High Court Kerala High Court

Kottayam Public Library vs John Mani on 9 December, 2009

Kerala High Court
Kottayam Public Library vs John Mani on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 99 of 2009()


1. KOTTAYAM PUBLIC LIBRARY,
                      ...  Petitioner

                        Vs



1. JOHN MANI, AGED 56,
                       ...       Respondent

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.S.SREEKUMAR

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

 Dated :09/12/2009

 O R D E R
   PIUS C. KURIAKOSE & K. SURENDRA MOHAN, JJ.
           ------------------------------------------
                     RCR. No. 99 of 2009
           -------------------------------------------
         Dated this the 9th day of December, 2009

                          O R D E R

Pius C. Kuriakose, J.

The landlord, Kottayam Public Library is in revision,

being aggrieved by the judgment of the Rent Control

Appellate Authority dismissing the RCP filed by them on the

ground under Sub Section (7) of Section 11 of Act 2 of

1965. The parties will be referred to as landlord and tenant

respectively. The case of the landlord as set out in the RCP

was that the landlord is a charitable and educational society

registered under Act 12 of 1955 and that for implementing

the aims and objects of the society the subject building is

required for the purpose of starting a computer centre.

According to the landlord the petition schedule building

possessed by the respondent as tenant is very convenient

and suitable for starting the proposed computer centre. The

executive committee of the petitioner society has taken a

RCR.99/09

– 2 –

decision to locate the computer centre in the building. In

anticipation of a claim by the respondent for a protection of

the second proviso to Sub Section (3) of Act 2 of 1965, the

landlord also stated that the respondent-tenant does not

depend on the income that he derives from the business

carried on from the petition schedule building for his

livelihood. The respondent objected to the RCP contending

that the petition is actuated by malafides. It was contended

that the landlord Library has absolutely no intention to start

a computer centre in the building. It was alleged that the

RCP has been instituted out of the personal spite of the

present president and secretary of the library towards the

tenant for not having yielded to their demand for

unconscionable enhancement of rent. It was also contended

that the signatory to the RCP is not competent to represent

the library. It was alleged that previously in 1984 the

landlord attempted to evict the tenant unsuccessfully to

evict the tenant by launching a petition on the ground of

RCR.99/09

– 3 –

subletting. It was stated that the tenant is being treated

very badly by the landlord, though previously without any

demur the tenant had obliged to the request of the landlord

to shift from the present premises so as to pave way of the

reconstruction of the building. Refuting the bonafides of

the claim it is pointed out in the statement of objections that

the entire third floor of the building is currently being used

for the purpose of computer centre. The space available in

the third floor is more than sufficient. It is pointed out

that the instant petition is for extortion of unconscionable

rent. Starting of computer centre is not one of the aims

and objects of the library. The subject building is not

convenient or suitable for the proposed purpose. Recently

about 1600 sq. ft. of space in the ground floor fell vacant

but the landlord let out the same to private individuals.

This action demonstrates the absence of benefits for the

claim now raised by the landlord. It is also pointed out that

in a portion of the main building where the Kottayam Public

RCR.99/09

– 4 –

Library is functioning, previously the local First Class

Magistrate’s Court was functioning and apart from the

building vacated by the First Class Magistrate’s Court the

library has got number of buildings in the Kottayam

Municipal Town in their possession. It is contended that

the main object of the library is to let out buildings and

derive rental income. The decision of the landlord to

choose the petition schedule room for the purpose stated in

the RCP is described in the statement of objection as

irrational and a ruse for evicting the tenant out of personal

grudge which the present secretary and library harbours

against the tenant.

2. The rent control court enquired into the RCP and at

trial before that Court the evidence consisted of documents

Exts. A1 to A5, B1 to B4, Commission report Ext.C1, Ext.X1

vacancy register produced by the Accommodation Controller

and oral testimonies of P.W.1 Vasudevan Nair (the

Secretary of the Library at the time of the institution of the

RCR.99/09

– 5 –

RCP) and CPW1 the tenant and CPW2 the Accommodation

Controller. The Rent Control Court rightly noticed that the

only point which arises for consideration is whether eviction

was grantable under Sub Section (7) of Section 11 of Act 2

of 1965.

3. On appreciating the evidence which came on record

that court came to the conclusion that no reasons have been

brought out by the tenant for holding that the need

projected by the landlord is not a genuine and bonafide one.

