High Court Kerala High Court

State Of Kerala Rep. By District vs P.N.Ramesh Babu on 9 December, 2010

Kerala High Court
State Of Kerala Rep. By District vs P.N.Ramesh Babu on 9 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1027 of 2010()


1. STATE OF KERALA REP. BY DISTRICT
                      ...  Petitioner
2. DIRECTOR OF EMPLOYMENT,
3. REGIONAL DEPUTY DIRECTOR OF
4. THE EMPLOYMENT OFFICER,

                        Vs



1. P.N.RAMESH BABU, S/O.NEMACHANDRA
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :09/12/2010

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                        R.P. No.1027 2010
                                in
                      R.S.A. No.754 of 2009
           ====================================
        Dated this the 09th   day of December,     2010


                            O R D E R

This petition is filed by the appellants in R.S.A. No.754 of

2009 for review of the judgment dated March 25, 2010 dismissing

the appeal at the admission stage.

2. Petitioners were aggrieved by judgment and decree

passed by the learned Sub Judge, Sulthan Bathery in A.S. No.44 of

2003 allowing the respondent to recover rent arrears in respect of

the building belonging to him and rented out to the State to

accommodate Town Employment Exchange. When the proposal

came, respondent offered to rent out the building for rent at the

rate of `.4/- per square foot per month as per Ext.A1, letter

dated 25.11.1995 and consequent to that, petitioner No.4

informed respondent as per letter dated 29.11.1995 that a

building having a plinth area of 1000 sq.ft. is needed. There was

also further correspondences between petitioners and the

respondent. Exhibit A3 marked in the trial court is a letter dated,

R.P. No.1027 of 2010 in

R.S.A. No.754 of 2009
-: 2 :-

30.11.1995 from petitioner No.2 according sanction to take the

building of respondent on rent. As per that letter petitioner No.2

approved the lease arrangement (rent being `.4/- per square foot

per month for 1000 sq.ft.) till alternative accommodation is made

available by the P.W.D. for the Town Employment Exchange. On

that basis the building was rented out to the petitioners.

Respondent filed a suit for recovery of rent arrears at the above

rate. Trial court dismissed the suit. Respondent took up the

matter in appeal. Appellate court observed that interpretation

given by the learned Munsiff to Ext.A4 is not correct and that so

far as the rent originally fixed, there was no dispute between

parties. Appellate court relied on Ext.A4 and granted a decree in

favour of the respondent. That judgment and decree were

challenged by the petitioners in R.S.A. No.754 of 2009. It was

contended on behalf of petitioners that interpretation given by

the appellate court to Ext.A4 is not legally sustainable and that a

reading of the relevant document would reveal that there was

only a tentative agreement for fixing rent at the rate of `.4/- per

square foot per month subject to procedural formalities to be

complied by the PWD including fixation of rent. Stress was given

to the contention that Ext.A4 is subject to procedural formalities to

R.P. No.1027 of 2010 in

R.S.A. No.754 of 2009
-: 3 :-

be complied by the PWD regarding fixation of rent. This Court

was not inclined to accept that contention of petitioners. This

Court found that appellate court has correctly interpreted Ext.A4

and that rent payable to the respondent is at the rate of `.4/- per

square foot per month until alternative accommodation is

provided by the PWD for accommodating the Town Employment

Exchange. This Court further found that the statement in Ext.A4

(extracted in the judgment under review) did not mean that rate

of rent was yet to be fixed. In the circumstances the Second

Appeal was dismissed at the threshold. That dismissal is sought

to be reviewed by the petitioners. Learned Government Pleader

has contended that there was no binding agreement between

parties in the sense that Ext.A4 was not signed by the respective

parties and hence it was not binding on the petitioners. In the

review petition certain substantial questions of law are also raised

for consideration such as whether in the absence of signed

agreement between the parties petitioners are liable to pay rent

(as stated in Ext.A4), whether respondent can claim rent more

than what is fixed by the petitioners and whether the order in RCP

No.10 of 1997 wiped out entire arrears.

3. The contentions raised are not sufficient ground for

R.P. No.1027 of 2010 in

R.S.A. No.754 of 2009
-: 4 :-

review under Rule 1 of Order XLVII of the Code of Civil Procedure

(for short, “the Code”). That is because a review is not a

substitute for an appeal or, an opportunity for a re-hearing of the

matter. A review can be entertained only on the limited grounds

stated in Rule 1 of Order XLVII of the Code. Here certain

substantial questions of law are raised in the petition for review.

This court while disposing of the Second Appeal pointed out that

petitioners did not pout out any provision of law or authority

holding that in the absence of a written agreement petitioners are

not liable to pay rent as per Ext.A4. A court of review cannot

entertain those contentions. Contentions raised by the petitioners

in the review petition are to be raised in an appeal against the

judgment and decree of this Court. In the circumstances the

review petition cannot be entertained.

Review Petition is dismissed.

THOMAS P. JOSEPH, JUDGE.

vsv