High Court Kerala High Court

Sulaiha Beevi vs K.P.Renjith on 16 July, 2009

Kerala High Court
Sulaiha Beevi vs K.P.Renjith on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 60 of 2009()


1. SULAIHA BEEVI W/O. MUHAMMED SALI,
                      ...  Petitioner
2. FAROOK S/O. MUHAMMED SALI,

                        Vs



1. K.P.RENJITH S/O. PADMANABHA PILLAI,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :SRI.RAM MOHAN.G.

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :16/07/2009

 O R D E R
           PIUS.C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                               R.C.R.No.60 OF 2009
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 16th day of July, 2009

                                      ORDER

Pius.C.Kuriakose, J.

The tenant is in revision and he impugns the order of eviction

concurrently passed against him on the ground under Clause (iii) of

Sub Section 4 of Section 11 of Act 2 of 1965. The tenant denied the

title of the landlord through his objections. According to him, the land

was originally government purampoke and the same was assigned to

his father Muhammed Sali. He contended that it is his father

Mohammed Sali who put up the building and he is in possession of the

building as owner. Thus he denied not only the landlord-tenant

relationship between the parties, but also claimed that he is having

propriety title over the land and the building.

2. The Rent Control Court formulated a point as to whether

the denial of the landlord’s title by the tenant is bonafide. The Rent

Control Court enquired into the merits of the grounds in the RCP also.

The other grounds for eviction invoked were arrears of rent, bonafide

RCR.No.60/09 2

own occupation and negligent user of the building. The evidence

before the reference court consisted of Exts.A1 to A26 and the oral

testimonies of PW1 and PW2 on the side of the landlord while the

same on the side of the tenant ( the revision petitioner) consisted of

Exts.B1 to B10 and the oral evidence of CPW1. On considering the

preliminary point, the rent control court concluded that the denial of the

landlord’s title by the tenant is not bonafide. Considering the various

grounds raised that court found that the landlord is entitled to get an

order of eviction under Clause (iii) of Sub Section (4) of Section 11.

As regards this ground, it was found that landlord’s case that the tenant

is having possession of another building reasonably sufficient for his

requirements was not specifically denied by the tenant. The appellate

authority would confirm all the findings of the rent control court and

ordered eviction under Section 11(4)(iii) only. In fact there was no

appeal by the landlord against the denial of eviction on the other

grounds sought for.

3. In this revision, the respondent in the RCP impugns not

only the decision of the courts below that the denial of the landlord’s

RCR.No.60/09 3

title is not bonafide, but also the order of eviction passed under clause

(iii) of Sub Section (4) of Section 11.

4. We have heard the submissions of Sri.G.Sudheer, learned

counsel for the revision petitioners and those of Sri.Ram Mohan.G.,

learned counsel for the respondent. Sri.G.Sudheer gave more thrust to

the contention that the landlord respondent does not have title over the

building. Sri.Sudheer took us to the various documents produced by

the revision petitioners before the courts below. He also drew our

attention to a few documents produced by the revision petitioners in

this court. We are not inclined to admit the documents produced by the

revision petitioners in this court since we find that the rent control

court had afforded all necessary opportunity to the revision petitioners

for adducing evidence and the revision petitioners do not have a ground

that they were deprived of any such opportunity. In fact, the

documents produced also in our opinion will not improve the revision

petitioners’ case. The revision petitioners’ case is that the land was

originally purampoke and that it was the father of second petitioner

who put up the building on the basis of permit issued by the local

RCR.No.60/09 4

authority. The Rent Control Court and the Appellate Authority

considered this case in the light of the evidence adduced by the revision

petitioners and found that the documents produced by the revision

petitioners do not pertain to the plot upon which the petition schedule

building is situated. In our view, the question of proprietary title over

the land upon which the building is constructed does not have much

relevance in rent control proceedings. In rent control proceedings it is

the landlord-tenant relationship in respect of the building that is more

important. If at all title is important , it is the title in respect of the

building and not in respect of the land upon which it is constructed. It

is seen that, in the property tax assessment books in the

Thiruvananthapuram Corporation, the respondent is shown as the

owner of the building. Section 26 of the Rent Control Act lays down

that entries contained in the assessment books of the local authority

shall be accepted by the authorities under the Act as evidence of the

facts recorded therein. Thus the assessment book of the

Thiruvananthapuram Corporation which discloses that the respondent

is the owner of the building and that the occupation of the revision

RCR.No.60/09 5

petitioner is only that of a tenant has considerable probative value. It is

taking into account this aspect of the matter also, the Rent Control

Appellate Authority which under the statutory scheme is the final court

on facts has taken a decision against the revision petitioners.

