IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 87 of 2007()
1. PALAKKODAN ABDULLAKKUTTY,
... Petitioner
Vs
1. MAILANCHIKKAL MARAKKA VALAPPIL NOORJAHAN
... Respondent
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.GRASHIOUS KURIAKOSE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :01/12/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
R.C.R. NO: 87 OF 2007
-----------------------------------------------------------------------------------
Dated this the 1st December, 2009.
O R D E R
PIUS C.KURIAKOSE, J.
Under Challenge in this revision filed by the tenant under
Section 20 of Act 2 of 1965 is a judgment of the Rent Control
Appellate Authority, Thalasserry passed on 26.7.2006 closing the
Rent Control Appeal itself, in view of an order of eviction already
passed by the Rent Control Appellate Authority in I.A.304/2005
directing the tenant to put the landlord in possession of the
building. The main ground on which the impugned judgment is
assailed is that after the Appellate Authority had passed the order
dated 21.2.2006, the revision petitioner filed an affidavit dated
23.3.2006 before the Appellate Authority. It was brought to the
notice of the Appellate Authority through the said affidavit that
even before I.A.304/2005 was filed by the landlord, the tenant had
deposited the rent due in respect of the building for the period up
to 1.12.2005. According to Mr. M.Sasindran, learned counsel for
the revision petitioner, the Appellate Authority was obliged to
notice the above affidavit and suo motu cancel the order of eviction
RCR 87/2007 2
passed on 21.2.2006 in I.A.304/2005 and thereafter proceeded to
decide the Rent Control Appeal on its merits.
2. Mr. Grashious Kuriakose, learned counsel for the
respondent would submit that the question to be decided by this
Court in the instant revision is whether the judgment of the
Appellate Authority impugned herein is vitiated by any infirmity
warranting invocation of the revisional jurisdiction. Learned
counsel pointed out that the order of eviction passed by the
Appellate Authority in I.A.304/2005 is a summary order of eviction
having the trappings of an order passed under Section 12(3) of Act
2 of 1965.
3. In reply Mr. Sasindran would draw our attention to a
judgment of the Division Bench of this Court in Mary Beena John v.
Additional District Court {1996(2) KLT 955}. The learned counsel
pointed out that the R.C. Appeal was an appeal filed by the landlord
who was aggrieved by the order of the Rent Control Court
dismissing the application for eviction filed by him. In such an R.C
Appeal, Section 12 cannot have any application.
4. Mr. Grashious Kuriakose submitted that the legislative
intendment underlying Section 12 is to ensure that the landlord
RCR 87/2007 3
gets at least arrears of rent admitted by the tenant and the rent
which admittedly falls due before the tenant is allowed to contest
eviction proceedings. According to him the judgment in Mary
Beena John’s case requires reconsideration.
5. According to us it is not necessary to decide the question
whether the judgment in Mary Beena John’s case requires
reconsideration for deciding the instant revision. It is not disputed
that it is an order of eviction which is passed against the revision
petitioner on 21.2.2006 by the Appellate Authority in I.A.304/2005.
That order is yet to be challenged formally by the revision
petitioner. The revision petitioner, is not entitled to challenge that
order collaterally in the instant revision which is directed against
the judgment of the Rent Control Appellate Authority closing the
RCA in view of the order in I.A.304/2005. We are in agreement
with Mr. Grashious Kuriakose who submits that so long as the
order of eviction passed by the Appellate Authority in I.A.304/2005
stands, the impugned judgment cannot be faulted. We dispose of
the RCR observing that the remedy of the revision petitioner if he
has grievance is to challenge the order dated 21.2.2006 in
I.A.304/2005 by initiating appropriate proceedings in that regard.
RCR 87/2007 4
However, there will be a direction that the order of stay currently in
force will continue for a period of six weeks from today.
PIUS C.KURIAKOSE
Judge
K. SURENDRA MOHAN
Judge
jj
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
—————————————
L.A.A.NO:
—————————————
JUDGMENT
Dated: