High Court Kerala High Court

P.Krishnakumar vs R.M.Rajendran on 5 June, 2009

Kerala High Court
P.Krishnakumar vs R.M.Rajendran on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 105 of 2009()


1. P.KRISHNAKUMAR, S/O.PARAMESWARA IYER,
                      ...  Petitioner

                        Vs



1. R.M.RAJENDRAN, S/O.MUTHUSWAMY REDDIAR,
                       ...       Respondent

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :05/06/2009

 O R D E R
         PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                     ------------------------
                     R.C.R.No.105 OF 2009
                     ------------------------

             Dated this the 5th day of June, 2009

                            ORDER

Pius C.Kuriakose, J.

Under challenge in this revision petition under Section 20 of

the Act 2 of 1965 is a summary order of eviction passed by the

rent control appellate authority under sub section (3) of Section

12 of the Act. The appellate authority in June 2007 directed the

tenant revision petitioner to pay the entire arrears of rent

admitted by him. The stand taken by the revision petitioner was

that he has discharged the entire arrears of rent admitted by

him and that he seriously disputed his liability to pay the rent

allegedly payable for a period of 39 months commencing from

February 1997. The appellate authority, however, has passed the

impugned order on the reason that the admitted arrears of rent is

not paid and that no cause is shown against the passage of

summary order of eviction.

2. Having heard the submissions of Sri.D.Kishore, learned

RCR.No.105/2009 2

counsel for the revision petitioner and those of

Sri.J.S.Ajithkumar, learned counsel for the respondent landlord,

we are convinced that as on the date the impugned summary

order of eviction was passed by the appellate authority, the

revision petitioner tenant had discharged the arrears of rent

admitted by him. That being the position, we are of the view

that the impugned judgment of the appellate authority is vitiated

by legal and factual illegality and the same is liable to be

vacated invoking revisional jurisdiction under Section 20 of the

Act.

3. Sri.J.S.Ajithkumar, learned counsel for the respondent

would submit that the subject building is under acquisition

proceedings for the purpose of road widening and an award has

been passed. According to him, the land acquisition authority is

unable to take over possession, on account of the resistance by

the revision petitioner tenant, who is not an interested party in

the land acquisition proceedings, though the landlord is willing

to surrender the acquired property on receiving compensation

from the Government. The submission of Sri.Ajithkumar

appears to be correct. But, in this proceedings we are concerned

RCR.No.105/2009 3

only with the legal correctness of the impugned judgment of the

rent control appellate authority. Hence, allowing the revision, we

set aside the judgment of the rent control appellate authority and

direct the appellate authority to dispose of the RCA in accordance

with law, at the earliest and at any rate within six weeks of

receiving a copy of this judgment.

4. As for the complaint of Sri.Ajithkumar that the land

acquisition authority is unable to take possession due to

resistance of the revision petitioner, we will observe that this

judgment will not stand in the way of the land acquisition

authority enforcing recovery of possession by having recourse to

proceedings under Section 45 of the Land Acquisition Act.

5. It is noticed by us that as on the end of May 2009, rent

is admittedly in arrears to the tune of Rs.25,000/-. Therefore, it

is directed that the present order setting aside the impugned

judgment will become operative only if the revision petitioner

pays to the respondent either directly or through his counsel in

this court the sum of Rs.25,000/-(Rupees Twenty Five Thousand

only) within three weeks from today. If payment as directed

RCR.No.105/2009 4

above is not made, this revision petition will stand dismissed.

PIUS.C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk