High Court Kerala High Court

Nagesh Kamath vs Beepathumma on 26 March, 2010

Kerala High Court
Nagesh Kamath vs Beepathumma on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 284 of 2010()


1. NAGESH KAMATH, S/O.BHASKARA KAMATH
                      ...  Petitioner
2. M/S.K.VASUDEVA KAMATH & COMPANY

                        Vs



1. BEEPATHUMMA, W/O.MOHAMMED ISMAIL
                       ...       Respondent

2. ASYAMMA, W/O.DR.AHAMAD MORGAL

                For Petitioner  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :26/03/2010

 O R D E R
                        THOMAS P JOSEPH, J.

                  ----------------------------------------

                         R.P.No.284 of 2010

                                     in

                          S.A.No.25 of 1996

                   ---------------------------------------

                Dated this 26th day of March, 2010

                                 ORDER

Respondents in the second appeal have sought review of

judgment and decree of this court dated 05-01-2010 on the ground,

among other things that when a person makes available an interest

which belonged to him into a partnership firm including himself, it does

not involve any transfer and it is only that property of the individual is

brought into the common stock of the partnership firm. Learned

Senior Advocate contends that this important aspect of the matter was

not considered by this court while deciding the second appeal.

Learned Senior Advocate has placed reliance on the decisions in

P.J.Jacob Vs. T.J.Jacob (1977 KLT 224) and Amarnath Agarwalla

Vs. Dhillon Transport Agency (2007(4) SCC 306. Learned

counsel for respondents (in the review petition) would contend that

said question was also considered by this court and it was held that so

far as respondents are concerned, the partnership firm (petitioner

No.2) of which the original lessee is said to have been a partner is a

different legal entity unconnected with the lessee and hence

petitioners are not entitled to the protection of Section 106 of the

Kerala Land Reforms Act (for short, “the Act”).

R.P.No.284 of 2010 in S.A.No.25 of 1996

2

2. The case is that plaint A schedule property was let out to

one Sarvothama Kamath by the predecessor-in-interest of respondents

as per a registered lease deed dated 13-04-1951 for a period of 35

years and reserving an annual rent of Rs.50/-. Respondents who

inherited the suit property sought eviction of petitioners, a partnership

firm and its partner on the expiry of the period of lease. The

partnership firm and the partner (petitioners in the review petition)

sought protection of section 106 of the Act. Courts below found in

favour of petitioners and refused to order eviction. That judgment and

decree were under challenge in the second appeal. In this court it was

argued on behalf of the respondents that petitioners (respondents in

the second appeal) could not seek protection of section 106 of the Act

since it is not a case where the structures were put up by the lessee

but by a partnership firm (petitioner No.2) which had nothing to do with

the lease. This court held that the lease was in favour of Sarvothama

Kamath as per registered lease deed and hence so far as the landlords

are concerned lessee is the said Sarvothama Kamath. Petitioners had

no case that the impugned constructions were made by the lessee or

by the petitioners on behalf of the lessee. Instead, their contention

was that Sarvothama Kamath obtained the lease for and on behalf of

petitioner No.2, the partnership firm and that the said partnership firm

put up the structures. This court held that there was no privity of

contract between the landlord and petitioner No.2 and that

R.P.No.284 of 2010 in S.A.No.25 of 1996

3

Sarvothama Kamath at the time of lease was or later became a partner

in petitioner No.2 made no difference so far as contractual relationship

between the landlord and Sarvothama Kamath was concerned. This

court held that hence the only person who could claim protection of

section 106 of the Act is Sarvothama Kamath. This court also held that

being a partner of petitioner No.2., Sarvothama Kamath could have

probably successfully resisted an attempt for his eviction on the

ground of sublease but that did not enable petitioner No.2 to claim

protection of section 106 of the Act. This court also considered the

question whether petitioners could be treated as assignees of

Sarvothama Kamath, the lessee invoking explanation to section 106 of

the Act in view of Ext.B1, copy of registered assignment deed executed

by the legal representatives of Sarvothama Kamath in favour of

petitioner No.2. This court held that Ext.B1 is not an assignment of

leasehold right of Sarvothama Kamath which devolved on his legal

representatives consequent to his death and hence in that way also

petitioners could not claim protection of section 106 of the Act. This

court held from the evidence that as the structure was put up by

petitioner No.2 which was neither the lessee nor assignee of the lessee

it could not claim protection under section 106 of the Act. Now, the

ground urged for review is that Sarvothama Kamath, the lessee had

brought his leasehold right in the suit property into the partnership

(petitioner No.2) of which he was a partner and hence that does not

R.P.No.284 of 2010 in S.A.No.25 of 1996

4

amount to an assignment. It is for the above purpose that learned

Senior Advocate had placed reliance on the decisions (surpa).

Question considered in those decisions was whether a lessee who

formed partnership with others could be evicted on the ground of

sublease. It was held that it was not a case of transfer of exclusive

possession of the demised premises in favour of the partnership firm in

which lessee continued to be a partner and hence eviction cannot be

ordered on the ground of sublease as it was not a case of lessee

assigning his leasehold interest in favour of the partnership firm.

3. In fact, the question now raised was considered by this

court in paragraph 6 of the judgment sought to be reviewed. This

court opined that such a defense could have been raised by

sarvothama kamath if his eviction was sought for on the ground of

sublease but petitioners cannot seek protection of section 106 of the

Act as they are neither the lessee nor assignees of the lessee and as

the construction was made not by the lessee but by petitioner No.2

who had no privity of contract with the landlord.

4. The decision of this court rest on the finding that to avail

protection of section 106 of the Act, construction has to be made by

the lessee, his legal representatives or assignee as the explanation to

section 106(1) of the Act says whereas, in this case it is admitted that

construction was not made by the lessee, his legal representative or

assignee and there is no case of assignment of leasehold right in

R.P.No.284 of 2010 in S.A.No.25 of 1996

5

favour of petitioners.

5. A review is not a substitute for an appeal. Even an

erroneous decision on merit cannot be the subject matter of a review.

A review is permitted when there is a mistake or error apparent on the

face of record or when any of the other grounds mentioned in Order 47

Rule 1 of the Code of Civil Procedure (for short, “the Code”) exist. No

error can be said to be apparent on the face of record if it required a

long drawn reasoning to establish it (See Kurian Varghese Vs. State

of Kerala (1989 (2) KLJ 723) and Delta foundations &

Constructions Vs. K.S.C. Corporation (2003(1) KLT 626). “Error

apparent on face of record” means an error which strikes one on mere

looking at the record (See Meera Bhanja Vs. Nirmala Kumari

Choudhury (AIR 1995 SC 455). I have gone through the judgment

sought to be reviewed and the grounds urged in this petition. What is

urged is virtually a rehearing of the appeal itself. But a review court

cannot act as an appellate court. I am satisfied that there is no

mistake or error apparent on the face of record or any other reason as

provided under order 47 Rule 1 of the Code to justify a review.

This petition is therefore dismissed but without any order as to

costs.

THOMAS P JOSEPH,
JUDGE
Sbna/