High Court Kerala High Court

Raveendran vs Muhammedali on 12 January, 2010

Kerala High Court
Raveendran vs Muhammedali on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 1350 of 2009()


1. RAVEENDRAN,AGED 55,S/O.OLIYIL GOPALAN,
                      ...  Petitioner

                        Vs



1. MUHAMMEDALI,AGED 55,S/O.THAZHATHETHIL
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.P.K.MOHANAN(PALAKKAD)

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :12/01/2010

 O R D E R
                     THOMAS P.JOSEPH, J.
             = = = = = = = = = = = = = = = = = = = = = = = =
                         R.S.A. No.1350 of 2009
             = = = = = = = = = = = = = = = = = = = = = = = = =
               Dated this the 12th      day of January, 2010


                             J U D G M E N T

———————-

Defendant in O.S. No.155 of 1995 of learned Munsiff-

Magistrate, Pattambi is the appellant before me. He has suffered a

decree for eviction from the schedule building with damages at the

rate of Rs.1,500/- per month.

2. According to the respondent the schedule building

belonged to him as per Ext.A1 and as per successive deeds of

licence (Exts.A2 to A4) appellant was being permitted to occupy

the building for his jewellery business subject to the terms and

conditions stipulated in the said deeds. Exhibit A4 is the deed of

licence dated 1.10.1994 as per which appellant was permitted to

occupy the schedule building for a period of eleven months. On the

expiry of that period, respondent demanded vacant possession of

the building which the appellant refused and hence the suit for

mandatory injunction and recovery of damages. Appellant

contended that he is a lessee of the building and that at the time of

the original entrustment he had paid Rs.65,000/- to the respondent

by way of rent advance. Rent was enhanced periodically and the

R.S.A. No.1350 of 2009
-: 2 :-

present rent is Rs.1,500/- per month. He claimed that since he is a

lessee of the building he is not liable to be evicted by a mandatory

injunction as prayed for by the respondent. Trial court found on

evidence that the transaction between appellant and respondent is

a licence and hence on expiry of the period of licence referred to in

Ext.A4 respondent is entitled to seek eviction of appellant by a

decree for mandatory injunction. Damages (for use and

occupation) was allowed at the rate of Rs.1,500/- per month. First

appellate court has confirmed that finding and decree. Hence the

Second Appeal urging by way of substantial question of law whether

finding of the courts below that Ext.A4 evidenced a licence

arrangement is legally sustainable? Learned counsel for appellant

asserted his contention that the transaction, notwithstanding the

nomenclature of the documents (Ext.A2 to A4) really evidenced a

lease arrangement. According to the learned counsel endorsements

on the back of Ext.A2 to A4 obtained from the appellant that he will

surrender the building on expiry of the period mentioned therein

would indicate that he is a lessee of the premises with possession.

Reliance is placed on the decision of the Supreme Court in New

Bus stand Shop Owners Assn. v. Corporation of

Kozhikode ([2009] 10 SCC 45). In response it is contended by

R.S.A. No.1350 of 2009
-: 3 :-

learned counsel for respondent that there is nothing wrong in the

parties agreeing to enter into licence arrangement and conducting

themselves accordingly. Learned counsel would argue that going by

the terms of Exts.A2 to A4 conclusion inescapable is that

relationship between the parties is only of a licensor and licensee

and the period of licence as per Ext.A4 having expired it was well

within the power of the respondent to seek mandatory injunction

with damages for use and occupation.

3. It is trite law that in interpreting a document emphasis

need not be given to the nomenclature alone (See Rajappan v.

Veeraraghava Iyer – 1969 KLT 811). But it is also the cardinal

principles of interpretation of a deed that the question is not what

the parties may have intended by executing the deed but what is

the true meaning of the words used in the deed. Court has to

understand the true intent of the deed by the words used in the

deed (See Narayani Amma v. Narayanan Namboodiri

1985 KLT 49) and Hathika v. Padmanabhan – 1994 [1] KLT

345). It has been held that when the terms and expressions used in

the deed are clear, intention of the parties has to be gathered from

the deed itself and looking into surrounding circumstances is

R.S.A. No.1350 of 2009
-: 4 :-

possible only when there is ambiguity in the expressions used in the

deed. The Supreme Court in New Bus stand Shop Owners

Assn. v. Corporation of Kozhikode (supra) held that the

true test to ascertain whether the document is a lease or licence is

the nature and quality of the occupation. In a tenancy, interest in

the land passes whereas in the licence it does not. Exclusive

possession was held to be not a decisive test but its absence

signifies that the agreement is for licence and not for lease.

