High Court Kerala High Court

Thavakkara Koolath Valappil … vs Chalakkadan Kodichi Nalini on 24 November, 2009

Kerala High Court
Thavakkara Koolath Valappil … vs Chalakkadan Kodichi Nalini on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 342 of 2006()


1. THAVAKKARA KOOLATH VALAPPIL SREEDHARAN,
                      ...  Petitioner

                        Vs



1. CHALAKKADAN KODICHI NALINI,
                       ...       Respondent

2. RAGHAVAN, S/O.MADHAVI,

3. PURUSHOTHAMAN, S/O.MADHAVI,

4. SREEDHARAN, S/O.MADHAVI,

                For Petitioner  :SRI.M.K.SUMOD

                For Respondent  :SRI.K.V.PAVITHRAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :24/11/2009

 O R D E R
      PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
      --------------------------------------------------------
                     RCP. No. 342 of 2006
            -------------------------------------------
         Dated this the 24th day of November, 2009

                            O R D E R

Pius C. Kuriakose, J.

A tenant who was evicted from the subject building in

execution of an order of eviction passed by the authorities

under the Rent Control Act and confirmed by this Court and

the Supreme Court on the ground of own occupation under

sub-section (3) of Section 11 is in revision. He filed fresh

rent control petition invoking sub-section (12) of Section 11

alleging that the landlord had not occupied the building for

the need projected in the eviction petition. The need

alleged in the eviction petition was that possession of the

building is needed bona fide, so that the second respondent

in the present revision who was the second petitioner in the

eviction petition can occupy the building for the conduct of

a tutorial college. The revision petitioner alleges that after

getting vacant possession, the second respondent never

RCR. No. 342/06

– 2 –

occupied the building at all. On the other hand, the

building was let out to certain gypsies. According to the

revision petitioner the landlord never had any genuine

intention of conducting tutorial college in the subject

building. The non-occupation of the subject building after

getting possession was without any reasonable cause.

Hence the petition under sub-section (12) of Section 11

seeking re-delivery of the petition schedule building to the

revision petitioner was filed by the evicted tenant.

2. The petition was resisted by the respondents. They

contended that as soon as the building was got vacated the

respondents started the tutorial college. But the condition

of the building was highly dilapidated due to negligent user

by the revision petitioner. In fact, at the time when delivery

was taken, only a small portion of the building was

habitable. Therefore parents of students were not prepared

RCR. No. 342/06

– 3 –

to send their children for the classes conducted in the

building. Second respondent therefore became compelled

to stop the tutorial college. The condition of the building

was such that reconstruction was found absolutely

necessary. Therefore the respondents started demolishing

the building for the purpose of starting reconstruction.

Except two rooms, all other portions of the building were

demolished. At that juncture, the revision petitioner filed a

suit for injunction and got an interim order of injunction

restraining the demolition and reconstruction. Thus it was

contended that the non-occupation of the building after

obtaining eviction was due to reasonable and genuine

causes. The existing structure is of temporary nature and

hence the revision petitioner is not entitled to get order of

re-possession.

3. The petition was enquired into by the Rent Control

RCR. No. 342/06

– 4 –

Court. Evidence consisted of the testimonies of PW1 and

RW1 and Ext. A1. A commission was taken out and the

commissioner’s report was marked as Ext.C1 and the plan

submitted by him was marked as Ext.C2. The Rent Control

Court on evaluating the evidence found that the respondent

landlords failed to occupy the building within one month of

the date of eviction and that said non-occupation was

without reasonable cause. The Rent Control Court allowed

the petition. The landlords preferred appeal to the Appellate

Authority. The Appellate Authority under the judgment

which is impugned in this revision allowed the appeal and

dismissed the petition under sub-section (12) of Section 11.

