Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 24, Cited by 0]

Kerala High Court

Madapurakkal Raseena vs Musthafa Maliyekkal Kakkot Rep By Pa ... on 11 April, 2024

Author: Anil K. Narendran

Bench: Anil K.Narendran

         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
        THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN
                             &
      THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON
THURSDAY, THE 11TH DAY OF APRIL 2024 / 22ND CHAITHRA, 1946
                  O.P.(RC) NO.55 OF 2024
 ORDER DATED 07.03.2024 IN I.A.NO.2 OF 2023 IN R.C.P.NO.88
         OF 2023 OF THE MUNSIFF COURT, THALASSERY
PETITIONER/RESPONDENTS/RESPONDENTS:

    1    MADAPURAKKAL RASEENA,
         AGED 48 YEARS,
         W/O. A.C. MUHAMMED HARIS, RESIDING AT H.M.
         COMPLEX (MONARCH TAILORS), NEAR RAILWAY FLY OVER
         BRIDGE, SANGAMAM JUNCTION, THALASSERY, ALSO
         HAVING ADDRESS AT MADAPURAKKAL RASEENA, AGED 48
         YEARS, W/O. A.C. MUHAMMED HARIS, RESIDING AT
         "SAFEEGHAR' PANDAKKAL, MAHE, MAHE COMMUNE,
         PUTHUSSERY STATE, KANNUR DISTRICT, PIN - 670101

    2    A.C. MUHAMMED HARIS,
         AGED 58 YEARS
         H/O. MADAPURAKKAL RASEENA, H.M. COMPLEX (MONARCH
         TAILORS), NEAR RAILWAY FLY OVER BRIDGE, SANGAMAM
         JUNCTION, THALASSERY, ALSO HAVING ADDRESS AT ,
         A.C. MUHAMMED HARIS, AGED 48 YEARS, H/O.
         MADAPURAKKAL RASEENA RESIDING AT "SAFEEGHAR'
         PANDAKKAL, MAHE, MAHE COMMUNE, PUTHUSSERY STATE,
         KANNUR DISTRICT, PIN - 670101

         BY ADVS.
         CIBI THOMAS
         G.KRISHNAKUMARI



RESPONDENT/PETITIONERS/PETITIONERS:

    1    MUSTHAFA MALIYEKKAL KAKKOT REP BY PA HOLDER
         MUHAMMED NABEEL
         AGED 71 YEARS
         S/O. BAVACHI, WORKING ABROAD, 'STAR VIEW HOUSE',
         THIRUVANGAD AMSOM DESOM, CHIRAKKARA P.O.,
                                   2
O.P.(RC)No.55 OF 2024


               THALASSERY, KANNUR DISTRICT - 670104, REP. BY PA
               HOLDER SON, MUHAMMED NABEEL, S/O. MUSTHAFA, AGED
               28 YEARS, PASSPORT NO. L905762 RESIDING AT 'STAR
               VIEW HOUSE', THIRUVANGAD AMSOM DESOM, CHIRAKKARA,
               THALASSERY TALUK, KANNUR DISTRICT, PIN - 670104

      2        ZEENATH CHERIYA KAYYATH,
               AGED 61 YEARS
               W/O. LATE. HARIS, AADHAR CARD NO. 431797761355
               RESIDING AT 'AYSHAS', OPP. GULSAR, NEAR SAIDAR
               MOSQUE, THIRUVANGAD AMSOM DESOM, TEMPLEGATE,
               THALASSERY TALUK, KANNUR, PIN - 670102

      3        MOHAMMED AZHAD,
               AGED 40 YEARS
               S/O. LATE HARIS, PASSPORT NO. S7694133, RESIDING
               AT AYSHAS', OPP. GULSAR, NEAR SAIDAR MOSQUE,
               THIRUVANGAD AMSOMDESOM, TEMPLEGATE, THALASSERY
               TALUK, KANNUR - 670102. REPRESENTED BY PA HOLDER
               SISTER NO.6 AYSHA NISHAD, D/O. LATE HARIS & W/O.
               NISHAD, AGED 34 YEARS, AADHAR CARD
               NO.226850118313, RESIDING AT AYSHAS', OPP.
               GULSAR, NEAR SAIDAR MOSQUE, THIRUVANGAD
               AMSOMDESOM, P.O.TEMPLEGATE, THALASSERY TALUK,
               KANNUR, PIN - 670102

      4        MOHAMMED ARSHAD,
               AGED 38 YEARS
               S/O. LATE HARIS, PASSPORT NO. S3874505, RESIDING
               AT AYSHAS', OPP. GULSAR, NEAR SAIDAR MOSQUE,
               THIRUVANGAD AMSOMDESOM, TEMPLEGATE, THALASSERY
               TALUK, KANNUR - 670102. REPRESENTED BY PA HOLDER
               SISTER NO.6 AYSHA NISHAD, D/O. LATE HARIS, & W/O.
               NISHAD, AGED 34 YEARS, AADHAR CARD NO.
               226850118313, RESIDING AT AYSHAS', OPP. GULSAR,
               NEAR SAIDAR MOSQUE, THIRUVANGAD AMSOMDESOM,
               P.O.TEMPLEGATE, THALASSERY TALUK, KANNUR, PIN -
               670102

