High Court Kerala High Court

M.R. Nandagopan vs M/S. Car Choice on 7 February, 2007

Kerala High Court
M.R. Nandagopan vs M/S. Car Choice on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1509 of 2001(H)



1. M.R. NANDAGOPAN
                      ...  Petitioner

                        Vs

1. M/S. CAR CHOICE
                       ...       Respondent

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  :SRI.C.K.ARAVINDAKSHA MENON

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

 Dated :07/02/2007

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

                          K.R. UDAYABHANU, JJ.

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

                         C.R.P.NO. 1509  OF 2001

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

           DATED THIS THE 7TH DAY OF FEBRUARY  2007


                                    ORDER

Udayabhanu,J.

The revision petitioner is the landlord/petitioner who was

non suited from both the courts below. He had sought for

getting the premises evicted under Section 11(3) of the Kerala

Buildings Lease & Rent Control Act, 1965 (Act 2 of 1965){for

short `the Act’} for the bona fide need to start business in the

sale of spare parts and fittings of motor vehicles. The petitioner

is a diploma holder in automobile engineering. He was

employed in the service of Government of Kerala and was

retired sometime back. The premises was rented out to the

respondents on 23-3-1994 on a rental of Rs.910/- per month for

a period of two years and thereafter at Rs.1090/- per month and

the total period of lease is to be three years. (the lease deed was

not produced). It is the case of the petitioner/landlord that the

particular room has got an entrance at the back side and hence

CRP.1509/2001 -2-

ingress and egress from the shop room to his house that is

situated on the rear side of the building is possible. The petition

schedule room was constructed with the above facility with the

idea of starting a business for himself. It was let out to the

respondents as he was having certain financial tightness at a

time on account of the reconstruction of the building in which the

petition schedule shop room is situated. The respondents are

running a firm by name Car Choice in the premises. They had

agreed to vacate the room after three years. Moreover they

have spoiled the relationship in between him also, as they

started conducting repair works of the vehicles etc.during the

night time and the request of the petitioner to stop the same was

not heeded to, resulting in disturbance to sleep to him and

family. A lawyer notice was also sent in this regard. According

to him, he is not having sufficient earnings and also wanted to

spent his time for an income generating purpose and hence the

proceedings initiated.

2. The respondents contended that the only motive of the

petitioner is to let out the premises for a higher rent and also to

amass a huge premium. The understanding alleged that the

CRP.1509/2001 -3-

premises shall be vacated after three years is stoutly denied. It

is pointed out that Rs. One lakh was paid as premium and that

they have spent about more than Rs. 3 lakhs in the business. It

is pointed out that the rest of the seven rooms in the building

also, the same condition of three years is mentioned in the

lease deeds. The respondents have also brought to the notice of

the court the antecedents of the petitioner in this regard that he

sought eviction of one Chellappan in 1986 vide R.C.P.No.1/1986

for the same purpose, i.e.for starting an automobile workshop

for the petitioner and electronics business for his son. The

petitioner retired in the year 1987. Subsequent to the eviction

the above shop room, the building was reconstructed and after

reconstruction one room was given to Chellappan as eviction

was also sought under Section 11(4)(iv) of the Act. The above

tenant was again sought to be evicted in 1995 alleging bona

fide need for his wife to start a telephone booth, S.T.D.,

photostat, milk booth etc. But after getting vacant possession

the particular room was let out to one P.P.Santhoshkumar on

10-5-1996. The petitioner and his wife were employed and both

of them are getting a fabulous amount by way of pension. His

CRP.1509/2001 -4-

children are well employed. Thus were the contentions of the

tenants.

3. The Rent Control Court as well as the Appellate Authority

dismissed the application of the petitioner as it was found that

the petitioner has let out the shop room in the same building to

one Santhoshkumar after getting vacant possession of the same

in pursuance of R.C.P.No.89/1995 on a higher rental of R.1080/-

and also accepting security of R.50,000/-. It was brought out in

the evidence that the landlord was entertaining the desire to

start a business since long, but yet after getting vacant

possession of the premises occupied by Chellappan, he let out the

same to Santhoshkumar and thereafter initiated the present

proceedings. It was also found that the version of PW1, the

petitioner that the above room is only a stair case room and the

area of the same is only 80 sq.ft.and the same is not suitable for

the proposed business is incorrect. The admission brought out in

the cross examination of PW1 itself belied the above contention

as PW1 admitted that the above room has got an extent of 150

sq.ft. This was in answer to the suggestion that the above room

has got an area of 165 sq.ft. But PW1 asserted that the extent is

CRP.1509/2001 -5-

only 150 sq.ft. Further more, the petitioner did not make any

endeavour to adduce any objective evidence in the matter, by

taking out a commission etc. although the above contention was

raised by the respondent in the counter statement filed in the

R.C.P.itself. We find that the above aspect that appears very

much prominent in evidence and the above stands unexplained

at the instance of the petitioner. The entire case set up by the

landlord stands virtually demolished on account of the above

fact brought out. Hence, we find that the petitioner has failed

to establish the bona fides of the need set up and we find that

the decision of the courts below in this regard cannot be said to

be improper, irregular or illegal. We find no reason to allow the

revision petition.

4. All the same it has to be noted that the rent has

remained static for the last more than 10 years. We find the

rent is liable to be enhanced. The rent would stand raised

tentatively to Rs.2500/- per month from today onwards until the

petitioner/landlord initiates appropriate proceedings for the

enhancement of rent. The respondents/tenants shall be liable to

pay the rent at the rate of Rs.2500/- per month to the petitioner

CRP.1509/2001 -6-

from today onwards until the same is refixed in the appropriate

proceedings. The revision petition is disposed of accordingly.

Sd/-

K.A.ABDUL GAFOOR

JUDGE

Sd/-


                                        K.R.UDAYABHANU,

                                            JUDGE



ks.                   TRUE COPY





                      P.S.TO JUDGE


CRP.1509/2001    -7-




                        K.A.ABDDUL GAFOOR

                                     &

                        K.R.UDAYABHANU, JJ





                        C.R.P.NO.1509 OF 2001


                             ORDER










                            DATE: