High Court Kerala High Court

Raju vs Indiradevi on 6 December, 2010

Kerala High Court
Raju vs Indiradevi on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 168 of 2010()


1. RAJU,S/O.JANARDHANAN, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. INDIRADEVI D/O.KUTTI AMMA,SREEBHAVAN,
                       ...       Respondent

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  :SRI.B.SURESH KUMAR

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

 Dated :06/12/2010

 O R D E R
             PIUS C KURIAKOSE & P.S. GOPINATHAN, JJ.
            = = = = = = = = = = = = = = = = = = = = = = = =
                          R.C.R. NO. 168 OF 2010
                      = = = = = = = = = = = = = = = =
               DATED THIS, THE 6TH DECEMBER, 2010.

                                  O R D E R

Pius C. Kuriakose, J.

Under challenge in this revision under Section 20 of the Kerala

(Buildings (Lease & Rent Control) Act 1965 (Act 2 of 65), is the judgment

of the Rent Control Appellate Authority, ordering eviction against the

revision petitioner for the first time under sub-section 3 of Section 11 of

the Act. The landlady had invoked the ground of arrears of rent also for

evicting the revision petitioner. Both the authorities have concurrently

declined eviction under that ground. In the absence of any revision by the

landlady, in this revision we need be concerned only with the legality,

regularity and propriety of the eviction order passed by the Appellate

Authority on the ground under sub-section 3 of Section 11.

2. The need projected by the landlady was that her daughter Jolly

(PW.2) is to be accommodated in this building so that PW.2 who is an

Engineering Graduate, can use the building for conduct of tuition classes

for Engineering students. It was averred that PW.2 is a graduate in

Engineering and that she genuinely intends to set up tuition classes for

engineering students in the building. The bona fides of the need was very

RCR 168/2010 2

seriously disputed. It was pointed out that PW.2 is put up at Baroda in

Gujarat along with her husband, who is a manager in a company, there. It

was also contended that PW.2 is permanently put up at Baroda. It was

pointed out that even for her confinement and delivery she did not come

over to Kavanad – her native place; but only her mother went to Baroda to

attend on her. The tenant also claimed protection of the second proviso to

sub-section 3 of Section 11. In the enquiry conducted by the Rent Control

Court, the evidence consisted of Exts.A1 to A6, B1 and the oral evidence of

PWs 1 and 2 and CPW.1. PW.1 was the landlady and CPW.1 was the

tenant. On evaluating the evidence, the learned Rent Control Court noticed

that Pw.2 came to Kollam for giving evidence in the case only on the day

she was examined by the court. The Rent Control Court also noticed that

delivery of both the children of PW.2 took place at Baroda and not in her

home village. The court also noticed that no documentary evidence was

adduced by the landlady to show that her daughter was experienced in

teaching. On these reasons, it was held that the need is not bona fide.

However, regarding the tenant’s eligibility for protection under the second

proviso to Section 11(3), it was held that it is for the tenant to prove that he

has satisfied the two ingredients. It was held that the tenant did not

succeed in doing so. However, eviction under Section 11(3) was declined.

RCR 168/2010 3

3. The learned Appellate Authority considered the appeal preferred

by the landlady and reappraised the evidence. The learned Appellate

Authority would reverse the finding of the Rent Control Court regarding the

bona fides of the need and ordered eviction after approving the finding

rendered by the Rent Control Court regarding the tenant’s eligibility for the

protection under the second proviso to Section 11(3). The learned

Appellate Authority was very much impressed by the oral evidence given by

PWs 1 and 2. On the basis of the documents such as ration card, electoral

card etc., the learned Authority came to the conclusion that the permanent

residence of PW.2 was at Kavanad, her home village and not in Baroda. In

this context, the learned Appellate Authority noticed that the tenant’s

version that PW.2 seldom comes over to Kavanad is not correct. Another

circumstance which weighed with the Rent Control Court to find that the

need is not bona fide, is that one vacant room was available with the

landlady. But according to the Appellate Authority, that room was too

small to accommodate students and the furniture, which are very much

necessary for the conduct of tuition centre. On an overall appreciation of

the evidence adduced on the side of the landlady, the Rent Control

Appellate Authority came to the conclusion that the need is bona fide. The

Appellate Authority, therefore, interfered with the negative order passed by

RCR 168/2010 4

the Rent Control Court and ordered eviction under Section 11(3) of the Act.

