High Court Kerala High Court

Thomas vs Pailoth on 10 November, 2009

Kerala High Court
Thomas vs Pailoth on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31779 of 2009(N)


1. THOMAS, AGED 55, S/O.LATE LONAPPAN,
                      ...  Petitioner

                        Vs



1. PAILOTH, S/O.LATE PAUL,
                       ...       Respondent

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :SRI.MATHEW JOHN (K)

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

 Dated :10/11/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                       ------------------------
                    W.P.C.No. 31779 OF 2009
                       ------------------------

            Dated this the 10th day of November, 2009

                            JUDGMENT

Pius C.Kuriakose, J.

The tenant is the petitioner in this writ petition under

Article 227 of the Constitution. His grievance is that even as

Ext.P2 appeal and Ext.P3 petition for condonation of delay are

pending before the Rent Control Appellate Authority, the

Execution Court has ordered delivery on 16/11/2009 empowering

the Amin to break open the lock placed on the door of the

petition schedule building and that too with the assistance of

police. If the order of the Execution Court is implemented, the

same will result in Exts.P2 and P3 being rendered infructuous.

2. Sri.Mathew John entering appearance on behalf of the

landlord, who has served by special messenger, submitted that it

is a false affidavit which has been sworn to by the writ petitioner.

The learned counsel further submitted that the writ petitioner

claims in the affidavit that he is laid up due to ailments. But, the

truth is that he is an insurance agent quite hale and hearty

WPC.No.31779/2009 2

moving about from place to place canvasing policies. The

discretionary jurisdiction of this court under Article 227 is not to

be invoked in favour of a person, who comes to this court with a

false case. Sri.Mathew John further submitted that even on the

admission of the writ petitioner as on today a sum of Rs.55,500/-

(inclusive of the rent which fell due subsequent to the filing of the

RCP) will be due to the landlord. The tenant is not entitled to

contest the proceedings for eviction unless and until he pays

atleast that amount to the landlord. Sri.Mathew John also

submitted that by filing the instant writ petition, the tenant is

trying to achieve what he could not on legal reasons, from the

Appellate Authority.

3. We have very anxiously considered the rival submissions

addressed at the Bar. We do notice some merit in the

submission of Sri.Mathew John that the petitioner could not have

obtained order of stay from the Appellate Authority before Ext.P3

application for condonation of delay was allowed. But, at the

same time, we notice that allowing the delivery order presently

passed by the Execution Court to be implemented will result in

Exts.P2 and P3 being rendered infructuous. Under the above

WPC.No.31779/2009 3

circumstances, we are inclined to dispose of the writ petition

issuing the following directions;

i). The petitioner is directed to pay a sum of

Rs.55,500/- to the respondent either directly or

through his counsel in this court on or before

24/11/2009 and produce receipt before the Rent

Control Appellate Authority. If the Rent Control

Appellate Authority notices such a receipt, that

Authority will ensure that Ext.P3 delay petition and

Ext.P2 appeal are disposed of in accordance with

law on or before 7/12/2009.

ii). In view of the above direction, the

Execution Court is directed to adjourn the delivery

of the petition schedule building initially to

25/11/2009. If, on 25/11/2009, when the case is

called by the Execution Court, it is reported that

the amount as ordered herein above is already

paid, that court will await decision of the

Appellate Authority in Ext.P2 and P3 before issuing

delivery warrant.

WPC.No.31779/2009 4

It is needless to mention that the direction as above for

payment of Rs.55,500/- is without prejudice to the contention of

the writ petitioner that so much of amount is not payable.

The writ petition is disposed of with the above directions.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk