High Court Kerala High Court

Krishnankutty vs Ramakrishnan on 17 February, 2010

Kerala High Court
Krishnankutty vs Ramakrishnan on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 48 of 2010()


1. KRISHNANKUTTY,S/O.PACHU,THAZHETHODIYIL,
                      ...  Petitioner

                        Vs



1. RAMAKRISHNAN,S/O.KUMARAN,SUDHA NIVAS,
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.P.R.VENKATESH

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :17/02/2010

 O R D E R
              PIUS C. KURIAKOSE &
             C. K. ABDUL REHIM, JJ.
   ------------------------------------------------
             R. C. R. No.48 of 2010
   ------------------------------------------------
    Dated this the 17th day of February, 2010

                      ORDER

Pius C. Kuriakose, J

The tenant is in revision. He challenges the

order of eviction passed against him by the Rent

Control Appellate Authority on the grounds of

arrears of rent under section 11(2)(b); on the

ground that the tenant has other buildings

reasonably sufficient for the tenant’s requirement

under section 11(4)(iii); and additional

accommodation under section 11(8). The Rent

Control Petition was instituted by the

respondent/landlord invoking the grounds under

section 11(2)(b), 11(4)(ii) and 11(4)(iii) and 11

R. C. R. No.48 of 2010 -2-

(8). The Rent Control Court after taking evidence

would allow the RCP only on the ground of arrears

of rent and the ground under section 11(4)(iii).

The landlord did not prefer any appeal against the

order of the Rent Control Court disallowing

eviction on the grounds under section 11(4)(ii)

and 11(8). The tenant preferred appeal and the

impugned judgment has been passed by the

Appellate Authority in that appeal. The learned

Appellate Authority noticed that the landlord had

not preferred any appeal or any memorandum of

cross objections challenging the decision of the

Rent Control Court disallowing eviction on the

grounds under section 11(4)(ii) and 11(8). The

Appellate Authority accepted the challenge which

R. C. R. No.48 of 2010 -3-

was made on behalf of the landlord during the

course of arguments in the appeal against the

order of the Rent Control Court disallowing

eviction under section 11(8) and has proceeded to

order eviction under section 11(8) also apart from

confirm the eviction order passed by the Rent

Control Court.

2. When this RCR came up for admission, we

have heard the submissions of Mr.D.Krishna

Prasad, the learned counsel for the revision

petitioner and those of Sri.R.Azad Babu who had

lodged a caveat on behalf of the respondent/

landlord. It is apparently invoking the principles

underlying Order 41 Rule 22 that the learned Rent

Control Appellate Authority ordered eviction under

R. C. R. No.48 of 2010 -4-

section 11(8) notwithstanding the non-filing of

any appeal or memorandum of cross objection by

the landlord. According to us, Order 41 Rule 22

would only enable the respondent/landlord to

object to any findings in the order impugned in

the RCA which are against him. It was open to the

landlord to have filed a memorandum of cross

objection in this particular case. The landlord by

not filing any regular appeal or memorandum of

cross objections was ready and willing to suffer

the negative order which was passed by the Rent

Control Court in the RCP to the extent it pertains

to sub section 8 of section 11. Sri.Azad Babu, the

learned counsel for the respondent was unable to

support the action of the Appellate Authority in

R. C. R. No.48 of 2010 -5-

ordering eviction under section 11(8). Hence, we

straight away vacate the judgment of the Rent

Control Appellate Authority ordering eviction

against the revision petitioner/tenant on the

ground under sub section 8 of section 11.

3. The learned counsel for the revision

petitioner would assail the eviction order passed

by the Rent Control Appellate Authority on the

grounds of arrears of rent and the ground under

section 11(4)(iii) on the various grounds raised in

the memorandum of revision. Sri.Azad Babu,

however, would support those eviction orders on

the various reasons stated in the judgment of the

Appellate Authority. He reminded us of the

contours of this Court’s jurisdiction under section

R. C. R. No.48 of 2010 -6-

20 and submitted that there is no warrant under

section 20 for interfering with the findings

concurrently entered by the Rent Control Court

and the Appellate Authority.