5. Having regard to the contours of our jurisdiction under

Section 20 which is revisional, we do not find any warrant for

interfering with the impugned judgment of the Rent Control Appellate

Authority confirming the order of the Rent Control Court. We do not

find any illegality, irregularity or impropriety to the extent of justifying

invocation of revisional jurisdiction. As for the order of eviction

passed under clause (iii) of Section 11(4), as rightly noticed by the

appellate authority, the landlord’s version that the tenant is in

possession of another building, the door number of which is mentioned

in the rent control petition, is not specifically denied in evidence. The

revision petitioner did not assert in evidence that he does not have

possession of any other building. The title over the building possessed

by the tenant is not relevant. What is relevant is only possession . Once

possession of other building is admitted either expressly or by non

RCR.No.60/09 6

traverse or by non-denial in evidence, then it is for the tenant to adduce

evidence and show that the building is not sufficient for his

requirements. The Appellate Authority concluded that an order of

eviction is liable to be passed against the tenant under Section 11(4)

(iii). In our opinion, the legislative objective underlying Clause (iii) of

Sub Section (4) of Section 11 is that in a situation where there is acute

accommodation shortage, the tenants should not be allowed the luxury

of having more buildings at their disposal than what is necessary for

their requirements.

6. Sri.Sudheer lastly submitted that the land acquisition

proceedings have now been initiated for acquiring the building which is

subject matter of the RCR. According to him, notice has been received

by his client from the land acquisition authority and as per that notice

entire compensation is to be paid to his client only. The above

submission was opposed by Sri.Ram Mohan. According to him, no

acquisition proceedings have been initiated in respect of the building

which is subject matter of the RCR or in respect of the land upon which

the building is constructed. We are not going to settle this issue in this

RCR.No.60/09 7

revision petition, since, under this jurisdiction, we are called upon to

examine only the correctness of the judgment of the Rent Control

Appellate Authority confirming the order of the Rent Control Court.

We do not find any warrant for interference with the Appellate

Authority’s judgment.

7. Sri.Sudheer now requested for grant of one year’s time to

vacate the premises. Sri.Ram Mohan would oppose this request tooth

and nail. According to Sri.Ram Mohan contract rent at the rate of

Rs. 4000/- is in arrears since 1998 onwards. He submitted that even if

this court is inclined to grant time, it may be on condition that the entire

arrears of rent alleged by the landlord is paid by the revision

petitioners. We are not inclined to grant so much of time as sought for

by Sri.Sudheer. We are not inclined either to impose the condition

suggested by Sri.Ram Mohan in this case where eviction order sought

for under Section 11(2)(b) was declined by the authorities on the

reason that landlord did not prove the rate of rent. At the same time,

we notice that the building has a carpet area of atleast 800 sq.ft. and it

is situated in Chalay Bazar in Thiruvananthapuram city. We are sure

RCR.No.60/09 8

that if the building is let out today, the rent to be fetched will be much

more than Rs. 4000 per month. However, we fix occupational charges

payable by the revision petitioners as condition for being given time

for surrender at Rs. 3,000/- per month with effect from August 2009.

The occupational charges shall be payable on or before the 5th of every

month commencing from 05/08/2009.

8. The result of the RCR is as follows :

The RCR will stand dismissed. There will be a direction to the

execution court not to order and effect delivery of the petition schedule

building till 31/01/2010 subject to the following conditions ;

The revision petitioners shall file an affidavit

before the execution court or the Rent Control Court

within three weeks from today undertaking to

peacefully surrender the petition schedule building to

the respondent on or before 30/01/2010 and undertaking

further through the same affidavit that they will pay

occupational charges to the revision petitioner at the rate

of Rs.3000/- on or before the 5th of every month

RCR.No.60/09 9

commencing from 5th August 2009 till the date of

surrender. The revision petitioners will get the benefit

of time granted under this order only if they file the

affidavit on time.

In the event of any default by the revision

petitioners in the matter of payment of amount ordered

by us, the execution court will be justified in ordering

delivery forthwith.

PIUS.C.KURIAKOSE
JUDGE

P.Q.BARKATH ALI
JUDGE

sv.

RCR.No.60/09 10