High Court Kerala High Court

Sahadevan vs Rahna Sulthan on 2 February, 2011

Kerala High Court
Sahadevan vs Rahna Sulthan on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 59 of 2011()


1. SAHADEVAN,SON OF CHAMI,
                      ...  Petitioner

                        Vs



1. RAHNA SULTHAN, D/O.LATE KITHAT MUHAMMED,
                       ...       Respondent

2. SHERINA, W/O.LATE KITHAR MUHAMMED,

3. FATHIMA TASLIM,D/O.LATE KITHAR MUHAMMED,

4. SHAHUL HAMEED,S/O. LATE KITHAR MUHAMMED,

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.RAJESH SIVARAMANKUTTY

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :02/02/2011

 O R D E R
    PIUS C. KURIAKOSE & N.K.BALAKRISHNAN, JJ.
          -----------------------------------------------
                     RCR. No. 59 of 2011
          -----------------------------------------------
          Dated this the 2nd day of February, 2011

                           O R D E R

Balakrishnan, J.

The tenant who has suffered order of eviction under

Section 11(3) and 11(4)(iii) is the revision petitioner. The

need projected by the landlady is that the petition schedule

building is bona fide required for accommodating her

daughter for starting a business therein. It is contended by

the landlady that the tenant has put up a new building very

near to the petition schedule building by name ‘Century

Plaza’ and he is actually conducting business in a room

situated in that building.

2. The claim was resisted by the tenant contending that

the need alleged is not bona fide. The ground under Section

11(4)(iii) was also resisted by the tenant contending that he

is not in possession of any other building as alleged by the

landlady.

RCR. 59 of 2011
-2-

3. The learned Rent Controller considering the oral and

documentary evidence ordered eviction on both the

grounds. The Appellate Authority concurred with the

eviction order passed by the Rent Controller.

4. Sri.D.Krishna Prasad, learned counsel appearing for

the tenant submits that when the case was originally listed

for trial the landlord sought adjournment and that was

allowed by the trial court and thereafter the landlady and

one witness were examined and the case was posted for

evidence of the tenant. On that day, the tenant could not

be present in court as he had to take his daughter, who was

in an advanced stage of pregnancy, to a hospital at

Coimbatore and thus sought time for giving evidence on his

behalf. The court granted two days time. Though the

tenant was under the belief that he can come back within

two days, he could not return because his daughter had to

be admitted in the hospital and so no evidence could be

RCR. 59 of 2011
-3-

adduced on his side. Thus, according to the learned counsel,

it was almost an ex parte order that was passed by the Rent

Control Court. The learned counsel further submits that

though these grounds were canvassed in appeal, those

grounds were not accepted by the Appellate Authority. Thus

the learned counsel submits that the finding entered by the

two courts are erroneous and unsound and as such it

requires reconsideration.

5. The learned counsel for the landlady would

vehemently argue that here is a tenant who is actually in

the place of a big landlord having another new building of

his own by name Century Plaza. It is contended that the

building by name Century Plaza is situated very near to the

petition schedule building and that the tenant is actually

conducting business in one of the rooms situated in that

building. The learned counsel further submitted that the

tenant is having buildings at two other places also and there

RCR. 59 of 2011
-4-

also he is conducting business. The learned counsel Sri.D.

Krishna Prasad submits that there is no evidence to show

that those buildings belong to the tenant. But on going

through the evidence it could be seen that the fact that the

tenant is having other buildings was not seriously objected

to. The Advocate Commissioner in Ext.C-1 report has given

details regarding the other buildings held and possessed by

the tenant.

6. Though it was vehemently argued by the learned

counsel for the tenant that the tenant could not give

evidence before the Rent Control Court as his daughter was

hospitalised no document was produced either before the

Rent Control Court or before the Appellate Authority to

canvass for the position that there was justifiable reason for

his absence and inability to adduce evidence before the trial

court. In the absence of any such evidence it is too late in

the day for the tenant to contend that he was actually

RCR. 59 of 2011
-5-

prevented from giving evidence before the Rent Control

Court.

7. The learned counsel for the tenant has also argued

that PW-2, for whose need the building is sought to be

evicted is actually abroad with her husband and that she

does not actually intend to come back for starting a

business and that the need projected is only a pretext for

eviction. The daughter of the landlady (PW-2) has however

chosen to mount the box to give evidence regarding the

need that she actually intends to start business as stated in

the petition. The evidence so given by PW-2 was accepted

by the two authorities below. Therefore, we are not inclined

to upset that finding. In view of what is stated above, the

orders of eviction passed by the Rent Control Court under

Section 11(3) and 11(4)(iii) confirmed by the Appellate

Authority cannot be upset by this court sitting in revision.

There is no illegality, irregularity or impropriety in the

RCR. 59 of 2011
-6-

orders passed by the two statutory authorities.

The result is that this revision petition is dismissed.

The learned counsel for the revision petitioner submits

that the tenant may be granted one year time to vacate the

premises. The request is opposed by the learned counsel

for the landlord. We notice that the rent now being paid by

the tenant is only Rs.300/- per month. However, we feel

that the tenant can be granted time till 31-12-2011 for

surrendering the premises subject to the following

conditions:

The revision petitioner shall file an affidavit before the

Execution Court or the Rent Control Court as the case may

be, within three weeks from today undertaking to put the

landlord back in possession of the petition schedule

premises on or before 31-12-2011 and undertaking further

through the same affidavit that the entire arrears of rent

due as on date will be paid within one month from today

RCR. 59 of 2011
-7-

and occupation charges at the rate of Rs.2500/- per month

with effect from 1-2-2011 without fail on the 1st of every

month till actual surrender is made. We clarify that the

revision petitioner tenant will get the benefit of time allowed

as above only if the affidavit as directed above is filed and

the undertakings therein are complied with.

(PIUS C.KURIAKOSE, JUDGE)

(N.K. BALAKRISHNAN, JUDGE)

ksv/-