High Court Kerala High Court

Mohammed Sheriff vs Sivadasan on 25 September, 2009

Kerala High Court
Mohammed Sheriff vs Sivadasan on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 218 of 2003()


1. MOHAMMED SHERIFF, AGED 42 YEARS,
                      ...  Petitioner
2. MOHAMMED NOWFAL, AGED 39,

                        Vs



1. SIVADASAN, SON OF NANU,
                       ...       Respondent

2. MUTHU, SON OF NANU,

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  :SMT.T.S.MAYA

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

 Dated :25/09/2009

 O R D E R
     PIUS C. KURIAKOSE & P.Q. BARKATH ALI, JJ.
         -----------------------------------------------
                   RCR. No. 218 OF 2003
         -----------------------------------------------
        Dated this the 25th day of September, 2009

                          O R D E R

Pius C. Kuriakose, J.

The landlords are in revision and they are aggrieved in

that the eviction petition filed by them was dismissed

concurrently by the Rent Control Court and the Appellate

Authority. The parties will be referred to as landlords and

tenants. Landlord tenant relationship between the parties is

not disputed. The landlords sought eviction of the

respondents tenants on the ground of arrears of rent

(Section 11(2)(b), subletting (Section 11(4)(i) and bona fide

need for own occupation (Section 11(3) and negligent user

of the building (Section 11(4)(2). Statement of objections

was filed by the respondents disputing the averments in the

RCP constituting various grounds for eviction and after trial

the Rent Control Court dismissed the RCP. Sri.P.B.Suresh

Kumar, learned counsel for the revision petitioners

RCR. N0. 218/03
-2-

submitted before us that we need in this revision to be

considered seriously only with the ground for eviction

sought under Section 11(3) and we therefore are referring

to the pleadings raised by the parties in the context of that

eviction ground only.

2. It is averred in the RCP that the second petitioner

landlord is presently employed in Dubai and that the first

petitioner is presently unemployed. The first petitioner was

also working in Dubai, but he returned to Kerala in June

1994 and thereafter he is remaining unemployed. The

second petitioner needs the petition schedule building for

his own occupation for conducting business in Automobile

Spare Parts. The first petitioner has got experience in

Automobile Spare Parts business. The petitioner was a

salesman in Automobile Spare Parts in Dubai for about 15

years. He has the ability to conduct Automobile Spare Parts

business in the plaint schedule building. The petitioners

RCR. N0. 218/03
-3-

have no building of their own in their possession for

conducting above business within the limits of Kollam

Municipal Town. Even if the first counter petitioners wants

to conduct any business, other suitable buildings are

available in the locality. It is reliably understood that he is a

salesman in the vegetable shop belonging to one Abdul

Azeez in Quilon market. His son is also working in Gulf

Countries.

3. Resisting the above claim it was contended by the

respondents through their joint counter that the present

landlords and their brother one Abdul Wahab who is

collecting rent of the premises of the first counter petitioner

upon the demise of their father Yoonus Kunju, original

landlord, had been making repeated demands for

enhancement of rent. When the tenants did not accede to

the demand for enhancement of rent which was made for a

second time, the landlords began in launching unsuccessful

RCR. N0. 218/03
-4-

petitions on various grounds seeking eviction of the tenants.

The allegation that the first petitioner is unemployed and is

in need of the petition schedule building is false. The

alleged need is only a ruse for getting the first petitioner

evicted. It was contended that the petition schedule

building is not fit or suitable for conduct of his business as

proposed by the petitioner. The first petitioner does not

have the ability to conduct automobile spare parts business.

Petitioners have many other suitable buildings of their own

in their possession. The allegation that the first counter

petitioner is working as a salesman in a vegetable shop is

false. Claiming the protection of the second proviso to

subsection (3) of Section 11 it was contended that the first

counter petitioner is depending mainly on the income

derived from the business carried on in the premises for his

livelihood. The first counter petitioner has no other source

of income and no alternate suitable accommodation is

RCR. N0. 218/03
-5-

available for shifting the first counter petitioner’s business.