4. We have anxiously considered the rival

submissions. As for the order of eviction passed

under section 11(2)(b) concurrently, we notice

that the finding that the rent is in arrears as

alleged by the landlord entered by the authorities

below is on the basis of the evidence which was

available on record. After all, it is a provisional

order of eviction which is passed under section 11

(2)(b). It is always open to the tenant to have an

order vacated by making deposits under section

11(4)(ii). Hence, we are not interfering with the

R. C. R. No.48 of 2010 -7-

order of eviction passed concurrently by the

authorities below. We confirm that order and

grant the revision petitioner two months’ time

from today for making requisite application under

section 11(4)(2) for getting that order vacated.

5. Equally so the finding of the Appellate

Authority which is the final fact finding authority

under the statutory scheme that the revision

petitioner is liable to be evicted on the ground

under section 11(4)(iii) is founded on evidence.

The Advocate Commissioner reported on the basis

of a local inspection conducted with notice to the

revision petitioner also that the revision petitioner

has put up a three storied building just 15 metres

away from the petition schedule premises which is

R. C. R. No.48 of 2010 -8-

just one room. It was reported that excessive

areas are available in the first floor as well as in

the second floor of the three storied building. The

argument of the learned counsel for the revision

petitioner before us was that the activity which is

carried on by the revision petitioner is gold dye

works which require heavy machinery and for

conducting the said business a room in the ground

floor itself is necessary. But the Commissioner

reported that the buildings actually available

under the vacant possession of the revision

petitioner is reasonably sufficient for the revision

petitioner’s requirement of conducting dye works.

That being so, it was up to the revision petitioner

to have filed objections to the Commission Report

R. C. R. No.48 of 2010 -9-

and substantiated those objections by citing the

commissioner as a witness. The revision petitioner

did not do so. He opted to rely on the oral

evidence adduced by his son as RW1 alone.

Moreover, we notice that the statutory

requirement is not that the alternate building in

the possession of the tenant should be perfectly

suitable. The requirement is only that it must be

reasonably sufficient. We feel that the finding

concurrently entered by the authorities below that

the premises in the vacant possession of the

revision petitioner is reasonably sufficient does

not suffer from any infirmity as envisaged by

section 20. It will also be noticed that the revision

petitioner himself was a landlord and at the place

R. C. R. No.48 of 2010 -10-

where the three storied building is now

constructed there was an old building occupied by

a tenant of his. That tenant was got evicted

through the Rent Control Proceedings on the

ground that the revision petitioner needs that

building for his own occupation. After evicting that

tenant he did not occupy that building, instead he

pulled down that building and constructed this

multi storied building. There was at least five

rooms in the ground floor of that building. What

the revision petitioner did was to sell off all those

five rooms. Having done so, it is not open to the

revision petitioner now to contend that he requires

a room in the ground floor itself for his purpose.

Principles of evicting are also applicable to

R. C. R. No.48 of 2010 -11-

decision making by the statutory authorities under

the Rent Control Act. See Rule 11(8) of Kerala

Building (Lease & Rent Control) Rules. It is most

equitable on the part of the revision petitioner to

insist on a ground floor room itself, now.

6. The result of the above discussion is that

the RCR is stand allowed only to the extent of

vacating the order of eviction passed under

section 11(8). It stands dismissed in other

respects. However, considering the request of the

revision petitioner we are inclined to grant time to

the revision petitioner to surrender the premises

till 30/06/2010. Revision Petitioner shall file an

affidavit before the execution court within ten

days from today undertaking to give peaceful

R. C. R. No.48 of 2010 -12-

surrender of the building to the respondent/

landlord on or before 30/06/10. It will also be

undertaken through the same affidavit that

arrears of rent will be discharged within two

months and occupational charges at the current

rent rate of Rs.250/- will be paid to the

respondent as and when the same falls due till

such time as surrender is made.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-