High Court Kerala High Court

Vayavalappil Rasheeda vs Othayoth Muhammed Ali on 25 January, 2011

Kerala High Court
Vayavalappil Rasheeda vs Othayoth Muhammed Ali on 25 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RCRev..No. 165 of 2009()


1. VAYAVALAPPIL RASHEEDA,
                      ...  Petitioner

                        Vs



1. OTHAYOTH MUHAMMED ALI,S/O.MOOSA,
                       ...       Respondent

                For Petitioner  :SRI.P.BABU

                For Respondent  :SRI.R.SURENDRAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN

 Dated :25/01/2011

 O R D E R
                      PIUS C. KURIAKOSE &
                    N.K.BALAKRISHNAN, JJ.
              -----------------------------------------------
                      R.C.R.No. 165 of 2009-E
              -----------------------------------------------

            Dated this the 25th day of January, 2011.

                              O R D E R

Pius C. Kuriakose, J.

The landlady is in revision. She challenges the order of the

Rent Control Appellate Authority confirming the order of the

Rent Control Court declining eviction on the ground of arrears

of rent and bonafide need for own occupation invoked by her in

the RCP. As for the ground of arrears of rent, the demand for

rent arrears was made on the basis of a Clause in the rent chit to

the effect that rent will stand enhanced by 10% every year. The

statutory authorities have concurrently found that the above

Clause cannot be implemented, as the rent chit in question is

an unregistered one. The view of the statutory authorities in the

above context cannot be said to be wrong. We therefore approve

action of the statutory authorities in having declined the

R.C.R.165/09 2

eviction which was sought on the ground of arrears of rent.

2. We will now consider whether there is any reason to

interfere with the order declining eviction on the ground of

bonafide need for own occupation. The need projected by the

landlady was that the building is required for occupation by her

husband Khalid so that he can conduct hardware business.

Sri.Khalid himself gave evidence as P.W.1. It came out

from his testimony that the need which he projected in the R.C.P.

was conceived by him in 1996, the time when he returned for

good from the gulf country where he was working thitherto. It

came out further in evidence that in 2000 the petition schedule

building fell vacant and the same was let out to the

respondent. The Rent Control Court and the Appellate

Authority have concurrently noticed the above circumstance as

one indicating absence of bonafides. Even though, Mr.P.Babu,

learned counsel for the appellant addressed strenuously, we are

not persuaded to hold that the view concurrently taken by the

R.C.R.165/09 3

statutory authorities regarding the genuineness of the need is

erroneous. The revision necessarily will have to fail.

3. But we notice another aspect of the matter. The

building is situated in a commercially important area at

Pazhayangadi very close to Pazhayangadi Bus stop. The rent of

Rs.1200/- presently being paid by the respondent is far below

the rent the building may fetch if the same is let out today. Hence

we refix the rent payable by the respondent at Rs.2,400/- per

mensem with effect from 01.2.2011. If either party is aggrieved,

it is open to them to apply to the Rent Control Court under S.5

for regular fixation of fair rent. Till fair rent is so fixed, the

respondent shall pay rent @Rs.2,400/- per mensem.

4. The RCP is dismissed by refixing the rent at Rs.2,400/-

per mensem. We make it clear that this judgment will not

preclude the revision petitioner from initiating fresh

proceedings for eviction on all grounds presently available to

R.C.R.165/09 4

the landlord including the ground under S.11(3) on the basis

of change in circumstances.

PIUS C. KURIAKOSE,
JUDGE.

N.K.BALAKRISHNAN,
JUDGE.

rka