High Court Kerala High Court

P.M.Ismail vs Abbas on 23 November, 2010

Kerala High Court
P.M.Ismail vs Abbas on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 447 of 2003()


1. P.M.ISMAIL, BOMBAY HARDWARES,
                      ...  Petitioner

                        Vs



1. ABBAS S/O.HYDROSE, THEMBADATH BUILDING,
                       ...       Respondent

2. ABDUL SALIM @ SALIM S/O. HYDROSE, DO.DO.

                For Petitioner  :SRI.S.K.BRAHMANANDAN

                For Respondent  :SRI.S.SHYAM

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

 Dated :23/11/2010

 O R D E R
        PIUS C. KURIAKOSE & P.S.GOPINATHAN, JJ.
                      ---------------------------------
                      CRP. No. 447 of 2003
                     -----------------------------------
          Dated this the 23rd day of November, 2010

                              O R D E R

~~~~~~~

P.S.Gopinathan, J.

Revision petitioner is the respondent tenant in RCP. 28/97

on the file of the Rent Controller, Alwaye. The respondents

landlords are the petitioners before the Rent Controller. They

instituted the above petition stating that the petition schedule

building along with other 9 rooms were purchased by them

together as per Ext.A1 sale deed in the year 1991 and that the

revision petitioner is occupying the petition schedule building

as a tenant with a current rent @ Rs.78/- per month and doing

hardware business. The first respondent was employed in

Indian Aluminium Company from where he obtained voluntary

retirement and as such he was devoid of any avocation of his

own and to start a business in hardware the petition schedule

building was bona fide required. It was also alleged that the

rent of the petition schedule building was kept in arrears and

despite the notice to discharge, the arrears of rent was not paid.

With these pleadings the respondents sought for an order of

CRP.No.447/2003 2

eviction under Section 11(2)(b) and 11(3) of the Kerala

Buildings (Lease and Rent Control) Act (hereinafter referred to

as the ‘Act’).

2. The revision petitioner denied the bona fide need and

contended that the petition is only a ruse to get an order of

eviction and further contended that there was no arrears of

rent. The revision petitioner also claimed immunity from eviction

under the first and second proviso to section 11(3).

3. During the course of the enquiry, on the side of the

respondents, PWs 1 to 3 were examined. Revision petitioner was

examined as RW1. On the side of the respondents, Exts.A1 to

A13 were marked. On the side of the revision petitioner, Exts.B1

to B9 were marked. Exts.X1 and X2, two third party documents

were also marked. The Rent Controller on an appraisal of the

evidence arrived at a finding against the respondents.

Consequently the petition was dismissed. Feeling aggrieved the

respondents preferred appeal as RCA. 13/01 before the Rent

Control Appellate Authority, North Paravur. The Appellate

CRP.No.447/2003 3

Authority by the impugned judgment dated 29.8.2002 reversed

the finding of the Tribunal regarding bonafide need urged.

Consequently, the Appeal was allowed in part. While setting

aside the order of the Rent Controller in part, an order of

eviction under Section 11(3) of the Act was granted. The order

declining eviction under Section 11(2)(b) was confirmed.

Assailing the legality, correctness and propriety of the judgment

of the Appellate Authority granting eviction under Section 11(3)

of the Act, this Revision Petition was preferred under Section 20

of the Act.

4. The revision petitioner filed a petition as

I.A.No.3344/2009 reporting material change of circumstances

after the institution of the revision petition filed before this

Court. One circumstance that was alleged is that the

respondents had preferred a petition as RCP No.19/92 against

another tenant seeking eviction under Section 11(3) and 11(4)(i)

of the Act. In that petition, eviction under section 11(3) was

sought by advancing bonafide need of the 2nd respondent to start

a business. That petition was allowed under Section 11(4)(i).

CRP.No.447/2003 4

Eviction sought under 11(3) was declined. Though the

respondents therein preferred appeal and revision, those

proceedings ended in favour of the respondents. The petition

schedule building therein was got evicted and the respondents

took possession of the petition schedule building and thereafter

it was partitioned into two and one portion was let out to

Sankaran Namboodiri in the year 2003 and another portion was

let out to Devapal V.V. and Company. In the year 2007, the

portion occupied by Sankaran Namboodiri was got vacated and

then let out to Smt.Bindu Sreenivasan. The portion occupied by

Devapal V.V and Company was vacated in the year 2008 and it

