High Court Kerala High Court

Sasidharan vs Edappayil Premalatha on 16 January, 2009

Kerala High Court
Sasidharan vs Edappayil Premalatha on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 177 of 2004(E)


1. SASIDHARAN, SON OF BALAN,
                      ...  Petitioner

                        Vs



1. EDAPPAYIL PREMALATHA, W/O. APPURAJ,
                       ...       Respondent

                For Petitioner  :SRI.M.P.MOHAMMED ASLAM

                For Respondent  :SRI.R.BINDU (SASTHAMANGALAM)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/01/2009

 O R D E R
           PIUS.C.KURIAKOSE & M.C.HARI RANI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                             R.C.R.No.177 OF 2004
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 24th day of February, 2009

                                     ORDER

Pius.C.Kuriakose, J.

The tenant against whom order of eviction is passed concurrently

by the rent control court and the appellate authority on the ground

under Sections 11(2)(b) ( arrears of rent) and 11(4)(ii) ( user of

building in such a manner as to reduce the value and utility of the

building materially and permanently) is the revision petitioner. It was

submitted at the Bar that since the order of eviction under Section

11(2)(b) is virtually a provisional one which is liable to be vacated by

making deposit under Section 11(2)(c), it is not necessary that the

above order is interfered with and it will suffice if time is granted for

making the requisite deposit for filing application under Section

11(2)(c) . Therefore we in this revision petition are concerned with the

order of eviction passed under Section 11(4)(ii) only.

2. The case of the landlord under Section 11(4)(ii) was that

the tenant is running a wood industry in the building and that he is

using machinery in a careless manner. It was alleged that operation of

RCR.No.177/04
2

electric motors fitted in the building cause constant vibration. It was

further alleged that respondent uses timber logs inside the building

without caring for the safety of the building and that because of such

misuse, the building has suffered permanent and material damage

resulting in loss of utility and value of the building. It is also alleged

that the user of the building is in such a manner as to destroy the

building. The tenant in his objections denied the allegation that value

and utility of the building has been lost due to the conduct of the

tenant. It was contended that the building got damaged only due to

lack of timely repairs and maintenance by the petitioner. It was also

contended that the tenant started running the industry in 1987 and that

the landlady and her men trespassed into the building and demolished

the northern wall and shifted its position. There was a police case and

the landlady had assured to carry out the repair works. The allegation

that the machinery and motors used by the respondents do cause

extensive vibration as to affect the strength of the building was denied.

It was alleged that the landlady is running a flour mill in the adjacent

portion of the building and that she is using a 15 HP motor in

thatflour mill. That 15 HP motor is causing more vibrations affecting

RCR.No.177/04
3

the entire building, it was alleged.

3. At trial before the rent control court, the evidence on the

side of the landlady consisted of Exts.A1 to A3 and the oral testimony

of PW1, the husband of the landlady. On the side of the tenant, the

same consisted of Exts.B1 to B7 and his own oral testimony as RW1.

Apart from that there were Commissioner’s report- Ext.C1 and Ext.C2

and plan – Ext.C3. The rent control court on an evaluation of the

evidence would find that the allegation of the landlady that the use of

machines run by the motor in the tenant’s work area has caused damage

to the building cannot be correct. It was also found that the landlady’s

allegation that the walls of the building was damaged by hitting with

big timber logs can only be treated as a weird allegation. It was found

by the court that the building has become completely dilapidated. But

according to the court, the same is due to want of routine repairs and

maintenance as alleged by the tenant. The rent control court noticed

that Ext.A1 lease deed stipulates that the tenant can conduct repairs

with the consent of the landlord. The tenant did not have a case that he

had ventured to do any timely repairs and maintenance as envisaged in

Ext.A1. The tenant admitted that at the time when the building was let

RCR.No.177/04
4

out to him, the condition of the building was good and sound.

Therefore it could be found that the tenant had not cared to provide or

ask for any timely repair and maintenance to the building. Ext.B7

notice seeking for repairs was sent only after the institution of the rent

control petition. The circumstances, according to that court will show

that the tenant did not bother to effect timely repairs or maintenance to

the building and the tenant is responsible for the present dilapidated

condition of the building. On that reason, that court passed order of

eviction under Section 11(4)(ii) against the tenant. The rent control

appellate authority also virtually concurred with the conclusions of the

rent control court giving slightly different reasons for confirming the

order of eviction passed under Section 11(4)(ii). That authority

accordingly dismissed the rent control appeal.

4. We have heard the submissions of Sri.M.P.M.Aslam,

learned counsel for the petitioner and Sri.R.Bindu Sasthamangalm,

learned counsel for the respondent/landlady. After hearing both sides

for some time, we suggested to the learned counsel to explore the

possibility of settlement of the issue between their parties. Though it

was so explored, it was reported that an out of court settlement is not

RCR.No.177/04
5

possible. As directed by us, both sides have placed before us recently

taken photographs of the entire building consisting of the petition

schedule building and the adjacent building wherein the landlady is

conducting flour mill.

5. It was strenuous and extensive submissions which were

addressed before us both by Sri.M.P.M.Aslam, learned counsel for the

petitioner and by Sri.R.Bindu Sasthamangalam, learned counsel for the

respondent/landlady. Sri.Aslam would assail the findings of the rent

control court and the appellate authority in the context of ground under

Section 11(4)(ii) forcefully. Learned counsel submitted that the rent

control court and the appellate authority failed to remember that in the

present case the rights and liabilities of the landlord and the tenant are

governed by the provisions of Act 2 of 1965 and not by the provisions

of Transfer of Property Act or any other law. Learned counsel

submitted that having found that the allegation of the landlady that

damages have been caused to the building on account of the careless

handling of timber logs inside the building or on account of the

vibration caused by the motors installed inside the building is not

correct, the courts below were not at all justified in venturing an

RCR.No.177/04
6

investigation whether the tenant is guilty of making timely repairs and

maintenance to the building. Counsel submitted that the parties were

never at issue on the question, who was responsible for carrying out the

timely repairs and maintenance to the building and whether the present

condition of the building is on account of the non-doing of such timely

repairs and maintenance. Counsel submitted that rent control appellate

authority was not justified in relying on the judgment of this court in

Siva Prabhu v. Abubacker Keyi ( 1972 K.L.R. 170) which was ofcourse

to the effect that merely because the purpose of the lease was such as

likely to cause damages to the building the tenants will not be allowed

to contend that he will not be held responsible for the damages caused

to the building. Sri.Aslam would submit that the injury which is

complained of by the landlady is the injury of destruction of the

premises resulting from the use of the building in a proper manner.

That being so, the tenant cannot be held liable for the destruction

caused to the premises. The fundamental rule that relief cannot be

granted in a case which is not founded on pleadings was missed by the

rent control appellate authority and this has resulted in serious

prejudice to the revision petitioner/tenant. In this context Sri.Aslam

RCR.No.177/04
7

would place strong reliance on the judgment of Sri.S.Padmanabhan, J.

in K.H.Krishna Iyer & others v. Parvathy Ammal and others ( 1988

(2) KLJ 156).

6. The submission of Sri.Aslam were stiffly resisted by

Sri.R.Bindu Sasthamangalam. Sri.Bindu would draw our attention to

the evidence in this case and submit that it was transparently clear that

the value and utility of the building has been reduced materially and

permanently. Ever since the building was let out to the revision

petitioner, he alone was in possession and enjoyment of the same.

Naturally the revision petitioner is to be held responsible for the

present condition of the building which when compared to the

condition of the adjacent building wherein the landlady is conducting

flour mill is deplorable.

7. Sri.Bindu Sasthamangalam drew our attention extensively

to the deposition given by the landlady and the tenant and submitted

that the defence of the tenant to the allegation of the landlady that the

walls of the building have become extensively damaged, was that it

was on account of landlady’s husband trespassing into petition schedule

building and removal of the northern wall of that room, thereby

RCR.No.177/04
8

reducing the width of that room. The said defence had fallen to the

ground. According to Sri.Bindu the allegation stands disproved by the

Commissioner’s report and also by the circumstance that such a

complaint is raised years after the alleged incident and after the fresh

lease deed Ext.A1 had been executed. Sri.Bindu conceded that it is not

the prominent allegation of the landlady which is now accepted by the

rent control court and the appellate authority. But according to him,

the evidence will certainly justify the finding that the present condition

of the building is on account of the negligent handling of timber locks

inside the building by the tenant which was also one of the allegations

of the landlord in the rent control petition.

8. We have very anxiously considered the submissions

addressed at the Bar. We have gone through the entirety of the

evidence in the case since we thought the same necessary in view of the

apparent conflict between the findings of the court and the pleadings of

the landlord. We have scanned the various photographs placed before

us by either sides.

9. We are convinced that the present condition of the building

is such that it can be stated without any hesitation that the value and

RCR.No.177/04
9

utility of the building has become reduced over the years materially

and even permanently. We use the word “permanently” since we feel

that it will be difficult to restore the value and utility of this building by

doing ordinary repairs. But deterioration of the condition of the

building to the extent of reduction in value and utility materially and

permanently by itself will not constitute ground for eviction under

Section 11(4)(i). The statutory requirement is that permanent reduction

in the value and utility of the building is attributable to the user of the

building by the tenant. The burden to allege and prove that the value

and utility of the tenanted building has become reduced materially and

permanently on account of user of the building by the tenant is on the

landlord. The specific allegation of the landlord is that the present

condition of the building is attributable to the constant vibrations

caused by the electric motors which are functioning in the building and

also to the negligent handling of heavy timber logs by the tenant inside

the building. As we read through the orders of the rent control court

and the appellate authority, what we find is that the finding of those

authorities is to the effect that the present condition of the building is

attributable to the failure on the part of the tenant to discharge his

RCR.No.177/04
10

obligation under Ext.A1 lease deed to keep the building under proper

maintenance and repair. Ext.A1 unlike the previous lease deed Ext.B1

contains a provision to the effect that the tenant is entitled to carry out

the necessary repairs to the building with the consent of the landlord.

As pointed out by the rent control appellate authority, no material is

produced by the tenant to show that the tenant made any endeavour

either to carry out repairs or to seek the consent of the landlady. But as

rightly submitted by Sri.Aslam the parties were not at issue on this

point at all. The parties were at issue only as to whether the present

condition of the building is attributable to the working of the motors

and to the negligent handling of the timber logs inside the building.

Sri.Bindu is certainly right in submitting that rules of pleadings are not

to be adhered to in rent control proceedings so meticulously as in

regular civil proceedings. But in rent control proceedings decision is to

be taken in accordance with principles of justice, equity and good

conscience ( see Rule 11 (8) of the statutory rules). It will not be just

or equitable to decide an RCP accepting a case which has no roots at

all in pleadings. We are of the view that in this case the tenant did not

have any opportunity to defend the allegation that the present condition

RCR.No.177/04
11

of the building is attributable to his not ensuring the periodical repairs

and maintenance of the building. In other words, we are in agreement

with Sri.Aslam’s submission that prejudice has been caused to the

tenant due to the absence of pleadings by the landlady regarding the

case which is now accepted and made basis for decision by the rent

control court and the appellate authority.

10. The result of the above discussion therefore is as follows:

The orders of the rent control court and the appellate authority

are set aside. The rent control petition is remanded to the rent control

court, Kozhikode. That court will permit the respondent/landlady to

amend her pleadings and if pleadings are so amended, the revision

petitioner will be permitted to file additional statement of objections.

RCP will be enquired into further by the rent control court. The

evidence already on record will form part of the evidence. The rent

control court will take fresh decision on the basis of the evidence

already on record and the evidence which comes to be adduced further.

Since the RCP is of the year 1999, the learned Munsiff will make every

endeavour to pass revised orders as directed above at the earliest and at

any rate by 15/06/2009. The petitioner will have one month’s time to

RCR.No.177/04
12

apply under Section 11(2)(c) for cancellation of the order under Section

11(2)(b). It is needless to direct that the petitioner/tenant will be bound

to pay the rent which falls due during the pendency of the RCP

promptly and regularly.

The revision petition is allowed as above. But in the

circumstances, parties will suffer their costs. The photographs placed

by the parties will be returned to the counsel.

PIUS.C.KURIAKOSE, JUDGE

M.C.HARI RANI, JUDGE

sv.