4. As already stated, the Rent Control Court on

evaluation of the entirety of the evidence which came on

record consisting of Exts. A1 to A26, PW-1 to PW-4, B1 to

B18, RW-1 and RW-2 and C1 commission report and C2

mahazar negatived all the prayers of the landlords and

dismissed the rent control petition completely. The

Appellate Authority found reversing the finding in that

regard of the Rent Control Court that the petitioners

landlords have established the bona fide need of the first

petitioner to occupy the premises for doing business,

however, confirmed the decision of the Rent Control Court

dismissing the RCP under Section 11(3) also holding that

the tenant is entitled to the protection of second proviso to

subsection (3) of Section 11. It is challenging that decision

that in this revision under Section 20 the landlords impugn

the judgment of the Appellate Authority declining order of

RCR. N0. 218/03
-6-

eviction on all the grounds invoked. However, at the time of

hearing Sri.P.B.Suresh Kumar, learned counsel for the

revision petitioners would assail strenuously only the

decision of the Rent Control Appellate Authority that the

tenant is entitled for the protection of the second proviso to

subsection (3) of Section 11. The learned counsel

submitted that it is settled law that for claiming benefits of

second proviso to Section 11(3) it is the tenant’s burden to

establish that he satisfies both the ingredients of that

proviso. It was brought on record that the tenant has

several properties including shops in his name in the locality

and that his son is employed abroad. The only reason given

by the Appellate Authority in support of its finding that the

tenant has established that he is entitled to the benefits of

the second proviso to sub-section (3) of Section 11 is that

the availability of the vacant premises was ascertained by

the tenant from the Accommodation Controller and that as

RCR. N0. 218/03
-7-

per register maintained by the Accommodation Controller no

vacant buildings are available in the locality. The Appellate

Authority however, failed to notice that the evidence given

by the Accommodation Controller was to the effect that

there is no material available in his office to indicate that

the tenant has ascertained the availability of vacant

buildings. It was also his evidence that the register

available in the Accommodation Controller’s Office is only for

the period from 1-4-1998 and that the Accommodation

Controller has not conducted any independent enquiry

regarding the availability of the vacant premises in the

locality. Mr. Sureshkumar submitted that finding of the

Appellate Authority that it is for the landlord to take steps

for establishing that vacant premises are available in the

locality is erroneous. The landlord actually has in his

evidence as PW-1 mentioned numbers of the various vacant

premises available in the locality. There is no effective cross

RCR. N0. 218/03
-8-

examination on such evidence given by the landlord.

Particulars of these vacant premises were put to the tenant

and also to the Accommodation Controller when they were

cross examined. The Accommodation Controller pretended

ignorance. The tenant gave evasive answers. Mr.

Sureshkumar also submitted that there was no legal

evidence to hold that the tenant was depending solely on

the income derived from the petition schedule building for

his livelihood.

5. All the submissions of Mr.Sureshkumar were very

forcefully resisted by Smt.K.G.Bindu, learned counsel for the

respondent. She would assail the finding of the Rent

Control Court and the Appellate Authority that the need

projected by the landlord is bona fide. She would also

support the findingof the Appellate Authority that the tenant

is entitled to the protection of the second proviso.

6. Mr. P.B.Sureshkumar placed reliance on the

RCR. N0. 218/03
-9-

judgment of the Supreme Court in M.L.Prabhakar v. Rajiv

Singal, (2001)2 SCC 355 for meeting the argument of

Smt.Bindu that the non-disclosure of the availability of

building having door No.127/B with the landlord amounted

to suppression of a material fact in the context of the fist

proviso to Section 11(3). The definition clause of the Delhi

Rent Control Act was also referred to in this connection by

Mr.Sureshkumar. Smt.Bindu per contra would rely on the

judgment of a Division Bench of this Court in Janatha Drugs

v. Maithri Construction, 2007(4) KLT 625 to argue that the

burden is on the landlord to plead and prove special reasons

when he has possession of other rooms and that the special

reason should be germane to the issue in question and

should not be an evasive reason.

