N. Srinivas vs K. Kamalamma on 22 January, 2000

0
48
Andhra High Court
N. Srinivas vs K. Kamalamma on 22 January, 2000
Equivalent citations: 2000 (2) ALD 788, 2000 (3) ALT 255
Bench: P V Reddi

ORDER

1. On the ground of wilful default in payment of rent subsequent to the eviction petition, the eviction was ordered by both the Courts. Learned Counsel for the petitioner submits that the arrears of rent were received by the landlord even before the eviction petition was filed and, therefore, the eviction petition was not maintainable on that ground as held by both the Courts.

2. As regard the default in payment of rents subsequent to the filing of eviction petition, learned Counsel for the petitioner relies on the decision of the Supreme Court in K.A. Ramesh v. Susheela Bat, . Learned Counsel for the respondent on the other hand relies on certain decisions of the learned single Judges of this Court for the contrary proposition. The second point is a debatable one. Even then, the wilful default in payment of rents prior to the filing of eviction petition is sufficient to evict the petitioner-tenant. No doubt, the finding in this regard is against the respondent-landlord. But the fact remains that the arrears of rent were received under protest as seen from Ex.Al and within a short time thereafter the landlord filed the eviction petition. Hence, the plea of waiver
or the like cannot be raised. It is true that the finding of the Rent Control Court and the Appellate Court on the second point is in favour of the petitioner. But, as held by this Court in B. Ranganayakuhi and others v. Matlnipalli Nageswara Rao, , the correctness of the adverse finding can be canvassed by the respondent. The wide language of Section 22 of the Andhra Pradesh Buildings (Lease, Rent and Eviction) Control Act, I960 lends support to the principle laid down in the aforementioned decision B. Ranganayakulu’s case (supra). Hence, the respondent is entilled to object to the finding recorded by the Rent Control Court and the Appellate Court. There can be no doubt that the evidence on record justifies the inference that there was wilful default in payment of rent for about ten months prior to the filing of eviction petition. Hence I see no merit in the revision petition. Accordingly the revision petition is dismissed. No costs. Four months time is granted for vacation of premises.

LEAVE A REPLY

Please enter your comment!
Please enter your name here