High Court Kerala High Court

N.S.S.Karayogam No.823 vs Gopalan Nair on 15 September, 2009

Kerala High Court
N.S.S.Karayogam No.823 vs Gopalan Nair on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 17 of 2009()


1. N.S.S.KARAYOGAM NO.823, VAYALAR NORTH
                      ...  Petitioner
2. SECRETARY, NARAYANA MENON,
3. TREASURER  P.N., UNNIKRISHNAN

                        Vs



1. GOPALAN NAIR , S/O. ADICHAN,
                       ...       Respondent

                For Petitioner  :SRI.B.PRAMOD

                For Respondent  :SRI.P.R.VENKETESH

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

 Dated :15/09/2009

 O R D E R
         PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                       ------------------------
                      R.C.R.No. 17 OF 2009
                       ------------------------

            Dated this the 14th day of September, 2009


                               ORDER

Pius C.Kuriakose, J.

The landlord is in revision, being aggrieved by the judgment

of the Rent Control Appellate Authority, under which the order of

eviction passed in their favour, on the ground of clause (v) of

Sub Section (4) of Section 11 (cessation of occupation) for more

than six months continuously without reasonable cause, was set

aside. The building in question was let out as per Ext.A1 to the

respondent for conduct of chitty business. The allegation in the

RCP was that since 10 years prior to 2000, the period of

institution of the RCP, the building was not occupied by the

tenant without any reasonable cause. The defence was that the

allegation of cessation of occupation is false and that the tenant

is continuing to occupy the building in question for conducting

chitty business. Ext.C1 commission report submitted by the

Advocate commissioner appointed by the Rent Control Court and

Ext.A3 commission report submitted by the same commissioner

RCR.No.17/2009 2

appointed by the Civil Court in a suit filed by the landlord seeking

injunction against the tenant from carrying out repairs works in

the building were the principal items of documentary evidence

relied on by the landlord. On behalf of the landlord, its office

bearer was examined as PW1 and the advocate commissioner,

who submitted Ext.C1 as well as Ext.A2 was examined as PW2.

The principal item of documentary evidence on the side of the

tenant was Ext.B3 notice issued in the year 1997 requesting the

landlord to carry our repairs and also to facilitate restoration of

the electricity connection. Apart from Ext.B3, the tenant also

relied on Ext.B2 decree by which the suit filed by the tenant’s

wife against the landlord was dismissed. The Rent Control

Court, on evaluating the evidence, came to the conclusion that

the landlord had succeeded in establishing that the tenant has

ceased to occupy the building continuously for more than 6

months without reasonable cause and accordingly, ordered

eviction under Section 11 (4) (v).

2. Reversing the decision of the Rent Control Court, the

RCR.No.17/2009 3

Appellate Authority held that the evidence adduced on the side of

the landlord falls short of holding that the tenant ceased to

occupy the building continuously during the period of 10 years

alleged by the landlord. According to the Appellate Authority,

the landlord’s allegation of cessation of occupation for 10 years

stands disproved by Ext.B3 notice and what the Appellate

Authority describes as the actual carrying out of repairs work in

the building by the tenant in the year 1997. The Appellate

Authority would accept the tenant’s explanation regarding the

situation that the electricity supply to the building is disconnected

and hold that since the tenant is carrying on business during day

time, the tenant did not find it absolutely necessary to get

electricity connection restored. According to the Appellate

Authority, the entire burden of proving that the eviction ground

was established was on the landlord and such burden was not

discharged by producing Ext.C1 and Ext.A2. According to the

Rent Control Appellate Authority, both Ext.C1 and A2 were

reports based on surprise inspections and since those reports are

RCR.No.17/2009 4

to the effect that the premises were found closed, the

commissioner, who was unable to enter the building, could not

have responsibly reported that the building is not under

occupation. The Appellate Authority went to the extent of

holding that the circumstance, that the landlord did not invoke

the ground of arrears of rent for evicting the tenant despite the

allegation that payment of rent was defaulted since 1988, is a

circumstance militating against the existence of ground under

Section 11(4) (v). In the above view of the matter, the

Appellate Authority set aside the order of the Rent Control Court

and allowed the RCA, dismissing the Rent Control Petition. It is

challenging the judgment of the Rent Control Appellate Authority

that the present revision is filed raising various grounds.