4. We heard Sri.Kauser Edappagath, learned counsel

for the revision petitioner and those of Advocate

Sri.V.Ramkumar Nambiar for R1 to R3 and

Sri.K.V.Pavithran, Advocate for R4 and R5. Sri.Kauser

RCR. No. 342/06

– 5 –

argued that it was without adverting to material pieces of

evidence and by appreciating the evidence in an indifferent

manner that the Appellate Authority interfered with the

decision taken by the Rent Control Court. Learned counsel

submitted that the landlord failed to occupy the petition

schedule building within one month without any reasonable

cause. Counsel pointed out that it was stated by RW1

landlady for whose need of conducting tutorial classes the

building was got evicted that there are documents with her

to prove that she had conducted tutorial classes from 10-7-

2002. But no such documents were produced. Therefore

what the Appellate Authority should have done was to draw

adverse inference against the landlady for the non-

production of those documents. Learned counsel referred to

Section 507 of the Kerala Municipalities Act and submitted

that in terms of that Section, tutorial college can be

RCR. No. 342/06

– 6 –

established in a municipal area only after obtaining prior

registration from the municipality. Admittedly, no such

registration was obtained from the Kannur Municipality.

This according to the learned counsel is a circumstance

which disproves the case of the landlady that tutorial

college was started in the petition schedule building on 10-

7-2002. Counsel submitted that there was no evidence to

prove that the building was in such a dilapidated condition

that the respondent became compelled to stop the tutorial

college in the midway. Learned counsel submitted that the

building in question was situated in a very important locality

of Kannur Municipal Town and the case of the landlady that

gypsies came to occupy the same without the knowledge of

the landlords is highly improbable. It is in evidence that the

building in question is not far away from the place of

residence of the landlords and that unauthorised occupation

RCR. No. 342/06

– 7 –

by anybody in the building will be noticed by the landlords

or the members of their family who pass by the building

every day. Mr.Kauser submitted that the case of the

landlady that the building was demolished for the purpose of

paving way for reconstructing the same was also false. If as

a matter of fact , there is a genuine proposal to reconstruct

the building the respondents could have obtained an

approved plan and a building permit. No such plan or

building permit has been obtained and this again is a

circumstance which disproves the landlady’s case. All the

courts in the country from the Rent Control Court to the

Honourable Supreme Court have been taken for a ride by

the respondents and hence the learned counsel requested

that subsection (12) of Section 11 may be read in a

meaningful manner and implemented effectively. Mr.Kauser

submitted that the Appellate Authority failed to notice the

RCR. No. 342/06

– 8 –

difference between the words possession and occupation.

The learned counsel referred to the various statutory

provisions such as subsection (12) of Section 11,

subsections (3) and (8) of Section 11, clause (iv) of

subsection (4) of Section 11 and subsection (5) of Section

11. In order to expatiate his argument that possession and

occupation are different, the learned counsel relied on the

judgment of a Division Bench of this Court in Simon v.

Rappai, 2008(3) KLT 121. For the same proposition the

learned counsel relied on the bench decision of this Court in

Kurian Thomas v. Sreedhara Menon, 2004(3) KLT 326. The

learned counsel relied also on judgment of another Division

Bench of this Court in Rajagopalan v. Gopalan, 2004(1) KLT

Short Note 70 to which one among us (Pius C.Kuriakose(J)

was a member. Sri.K.V.Pavithran, appearing for the

contesting landlords would resist the submissions of

RCR. No. 342/06

– 9 –

Mr.Kauser on the various reasons stated in the judgment of

the Appellate Authority. He drew our attention to Ext.C1

report and C2 plan as well as to the oral evidence given by

PW1, the tenant.

5. We have considered the rival submissions addressed

at the Bar. Since the findings of the authorities below are

not concurrent, we have made a reappraisal of the evidence.

