High Court Kerala High Court

Kerala State Handloom Weavers’ vs P.L. Luckose on 16 January, 2007

Kerala High Court
Kerala State Handloom Weavers’ vs P.L. Luckose on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 471 of 2005()


1. KERALA STATE HANDLOOM WEAVERS'
                      ...  Petitioner
2. KERALA STATE HANDLOOM WEAVER'S

                        Vs



1. P.L. LUCKOSE, S/O. LUCKOSE,
                       ...       Respondent

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  :SRI.S.VENKATASUBRAMONIA IYER(SR.)

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :16/01/2007

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

                      K.R. UDAYABHANU, JJ.

       ==============================

                     R.C.R. NO. 471 OF 2005

         ============================


    DATED THIS THE  16TH DYA OF JANUARY 2007


                               O R D E R

Udayabhanu,J.

The revision petitioner is the tenant under orders

of eviction as per the order of the appellate authority

on the application filed under Section 11(3) of the

Kerala Buildings (lease & Rent Control) Act,1965,[Act 2

of 1965] {for short ‘the Act’} and reversing the order of

the Rent Control Court. The case set up by the landlord

in the R.C.P. is that he wanted to re-start the business

that he was conducting earlier in vessels. He was

earlier running an outlet by name Pullukalayil metal

stores in a room adjacent to the petition schedule

premises. The above room was owned by his younger

brother. Subsequently his sister-in-law, who owned the

R.C.R.NO.471/2005 -2-

above shop room subsequent to the death of his

younger brother, initiated proceedings against him vide

R.C.P.No. 2/2002 and he vacated the premises as per

compromise petition filed on 7-3-2003. He is not in

possession of any other vacant building.

2. The contention of the revision

petitioner/tenant is that the surrender of possession of

the premises in which the landlord was conducting

business is the result of collusion and that earlier he

had filed R.C.P.No.2/1997 against the another tenant

and after contest, obtained vacant possession of the

shop room from the above tenant in October 2001.

But he did not occupy the same and rented it out on

higher rent and hence there is no bona fides at all in

the need set up. The landlord has also filed

R.C.P.No.7/2001 against the present revision

petitioner/tenant, but the same was withdrawn on

understanding that the rent will be enhanced to

Rs.600/- on 23-7–2002.

3. The appellate authority got convinced from

R.C.R.NO.471/2005 -3-

the explanation of the landlord that R.C.P.No.7/2001

filed against the present revision petitioner was not

pressed as his son for whose purposes the eviction

was sought obtained employment abroad and also

at the time the petitioner/landlord was conducting

business in the premises owned by his sister-in-law.

The contention stressed by the revision petitioner

herein is with respect to the premises that got evicted

vide the proceedings in R.C.P.No.2/1997. It is not

disputed that the matter was compromised and that

the landlord got vacant possession in September 2001.

It was pointed out that the landlord/petitioner had

concealed the above fact that he has got vacant

possession of another premises after instituting the

proceedings and thereafter he entrusted the premises

to another person without occupying the same by

himself. It is pointed out that earlier in

R.C.P.No.2/1997, he had sought for eviction on the

ground that he wanted to shift his business from that

shop. The contention is that the landlord/petitioner

R.C.R.NO.471/2005 -4-

should have placed all these facts in the R.C.R. filed

and the very fact that he has not mentioned the details

indicated that the need set up is not bona fide.

4. Counsel for the respondent/landlord herein has

pointed out that the present contention was not raised

before the courts below. It is raised only before this

Court. The revision petitioner has filed an affidavit

and produced the judgment in R.C.P.No.2/1997 as well

as the copy of the order in R.C.A.No.16/2000 and the

copy of the compromise petition in the above

proceedings. The landlord has filed a counter

statement wherein he has explained the reason for the

non-occupation of the premises covered by

R.C.P.No.2/1997. It is mentioned that at the time

there was a dispute between himself and the sister-

in-law Smt.Alice Thomas with respect to the family

settlement as the premises that he was occupying

and conducting business was allotted to his sister-in-

law. According to him, the premises in question was

purchased by himself and he has paid certain

R.C.R.NO.471/2005 -5-

amounts to his sister-in-law. But subsequently there

arose some dispute with respect to the sale

consideration. He was under the strong conviction

that he is entitled to the above premises and would not

be liable to vacate the same. It was at the time the

present tenant of the above room one Muhammed

Shafi approached him for the premises obtained as

per court orders in proceedings of R.C.P.No.2/1997.

But subsequently his sister-in-law initiated proceedings

against him vide R.C.P.No.2/2002. The matter was

compromised due to the interventions of the other

family members and he was persuaded to vacate the

premises wherein he was conducting Pullukalayil

metal stores and the premises was vacated. Therein

his sister-in-law is conducting the business under the

name and style City Centre dealing with sale of clothes

and other textiles. It is also pointed out that CPW1

herein in the present proceedings who is the Manager

of the revision petitioner,Society was PW3 in

R.C.P.No.2/1997. It is also pertinent to note that in

R.C.R.NO.471/2005 -6-

the counter statement filed by the revision

petitioner/respondent in the R.C.P. no contention has

been raised with respect to the alleged deliberate non-

occupation of the premises got evicted as per the

proceedings in R.C.P.No.2/1997 and the allegation that

it was given on higher rate of rent. It is also seen

from the cross examination of PW1 that the revision

petitioner/respondent has not questioned PW1 on this

aspect in detail at all. Only the statement of PW1 in

the cross examination is that the above room has not

been occupied by the landlord himself.

5. In the circumstances, we find that the

landlord/petitioner cannot be faulted for non-

disclosure of the details which were within the full

knowledge of the Manager of the counter petitioner.

Evidently in the instant case, there is no basis for the

allegation of concealment as CPW1 was fully aware of

the details of earlier litigations as he had testified in

favour of the landlord in R.C.P.No.2/1997.

R.C.R.NO.471/2005 -7-

6. It is also evident from the proceedings that the

petitioner/landlord was a person who was conducting

the same type of business for a number of years

earlier. Hence, there can be no dispute as to his

experience in the field. There is no dispute about his

financial ability to invest in the business. It is also

evident that he has no other business right now. In

the circumstances, we find no reason at all to interfere

in the findings of the Rent Control Appellate Authority.

7. Counsel for the revision petitioner/tenant has

sought for time for one year to vacate the premises

which was strongly opposed by the counsel for the

respondent/landlord. In the circumstances and

considering the fact that the revision petitioner/tenant

is a society, we are inclined to grant six months time

from today onwards to vacate the premises on

condition that the revision petitioner/tenant shall pay

the entire arrears of rent, if any, and also to continue

to pay the rent due in future and also file an affidavit

before the execution court undertaking that the

R.C.R.NO.471/2005 -8-

revision petitioner shall vacate the premises on or

before 16-7-2007. The Rent control revision is

disposed of accordingly.

Sd/-

K.A.ABDUL GAFOOR

JUDGE

Sd/-


                                              K.R.UDAYABHANU,

                                                    JUDGE




ks.                              TRUE COPY


                                 P.S.TO JUDGE