High Court Madras High Court

P.Meenakshiammal vs G.Muralidharan on 21 September, 2004

Madras High Court
P.Meenakshiammal vs G.Muralidharan on 21 September, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:21/9/2004

CORAM

THE HONOURABLE MR.JUSTICE V.KANAGARAJ.

CIVIL REVISION PETITION (NPD)NOS.705 of 2004
 AND
 CRP NPD. 706 of 2004
AND
C.M.P.NOS.5605 AND 5606 OF 2004

P.Meenakshiammal                               ...  Petitioner

-Vs-

G.Muralidharan                                 ...  Respondent

Civil Revision Petitions filed under Section 25 of the Tamil Nadu
Buildings (Lease and Rent Control) Act, 1960 as stated therein.

!For Petitioner       .. Mr.Raghul Balaji

^For Respondent       .. Mr.R.Loganathan

:COMMON ORDER

Both the above Civil Revision Petitions have been filed
against the common judgment and decree dated 11.3.2003 respectively rendered
in R.C.A.Nos.329 and 335 of 2001 by the Rent Control Appellate Authority (VII
Small Causes Judge), Chennai thereby reversing the fair and decretal order
dated 18.4.2001 respectively made in C.M.P.No.60 of 1 999 and M.P.No.800 of
2000 in R.E.P.No.410 of 1998 in R.C.O.P.No.88 of 1998 by the Court of Rent
Controller(XVI Small Causes Judge), Chennai.

2. Tracing the history of the above Civil Revisions having
come to be filed, what comes to be known is that the petitioner herein is the
landlady who filed R.C.O.P.No.88 of 1998 for eviction of the respondent
therein for wilful default on the ground that originally one Mr.Kanniappan was
the tenant of the tenanted premises and he was carrying on the business of
blacksmith; that on his death, his wife claiming to be associated with the
business of her husband asserted right to continue in occupation of the
tenanted premises and offered to pay rent; that the petitioner herein refused
to receive the rent and to recognize her position as tenant upon which she
filed R.C.O.P.No.982 of 1992 for deposit of rents; that the said R.C.O.P. was
allowed by an order dated 15.3.1994 wherein the tenant was directed to deposit
the rent into court directly; that the tenant defaulted in the payment of
rents for the months of July and August 1996 and filed M.P.No.648 of 1996 for
condoning the delay in depositing the rent and offered to deposit the rent;
that the said miscellaneous petition was dismissed on 14.7.1997.

3. It further comes to be known that since the tenant had wilfully
defaulted in the payment of rent, the petitioner has filed R.C.O.P.No.88 of
1998 for eviction on the ground of willful default in payment of rent; that
notices were sent to the tenant through court as well as the bailiff and were
returned as “Door locked”; that publication was effected in Makkal Kural; that
since the respondent failed to appear even after paper publication, ex-parte
order was passed on 26.6.1998 in the R.C.O.P. directing eviction of the
tenant, further directing the tenant to hand over possession of the demised
premises within a period of three months; that after three months of passing
of the exparte order, the petitioner herein preferred E.P.No.410 of 1998 for
executing the order passed by the learned Rent Controller; that in the
Execution Petition, notices were sent through the court to the tenanted
premises where the tenant was allegedly carrying on the business of her
deceased husband; that the said notice was returned with the same endorsement
“Door locked”; that pursuant to this, a notice was once again served through
substituted service; that since the tenant failed to appear either in person
or through a pleader, delivery orders were passed in the Execution Petition on
7.1.1999 ordering delivery of possession of the premises to the petitioner;
that pursuant to this the authorised person of the petitioner along with the
bailiff took possession of the tenanted premises on 13.1.1999.

4. It further comes to be known that pursuant to the delivery of
possession, the tenant had filed M.P.No.60 of 1999 and M.P.No.800 of 200 0 in
E.P.No.410 of 1998 respectively praying to set aside the exparte orders dated
26.6.1998 and 7.1.1999 and for re-delivery of possession on the ground that no
notice was served on her either in the R.C.O.P. or in the execution petition
and that she came to know about the proceedings only after the bailiff came to
take possession of the tenanted premises; that the Rent Controller by a common
order dated 18.4.2001 dismissed both the petitions on the ground that when the
bailiff went to the petition premises, the tenant’s grandson, the respondent
herein was present and without any resistance had handed over the possession,
against which the tenant had preferred R.C.A.No.329 of 20 01 and R.C.A.No.335
of 2001; that the Rent Control Appellate Authority by its judgment dated
11.3.2003 set aside the order of the learned Rent Controller on the ground
that the petitioner herein had committed fraud by taking notice to an address
different from that of the tenanted premises and while setting aside the
exparte orders passed both in the RCOP and the Execution Petition has directed
the Rent Controller to dispose of the R.C.O.P. within two months. It is only
testifying the judgment and decree of the learned Rent Controller Appellate
Authority, the petitioner herein has come forward to file both the above Civil
Revision Petitions on certain grounds as brought forth in the grounds of
revision.

5. A careful perusal of the entire materials placed on record in the
light of the submissions of both sides, would reveal that challenging the
exparte orders passed both in the RCOP and the execution petition filed
therein, the tenant has taken out the present proceedings. It is seen from
the records that the landlady has taken the notices in the RCOP and the
Execution Petition to an address which is different from the tenanted
premises, where the tenant is residing and has obtained the exparte order of
eviction and delivery of possession. Further more, it is a well settled law
now that no party should be denied of opportunity to contest the case wherein
their substantial rights are involved. While the Rent Controller has lost
sight of the facts of the case and the settled propositions of law on the
subject the Rent Control Appellate Authority, having gone into the matter in
depth and appreciating the facts and circumstances of the case in the manner
required by law and applying the said legal proposition has arrived at the
conclusion thereby setting aside the exparte orders passed both in the RCOP
and in the Execution Petition.

6. The stand taken by the revision petitioner that the respondent was
very well present when the possession was taken by the landlady cannot be a
ground to deny the opportunity for the tenant to contest the case particularly
when it is the case of the tenant that only when the bailiff came to take
possession of the tenanted premises, she was given to understand the exparte
order obtained by the landlady.

7. Therefore, the Rent Control Appellate Authority has got every
reason to order setting aside the exparte orders and this Court is not able to
find any error apparent on the face of the common judgment passed by the Rent
Control Appellate Authority and therefore this Court does not find any reason
to interfere with the well considered and merited decision rendered by the
Rent Control Appellate Authority and both the above Civil Revision Petitions
are liable only to be set aside and hence the following order:
In result,

(i) both the above Civil Revision Petitions do not merit acceptance and they
become liable only to be dismissed and are dismissed accordingly.

(ii) The common judgment and decrees dated 11.3.2003 respectively rendered in
R.C.A.Nos.329 and 335 of 2001 by the Rent Control Appellate Authority (VII
Small Causes Judge), Chennai thereby reversing the fair and decretal orders
dated 18.4.2001 respectively made in C.M.P.No.6 0 of 1999 and M.P.No.800 of
2000 in R.E.P.No.410 of 1998 in R.C.O.P. No.88 of 1998 by the Rent Controller
(XVI Small Causes Judge), Chennai is hereby confirmed.

(iii) The Rent Controller is directed to comply with the direction issued by
the Rent Control Appellate Authority in disposing of the R.C.O.P. on merits
and in accordance with law at the earliest.

However, in the circumstances of the cases, there shall be no order as
to costs.

Consequently, C.M.P.Nos.5605 and 5606 of 2004 are also dismissed.

Index: Yes/No

Internet: Yes/No
gr/Rao

To
The Registrar,
Small Causes Court,
Chennai.