High Court Kerala High Court

Pokkatt Musthafa vs Palakkal Kadeeja on 21 May, 2009

Kerala High Court
Pokkatt Musthafa vs Palakkal Kadeeja on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13878 of 2009(D)



1. POKKATT MUSTHAFA
                      ...  Petitioner

                        Vs

1. PALAKKAL KADEEJA
                       ...       Respondent

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :21/05/2009

 O R D E R
          PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                       ------------------------
                   W.P.(C).No.13878 OF 2009
                       ------------------------

               Dated this the 21st day of May, 2009

                             JUDGMENT

Pius C.Kuriakose, J.

In this writ petition under Article 227, the petitioner tenant

impugns order passed by the Rent Control Court, Tirur in I.A.

No.706/1999 in R.C.P. No.24/2008. Neither a certified copy nor

even a true copy is made available. But, it is seen from

documents Exts.P1 to P6 produced by the petitioner that the

impugned order was passed by the Rent Control Court on an

application filed by the petitioner to set aside the ex-parte order

of eviction passed against him. It is conceded that the above

order was passed when the petitioner tenant failed to appear

before the court on the day the case was special listed for trial.

The ground raised by him in the application was that he was laid

up and was being treated by a particular doctor. A medical

certificate issued by the said doctor was also produced. To the

application, Ext.P6 objection contending inter alia that the

petitioner’s case of having been laid up is not correct and that he

was actually carrying on business on the day the ex parte order

WPC.No.13878/2009 2

was passed was filed. Admittedly, the petitioner did not adduce

any evidence, which means that there was no evidence to

substantiate the petitioner’s case that he was laid up. The doctor

was not examined. The learned Rent Control Court

nevertheless allowed the application, imposing a condition that a

sum of Rs.5,000/- should be paid on or before 22/5/2009. It is

conceded that the petitioner is carrying on business in the

building in question. It is also conceded that the monthly

contract rent of the building is Rs.1,350/-.

2. Sri.C.M.Mohammed Iquabal learned counsel for the

petitioner would submit that the amount fixed by the court by

way of cost payable is exorbitant. We cannot agree. At any rate

we are of the view that the visitorial jurisdiction of this under

Article 227 is not be invoked to correct orders passed by the Rent

Control Court in exercise of discretion vested in it under law.

However, having regard to the appealing submissions of Sri.

Mohammed Equabal regarding the financial constraint of client,

even as we dismiss the writ petition, we direct the Rent Control

Court to permit the petitioner to remit the sum of Rs.5,000/-

ordered as payable by way of cost in two equal monthly

WPC.No.13878/2009 3

instalment of Rs.2,500/- payable on 22/5/1999 and on or before

22/6/2009.

The writ petition is disposed of as above.

PIUS C.KURIAKOSE,JUDGE

P.Q.BARKATH ALI, JUDGE
dpk