was let out to Mohammed Jafar.

5. Yet another contention that was raised is that building

bearing door No.8/7(8) occupied by one Reji at the time of

Ext.A1 was vacated and it was again let out to Sofia Sreenivasan

in the year 2002. Lease in favour of Sofia Sreenivasan was

terminated in the year 2003 and then it was let out to

Smt. Nirmala. Third contention that was raised is that building

bearing door No.8/10 and 8/11 which was subject matter of RCP

CRP.No.447/2003 5

No. 5/2005 was also subsequently let out by the respondents.

But it is revealed that the building bearing door Nos.8/10 and

8/11 are the upstair portions. There is no case for the revision

petitioners that the need urged by the respondents could be met

out by the building bearing door Nos.8/10 and 8/11 as those

rooms are situated in the upstairs. But, according to the learned

counsel for the revision petitioner, if the respondents had a

bonafide need as alleged in the petition they could have started

the business in the building got evicted in RCP 19/92 or in the

building bearing door No.8/7(8). The subsequent lease of those

buildings, according to the learned counsel, tell tales lack of

bonafides.

6. Learned counsel for the respondents, canvassing our

attention to the averments contained in the counter affidavit,

submitted that the building got evicted in RCP No.19/92 was let

out on the hope that the respondents could succeed to get the

petition schedule building evicted on disposal of this revision

petition. It was also submitted that by oral partition that building

was set apart to the share of the 2nd respondent and that the

CRP.No.447/2003 6

ground urged in the petition is for the bonafide need of the 1st

revision petitioner. It was further submitted that the subsequent

lease transactions were in favour of sub tenants inducted by the

tenants and the respondents were forced to demise the building

in favour of the sub tenants to avoid litigations. According to the

learned counsel for the revision petitioner, the oral partition is

only a lame reason, now invented and liable to be rejected

outright.

7. Having heard either side, it is not in dispute that

certain subsequent events, which may, in the ordinary course, be

sufficient to tilt the decision of this petition one way or other,

had occurred. In the event, the respondent had got evicted other

buildings and it was subsequently demised by separate lease to

strangers, the bonafide need urged in this petition is to be

doubted. On the other hand, some explanations are given by the

respondents. The correctness and reliability of those

explanations are to be decided on pleadings and evidence. But in

the absence of pleadings and evidence to that effect, we are not

in a position to arrive at a just conclusion. Therefore, we are not

CRP.No.447/2003 7

expressing any opinion. We find that regarding the changed

circumstances, there should be additional pleadings and

additional evidence to that effect. Therefore, the matter requires

a remand to the Rent Controller with liberty to either party to

amend the pleadings and to adduce evidence regarding the

subsequent acquiring of possession of the two other buildings,

one in RCP.No.19/92 and the other building occupied by Reji.

8. In the result, while allowing this Revision Petition, the

judgment of the Appellate Authority as well as the order of the

Rent Controller are set aside and the matter is remitted back to

the Rent Controller for fresh disposal after allowing the parties

to amend the pleadings to the extent mentioned above and to

adduce further evidence.

9. Incidentally, we notice that the revision petitioner is

paying only Rs.78/- as the rent of the petition schedule building

which was let out decades back. The current rent is abysmally

low. It is submitted that the petition schedule building is

situated in a most important part of Aluva Municipality in Bank

CRP.No.447/2003 8

Junction. The plinth area of the petition schedule building is

about 500 sq.feet. Taking into account of the prevailing rent

rate, we find that it would be just and appropriate to

provisionally fix the fair rent of the petition schedule building at

Rs.7500/- with effect from 1/12/2010. Hence, we provisionally

fix the fair rent of the petition schedule building at Rs.7500/-

with effect from 1/12/2010 with liberty to either party to move

the Rent Controller for fixing the fair rent. Till the fair rent of the

petition schedule building is fixed on a regular application by

either party, the rent fixed provisionally would remain in force.

Parties are directed to appear before the Rent Controller

on 15.12.2010. We hope that this matter being an old one, the

Rent Controller shall give priority for disposing the same.

(PIUS C.KURIAKOSE, JUDGE)

(P.S.GOPINATHAN, JUDGE)

ps