7. We have very anxiously considered the rival

submissions addressed at the Bar in the light of the

statutory provision cited before us. We have scanned the

RCR. N0. 218/03
-10-

order of the Rent Control Court and the judgment of the

Appellate Authority. We have also re-examined the

evidence to the extent necessary for appreciating the rival

submissions. One of the issues which came up before us

seriously is whether the building having door No.127/B in

Ward No.33 of Mulamkadakom at Kollam Corporation which

was pointed out by the tenant as possessed by the landlord

in the context of the first proviso to Section 11(3) is in the

vacant possession of the landlord and whether such vacant

possession will disentitle the landlord to an order of eviction

under subsection (3) of Section 11. We have no difficulty to

find that at the moment the landlord does have possession

of that building. But according to the landlord the building

is occupied by him for doing small time grocery business.

According to the landlord even if the landlord is having

vacant possession of that building, that building cannot be

utilised for the need projected in the RCP which is for

RCR. N0. 218/03
-11-

carrying on business in automobile spare parts. The petition

schedule building is situated in the commercial heart land of

the Kollam Corporation ideal for the proposed business,

while building having door No.127/B in Ward No. 33 is

situated in a residential area. We are in fact convinced that

as of now it is only a very scanty business which is carried

on by the petitioner landlord in building having door

No.127/B in Ward No.33 of Mulankadakom and we enquired

of the landlord whether landlord will be prepared to let out

that building to the revision respondent tenant in exchange

for the petition schedule building. On our persuasion the

landlord agreed. But Smt.Bindu, the learned counsel for the

respondent submitted that the response of her client to the

suggestion to surrender the petition schedule building in

exchange for the building at Mulankadakom is lukewarm.

8. It is trite by various judgments of this Court such as

1976 KLT 1 (Kochappan Pillai v. Chellappan), 2003(2) KLT

RCR. N0. 218/03
-12-

230 (Francis v. Sreedevi Varassiar) that the burden is that

of the tenant to establish that he is depending for his

livelihood mainly on the income derived from the business

carried on by him in the petition schedule building. It is also

trite that both the ingredients of the second proviso to

Section 11(3) are in the conjunctive and therefore unless

both the ingredients are established the tenant will not be

entitled to the protection of the proviso at all. When the

entirety of the evidence on record in this case in the context

of the second proviso is examined it will be seen that the

tenant has not been able to establish that the second

ingredient of the second proviso – availability of other

buildings in the locality for the tenant to shift his business to

has been established. Locality does not mean the immediate

vicinity of the petition schedule building. We are of the view

that the tenant was not successful in proving that other

buildings are not available in the locality. As for the

RCR. N0. 218/03
-13-

vacancy register maintained by the Accommodation

Controller it is a matter of common knowledge that such

registers are not seriously maintained . In fact, the

Accommodation Controller himself said in his evidence that

he does not have the equipment and machinery in his office

for making enquiries regarding buildings which become

available for letting. He only records vacancies as and when

reports are received voluntarily from landlords or tenants.

As for the present case it is in evidence that at least building

having door No. 127/B in Ward No. 33 of Mulamkadakom is

available to the tenant. May be, the area of the petition

schedule building is more ideal. But the question to be

considered in the context of the second proviso is only

whether it will be possible for the tenant to carry on his

business in building No. 127/B in Ward No. 33. Once it is

shown that the tenant has failed in establishing either of the

ingredients of the second proviso it necessarily has to follow

RCR. N0. 218/03
-14-

that the tenant is not entitled to the protection of the

second proviso.

The result of the above discussion is that the RCR will

stand allowed. Order of eviction under Section 11(3) is

passed against the respondent. The revision petitioner is

directed to let out building having door No.127/B in Ward

No. 33 of Mulamkadakom of Kollam Corporation to the

revision respondent on an initial monthly rent of Rs.500/-.

The respondent is directed to express his consent in writing

to the revision petitioner to take building having door

No.127/B in Ward No. 33 on lease on a monthly rent of

Rs.500/- for conducting the business carried on by him in

the petition schedule building within a period of one month

of receiving copy of this judgment. If such a consent letter

is received from the respondent the revision petitioner will

induct the respondent as his tenant in that building on a

monthly rent of Rs.500/- upon executing a lease deed

RCR. N0. 218/03
-15-

incorporating other formal conditions of lease including a

condition prohibiting unauthorised sublease or transfer.

Subject to the above the respondent is directed to put the

revision petitioner in possession of the building on or before

31-12-2009.

(PIUS C.KURIAKOSE, JUDGE)

(P.Q.BARKATH ALI, JUDGE)

ksv/-