High Court Kerala High Court

M/S.Jcr Trading Pvt.Ltd. vs A.J.Varghese on 19 February, 2009

Kerala High Court
M/S.Jcr Trading Pvt.Ltd. vs A.J.Varghese on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 204 of 2007()


1. M/S.JCR TRADING PVT.LTD., A COMPANY
                      ...  Petitioner
2. MR.S.SUSEELAN, MANAGING DIRECTOR, OF
3. MR.JOHN JOSEPH, DIRECTOR OF

                        Vs



1. A.J.VARGHESE, S/O. A.V.JOSE,
                       ...       Respondent

2. A.J.PAUL, S/O. A.V.JOSE, ALAUKKA HOUSE,

3. A.J.JOHN, S/O. A.V.JOSE, ALUKKAS HOUSE,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

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

 Dated :19/02/2009

 O R D E R
           PIUS C. KURIAKOSE & C.K.ABDUL RAHIM, JJ.
               -----------------------------------------------
                 R.C.R.Nos. 204 of 2007 & 35 of 2008
               -----------------------------------------------
             Dated this the 19th day of February, 2009

                                O R D E R

Pius C.Kuriakose, J.

RCR. No. 204 of 2007 is instituted by the tenants and RCR. Nos.

35 of 2008 is instituted by the landlords. Both these revision petitions

are directed against the common judgment of the Rent Control

Appellate Authority dismissing the appeals filed by the tenants and the

landlords. The landlords filed the rent control petition invoking the

grounds of eviction under Sections 11(2)(b) (arrears of rent), 11(3)

(bona fide need for own occupation) and 11(8) (requirement for

additional accommodation for personal use).

2. The landlords’ case in the context of the ground for eviction

under Section 11(2)(b) was that the contract rent was Rs.4840/- per

mensem and that the same is in arrears since January 2002 and that

despite the statutory demand notice issued under Section 11(2)(b) the

tenant did not pay the arrears of rent within the period of 15 days of

receipt of the notice or even thereafter. The Rent Control Court on

appreciating the evidence adduced by the parties became inclined to

accept the landlords’ case that the tenant did not pay the arrears of

rent payable since January, 2002. However, that court found hat

WP(C)N0.

-2-

there was no evidence to hold that the contract amount of Rs.4400/-

payable as per Ext.A5 lease agreement was increased to Rs.4840/-

and accordingly concluded that rent is in arrears only at the rate of

Rs.4400/- per mensem. Considering the grounds for eviction under

Sections 11(3) and 11(8) the Rent Control Court noticed that the

evidence given by the power of attorney holder of the petitioner who

was examined as PW1 was only hearsay evidence regarding the

requirement of the petitioners to expand their jewellery business which

was being conducted by them in the adjacent northern rooms of the

petition schedule building. That court also found that no acceptable

evidence was let in for proving that the rooms available in the upstair

portion already in the possession of the landlords was not sufficient for

meeting the projected need of expansion of the landlords’ business.

That court relied on the evidence of CPW-2, a retired Chief Engineer of

Thiruvananthapuram Corporation to find that the area of the upstair

portion possessed by the landlords was equal to the corresponding

area in the first floor. More importantly that court noticed that none of

the landlords who are three in number have chosen to enter the

witness box to testify regarding the bona fides of their need for

additional accommodation. Rent Control Court relied on the judgment

WP(C)N0.

-3-

of this Court in 2005(2) KLJ 46, the judgment of the Supreme Court in

2005(2) SCC 217 and also the judgment of this Court in 1994(2) KLT

571 and held that the failure on the part of anyone of the petitioners

to speak about their own bona fides was fatal and accordingly declined

order of eviction sought for under Sections 11(3) and 11(8). The

Rent Control Appellate Authority on a reappraisal of the evidence

would concur with all the conclusions of the Rent Control Court and

dismissed the appeals preferred by the landlords and the tenants. In

the context of a contention seriously raised by the tenants that the

previous owners of the building had agreed to sell the building to them

and that they are possessing the building on the strength of that

agreement for sale and that there is no landlord tenant relationship

between them and the petitioners in the RCP, the Rent Control Court

and the Appellate Authority concurrently held against the tenants that

the jural status of the respondents in RCP who were admittedly

tenants under the predecessors in interest of the present landlords was

that of tenants in view of the conceded position that the ownership

had not been conveyed to them and that the suit filed by them for

specific performance was only pending.

