High Court Kerala High Court

Vasudevan Nair vs Kallarakkal Usman on 10 July, 2009

Kerala High Court
Vasudevan Nair vs Kallarakkal Usman on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 217 of 2006()


1. VASUDEVAN NAIR,
                      ...  Petitioner

                        Vs



1. KALLARAKKAL USMAN, S/O.ABDURAHIMAN,
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.K.M.FIROZ

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

 Dated :10/07/2009

 O R D E R
               PIUS C. KURIAKOSE &
               P. Q. BARKATH ALI, JJ.
           ------------------------------------------------
                   R. C. R. No.217 of 2006
           ------------------------------------------------
            Dated this the 10th day of July, 2009

                          JUDGMENT

Pius C. Kuriakose, J

It is submitted on behalf of Advocate

Sri.S.V.Balakrishna Iyer that he was informed by

Sri.K.M.Firoz that the respondent/landlord has sold all

his interest in the building which is subject matter of

the RCR to a third party. Under the above

circumstances, it has to be found that the order of

eviction which is presently passed against the revision

petitioner on the ground under Sub Section 11(3) is no

longer executable. We set aside the impugned

judgment of the Appellate Authority and the order of

Rent Control Court on the ground that the

landlord/petitioner in the RCP has ceased to have any

R. C. R. No.217 of 2006 -2-

interest in the building. RCP stands allowed as above.

2. It is made clear that this judgment will not

stand in the way of the present owner of the building

applying for eviction on all grounds available to him in

law. But we clarify that the new owner will be entitled

for building for eviction under Section 11(3) only after

expiry of a period of one year from the date of the

document under which he has obtained title.

PIUS C. KURIAKOSE
JUDGE

P. Q. BARKATH ALI
JUDGE
kns/-