High Court Kerala High Court

P.S.Babu vs G.Krishnan on 24 November, 2010

Kerala High Court
P.S.Babu vs G.Krishnan on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 350 of 2010()


1. P.S.BABU, AGED 58, S/O. PANDARAN
                      ...  Petitioner

                        Vs



1. G.KRISHNAN, S/O. LATE GOPALAKRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.JIJO PAUL

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

 Dated :24/11/2010

 O R D E R
             PIUS C KURIAKOSE & P.S. GOPINATHAN, JJ.
             = = = = = = = = = = = = = = = = = = = = = = = =
                        R.C.R. NO.350 OF 2010 &
                      = = = = = = = = = = = = = = = =
         DATED THIS, THE 24TH DAY OF NOVEMBER, 2010.

                                 O R D E R

Pius C. Kuriakose, J.

Under challenge in this revision filed under Section 20 of Act 2/65 is

the judgment of the Rent Control Appellate Authority, Thrissur, confirming

the order of eviction passed against the revision petitioner under subsection

8 of Section 11 of the Act. The need projected by the landlord in the Rent

Control Petition, which is subject matter of the present revision as well as

in two other Rent Control Petitions which the landlord had filed in respect

of the adjacent rooms, was that he need the three rooms for the purpose of

starting a hotel which will cater to the needs of the occupants of the lodge

which he is conducting in the remaining portions of a three storied building

as well as to general public. The above need was raised as a need for

additional accommodation for personal use of the landlord who himself is

conducting lodge in the other portions of the building. The bona fides of the

need was disputed and it was contended that at any rate, the hardship to be

caused to the revision petitioner/tenant by granting eviction will outweigh

the advantage of the respondent/ landlord .

2. The evidence in the case consisted of Exts.A1 to A4 and PW.1 on

RCR 350/2010 2

the side of the landlord and Exts. B1 and the oral evidence of RW.1 on the

side of the tenant. Court exhibits Ext.C1 commission report and the oral

evidence of the Commissioner as CW.1. were also recorded. The Rent

Control court after evaluating the evidence on record, came to the

conclusion that the need for additional accommodation projected by the

landlord is a bona fide one. It was also concluded that the advantages

which the landlord may acquire by getting an order of eviction will

outweigh the hardship which the tenant may sustain, as the tenant is not

conducting much business in the petition schedule premises and it had

come out in evidence that other suitable buildings are available for the

tenant in the locality.

3. The revision petitioner preferred appeal R.C.A. 67 of 2008 before

the Rent Control Appellate Authority. He also filed an application for

issuance of a commission stating that the landlord has already started the

proposed hotel and hence the need as projected has been completely

accomplished and it is not necessary to confirm the eviction order.

Considering the commission application, an advocate was appointed as

commissioner who submitted Ext.C2 report. Ext.C2 report was to the effect

that the landlord had actually started a hotel. The learned Appellate

Authority made a reappraisal of the entire evidence, which was made

RCR 350/2010 3

available before the trial court, as well as Ext.C2. The Appellate authority,

however, would confirm the findings of the Rent Control Court and

dismissed the appeal.

4. In this revision under Section 20 of Act 2/65, various

grounds have been raised assailing the judgment of the Appellate

Authority. Sri. Sreekumar would address strenuous arguments before us.

He submitted that the one need which was projected in all the three Rent

Control Petitions was that a hotel is to be started for the benefit of the

occupants of the lodge conducted by the landlord. Since Ext.C2 will show

that a fairly large hotel has already been started, the above need has ceased

to exist. Since the need projected has ceased to exist, it is absolutely

unnecessary to confirm the order of eviction passed against the revision

petitioner. Sri. Sreekumar further submitted that consideration of

implications of the proviso to sub-section (10) of Section 11 by the

statutory authority was erroneous. It was necessary that the statutory

authorities weighed the advantages which will enure to the landlord by

getting eviction against the hardship which will be sustained by the tenant

and as that has not been done in this case, the impugned judgment is

vitiated.