3. As already indicated RCR No. 204 of 2007 has been filed by

WP(C)N0.

-4-

the tenants impugning the order of eviction passed against them under

Section 11(2)(b) and in RCR No. 35 of 2008 the landlords challenge

the finding of the Rent Control Court regarding the contract rent

payable by the tenants as well as rejection of their petition for eviction

on the grounds of bona fide own occupation and for requirement of

additional accommodation.

4. We have heard the submissions of Mr.V.Chitambaresh, senior

counsel for the tenant petitioners in RCR. No. 204 of 2007 and also

those of Mr.S.V.Balakrishna Iyer, senior counsel for the landlords

petitioners in RCR. No. 35 of 2008. Defending the order of the Rent

Control Court and the Appellate Authority declining the eviction on the

grounds under Sections 11(3) and 11(8) Mr.Chitambaresh would cite a

catena of decisions before us including the judgment of a Division

Bench of this Court in Indian Saree House v. Radhalakshmy, 2006(3)

KLT 129, the judgment of another Division Bench of this Court in

K.T.Thomas v. P.Sreedhara Varma, 2008(1) K.L.J. 125, judgment of a

Division Bench of this court in Ratheesh Kumar v. Jithendra Kumar,

2005(2) KLT 669, the judgment of a Division Bench of this Court in

Subramaniyan Pillai and others v. M.Shamsar Jihan and others, 2009

(1) KHC 384, the judgment of this Court in Sivadasa Panicker v.

WP(C)N0.

-5-

Travancore Mats and Mattings Co., 2009(1) KHC 472, the judgment of

a Division Bench of this Court in Aboobacker v. Sahithya P.S.Sangham

Ltd., 2004(2) KLT 947, Janki Vashdeo . Indusind Bank, 2005(2) KLT

265 (SC), the judgment of the Supreme Court in Joseph Mathew v.

Jose Thomas, 2005 (4) KLT 764 (SC), the judgment of the Supreme

Court in Davis v. Sebastian, (1999) 6 SCC 604, the judgment of the

Supreme Court in S.R. Babu v. T.K.Vasudevan and others, (2001) 8

SC 110 and the judgment of the Supreme Court in Ubaiba v.

Damodaran, (1999) 5 SCC 645 were some of them. Mr.Chitambaresh

would argue that at any rate, in the light of the principles of law laid

down by the decisions cited by him there was no warrant for

interfering with the orders concurrently passed by the Rent Control

Court and the Appellate Authority and that the maximum relief which

could be aspired for by the landlords was leave to institute a fresh rent

control petition on the same cause of action.

5. Resisting the submissions of Mr.Chitambaresh Sri.Balakrishna

Iyer would argue that the finding of the Rent Control Court that the

contract rent payable by the tenants was Rs.4400/- only per month

and not the sum of Rs.4840/- per month as averred by the landlords

was faulty being contrary to the pleadings and the evidence. Learned

WP(C)N0.

-6-

senior counsel submitted in this context that there was no specific

denial of the landlords’ pleadings regarding rate of rent and at any

rate, CPW-1 had admitted in his evidence that the tenants used to pay

rent to the previous landlord at the rate of Rs.4840/-. Trying to

distinguish the decisions cited by Mr.Chitambaresh taking the view that

the non-examination of any one of the landlords is fatal when the need

is for bona fide own occupation Mr.Balakrishna Iyer would submit that

all these decisions have been rendered following the judgment of the

Supreme Court in Janki Vashdeo v. Indusind Bank, 2005(2) KLT 265

(SC) wherein the Supreme Court was concerned with the powers

conferred on the holder of a power of attorney in terms of Order III

Rules 1 and 2 of the Code of Civil Procedure to act on behalf of the

principal. The ratio of that decision, according to the learned senior

counsel was only to the effect that an agent is not capable of deposing

for the principal in respect of matters on which only principal can have

personal knowledge. In the instant case the person examined on

behalf of the landlords was the manager and actual conductor of the

business. The landlords are youngsters and it is this PW1 who is

actually conducting the business and hence he is aware of the ground

realities including the extent of space required for conducting the

WP(C)N0.