It was accordingly held that the need urged by the landlord

is a bonafide one and accordingly passed an order of

eviction under Sub Section (7) of Section 11. The tenant

carried the matter in appeal to the Rent Control Appellate

Authority. The Appellate Authority considered Ext.A2

byelaws pertaining to the landlord Library and concluded

that the purpose projected in the RCP squarely falls within

the aims and objects of the Library. However, on making a

re-appraisal of the evidence that Authority held that the

RCR.99/09

– 6 –

need is not a bonafide one. In coming to such a conclusion

the Appellate Authority has highlighted that there is no

consistency with respect to the purpose stated by the

landlord and also that the landlord has other space available

with them for fulfilling the purpose which is sought to be

achieved after getting eviction of the petition schedule

building. In this context the Appellate Authority points out

that in Ext. B1 notice which was sent by the landlord even

prior to Ext. A4 lawyer notice as a prelude for the Rent

Control Petition what was stated was that

sse{_dn AwK’D!v ({]tXyIn(v Ip+nID, h\nXID,

hnIemwK@ XpS’nbh@!v) hmbn!psXn\pw hf@sp

hcps hnhckmt&XnIhnZybpsS `mKambn Iw]yq+@

kwhn[m\w G@s8Sp/psXn\pw adpw sse{_dnhI

Xmgs/ \nebnepE ISID Hgn8ns(Sp/v hcnIbmWv.

{]kvXpX {]h@/\’D!v IqSpXp Xew

thonhcpsXn\mp Xm&fpsS kzodv LmD \S/psIS

IqSn Hgn8ns(Sp!psXn\v sse{_dn amt\PnwKv I=dn

Xocpam\n!pIbpombn.

According to the Appellate Authority during cross

examination of PW1 it was brought out that he was no

RCR.99/09

– 7 –

longer the Secretary of the landlord/library and hence, he

was no more competent to swear to the alleged need of the

library or regarding the bona fides of the need. The

Appellate Authority also noticed that an area extending to

about 1600 or 1800 sq. ft. previously occupied by a tenant,

textile fair is presently being occupied by Plaza Jewellery

with the consent of the landlord. According to the Appellate

Authority, the explanation of PW1 as to why the premises

presently occupied by Plaza Jewellery could not be utilised

for starting computer centre is not convincing. The Appellate

Authority also notices that in the library’s building on Shastri

Road previously a Magistrate’s Court was functioning and no

explanation is forthcoming as to why the proposed computer

centre cannot be started in the building at Shastri Road

where Magistrate’s Court was previously functioning. The

Appellate Authority also noticed that the Rent Control

Petition does not clarify as to whether the proposed

computer centre is part of library intended to fill data

RCR.99/09

– 8 –

regarding goods for easy operation of the library or whether

it is a computer centre intended to give training to the

people. The evidence of PW1 it is to the effect that it is

intended to give training, is not accepted by the Appellate

Authority on the reason that the same is not founded on

pleadings. The Appellate Authority would highlight a

passage in PW1’s evidence and conclude that the real

purpose behind seeking eviction was to install a capsule lift

for entering the fourth floor. This need runs in conflict with

the need projected and hence, the Appellate Authority

concluded that element of bona fides is conspicuously

absent in the landlord’s claim. On the basis of that

conclusion the Appellate Authority set aside the Rent

Control Court’s order and dismissed the RCP.

4. In this revision under section 20 various grounds have

been raised assailing the judgment of the Appellate

Authority. Very extensive arguments were addressed before

us by Sri.Bechu Kurian Thomas, the learned counsel for the

RCR.99/09

– 9 –

revision petitioner on the basis of grounds raised in the

memorandum. All the submissions of Sri.Bechu were

resisted by Sri.S.Sreekumar, the learned counsel for the

respondent/tenant. Sri.Bechu Kurian Thomas submitted that

the Appellate Authority failed to understand the scope of sub

section 7 of section 11 which was specially enacted for the

benefit of the institutions like the landlord/library which

served the public good. According to him, once it is

established that a tenanted building is required for the

purposes of public institutions like petitioner library order of

eviction can be passed. The demand for enhanced rent at

the earlier point of time has been highlighted by the

Appellate Authority as a circumstance to conclude that the

need is not bona fide. The view of the Appellate Authority is

contrary to the decision of this Court in 2008(1) KLT 789.

