

R.C.R.NO.415 OF 2006

:: 2 ::

Sri.K.Ramachandran to appear on behalf of the revision

petitioner.

3. It is submitted by the counsel for the

revision petitioner so appointed, that Ext.A1 photo copy

of the assignment deed is the title deed produced by

the landlady before the Rent Controller. That was on

17.8.1998. The tenancy arrangement alleged as per

Ext.P3 is also of the same date. Thus, it is stated that

the contention of the tenant that there was no intention

to act upon Ext.A1 sale deed becomes probable, the

counsel submits, especially when she had continued in

possession and enjoyment of the property, by reason of

the reciprocative rent deed, Ext.A3.

4. It is also submitted that the Rent

Controller also addressed itself a wrong question as to

R.C.R.NO.415 OF 2006

:: 3 ::

whether the landlady had proved her title rather than

considering the dispute regarding the title of the

landlady raised by the revision petitioner/tenant as bona

fide. In such circumstances, we are of the view that the

merit of the matter requires consideration at the hands

of the Rent Control appellate authority. So, taking into

account the circumstances in which the revision

petitioner is placed, we are of the view that the delay in

filing the Rent Control Appeal shall have to be

condoned.

5. Sri.N.P.Samuel, counsel for the respondent

submits that execution proceedings have been initiated

and delivery of the building has been effected.

6. At the same time, when the revision petition

came up for admission, the revision petitioner herself

R.C.R.NO.415 OF 2006

:: 4 ::

appeared before the Bench and submitted that she was

continuing there. So, an interim order was passed to

maintain the position available then.

7. Taking into account the aforesaid aspects,

we are of the view that the order passed in

I.A.No.2965/04 has to be set aside and the delay in

filing R.C.A.No.116/04 on the file of the Rent Control

Appellate Authority, Thrissur, has to be condoned.

8. Accordingly, this Rent Control Revision is

allowed, setting aside the impugned order. The Rent

Control Appellate Authority is directed to dispose of

R.C.A.No.116/04 on merit. The interim order passed on

5.12.2006 in this petition shall continue until such

disposal.

R.C.R.NO.415 OF 2006

:: 5 ::

9. Taking into account the financial difficulty of

the revision petitioner, we are of the view that the

District Legal Services Authority, Thrissur shall make

necessary arrangement for the effective legal assistance

to the revision petitioner while the appeal is taken up.

10. The gist of the disposal of this revision

shall be intimated to the revision petitioner forthwith.

Sd/-

(K.A.ABDUL GAFOOR)

JUDGE

Sd/-

(K.PADMANABHAN NAIR)

JUDGE

sk/

//true copy//

P.S. To Judge

K.A.ABDUL GAFOOR &

K.PADMANABHAN NAIR, JJ.

————————————————–

R.C.R.NO.415 OF 2006

O R D E R

18th January, 2007.

————————————————