4. It has been held by binding authorities that even

exclusive possession is not an indica of a lease arrangement. (see

Narayani Amma v. Narayanan Namboodiri and New

Bus stand Shop Owners Association case (supra). For

the purpose of convenient enjoyment of the licence it may be

necessary to give possession of the premises to the licensee.

Hence the mere fact of the grantee being in possession cannot be

decisive of the question whether the arrangement is lease or

licence.

5. Exhibits A2 to A4 are the deeds of licence executed

between the parties in this case. Though in Ext.A9, reply appellant

has a case that he was forcibly made to sign the documents, there

R.S.A. No.1350 of 2009
-: 5 :-

is no acceptable evidence in that line and instead when examined as

D.W.1 he has confessed that he has written in his own hand on the

back of Exts.A2 to A4 that on the expiry of the period of licence he

will surrender the premises to the respondent. Courts below also

found that there is no reason to think that there was any foul-play in

Exts.A2 to A4 got executed.

6. It is specifically stated in Exts.A2 to A4 that permission is

given to the appellant to use the premises as a licensee for the

purpose of jewellery business subject to the terms and conditions

stated therein. In paragraph 7 of Ext.A4 it is stated that parties

have meant and understood the transaction not to be a lease

arrangement but only as conferring a personal privilege on the

appellant to use the premises for the specific purpose of conducting

business in jewellery. It is also stated in Ext.A4 in specific terms

that possession of the building remained with the respondent and

that its key was entrusted to the appellant to enable him use the

building for the purpose he was granted permission to occupy the

building. Appellant when examined as D.W.1 had admitted that

in Ext.A5, counterfoil of receipt book for payment of (licence) fee

he has written in his own hand that he has received receipts for

payment of ‘licence fee’. A further fact revealed from the evidence

R.S.A. No.1350 of 2009
-: 6 :-

of appellant as D.W.1 is that he has taken another room for

business purposes and in respect of that room he has executed a

‘rent deed’. Hence it is not as if appellant was unaware of the

distinction between lease and licence. Being aware of that

distinction and with eyes wide open to the terms and conditions

appellant has executed Exts.A2 to A4. Courts below found from

Exts.A2 to A4 that it evidenced a licence arrangement. Law does

not prohibit parties from entering into a licence arrangement and

conducting themselves accordingly. I do not find anything to hold

that notwithstanding the terms and conditions stated in Exts.A2 to

A4 the real transaction was one of lease and that Exts.A2 to A4

were intended as a camouflage to cover up the real transaction. In

that view I find nothing illegal in the courts below taking the view

that Exts.A2 to A4 revealed licence arrangement. That is a finding of

fact entered on the evidence and on proper construction of Exts.A2

to A4. As such no substantial question of law is involved.

7. It has been held that when the period of licence is

terminated or it expired by efflux of time it is open to the licensor to

sue for mandatory injunction within a reasonable time (see Ayssa

Umma v. Ami – 1990 [1] KLT 98 and Joseph Severance v.

Benny Mathew – 2005 [4] KLT 290 9SC). Respondent has filed

R.S.A. No.1350 of 2009
-: 7 :-

the suit within reasonable time on the expiry of the period stated in

Ext.A4. Decree for damages also does not require interference since

the amount awarded is the licence fee payable as per Ext.A4.

8. Learned counsel for appellant requested 12 months’ time

to vacate the premises. It is submitted by learned counsel that

appellant is engaged in jewellery business and if, all on a sudden he

is evicted his business will be doomed. I have heard learned

counsel for respondent in this regard. Having regard to the facts

and circumstances of the case and considering the nature of

business appellant is admittedly carrying on in the schedule building

I am inclined to grant six months’ time from this day to the appellant

to vacate the premises as per the judgment and decree under

challenge.

Resultantly, Second Appeal fails and it is accordingly dismissed

in limine. Appellant is granted six months’ time from this day to

vacate the schedule building subject to the following terms and

conditions.

(i) Appellant shall deposit in the trial

court arrears of damages at the rate of

Rs.1,500/- per month payable from July, 2009

to 31.01.2010 within one month from this day.

R.S.A. No.1350 of 2009
-: 8 :-

(ii) Damages payable at the rate of

Rs.1,500/- per month from 01.02.2010 till

expiry of the six months referred to above shall

be deposited in the same court before the

expiry of 10th of the succeeding months.

(iii) Appellant shall not induct third

parties into possession of the schedule building

during the said period of six months.

(iv) Appellant shall vacate the premises

on the expiry of the said period of six months

without putting forth any claim or objection

whatsoever.

(v) Appellant shall file an affidavit in

the trial court within a period of three weeks

from this day undertaking to comply with the

above terms and conditions.

THOMAS P.JOSEPH, JUDGE.

vsv