High Court Kerala High Court

V.C.Johny vs Muhammed Kunhi on 18 December, 2009

Kerala High Court
V.C.Johny vs Muhammed Kunhi on 18 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35541 of 2009(K)


1. V.C.JOHNY,S/O.CHAKKAPPAN, RESIDING AT
                      ...  Petitioner

                        Vs



1. MUHAMMED KUNHI, PROPRIETOR, HOTEL
                       ...       Respondent

2. SARIMATH,S/O.LATE MUSTHAFA.

3. RASHEEDA, D/O.LATE MUSTHAFA.

4. SAMSHAD, S/O.LATE MUSTHAFA.

5. HAZEENA, D/O.LATE MUSHTAFA.

6. SHAHEENA, D/O.LATE MUSTHAFA.

7. AKBAR ALI, S/O.LATE MUSTHAFA.

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.MILLU DANDAPANI

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

 Dated :18/12/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                      ------------------------
                  W.P.C.No. 35541 OF 2009
                      ------------------------

           Dated this the 18th day of December, 2009

                           JUDGMENT

Pius C.Kuriakose, J.

Under challenge in this writ petition under Article 227 is

Ext.P3 order dismissing an application for issuance of commission

and Ext.P5 order dismissing an application seeking review of

Ext.P3 order. The writ petitioner is the landlord and his case is

that the application for issuance of commission was filed by him

on the basis of the permission granted by this court under

Ext.P1 order of remand. His grievance is that the learned Rent

Control Court dismissed the application stating that this court

under Ext.P1 has not specifically permitted collection of evidence

by deputing commissions. According to Sri.V.Chitambaresh,

learned senior counsel for the petitioner, it is an open remand

that was passed by this court and full liberty has been given to

both sides to adduce whatever evidence they want to.

2. Even though the submissions of Sri.Chitambaresh was

resisted by Mr.Millu Dandapani, who would allege that the

intention of the petitioner in seeking issuance of commission is

WPC.No.35541/2009 2

only to protect the trial, we are of the view that the learned Rent

Control Court was in error in dismissing the application filed by

the petitioner for issuance of commission. This is what we have

stated in paragraph 12 of Ext.P1 remand order;

“Both the landlord and the tenant shall

be at liberty to adduce any further evidence,

both oral and documentary as deemed fit by

them. However, the Rent Control Court shall

take note of the fact that the Rent Control

Petition is of the year 1996 and shall make

every endeavour to finally dispose of th

same as expeditiously as possible, at any

rate within a period f three months from the

date of receipt of a copy of this order.”

3. According to us, Ext.P1 grants liberty to both sides to

adduce whatever type of evidence they are desirous of. The Rent

Control Court was not at all justified in dismissing the application

saying that in our judgment we have not specifically mentioned

about the issuance of commission. The writ petition necessarily

has to allowed. We do so. Exts.P3 and P5 are set aside. Ext.P2

WPC.No.35541/2009 3

I.A. is allowed. The Rent Control Court is directed to appoint a

competent advocate of that court as commissioner for

conducting inspection on the various aspects mentioned in Ext.P2

and for submission of report. The Advocate commissioner to be

appointed should be directed to ensure that inspection is

conducted early and report is filed at the earliest.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk