High Court Kerala High Court

N.K.Chandra Bose vs State Of Kerala on 3 June, 2010

Kerala High Court
N.K.Chandra Bose vs State Of Kerala on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14913 of 2010(L)


1. N.K.CHANDRA BOSE, NIKARTHIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY
                       ...       Respondent

2. STATE WATER TRANSPORT DEPARTMENT,

                For Petitioner  :SRI.ALEXANDER PETER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 14913 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 3rd day of June, 2010


                         J U D G M E N T

The petitioner was doing business in shop room

bearing No. CC 6/104, owned by the 2nd respondent since

1998, on rental basis. The shop was originally taken on

lease by the petitioner’s uncle one Sri. E.A. Balakrishnan

and after his death, the petitioner has been running the

business in the said premises, allegedly with the sanction

and knowledge of the 2nd respondent. The petitioner alleges

that the 2nd respondent demanded arrears of rent from 1998

-2003 as evidenced by Exts.P1 & P2. The petitioner paid

the same. Thereafter the lease agreement was allegedly

renewed up to 2008. However the lease was not extended

thereafter and rent was also refused to be received.

According to the petitioner this was with the intention of

evicting the petitioner, terming him as an unauthorized

W.P.(C)No. 14913 of 2010
-2-

occupant. In the above circumstances the petitioner

approached the Munsiff’s Court, Kochi and obtained an

injunction. Subsequently that O.S. was disposed of by the

Munsiff’s Court as per Ext.P10 judgment in the following

terms:

“1. Plaintiff shall not be evicted without serving Section 4
notice of the Kerala Public Buildings (Eviction of
un-authorised occupants) Act, 1968.

2. Ext.B5 notice is not a proper notice issued to the
occupant of the rented premises as per the provisions in
the Act.

3. It is made clear that defendants have got every right to
evict the plaintiff in accordance with the provisions in the
Kerala Public Buildings (Eviction of Un-authorised
Occupants) Act.

4. Considering the nature and circumstances of the case I
direct the respective parties to bear their respective
costs in the suit.”

2. Petitioner now submits that contrary to the

directions of the civil court, without completing proceedings

under the Kerala Public Buildings (Eviction of unauthorised

Occupants) Act, 1968 the petitioner has been forcefully

evicted from the premises. Petitioner therefore seeks the

following reliefs :

“1) call for the records leading to Exhibit P11 show cause
notice and quash the same by issuing a writ of certiorari.

W.P.(C)No. 14913 of 2010
-3-

2) Issue a writ of Mandamus or any other writ, order or
direction to the respondents to restore the possession of
the rented premises CC No.6/104 in the boat jetty
premises to the petitioner and allowing him to run the
business in the shop and to renew the lease agreement
in the name of petitioner after receiving the arrears of
rent.”

3. On 18.05.2010, I passed the following interim

order:

“The learned Government Pleader shall get instructions
as to whether the petitioner has been evicted from the
preemies as alleged by the petitioner and if so, whether, before
eviction, an order has been passed under the Kerala Public
Buildings (Eviction of Unauthorized Occupants) Act, 1968.”

4. Today, the learned Government Pleader submits

that although Section 4 notice has been issued to the

petitioner no final orders have been passed before evicting

the petitioner. I am of opinion that, that is against the

provisions of the Act and also Ext.P10 judgment of the civil

court. It is unjust to evict the petitioner without passing a

considered order under the Act. In the above

circumstances, the writ petition is disposed of with the

following directions:

W.P.(C)No. 14913 of 2010
-4-

Possession of the shop room in question shall be

restored to the petitioner forthwith. The 2nd

respondent shall pass final orders pursuant to

Section 4 notice under the Kerala Public Buildings

(Eviction of unauthorised Occupants) Act, 1968

after affording an opportunity of being heard to

the petitioner and communicate the order to the

petitioner. Only after two weeks from the date

when a copy of that order is served on the

petitioner coercive proceedings shall be initiated

for eviction if the order authorises the same. The

same would also be subject to the right of the

petitioner to challenge the said order

appropriately and to seek interims orders.

S. SIRI JAGAN
JUDGE

shg/