5. All the arguments raised by Sri. Sreekumar were resisted by Sri.

RCR 350/2010 4

Jijo Paul. He submitted that the need which was projected in the three Rent

Control Petition was the need to conduct a hotel by utilizing the area of the

three rooms which were the subject matter of the Rent Control Petitions.

The biggest among the three rooms could be got vacated during the

pendency of these proceedings. Once possession of that room was obtained,

the landlord demonstrated that the need projected by him in the R.C.P. was

bona fide by starting the hotel. But the hotel presently started does not have

direct access from Kuruppam road, which is situated adjacent to the petition

schedule room and the hotel presently has only the frontage of a lane. To

prevent the landlord from getting possession of the room which is the

subject matter of the appeals pending before the Rent Control Appellate

Authority and the schedule room, it is absolutely necessary to show that

the landlord has accomplished the need projected in the three Rent Control

Petitions fully and finally. The learned counsel submitted that the

operation of the proviso to sub-section (10) of Section 11 has been correctly

considered by the statutory authorities and accordingly, found against the

tenant and there is no warrant for interference with those findings.

6. We have very anxiously considered the various submissions

addressed with reference to the judgment of the Appellate Authority as well

as the order of the Rent control Court. We have also considered the

RCR 350/2010 5

pleadings to which our attention was drawn by the counsel. As the

jurisdiction in which we are presently sitting is revisional in nature, this

Court does not normally reappraise the evidence for the purpose of

deviating from the conclusions arrived at by the statutory authorities.

Having gone through the judgment of the Appellate Authority, we are of the

view that the reasons given are cogent and the findings are based on

evidence available on record. True, as submitted by Sri. Sreekumar, it is not

stated in so many words in the R.C.P. that unless there is direct access from

Kuruppam road on which the petition schedule building is situated, it will

not be possible for the landlord to conduct the proposed hotel. But then,

when the landlord instituted three rent control petitions including the one in

respect of the petition schedule building, the only one room which abuts

Kuruppam road directly, it has to be taken that the landlord’s case is that

unless he gets possession of the petition schedule building abutting the

Kuruppam road, he will not be able to conduct the proposed hotel in the

manner he needs. We notice from the judgment of the Appellate Authority

that the said authority has critically analysed Ext.C2 commission report and

found that merely because the landlord has started the proposed hotel, it

cannot be said that the need has become completely accomplished. By

getting possession of the room where the hotel is now functioning, the need

RCR 350/2010 6

projected in the R.C.P. has become accomplished only in part. The said

need will become completely accomplished if the landlord get possession of

the present room also.

7. As regards the grievance voiced by Sri. Sreekumar that the proviso

to sub-section (10) of Section 11 has not been considered, we are of the

view that the above grievance is not at all relevant as Rent Control Court

has considered all the aspects of the matter and the Appellate Authority has

confirmed the findings of the Rent Control Court. The above discussions

will lead necessarily to the dismissal of the Rent Control Revision Petition.

8. Since the learned counsel for the revision petitioner sought for

grant of an entirely long period for surrendering peaceful possession of the

petition schedule premises, we direct the execution court to keep in

abeyance all proceedings for delivery, for a period of one year from today

till 30.11.2011, subject to the following conditions:

The revision petitioner shall file an affidavit before the

execution court within a period of three weeks from today, undertaking to

give peaceful surrender of the petition schedule premises to the respondent

on or before 30.11.2011, undertaking further to discharge the arrears of

rent, if any, within a period of one month and that he shall continue to pay

occupation charges at the current rate without any default. We make it

RCR 350/2010 7

clear that the revision petitioner will get the benefits of this order only if he

files the undertaking within the stipulated time and the undertaking is

honoured. We further clarify that we have not expressed any opinion

regarding the Rent Control Appeal pending before the Appellate Authority.

PIUS C KURIAKOSE,
(JUDGE)

P.S. GOPINATHAN,
(JUDGE)
knc/-