High Court Kerala High Court

Maheenkunju vs Suresh M.B on 22 July, 2010

Kerala High Court
Maheenkunju vs Suresh M.B on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 134 of 2010()


1. MAHEENKUNJU, S/O.MAHEEN PICHA
                      ...  Petitioner

                        Vs



1. SURESH M.B, S/O.BHASKARAN
                       ...       Respondent

2. SURESH G, S/O.GOPALAN

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

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

 Dated :22/07/2010

 O R D E R
          PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                       ------------------------
                     R.C.R.No. 134 OF 2010
                       ------------------------

              Dated this the 22nd day of July, 2010

                             O R D E R

Pius C.Kuriakose, J.

Sri.M.Sreekumar, learned counsel for the revision

petitioner, would fairly concede before us that the building, which

is subject matter of the rent control proceedings, is already

delivered over to the respondents/landlords petitioners in the RCP

after dispossessing the revision petitioner. Sri.Sreekumar

however insisted that we examine the RCR on its merits.

According to him, the revision petitioner had a specific contention

that the document of title relied on by the landlords, which was

actually executed in favour of the landlords by the revision

petitioner himself, is a sham document executed for securing a

money transaction between the parties. Even if what

Mr.Sreekumar says is correct, then also the remedy of his client

lies not before the statutory authorities under the Rent Control

Act but before a regular civil court. Now, as the building in

question stands dispossessed, the rent control petition itself has

virtually become infructuous. Hence, we are not inclined to

RCR.No.134/2010 2

entertain this revision petition any longer.

We dispose of the revision petition without examining the

merit of the grounds. As regards the merits of the submissions

made by Sri.Sreekumar, we will only observe that neither the

judgment of the Appellate Authority nor our own present

judgment will foreclose other remedies if any available to the

revision petitioner before the regular civil court.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk