High Court Kerala High Court

M/S. Genfocus Infotech (I)Ltd. vs State Of Kerala on 6 December, 2010

Kerala High Court
M/S. Genfocus Infotech (I)Ltd. vs State Of Kerala on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33458 of 2009(B)


1. M/S. GENFOCUS INFOTECH (I)LTD., IA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTE BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM.

3. INFOPARK KERALA, THAPASYA,

4. KINFRA EXPORT PROMOTION INDUSTRIAL

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :SRI.P.A.AHAMED, SC, INFOPARKS

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :06/12/2010

 O R D E R
               PIUS C. KURIAKOSE &
               P. S. GOPINATHAN, JJ.
    ------------------------------------------------
            W. P. C. No.33458 of 2009
    ------------------------------------------------
    Dated this the 6th day of December, 2010

                    JUDGMENT

Pius C. Kuriakose, J

Under challenge in this Writ Petition filed

under Article 226 is Ext.P32 order passed by the

District Collector interfering with Ext.P30 order

passed by the Accommodation Controller under

Section 13 of Act 2 of 1965. It is conceded that

the status of the petitioner/company is that of a

tenant and that its landlord in respect of the

premises in question is the third respondent,

another company M/s Infopark Kerala. It is also

evident that the contract rent payable by the

petitioner to the third respondent has been

W. P. C. No.33458 of 2009 -2-

defaulted. It is further evident that the charges for

the electricity consumed by the petitioner also

have been defaulted. The defence of the third

respondent to Ext.P27 petition filed by the

petitioner before the Accommodation Controller

seeking a direction for restoration of the electricity

supply was that such a direction is not liable to be

passed as rent is heavily in arrears and as

electricity charges are also in arrears. The

Accommodation Controller allowed Ext.P27 by

passing Ext.P30 order. Ext.P30 order turns more

on considerations of indulgence than legal

considerations. The Accommodation Controller

was of the view that it was not at all fair to allow

an institution where 40 employees are working to

W. P. C. No.33458 of 2009 -3-

be compulsorily closed “merely on the complaint

of non-payment of rent and electricity charges”.

Accordingly, Accommodation Controller directed

immediate restoration of the supply on condition

that arrears of electricity charges as per the

contract shall be deposited by the petitioner in not

less than four instalments. As regards the dispute

regarding payment of arrears of rent, the parties

were relegated to the Rent Control Court. The

District Collector under Ext.P32 interfered with

Ext.P30 and vacated Ext.P30. The District

Collector under Ext.P32 has directed the petitioner

to approach M/s Kinfra, the 4th respondent in this

Writ Petition for getting independent connection.

As regards the dispute regarding the rent actually

W. P. C. No.33458 of 2009 -4-

payable, the District Collector also endorsed the

view of the Accommodation Controller that the

aggrieved party will have to seek relief from the

Rent Control Court.

2. In this Writ Petition various grounds have

been raised assailing Ext.P32. We have heard

submissions of the learned counsel for the revision

petitioner, Sri.A.R.Dileep and those of the

Advocate representing the Standing Counsel for

the third respondent. The question is whether

Ext.P32 is liable to be interfered with. It is clear to

our mind that the question has to be answered in

the negative. The issue as to what is the rent

actually in arrears and as to what is the contract

rent and as to whether the rent claimed by the

W. P. C. No.33458 of 2009 -5-

third respondent is reasonable, all are issues

which should be settled by the local Rent Control

Court. It is not disputed that charges for the

power actually consumed by the petitioner has

been kept in arrears by the petitioner. So long as

power charges are kept in arrears, the insistence

of the petitioner/tenant that the supply should be

restored is not justified. In that view of the

matter, we do not find infirmity with Ext.P32. We

decline to interfere with Ext.P32. We reiterate that

it is open to the petitioner to move M/s Kinfra for

separate connection in the petitioner’s own name.

If any application in that regard is received by the

4th respondent, the 4th respondent will take a

decision on that application in accordance with the

W. P. C. No.33458 of 2009 -6-

normal procedure. It is submitted before us on

behalf of the third respondent that the third

respondent will not raise any objection in the

matter provided the current charges due and rent

in arrears as of now are cleared. We record the

above submission and direct the third respondent

to issue the required no objection letter from their

part once the power charges are discharged in

full. As regards the recovery of rent arrears both

sides are permitted to approach the Rent Control

Court for the needed relief. Though we have

declined jurisdiction, we are inclined to continue

the interim order which we passed in this case on

08/04/10 for a period of three more months from

today on condition that the petitioner pays to the

W. P. C. No.33458 of 2009 -7-

third respondent a further amount of Rs.3 lakhs

within one month from today towards the rent

dues.

PIUS C. KURIAKOSE
JUDGE

P. S. GOPINATHAN
JUDGE
kns/-