6. A reading of subsection (12) of Section 11 of Act 2 of

1965 will show that a tenant who was evicted from the

building on the ground under subsection (3) of Section 11

will be entitled for repossession (i) if the landlord fails to

occupy the building within 1 month without reasonable

cause, or (ii) after occupying it within 1 month, vacates the

building without reasonable cause within 6 months. In the

instant case, the allegation of the tenant is that the landlady

failed to occupy the building not even for a single day within

RCR. No. 342/06

– 10 –

one month of getting eviction. On the contrary, they let out

the building to gypsies. The petition for repossession was

filed on 21-11-2002. The commissioner conducted

inspection on the very next day after giving notice to the

petitioner as well as to the landlady. The commissioner

found the building to be in a dilapidated condition and to be

under the occupation of gypsies. The gypsies informed the

commissioner on enquiry that they were in occupation of the

big hall of the petition schedule building as well as the land

surrounding the building for last two weeks and that they

will be leaving the place within two weeks. It was found

that the building consisted of a big hall and two small

rooms. The commissioner found the entire roofing of the

big hall in a damaged condition. It was also found that the

roofing of the small two rooms were also damaged, but the

same was seen covered by a thick tarpaulin sheet. The

RCR. No. 342/06

– 11 –

door frames and window frames were also found to be in

damaged condition. The commissioner found some

benches and desks in the two small rooms. But they were

not seen arranged as in class rooms. No black board was

noticed by the commissioner anywhere in the building. The

two small rooms were full of cob webs and dust. It was

clear that at the time of inspection by the commissioner no

classes were being conducted in the petition schedule

building. The landlady also would state that by that time

she had stopped the tutorial college. The tenant’s case

regarding the presence of the gypsies was that the premises

were let out to the gypsies by the landlady’s husband; but

the landlady would state that gypsies were in unauthorised

occupation and that at the time when she was examined

they had already left the place. The evidence of the tenant

is that he had seen the gypsies talking to RW1’s husband

RCR. No. 342/06

– 12 –

and that it is with the concurrence of RW’s husband that

gypsies occupied the building for more than two months.

This was the basis on which the tenant argued before the

Rent Control Court that gypsies’ occupation was on the basis

of lease of the building by the landlords or by RW1’s

husband. The Rent Control Court however, did not become

inclined to accept the tenant’s case that the premises were

let out to the gypsies. According to that court, it is a matter

of common knowledge that wandering gypsies make use of

uninhabited and unoccupied premises for their temporary

stay. Presence of the gypsies reported to by the

commissioner was not attached much importance by that

court. However, on appreciating the evidence adduced by

the parties the Rent Control Court found that the landlady

had not occupied the building within one month of the date

of eviction. The court noticed that the definite case of the

RCR. No. 342/06

– 13 –

landlady in this context was that though the building was

not in a good condition she had started tutorial classes from

the two small rooms in the petition schedule building within

one month. It was noticed by that court that in the counter

filed by her she does not mention the date on which classes

were started. But at the stage of evidence, she would say

that she started classes on 10-7-2002. According to her,

since the academic year had already started she started

classes even without waiting for carrying out repairs to the

building. She stated that she had 22 students who had

failed in the SSLC examination. In cross examination she

stated that she was keeping an attendance register.

According to her, since the register got damaged she is not

in a position to produce it. But she also stated that there

were other documents to prove that she did start tutorial

college on 10-7-2002. The Rent Control Court noticed that

RCR. No. 342/06

– 14 –

no such documents were produced by her despite her such

statement. The court also noticed that no documents were

produced by her to prove her case that she had applied to

the municipality for licence. The Rent Control Court referred

to Sections 506 and 507 of the Municipalities Act and found

that prior registration with the municipal authorities is

necessary for starting tutorial college within the area of

municipality. The non-obtainment of registration was also

highlighted by the Rent Control Court as a circumstance

disproving the case of the landlady. The Rent Control Court

also noticed that it was the case of RW1 in evidence that

some of the students who were attending her classes in the

petition schedule building are still coming to her for tuition

at her residence. According to her, all these students come

from within the area of Kannur Municipal Town. She stated

further that the parents of these children were not prepared

RCR. No. 342/06

– 15 –

to send their children to classes considering the dilapidated

condition of the building and it was because of this that she

became compelled to stop the tutorial college. The court

noticed that apart from herself, no other witnesses were

examined and accordingly found that the version of RW1

that she had started tutorial college in the petition schedule

building on 10-7-2002 cannot be accepted. The absence of

a black board at the time of the commissioner’s visit is also

highlighted by the learned Rent Control Court. The presence

of benches and desks, according to the learned court, was

only part of the stage management done by the landlady in

view of the commissioner’s visit.

7. Even though the question as to whether the

landlady vacated the premises within six months without

reasonable cause did not arise for consideration in view of

the finding of the Rent Control Court that the landlady never

RCR. No. 342/06

– 16 –

occupied the building the above question was also

considered by the Rent Control Court. The court noticed

that the version of the landlady was that she stopped the

tutorial college on 10-11-2002. On the basis of the

Commissioner’s report based on the inspection on 22-11-

2002 the court found that the non-occupation was not a

recent one but it relates to a very long period. The court

has highlighted the presence of cob webs, huge quantity of

dust etc. and found that it is very difficult to believe the

version of the landlady that the college was stopped just 12

days prior to the inspection. The court also found it difficult

to accept the landlady’s case that it is due to the highly

dilapidated condition of the building that she became

compelled to stop the tutorial college. There is no evidence

to show that after effecting delivery any portion of the

building collapsed or got damaged further after the

RCR. No. 342/06

– 17 –

landlady occupied the building and started the tutorial

college. The court noticed that if the landlady is to be

believed, she started tutorial college in the middle of July,

2002 and continued the same till the month of August also.

These months, the court noticed, are months of heavy rain.

According to the court, if she could carry on classes during

these months, it is difficult to accept her case that she

became compelled to stop the classes in November when

the climatic conditions are very favourable. Accordingly it

was found that the landlady’s case that she became

compelled to vacate due to sufficient cause after occupying

the building for one month cannot be accepted. The Rent

Control Court also noticed that it was never the case of the

landlady in the original proceedings that the building is to

be pulled down and a new one is to be constructed. It was

noticed that the demolition exercise was begun only after

RCR. No. 342/06

– 18 –

the present RCP for repossession was filed. The tenant filed

an original suit seeking injunction against demolition.

Temporary injunction was issued. The Rent Control Court

found that no steps were taken by the landlady for keeping

the building in a habitable condition. The court also noticed

that no document was produced to prove the landlords’ case

that they have applied to the local authority for a building

permit. On the basis of all these findings the Rent Control

Court concluded that the intention of the landlord was

clearly to circumvent the provisions of sub-section (12) of

Section 11. Relying on the judgment of this Court in

Saramma Punnen v. Varkey, 1983 KLT 898 the Rent Control

Court found that the landlords were liable to be directed to

rebuild the demolished portion of the building and to provide

tiled roofing and then to restore possession of the building

to its original condition and thereafter to re-induct the

RCR. No. 342/06

– 19 –

tenant into possession.

8. The Appellate Authority considered the appeal filed

by the landlord. The Appellate Authority would rely on the

Advocate Commissioner’s report and hold that in the two

small rooms in the building six wooden benches, six wooden

desks, one wooden chair and one wooden table were found.