3. We have heard the submissions of Sri.B.Pramod, learned

counsel for the revision petitioners and also those of

Sri.P.C.Chacko, learned counsel for the respondent.

4. Sri.Pramod would take us through the entire evidence

adduced in the case by the parties, particularly the evidence of

RCR.No.17/2009 5

CPW1 the tenant. According to him, there was no warrant at all

for interfering with the eviction order passed by the Rent Control

Court by the Appellate Authority and the Appellate Authority set

aside that order adopting an unsound reasoning. The burden of

proof was wrongly cast by the Appellate Authority. According to

the learned counsel, the landlord had only the initial burden,

which stood discharged adequately once Ext.C1 report was

submitted by the Commissioner. In the teeth of Ext.C1, the onus

shifted to the tenant to prove that he has been occupying the

building during the period of six months prior to the institution of

the RCP for the purpose of conducting chitty business.

5. Resisting all the submissions of Sri.Pramod, the learned

counsel for the respondent/tenant Sri.P.C.Chacko would support

the judgment of the Appellate Authority on the various reasons

stated therein. Ext.C1 as well as Ext.A2 were on the basis of

surprise inspections conducted by the advocate commissioner

without notice to the tenant. Those reports at best only show

that the building in question remained closed at the time of

RCR.No.17/2009 6

inspections. The landlord’s allegation was that the building was

not occupied by the tenant for the period of 10 years from 1990

and having raised such an allegation, it was for the landlord to

adduce evidence and substantiate the same. Referring to Ext.B3

notice, Sri.Chacko submitted that a tenant, who was ceased to

occupy the premises, will never cause such a notice to the

landlord. It is not as though the tenant did not take any steps for

restoration of the electricity connection in the building. Demand

was made to the landlord in that regard. It is the landlord, who

failed to accede to the request, and such a landlord should not

be allowed to take advantage of his own failure. Reminding us

of the contours of this court’s jurisdiction under Section 20,

Sri.Chacko submitted that the judgment of the Appellate

Authority, which is the final court on facts under the statutory

scheme, cannot be said to be vitiated to the extent of justifying

invocation of the revisional jurisdiction of this court.

6. We have very anxiously considered the rival submissions

addressed at the Bar in the light of the relevant statutory

RCR.No.17/2009 7

provisions. We have kept in mind judicial precedents governing

the legal and factual situation. It is trite that occupation, in the

context of Section 11 (4) (v) with reference to a building let out

for commercial purpose, means occupation by conducting trade

or business to conduct which the building was let out to the

tenant. Ext.A1 is admittedly the governing lease deed. On the

terms of Ext.A1, the building was let out to the respondent/

tenant for the purpose of conducting chitty business. CPW1 also

had admitted that the purpose of the lease was conduct of

chitty business. Admittedly the chitty, which was conducted last

by the respondent, terminated some two years prior to the filing

of the Rent Control Petition. The case of the tenant seen

accepted by the Appellate Authority is that after the last chitty is

terminated, the business will continue since the amounts due

from prized/auctioned chittals are to be recovered by the

foreman. If, as a matter of fact, the business of recovering the

amounts due from the subscribers is being carried on by the

respondent in the petition schedule building, the respondent

RCR.No.17/2009 8

should have documents at his disposal to prove the same. We

do not find even a scintilla of documentary evidence adduced

by the respondent for proving that he is carrying on the business

of recovering the dues from his customers. In fact, the only

item of documentary evidence adduced by the tenant to

substantiate his contention that he has in occupation of the

building is Ext.B5 series, which are receipts issued by the

landlord in the year 1990 (10 years prior to the filing of the RCP)

against the payment of two months rent by the tenant. In other

words, it is clear from Ext.B5 series that the practice obtaining

between the parties was that whenever rent is paid, the receipt

will be duly issued. It was submitted by Sri.Pramod that despite

the averment in the RCP itself was that the rent is in arrears from

1998, the landlord did not invoke Section 11 (2) (b) as a eviction

ground only because the quantum of arrears was not much and

the landlord was more enthusiastic in getting the building back.

According to us, the allegation of the landlord that the tenant has

been a chronic defaulter in the matter of payment of rent stands

RCR.No.17/2009 9

proved in this case.

