High Court Kerala High Court

T.M.Mathew vs H.H.Baselins Marthoma Didimos- on 8 September, 2010

Kerala High Court
T.M.Mathew vs H.H.Baselins Marthoma Didimos- on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 909 of 2010()


1. T.M.MATHEW,S/O.MATHEW,AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. H.H.BASELINS MARTHOMA DIDIMOS-1,
                       ...       Respondent

                For Petitioner  :SRI.R.SURAJ KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/09/2010

 O R D E R
                S.S.SATHEESACHANDRAN, J.
              ---------------------------------------
                    R.S.A.No.909 of 2010
              ---------------------------------------
          Dated this the 8th day of September, 2010

                          JUDGMENT

Appellant is the tenant of a shop room. Suit was

one for recovery of arrears of rent. The tenancy and also the

rate of rent was not under challenge. Arrears of rent was

claimed in the suit filed in 2001 for the period from August,

1996. Repelling the challenges raised by the tenant, the trial

court decreed the suit with arrears of rent as canvassed by the

respondent/plaintiff. The first appellate court, in the appeal

preferred by the tenant, modified the decree varying the

arrears of rent limiting it to the three year period prior to the

institution of the suit. Eviction ordered by the trial court was

confirmed.

2. In the present appeal, challenging the

concurrent decision rendered by both the courts below, with

the first appellate court modifying the period for arrears of

rent, the only challenge canvassed by the tenant is that there

was no proper termination of the tenancy issuing a valid

notice.

R.S.A.No.909 of 2010

:: 2 ::

3. Perusing the judgment rendered by the trial

court, wherein the contentions raised by the appellant to

resist the suit claim has been summed up it is seen, the

challenge with reference to the termination of the tenancy was

raised contending that the tenant did not receive the

advocate’s notice alleged to have been issued by the plaintiff.

The plaintiff, over and above leading oral evidence in support

of his case that a notice was issued terminating the tenancy,

also exhibited a copy of the notice and postal

acknowledgement of its receipt, bearing the signature of the

tenant. As against the evidence tendered by the plaintiff,

there was no counter evidence. The tenant did not even

mount the box to swear in support of his case that he did not

receive the advocate’s notice issued by the plaintiff

terminating the tenancy.

4. When that be the case, the challenge raised

against the decree granted by the trial court in granting the

relief is meritless. Appeal lacks merit and it is dismissed.

R.S.A.No.909 of 2010

:: 3 ::

The learned counsel for the appellant/tenant, after

dictation of the judgment, as above, sought for indulgence of

this court to have an extended period to vacate from the

building, to hand over vacant possession to the

respondent/plaintiff. The tenant is stated to be operating a

business in the shop room. Considering the submissions

made by the counsel, there will be a direction that the

impugned decree shall not be executed for a period of two

months from today, subject to a condition of the appellant

filing an undertaking before the court below, within a period

of three weeks from today, that he shall unconditionally

surrender vacant possession, and discharge the entire arrears

of rent up to the date of surrender within the above period of

three months.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE
sk/-

true copy

P.S. To Judge.