High Court Kerala High Court

Smt. Shamshad.M.H. Aged 5 vs Dr. P.A. Paul Age 55 on 14 December, 2009

Kerala High Court
Smt. Shamshad.M.H. Aged 5 vs Dr. P.A. Paul Age 55 on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33487 of 2009(E)


1. SMT. SHAMSHAD.M.H. AGED 50
                      ...  Petitioner

                        Vs



1. DR. P.A. PAUL AGE 55, S/O. ANTHAPPAN,
                       ...       Respondent

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :SRI.C.T.JOSEPH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :14/12/2009

 O R D E R
                             P.R. RAMAN &
                  P.R. RAMACHANDRA MENON, JJ.
                 = = = = = = = = = = = = == == = = =
                        W.P.(C) NO. 33487 OF 2009
                = = = = = = = = = = = = = = = = = = = = =
       DATED THIS, THE 14TH DAY OF DECEMBER, 2009.

                            J U D G M E N T

Raman, J.

Petitioner is a tenant, who is faced with an eviction passed by the

Rent Control Court. In execution of the order passed by the rent control

Court, E.P. 330/2009 was filed. Summons was issued on 12.8.2009 to

show cause as to why the order shall not be executed. The case was

posted to 12.10.2009. Thereafter, notice was served by affixture and

when the proceedings were continued petitioner approached this Court

inter alia contending that she had preferred an appeal along with a

petition for condoning the delay and also filed a stay petition before the

appellate authority; but the appellate authority has issued notice pending

consideration of the delay condonation application and thereafter the

stay application and in case she is physically evicted from the tenanted

premises, that will cause undue hardship.

2. In the writ petition, it is specifically urged that the affixture

was done without any witness and the business premises is situated in an

WP(C) 33487/2009
2

important locality of Ernakulam city and proper service is not there by

affixture. These allegations being supported by an affidavit and considering

the balance of convenience, notice was ordered and granted a stay. We

have called for the records and verified the same. From the records it

appears that the Process Server returned the summons with the endorsement

that the business premises of the tenant remained closed and on enquiry,

people of the neighbourhood stated that now-a-days petitioner’s business

premises is not opened. Thereafter, the court ordered notice to be served by

affixture. It was reported by the Process Server that affixture has been

effected but nobody came forward to sign as a witness and hence he

reported the matter after affixture. The petitioner has filed a detailed

objection regarding the manner of service of notice. From the records

available, it cannot be said that without taking further evidence this way or

the other and we cannot accept what has been stated in the writ petition

without further evidence. Therefore, the objection will be considered by

the trial court in due course if an occasion arises. We say so because now

that the matter has been admitted by the appellate authority and granted

stay, possibly the proceedings will have to be continued subject to the

orders passed by the appellate authority.

WP(C) 33487/2009
3

In the circumstances, this writ petition at this stage has become

infructuous. Dismissed.

P.R. RAMAN,
(JUDGE)

P.R. RAMACHANDRA MENON,
(JUDGE)
KNC/-