High Court Kerala High Court

P.K.Premchand vs K.Renuka Nithyananthan on 26 October, 2010

Kerala High Court
P.K.Premchand vs K.Renuka Nithyananthan on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 115 of 2010()


1. P.K.PREMCHAND,S/O.CHANDRAPALAN, AGED 46,
                      ...  Petitioner

                        Vs



1. K.RENUKA NITHYANANTHAN,
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :26/10/2010

 O R D E R
               PIUS C. KURIAKOSE &
               P. S. GOPINATHAN, JJ.
    ------------------------------------------------
             R. C. R. No.115 of 2010
    ------------------------------------------------
     Dated this the 26th day of October, 2010

                       ORDER

Pius C. Kuriakose, J

By our order dated 01/06/10 we held that

there is no serious infirmity about the impugned

judgment of the Appellate Authority except to the

extent the Appellate Authority granted relief to the

respondent without imposing any condition. It was

for the purpose of imposing suitable conditions

that notice was issued to the respondent. Even

though notice is served on the respondent, she

has not entered appearance before this Court.

2. Having heard the submissions of

Sri.B.Krishnan, the learned counsel for the

revision petitioner, we are of the view that the

R. C. R. No.115 of 2010 -2-

impugned judgment of the Appellate Authority can

be modified by incorporating the following

conditions:-

1) The respondent/tenant is directed to

collect D.Ds for Rs.2,80,000/- dt.01/02/08, for

Rs.17,000/- dt.05/02/08, and for Rs.41,800/-

dt.07/02/08 produced before the Rent Control

Court and reckoned with by the Appellate

Authority for granting relief to the respondent and

produce re-validated DDs or fresh DDs for the

same amount within a period of one month of this

order being communicated to her. She will also

pay a sum of Rs.10,000/- to the revision

petitioner as cost within the above period.

The impugned judgment of the Appellate

Authority will become operative only if the above

conditions are complied with strictly. If the

R. C. R. No.115 of 2010 -3-

conditions are not complied with the judgment of

the Appellate Authority will stand set aside and

the order of the Rent Control Court will stand

restored. The revision petitioner is directed to

send a copy of this order as and when he receives

the same by Registered Post with

acknowledgment due to the respondent/landlady

and produce the postal acknowledgment card

before the Rent Control Court. Issue copy today

itself.

PIUS C. KURIAKOSE
JUDGE

P. S. GOPINATHAN
JUDGE
kns/-