IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 329 of 2010()
1. MOHAMMED H.NIZARUDEEN
... Petitioner
Vs
1. B.INDIRA DEVI , AGED 81 YEARS,
... Respondent
For Petitioner :SRI.G.S.REGHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :22/10/2010
O R D E R
PIUS C KURIAKOSE & P.S. GOPINATHAN, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
R.C.R.. NO. 329 OF 2010
= = = = = = = = = = = = = = = =
DATED THIS, THE 22ND DAY OF OCTOBER, 2010.
O R D E R
Pius C. Kuriakose, J.
Tenant is in revision, challenging the judgment of the Rent Control
Appellate Authority, Thiruvananthapuram, rendered in R.C.A. 48 of 2006,
confirming the order of eviction passed by the Rent Control Court,
Thiruvananthapuram, in R.C.P.45 of 2005.
2. It is conceded by both sides before us that the revision petitioner
has vacated the petition schedule premises. Learned counsel Sri. G. S.
Reghunath, appearing for the revision petitioner submitted that though it is
true that the tenant has vacated the building, we may decide the correctness
of the finding entered by the statutory authority regarding the rent kept in
arrears. According to us, it is unnecessary to do so. The statutory
authorities in these proceedings were concerned essentially with the
question of evicting the revision petitioner on the ground of arrears of rent.
Now that the revision petitioner has vacated the building in obedience to
the order of eviction passed against him, the question as to whether the
finding entered by the statutory authority regarding the rent in arrears is
correct or no longer germane to these proceedings. The Rent Control
RCR 329/2010 2
Court is essentially a court for eviction. Proceedings under Section 11 is
essentially for eviction and not for recovery of arrears of rent. In that view
of the matter, we close this Rent Control Revision Petition. We make it
clear that in the event of the respondent filing a suit for recovery of arrears
of rent, the court which comes to be in seizin of that suit will not be unduly
influenced by the finding, if any rendered by the learned Appellate
Authority and the Rent Control Court regarding the rent actually in arrears.
The R.C.R. is closed.
PIUS C KURIAKOSE,
(JUDGE)
P.S. GOPINATHAN,
(JUDGE)
knc/-