The judgment of the Appellate Authority is the result of an

erroneous appreciation of evidence on recording the case.

The same is vitiated by illegality, irregularity or impropriety.

RCR.99/09

– 10 –

The evidence of PW1 ought to have been appreciated as a

whole. When it is so done, it will be seen that installation of

capsule lift was only incidental to the purpose gained by the

landlord library. The capsule lift will not be inside the

petition schedule building. It will be outside the premises –

Mr.Bechu argued by highlighting on the nature and position

of the petition schedule premises in relation to the

remainder portions of the larger building of which the

petition schedule building is a part. Mr.Bechu fortified his

submissions by citing various decisions including the

judgment of this Court in Sree Narayana Dharmasabha v.

Sathiapalan (2004(2) KLT 373) and another recent

judgment of this Court in Social Service Guild of Assissi

Sisters v. Ouseph Chacko (2009(2) KLT 199) to both of

which one among us [PCK(J)] was a party. All the

submissions of Mr.Bechu Kurian Thomas were strongly

opposed by Sri.S.Sreekumar. He submitted that under the

statutory scheme the final court on facts is the Rent Control

RCR.99/09

– 11 –

Appellate Authority. When that Authority has entered finding

on fact based on appreciation of evidence it is not for this

Court to upset those findings on re-appreciation of the

evidence. The finding of the fact finding court that the need

is not bona fide does not suffer from any infirmity as

envisaged by section 20 of Act 2 of 1965. According to Mr.

Sreekumar, sub-section (7) of Section 11 is also qualified by

sub-section (10) of Section 11 and the application has to be

rejected once it is found that the same is without bona fides.

Reminding us of the contours of the revisional jurisdiction

under Section 20 Mr. Sreekumar argued that in the present

jurisdiction, this court is not expected to reappraise the

evidence for the purpose of arriving at factual conclusions

different from those arrived at by the final fact finding

authority. According to Mr.Sreekumar, PW1, the former

secretary of the library has an axe to grind against the

tenant. This was why he insisted on himself giving oral

evidence in support of the rent control petition despite

RCR.99/09

– 12 –

having demitted office as secretary. Mr.Sreekumar

submitted that a careful scrutiny of his evidence will show

that the real purpose behind evicting the tenant is to

construct a capsule lift so as to access the 4th floor of the

larger building. This purpose is inconsistent with the

purpose projected in the RCP and eviction for accomplishing

the above purpose cannot be permitted since the same will

result in prejudice to the tenant who was never called upon

to defend such a claim.

5. By way of reply Sri.Bechu Kurian Thomas would

submit that the finding of the learned Appellate Authority

that there is inconsistency between the purpose pleaded in

the RCP and the purpose spoken to by PW1 is the result of

an erroneous appreciation of the oral evidence. He drew

our attention to Annexure A1 and A2 produced by the

appellant along with IA. No. 3259 of 2009 which are two

photographs showing the picture of the larger building of

which the petition schedule premises are a part and

RCR.99/09

– 13 –

particularly the petition schedule premises. He also placed

before us a rough sketch of the petition schedule premises,

the larger building of which the same is a part and the

relative positions of the roads which the building abut. He

submitted that the area reserved for the capsule lift does

not occupy any interior space of the petition schedule room

and is not going to encroach upon any part of the room

which is sought to be evicted. The proposed lift will be

outside the petition schedule building though through the

side of the petition schedule building which is situated in the

ground floor of the larger building. The learned counsel

submitted that the petition schedule premises has three

small shutters but the board displaying the name of the

business carried on by the tenant has been installed

encroaching on to the outer area on the left side. It is in

that outer area where along the entire height of the larger

building there is a very convenient niche for accommodating

capsule lift, that the capsule lift is proposed to be installed.

RCR.99/09

– 14 –

6. We have very anxiously considered the rival

submissions addressed at the Bar. Since we felt that

annexures A1 and A2, the genuineness of which are not in

dispute, will be of help to us in resolving the controversy as

to whether the proposed capsule lift is going to be installed

by utilising a portion of the petition schedule building we

allowed IA. No. 3259/09. In fact, IA. No. 3259/09 was filed

by the revision petitioner in response to an oral direction

issued by us for production of photographs so as to enable

us to appreciate the issue in an objective manner. We are

convinced on a perusal of the photographs and also on

perusal of the rough sketch which was placed before us

during the course of arguments (the sketch tallies with

annexures A1 and A2) that the proposal for installing the

capsule lift if at all is to install the same outside the petition

schedule building and at the area of the corner of the larger

building which appears to be a convenient niche for

accommodating such a lift.