Analysing the oral evidence adduced by PW1 and RW1 the

Appellate Authority concluded that at the time of filing of the

present RCP, the petition schedule building was in a

dilapidated condition, evidently unfit for conducting tuition

classes. The Appellate Authority would thus accept the

evidence of RW1 the landlady that she started tuition

classes in the two small rooms and continued the classes till

10-11-2002 but became forced to stop the classes because

of the collapsible condition of the building. In this context

the Appellate Authority took into account the evident

RCR. No. 342/06

– 20 –

position that during the period of 8 years during which the

original rent control petition was pending the landlady was

never permitted by the tenant to carry out the repairs or

maintenance of the building and would thus indirectly hold

that the tenant was responsible for the physical condition of

the building at the time of delivery of the same to the

landlady. The existence of furniture and a writing on the

board exhibiting the name of the tutorial college are all

relied on by the learned Appellate Authority to accept the

landlady’s version that she did occupy the building. After

entering that finding, the learned Appellate Authority would

refer to various judicial precedents such as 1992(2) KLT 1

(Chandran v. Addl. District Judge), 1983 KLT 898 (Saramma

Punnen v. Varkey), 1981 KLT 708 (Thomas v. Kunju

Thomman) pertaining to the scope of sub-section (12) of

Section 11 and conclude that the landlady was justified in

RCR. No. 342/06

– 21 –

vacating the building before the expiry of six months. On

the basis of the above findings the appeal was allowed and

the RCP was dismissed.

9. We are unable to agree with the learned Appellate

Authority. According to us, there was no warrant for

interfering with the finding of the Rent Control Court that

the landlady did not occupy the building within one month of

taking delivery of the same through execution proceedings.

It was in the evidence of RW1 that there are documents

available with her for proving that she had conducted

tutorial classes in the building after she took possesion of

the building. But no documents whatsoever were produced

by RW1. This was a circumstance on the basis of which the

Rent Control Court rightly drew adverse inference against

the landlady. There was no warrant in the evidence for not

agreeing with the Rent Control Court. Section 506 of the

RCR. No. 342/06

– 22 –

Kerala Municipalities Act mandates that for starting a

tutorial college prior registration from the local authority is

necessary. The evidence of RW1 is that registration was

applied for, but not obtained. Significantly, no documents

which will prove that the landlady had applied for

registration as she claims are produced or caused to be

produced by the landlady. This again was a circumstance

warranting drawal of adverse inference against the landlady.

The landlady’s oral evidence was to the effect that 22 local

students who had failed in the SSLC Examination were

attending the tutorial college started by her. She even

stated that she is giving tuition to some of those students at

her residence even now. Not even one such student is

examined by her for proving that tutorial college was

actually conducted by the landlady after she took delivery of

the building from the tenant. So also, it is the landlady’s

RCR. No. 342/06

– 23 –

version that she became compelled to close down the

tutorial college because the parents of the students were

not willing to send their children to the building in view of its

dangerously dilapidated condition. If this were true, the

landlady could have examined at least one parent for

proving the same. It is true that a few pieces of benches

and desks were seen in the building by the Advocate

Commissioner, but significantly they were not seen arranged

as in class rooms. The black board, an indispensable item in

any class room was not found in the building at all. The

inference of the learned Rent Control Court that the benches

and desks full of dust and cob webs will not advance the

case of the landlady that she conducted tutorial college in

the building appears to us to be correct. It is ignoring the

tell-tale circumstances noticed by the Rent Control Court

and the adverse inferences rightly drawn by that Court that

RCR. No. 342/06

– 24 –

the Appellate Authority reversed the finding of that court

and accepted the landlady’s version that she conducted

tutorial college for a short while after taking delivery of the

building. We reverse the finding of the Appellate Authority

and restore the finding of the Rent Control Court on the

question as to whether the landlady occupied the petition

schedule building for conduct of tutorial classes.

10. In view of the finding that the landlady did not

occupy the building for conduct of tutorial college, the

further question whether there was reasonable cause for her

to discontinue the tutorial classes does not arise. Here also

we are unable to agree with the Rent Control Appellate

Authority. The Appellate Authority has accepted the

landlady’s version that in view of the dangerously

dilapidated condition of the building she decided to

reconstruct the building and started demolishing the

RCR. No. 342/06

– 25 –

building for the purpose of reconstruction and that she was

unable to continue with the reconstruction because of the

interim order passed by the civil court at the instance of the

tenant. The report of the commissioner is that though

dilapidation had clearly set in, the walls of the building were

sufficiently strong and sturdy. The evidence is that the

exercise of demolition was taken up by the landlady only on

coming to know about the instant motion of the tenant

under sub-section (12) of Section 11. Even on the

landlady’s own showing and conduct, at the time when she

took delivery she did not find the building unsafe or unfit

for conducting tutorial college, in which case one would

have expected her to apprise the Rent Control Court of her

inability to occupy the building for the need projected by her

in the original RCP.