4. In this revision under Section 20 of the Act, the tenant has raised

various grounds assailing the judgment of the Appellate Authority. Learned

counsel for the revision petitioner addressed strenuous arguments before us

on the basis of those grounds. Drawing our attention to the evidence in the

case, the learned counsel submitted that the conclusions of fact arrived at

by the Appellate Authority are not supported by materials. It was

highlighted that the husband of PW.2 is an employee in a managerial

position in a reputed company in Baroda and that PW.2 has been happily

residing with the husband and her two children at Baroda. According to the

learned counsel, it is highly improbable that PW.2 will come over to

Kavanad and reside along with her mother for the purpose of conducting

tuition classes. There is no documentary evidence on the basis of which,

it can be held that PW.2 is experienced in taking tuition classes. The

judgment of the Appellate Authority, according to the learned counsel, is

illegal, irregular and improper as the same is contrary to the evidence in the

case.

5. All the submissions of the learned counsel for the revision

petitioner were opposed by the learned counsel for the respondent/landlady.

We have very anxiously considered the rival submissions. We have also

RCR 168/2010 5

gone through the judgment of the Appellate Authority and the Rent Control

Court. The question that arises for our decision is whether the judgment of

the learned Appellate Authority warrants any interference under Section 20

of the Act. The answer for that question necessarily has to be in the

negative. We have made a re-appraisal of the evidence in the case. The

entire testimony of PW.2, the defacto claimant was read over to us. We

find that nothing has been brought out in cross examination to shake her

credit and credibility. True, there is some evidence to hold that the landlady

is in possession of a vacant building. But there is further evidence which

shows that the above vacant room is too small to accommodate the students

attending the tuition classes and the necessary furniture. We enquired of the

learned counsel for the revision petitioner as to whether the revision

petitioner is willing to shift his business to that building. The answer was in

the negative. If that room is not suitable for the use of the revision

petitioner, he will not be justified in insisting that the said room is suitable

for PW.2’s purpose. There may not be any direct evidence regarding the

bona fide need except the oral version of the person who harbours the need.

This is a case where both the landlady and her dependant daughter for

whom the building is sought to be evicted have given evidence . On a re-

appreciation of the evidence, we are convinced that the view taken by the

RCR 168/2010 6

learned Appellate Authority that the above evidence is inspiring, is not

illegal, irregular or improper.

6. As regards the protection of the second proviso to Section 11(3),

we notice that the findings are concurrent and based on evidence.

Therefore, we find no ground for interference with the judgment of the

Appellate Authority. The revision petition is without merit and it is

accordingly dismissed.

7. Learned counsel for the revision petitioner made a last appeal for

grant of at least 18 months time for surrendering vacant possession of the

building. We do not think that we will be justified in granting such a long

period. However, we think, in the totality of the circumstances, that there

is justification in granting time till 15.12.2011 subject to certain conditions.

8. The result of this Rent Control Revision Petition is as follows:

The Rent Control Revision Petition is dismissed. The eviction order

is confirmed and the execution is kept in abeyance till 15.11.2011 on the

following conditions:

(i) The revision petitioner shall file an affidavit within three weeks

from today, undertaking as follows:

(a) that he shall surrender vacant possession of the building to the

respondent herein on or before 15.11.2011, (b) that he shall discharge

RCR 168/2010 7

arrears of rent if any, within two months from today and (c) he shall pay at

the rate of Rs. 1,000/- per month towards occupational charges of the

building with effect from 1.12.2010 without any default. In the event of

filing the affidavit as above and honouring the undertaking, the trial

court/execution court shall keep the order of eviction in abeyance till

15.11.2011. On proof of breach of any of the above conditions, the

respondents are at liberty to get the order of eviction executed at once.

PIUS C KURIAKOSE,
(JUDGE)

P.S. GOPINATHAN,
(JUDGE)

knc/-