High Court Kerala High Court

Pazheri Muhammedali vs Naroth Parambil Ahammed Koya on 13 August, 2007

Kerala High Court
Pazheri Muhammedali vs Naroth Parambil Ahammed Koya on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24490 of 2007(M)


1. PAZHERI MUHAMMEDALI,S/O.KUNHAPPUTTY,
                      ...  Petitioner

                        Vs



1. NAROTH PARAMBIL AHAMMED KOYA,
                       ...       Respondent

2. SOUDABI,AGED 28,D/O.KURIKKAL

                For Petitioner  :SRI.GEORGE THOMAS (MEVADA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/08/2007

 O R D E R
                     M.N.KRISHNAN, J.
               -----------------------------
                  WP(C)No.24490 OF 2007 M
               -----------------------------
             Dated this the 13th August, 2007.

                         JUDGMENT

This writ petition is filed challenging the order

passed in C.M.A.2/06 of the Subordinate Judge’s Court,

Tirur. The plaintiff is the writ petitioner before this

court. The plaintiff has moved a suit before the court

below for eviction of the tenant with arrears of rent. The

suit was instituted in the year 2005. Subsequently the

plaintiff moves an application before the court and the

court dismissed his application for issuance of a

commission and passed an order against the plaintiff from

forcibly evicting the defendants from the plaint schedule

property. As far as the suit to start with is concerned a

question of injunction cannot be envisaged because the

tenant was in rightful possession of the property. It is

is the case of the plaintiff that on 26.12.2005 the

defendant voluntarily surrendered possession of the

premises to the plaintiff and thereby the plaintiff came

into possession of the property. Or in other words it is a

case of surrender of the premises. The court below did not

agree with the same when the defendants resisted it. In

the ordinary course of human conduct when a litigation is

filed for eviction with arrears of rent and the parties

WPC 24490/07 2

compromise the matter or surrender the property only

through the intervention of the court finalities are

obtained. The relationship between the parties have not

been cordial. So, unless there is some intrinsic

acceptable evidence to prove the surrender one cannot lean

in favour of the landlord. Learned counsel for the writ

petitioner very strongly contends before me that had the

court below allowed an application for the issuance of a

commission the factum would have been proved and therefore

the opposition made by the defendants in the suit leads to

an inference that they are not speaking the truth. As far

as the case of this nature is concerned that too when the

persons are fighting against each other, as I stated

earlier, there should have been at least a piece of paper

to prove surrender of the premises. In the absence of it

issuance of a commission may not be helpful to prove the

surrender of the property. So under these circumstances, I

am not inclined to interfere with the order passed by the

courts below and therefore the writ petition is dismissed.

But considering the contest between the parties and the

present contention of injunction it is only just and

reasonable to direct the trial court to expeditiously try

WPC 24490/07 3

and dispose of the case within a period of three months

from today.

M.N.KRISHNAN
Judge
jj