7. The electricity supply to the petition schedule building,

which at the time of letting was an electrified one, stood

disconnected obviously due to the reason of non payment of

power charges prior to the institution of the RCP i.e. at any rate

prior to Ext.B3 issued in the year 1993. We are not at all

impressed by the explanation offered by the tenant before us

through his learned counsel that since the chitty business is

being conducted only during the day time, the tenant could very

well continue to do the business even without electricity. The

circumstance that serious steps were not successfully pursued by

the tenant for restoration of the electricity supply in the building

is a circumstance, which gives credence to the landlord’s case

that the tenant has not done any business in the petition

schedule building during the statutory period. So also, the

circumstance that the tenant kept the rent in arrears heavily is

a circumstance supporting the landlord’s case that the tenant

was not utilising the building for the purpose of conduct of

RCR.No.17/2009 10

business. It is true that both Exhibits (Ext.C1 & A2) were

reports submitted by the advocate commissioner on the basis of

the surprise inspections and the inside portion of the room was

not actually inspected by the commissioner. But, the inferences

drawn by the commissioner are based on what was noticed by

him on inspecting the building and precincts from the outside.

The commissioner reported that the front door of the building

remained closed. The hinges of the windows and even the

odambal of the front door was rusty and that there were

cobwebs on the odambal of the front door. Heaps of dust were

found on the front open veranda of the building and that on the

back yard of the building grass had grown up to the height of

half a feet. If it were the tenant’s case that on inspection of

the inside of the building signs of actual occupation during the

statutory period would have been noticed, nothing prevented the

tenant from seeking appropriate directions from the Rent Control

Court to the very same Commissioner to conduct such an

inspection. The commission reports, according to us, offer

RCR.No.17/2009 11

atleast primafacie evidence in support of the landlord’s case that

the building is not under occupation. The circumstance that no

documentary evidence was produced by the tenant to show that

the building is used for conduct of chitty business and that the

tenant did not take any serious steps for restoring the electricity

connection and the further circumstance that the rent was kept

in arrears for years together, were all circumstances supporting

the conclusion of the Rent Control Court that the statutory

eviction ground under Section 11 (4) (v) is established. The

appreciation of the evidence by the Rent Control Appellate

Authority, in our opinion, was not proper. Though it is true that

the initial burden of proof is on the landlord, in the present case,

where both sides were adduced evidence, the onus has certainly

shifted to the tenant to prove that the building is under user for

conduct of chitty business and such onus has not been discharged

by the tenant by adducing the best evidence. Interference by

the Rent Control Appellate Authority with the decision of the

Rent Control Court was quite unwarranted.

RCR.No.17/2009 12

8. The result of the above discussion is that we allow this

revision, setting aside the judgment of the Rent Control Appellate

Authority and restoring the order passed by the Rent Control

Court. Eviction is ordered against the respondent under Section

11 (4) (v). In the nature of the ground, on which eviction is

ordered, we would not have normally become inclined to grant

time to the respondent to vacate the premises. However, taking

into account the very appealing submission of Sri.Chacko that

substantial amounts are due to the respondent from his

customers and that abrupt eviction will result in a situation

compelling the respondent to write off these amounts, we are

inclined to grant time till 31/3/2010 from today, even as we

pass the order of eviction. Revision petition is allowed and the

order of eviction is passed under Section 11 (4) (v). The

respondent is granted time upto 31/3/2010 from today to vacate

the premises subject to the following conditions;

i). The entire arrears of rent due in respect

of the petition schedule building from

RCR.No.17/2009 13

1/1/1990 less any amount paid by the

respondent against the receipts together

with interest at the rate of 6% p.a. from

dates of default shall be paid by the

respondent to the revision petitioner within

six weeks from today.

ii). The respondent shall file an

affidavit before the Execution Court or the

Rent Control Court, as the case may be

within three weeks from today undertaking

to give peaceful surrender of the petition

schedule building to the revision petitioner

on or before 31/3/2010. It will be

undertaken through the affidavit that

occupational charges at the current rent rate

will also be paid as and when the same falls

due for the period upto 31/3/2010.

It is made clear that the respondent will be eligible for

RCR.No.17/2009 14

the benefit of time granted under this judgment only if he

complies with the above directions.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk