High Court Kerala High Court

Sahithya Pravarthaka Co-Op. … vs Satheesh Nair on 22 January, 2007

Kerala High Court
Sahithya Pravarthaka Co-Op. … vs Satheesh Nair on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev No. 443 of 2006()


1. SAHITHYA PRAVARTHAKA CO-OP. SOCIETY
                      ...  Petitioner
2. NATIONAL BOOK STALL,

                        Vs



1. SATHEESH NAIR,
                       ...       Respondent

2. SURESH CHANDRAN NAIR,

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :22/01/2007

 O R D E R
                K.A. ABDUL GAFOOR & K.R. UDAYABHANU, JJ

               =============================

                              R.C.R. No. 443 OF 2006

              ==============================

                    Dated this the 22nd day of January 2007




                                         ORDER

Udayabhanu,J

The Revision Petitioner/tenant is a Co-Operative society under

orders of eviction as per concurrent orders challenged herein. The

petitioner/landlord has sought for vacant possession of the premises as

they wanted to shift their proprietary and partnership business in food

products to the petition schedule premises i.e., to the ground and first

floor and use the second floor as a conference room. PW1, the

manager of the landlord, has testified with respect to the needs set up.

It is the case of the petitioners that they are running their business

right now in tenanted premises and they wanted to shift business to

the petition schedule premises. The contention of the revision

petitioner/tenant is that the petitioner can use the second floor of the

building which is in their possession. It is the contention of the

petitioners/landlords that the entire building is required for their

business purposes. We find that the review petitioner is not entitled to

dictate the landlord to shift their business to the 2nd floor of their own

building without disturbing the tenant who is in possession of the

R.C.R. No. 443 of 2006 2

ground floor. The petitioners have justified as to their need for the

ground floor, first floor and the second floor. Rent Control Court as

well as Appellate Authority has found that the bonafide need set up is

genuine, and rightly so. We find that, in view of the reasons explained

in the judgments of the courts below, there is no reason to interfere

and RP is liable to be dismissed at the threshold.

2. All the same considering the plea of the counsel for the

petitioner that sufficient time should be provided to vacate the

premises, the revision petitioners are granted 4 months time from

today onwards to surrender vacant possession on condition that they

shall remit the entire arrears of rent due if any and continue to remit

the rent due in future and file an affidavit before the execution court

undertaking that the premises shall be vacated on or before

22.05.2007.

In the result, the R.C.R. is dismissed in limine

K.A. ABDUL GAFOOR, JUDGE

K.R. UDAYABHANU, JUDGE.

RV

R.C.R. No. 443 of 2006 3