11. Restoration of possession is the relief which is

RCR. No. 342/06

– 26 –

contemplated by sub-section (12) of Section 11 for the

tenant once it is seen that the landlord who obtained

possession of a building in pursuance of an order of eviction

under sub-section (3) has not occupied the same without

reasonable cause within one month of obtaining possession

or vacates the building without reasonable cause after

having occupied it. Ordinarily we would have been inclined

to direct the respondent to put the revision petitioner back

in possession. But even the Rent Control Court found that

the building in question is not presently in a habitable

condition. We are also convinced that without a full fledged

reconstruction the building in question is not going to

become habitable. The building has become totally unfit of

habitation only because of the partial demolition carried out

by the landlady after the institution of the proceedings

under Section 11(12) of the Act. The Rent Control Court

RCR. No. 342/06

– 27 –

directed the landlady to reconstruct the building and then

re-induct the tenant into the same. Such a direction was

passed accepting the landlady’s evidence that she wanted to

reconstruct the building. We are not at all inspired by that

evidence. The landlady is yet to obtain a permit from the

municipality for the proposed reconstruction. There is

nothing in the landlady’s evidence for holding that she has

got the wherewithal to carry out the reconstruction of the

building. Reconstruction will be a very expensive affair.

Therefore a direction to the landlady to reconstruct the

building and then re-induct the tenant will not be proper.

12. The authorities under the Rent Control Act are

expected to be governed by the principles of equity, justice

and good conscience while adjudicating the causes that

come up for decision before them. (see rule 11(8) of the

statutory rules) We are convinced that the respondent

RCR. No. 342/06

– 28 –

landlady has entailed liability under sub-section (12) of

Section 11 to reinstate possession of the building to the

evicted tenant the revision petitioner. In view of our finding

that the present condition of the building is dangerously

unsafe, we feel that on considerations of equity, justice and

good conscience the respondent can be directed to pay an

amount as compensation to the revision petitioner tenant,

large enough for fetching the revision petitioner every

month, a sum sufficient for paying the monthly rent

payable for a building similar to the one from which he was

evicted. The rent which was being paid by the revision

petitioner for the building from which he was evicted was

only Rs.300/-. But that rent was fixed years ago. The

building is admittedly situated in a very important area of

Kannur Municipal Town abutting the main thoroughfare in

that town. The building was a fairly large building with

RCR. No. 342/06

– 29 –

several rooms standing on a very spacious compound. It is

not disputed before us by any of the counsel that for taking

such a building now on lease in such an area of Kannur the

payable monthly rent will definitely exceed Rs.5000/-. We

are of the view that the amount to be paid by the

respondent to the revision petitioner should be large enough

to fetch the revision petitioner every month a sum of at

least Rs.1500/-. Going by the rates of interest presently

offered on giltedged securities by the Government of India

in order that a sum of Rs.1500/- is received every month, a

sum of Rs.2,25,000/- will have to be deposited. Therefore

allowing the rent control revision, we direct the

respondents other than R1 to R3 to pay to the revision

petitioner a sum of Rs.2,25,000/- in full and final settlement

of their liabilities to the revision petitioner and in respect of

the building which is subject matter of the proceedings

RCR. No. 342/06

– 30 –

within three months from today. On failure to make

payment within the time stipulated above the revision

petitioner is permitted to recover the amount together with

interest at the rate of 8% per annum from the respondents

and out of their assets including the petition schedule

premises.

RCR is allowed as above with costs.

PIUS C.KURIAKOSE, JUDGE

C.K. ABDUL REHIM, JUDGE
ksv/-