-7-

business in a more profitable way. Mr.Balakrishna Iyer argued that at

any rate, all the decisions cited by Mr.Chitambaresh were decisions

rendered in the context of a claim under Section 11(3) and not under

Section 11(8). Mr.Balakrishna Iyer conceded that though in the

instant RCP both 11(3) and 11(8) were quoted in view of the ratio of

the judgment of this Court in Indian Saree House v. Radhalakshmy,

2006(3) KLT 129 and the judgment of the Supreme Court in S.R.Babu

v. T.K.Vasudevan and others, (2001) 8 SCC 110 the rent control

petition can be maintained only under section 11(8). Counsel

submitted that the standards of bonafides required for establishing a

ground under Section 11(8) were not so rigorous as in a case under

Section 11(3) and hence the bonafides of the petitioners for additional

accommodation has been established by the oral evidence of PW1,

their manager who is in the know of things. When the attention of the

senior counsel was drawn to the situation that in the instant case

neither the Rent Control Court nor the Appellate Authority appears to

have considered the question of comparative advantages and

hardships as is necessary in the case of petitions under Section 11(8)

in view of the second proviso to section 11(10) the senior counsel

would draw our attention to Sections 18(3) and 23(1) of the Rent

WP(C)N0.

-8-

Control Act and also to Rule 16(2) of the Kerala Buildings (Lease &

Rent Control) Rules and argue that if it becomes necessary the issue

be remanded to the Rent Control Court.

6. In reply Sri.V.Chitambaresh, senior counsel would oppose

Mr.Balakrishna Iyer’s request for a remand of the matter and that too

to the Rent Control Appellate Authority. According to him by

remanding the matter to the Rent Control Appellate Authority the

tenants are being deprived of the statutory right of appeal guaranteed

under Section 18 against the order of the Rent Control Court. Counsel

submitted that on facts the case of Joseph Mathew v. Jose Thomas,

2005(4) KLT 764 (SC) was much stronger for the landlord and that in

that case the Supreme Court had set aside orders of eviction

concurrently passed in favour of the landlords on the sole ground of

non-examination of the landlords. Yet the Supreme Court became

inclined not to remand the matter, but only to permit the landlord to

file a fresh petition.

7. We have considered the rival submissions addressed by the

learned senior counsel. In the light of the relevant statutory

provisions and the ratio emerging from the various decisions cited at

the Bar.

WP(C)N0.

-9-

The above discussions will lead these revision petitions to the

following result.

The order of eviction passed by the Rent Control Court under

section 11(2)(b) is confirmed. However, the finding of that court

regarding the contract rent payable by the tenant is modified and it is

found that the contract rent payable by the tenant is Rs.4840/- per

mensem. The arrears of rent to be deposited by the tenant for getting

the order of eviction passed under Section 11(2)(b) set aside under

Section 11(2)(c) will be quantified on that basis. It is found that R.C.P.

No. 31 of 2004 is not maintainable under Section 11(3) and that it is

maintainable under Section 11(8). The orders passed by the Rent

Control Court and the Appellate Authority dismissing the R.C.P. are

set aside and the R.C.P. is remanded to the Rent Control Court,

Thiruvananthapuram for further enquiry and fresh decision. The Rent

Control Court will permit the landlords to adduce further evidence by

examining any one of the landlords and by producing any item of

documentary evidence. In case further evidence as permitted above is

adduced by the landlords the Rent Control Court will allow the tenants

to adduce counter evidence. That court will pass fresh orders in the

WP(C)N0.

-10-

RCP on the basis of the entire evidence on record. The necessary

finding in the context of the first proviso to Section 11(10) will also be

entered by the Rent Control Court. R.C.R. No.204 of 2007 is

dismissed and R.C.R. No. 34 of 2008 is allowed to the above extent.

In the circumstances the parties will suffer their respective costs in the

revisions.

(PIUS C.KURIAKOSE, JUDGE)

ksv/-