RCR.99/09

– 15 –

7. The purpose projected in Ext.B1 notice, Ext.A4

notice, the rent control petition and also in the affidavit

sworn to by PW1 in lieu of his chief examination is the

purpose of starting a computer centre. It is in cross-

examination that PW1 mentions about the proposal to install

capsule lift. In fact that part of PW1’s cross examination is

extracted by the learned Appellate Authority towards the

end of paragraph 10 of its judgment. Translated to English

the above portion of the cross-examination of PW1 is as

follows:

“What we intend by saying computer centre is the
conduct of a training centre for those who come out
successful in library science etc. There is intention to
construct a capsule lift also for accessing the 4th floor.
The corner of the petition schedule building is
suggested for constructing the capsule lift.”

Once the above evidence is appreciated in the light of

annexures A1 and A2 it will be seen that the corner

referred to by PW1 in his cross-examination is not the

corner inside the petition schedule building, but is the

common corner of the entire larger building which by all

RCR.99/09

– 16 –

appearances is a convenient niche for accommodating a

capsule lift. If annexures A1 and A2 were before the Rent

Control Appellate Authority there would not have been any

room for confusion as to where the lift is proposed to be

installed. Even otherwise, we are of the view that it was not

proper on the part of the Appellate Authority to have

appreciated the oral evidence of PW1 in the manner done.

Oral evidence of PW1 and for that matter any witness is to

be appreciated as a whole. When that is done it will not be

difficult to understand that PW1’s version was only

regarding accomplishment of the landlord’s idea of installing

a capsule lift also for which removal of the fairly large name

board presently exhibited by the tenant on the schedule

premises in a manner encroaching into the outside corner is

necessary. We are therefore of the view that the finding of

the learned Appellate Authority that there is inconsistency

between the need projected and the need spoken to is

highly improper.

RCR.99/09

– 17 –

8. It was appreciating the evidence adduced by the

parties that the Rent Control Court, the trial court which had

the advantage of seeing the witnesses and recording their

testimonies, concluded that the need projected in the RCP

stood established by the evidence available on record. The

main reason on which the Appellate Authority interfered

with the above finding is the reason of inconsistency

between the need projected and the need spoken to in

evidence. We have already found that the above reason is

not a correct one. We are of the view that the other

reasons which weighed with the learned Appellate Authority

for holding that the need is not bona fide are also not

satisfactory. According to the Appellate Authority, PW-1

was no longer the secretary of the landlord library and was

no more competent to swear to the alleged need of the

library. The above view of the Appellate Authority is too

technical to receive acceptance. It was during the PW1’s

regime as secretary that the decision was taken by the

RCR.99/09

– 18 –

library to evict the tenant for accomplishing the need

projected in the RCP. The tenor of the various questions

asked to PW1 will show that the tenant did not have any

serious challenge regarding PW1’s acquaintance with the

affairs and management of the library as a very active

member of the library. In other words, PW1’s competence

as a witness for the library was not seriously challenged.

The other two reasons mentioned by the learned Appellate

Authority is that an extensive premises (1600 to 1800 sq.

ft.) obviously occupied by a tenant textile fair is presently

being occupied by Plaza Jewellery with the consent of the

landlord and that the library does not come forward with an

explanation as to why another premises on Sastri Road

where a Magistrate Court was previously functioning cannot

be utilised for the proposed purpose. As for the premises

presently occupied by Plaza Jewellery in our opinion, the

explanation by the landlord that the landlord never came to

have occupation of those premises and that the former

RCR.99/09

– 19 –

tenant textile fair themselves inducted Plaza Jewellery and

that the landlord became obliged to attorn with Plaza

Jewellery is a plausible one. Moreover, we find considerable

merit in the submission of the learned counsel for the

revision petitioner that both Plaza Jewellery building as well

as the premises on Sastri Road where the Magistrate Court

was previously functioning are very extensive premises not

necessary for the conduct of the proposed computer centre

which the library presently intends to start in a relatively

smaller premises. We are of the view that the law allows

certain amount of latitude to the landlord in the matter of

choice of premises for accomplishing its needs. It is not

for the tenant to dictate as to where among the several

places owned by the landlord, the landlord shall start the

proposed computer centre.

9. It appears to us that the learned Appellate Authority

missed the distinction between the statutory scheme for

eviction under subsection (3) of Section 11 and under

RCR.99/09

– 20 –

subsection (7) of Section 11. In the instant case, the status

of the landlord library, one of the largest and ancient most

in the State, an institution registered under Act 12 of 1995

as a public institution envisaged by subsection (7) of Section

11 is not in dispute. Eviction ground specifically invoked in

the RCP is one under subsection (7) of Section 11. A

Division Bench of this Court in Social Service Guild of

Assissi Sisters v. Ouseph Chacko, 2009(2) KLT 199 to which

one among us (PCK, J) was party, had occasion to deal with

the relative standards for determining the bonafides for

claims under Section 11(7) and (3) and 11(8). The Bench

held at paragraph 10 of the order as follows:

“It is now trite by judgments of Division Bench of this
court in Pakran v. Kunhiraman Nambiar (2004 (1) KLT

824) and in K.T.Thomas v. P.Sreedhara Varma (2007
(4) KLT SN 58 (C.No.64) = 2008(1)KLJ 125) that the
standards to decide the bona fides of a claim under S.
11(3) and that of a requirement of additional
accommodation coming under S. 11(8) are different,
the former being more rigorous than the later.

According to us, the same principle can be invoked to
petitions under S. 11(7) and it can be safely held that
the standards for deciding the bona fides of a claims
under S. 11(7) are not so rigorous as the standards for

RCR.99/09

– 21 –

deciding the bona fides of a claim under S. 11(3). In
fact we are of the considered view that the standards
for deciding the bona fides of a claim under sub-s. (7)
of S. 11 are even more liberal than the standards for
deciding the bona fides of claims under sub-s. (8) of S.

11. This is because unlike claims under sub-ss. (3) and
(8) of S. 11, where a private need of the landlord is
being recognised by the Court, in a claim under sub-s.
(7) of S. 11, the need which is given recognition and
accepted as a ground for evicting the tenant, will have
certain elements of interest of the public or a section of
the public since the accomplishment of the need will be
beneficial not only to the landlord but also to the entire
public who are beneficiaries of the activities of the
institution.”

We will immediately note in this context that the submission

of Mr.Bechu Kurian Thomas that the landlord library the

Kottayam Public Library has been rendering very useful

service to the public inhibiting the Kottayam Town and its

outskirts for several decades now and that the credibility

and reputation of the institution has never been questioned

by anybody concerned including the statutory authorities

like State Library Council was not disputed at the Bar.

10. We have no doubt that when the standards

necessary for a claim under sub-section (7) of Section 11

RCR.99/09

– 22 –

are applied it will have to be found that the learned

Appellate Authority’s interference with the decision of the

Rent Control Court was unwarranted. As for the protection

under 2nd proviso to Section 11(3), the finding that the

tenant is not entitled to such protection has entered

concurrently and since such finding is founded on evidence

there is no warrant for interference.

11. The result of the above discussion is that RCR will

stand allowed. The judgment of the Rent Control Appellate

Authority is set aside. Eviction order is passed against the

respondent under sub-section (7) of Section 11. The

respondent is given time till 30-9-2010 subject to the

following conditions:

The tenant shall file an affidavit before the Execution

Court or the Rent Control Court as the case may be, within

one month from today undertaking to give peaceful

surrender of the building to the revision petitioner library on

or before 30-9-2010 and undertaking further to discharge

RCR.99/09

– 23 –

arrears of rent if any within one month and to pay

occupational charges at the current rent rate till such time

as surrender of the building is given.

In view of the apprehension voiced by the learned

counsel for the respondent tenant that the real intention of

the library is to let out the building to some other tenant on

higher rent, we record the undertaking given on behalf of

the landlord library in this court by their counsel Sri.Bechu

Kurian Thomas that after eviction, the premises will be

utilised only for the purpose stated in the RCP we also

injunct the landlord from letting out the building for a period

of three years from today. RCR is allowed as above without

any order as to cost.

PIUS C.KURIAKOSE, JUDGE

K. SURENDRA MOHAN, JUDGE
ksv/-