      5        MOHAMMED ARFATH,
               AGED 38 YEARS
               S/O. LATE HARIS, PASSPORT NO. Z3349496, RESIDING
               AT AYSHAS', OPP. GULSAR, NEAR SAIDAR MOSQUE,
               THIRUVANGAD AMSOM DESOM, TEMPLEGATE, THALASSERY
               TALUK, KANNUR - 670102. REPRESENTED BY PA HOLDER
               SISTER NO.6 AYSHA NISHAD, D/O. LATE HARIS, & W/O.
               NISHAD, AGED 34 YEARS, AADHAR CARD NO.
                                   3
O.P.(RC)No.55 OF 2024


               226850118313, RESIDING AT AYSHAS', OPP. GULSAR,
               NEAR SAIDAR MOSQUE, THIRUVANGAD AMSOMDESOM,
               P.O.TEMPLEGATE, THALASSERY TALUK, KANNUR, PIN -
               670102

      6        AYSHA NISHAD,
               AGED 34 YEARS
               D/O. LATE HARIS, AADHAR CARD NO. 226850118313,
               RESIDING AT AYSHAS', OPP. GULSAR, SAIDARPALLI,
               NEAR SAIDAR MOSQUE, THIRUVANGAD AMSOMDESOM,
               TEMPLEGATE P.O., THALASSERY TALUK, KANNUR, PIN -
               670102


        THIS OP (RENT CONTROL) HAVING COME UP FOR ADMISSION ON
11.04.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                     4
O.P.(RC)No.55 OF 2024


                             JUDGMENT

Anil K. Narendran, J.

The petitioners are the tenants in R.C.P.No.88 of 2023, which was one filed by the respondents-landlords invoking the provisions under Sections 11(2)(b), 11(3), 11(4)(i), 11(4)(ii), 11(4)(iii) and 11(4)(v) of the Kerala Buildings (Lease and Rent Control) Act, 1965, seeking eviction of the tenants from the petition schedule building. During the pendency of that R.C.P., the landlords filed I.A.No.2 of 2023, invoking the provisions under Section 12 of the Act, seeking an order directing the tenants to deposit the admitted arrears of rent and continue to pay rent for the subsequent period, during the pendency of that proceedings. In that interlocutory application, the Rent Control Court passed Ext.P4 order dated 07.03.2024, whereby the tenants are directed to pay the entire arrears of rent at the rate of Rs.31,855/- per month from July 2019 till the date of payment in lump sum, within a period of four weeks from the date of that order. The tenants are further directed to pay rent for the subsequent period, within 15 days from the date on which it falls due. The tenants have filed this original petition, invoking the supervisory jurisdiction of this Court under Article 227 of the Constitution of India, seeking an order to set aside Ext.P4 order dated 07.03.2024 or grant 12 months' time to make payment of arrears of rent, as directed in 5 O.P.(RC)No.55 OF 2024 that order dated 07.03.2024. They have also sought for an order permitting the tenants to make payment of arrears in 20 equal monthly installments.

2. Heard the learned counsel for the petitioners-tenants.

3. The issue that requires consideration in this original petition is as to whether the petitioners can invoke the supervisory jurisdiction of this Court under Article 227 of the Constitution of India, seeking installment facility for payment of admitted arrears of rent in terms of the order passed by the Rent Control Court in exercise of its powers under Section 12 of the Act.

4. Section 12 of the Act deals with payment or deposit of rent during the pendency of proceedings for eviction. As per Section 12(1), no tenant against whom an application for eviction has been made by a landlord under Section 11, shall be entitled to contest the application before the Rent Control Court under that Section, or to prefer an appeal under Section 18 against any order made by the Rent Control Court on the application, unless he has paid or pays to the landlord, or deposits with the Rent Control Court or the Appellate Authority, as the case may be, all arrears of rent admitted by the tenant to be due in respect of the building up to the date of payment or deposit, and continues to pay or to deposit any rent which may subsequently become due in respect of the building, until the 6 O.P.(RC)No.55 OF 2024 termination of the proceedings before the Rent Control Court or the Appellate Authority, as the case may be. As per Section 12(2), the deposit under sub-section (1) shall be made within such time as the court may fix and in such manner as may be prescribed and shall be accompanied by the fee prescribed for the service of notice referred to in sub-section (4). As per the proviso to Section 12(2), the time fixed by the court for the deposit of the arrears of rent shall not be less than four weeks from the date of the order and the time fixed for the deposit of rent which subsequently accrues due shall not be less than two weeks from the date on which the rent becomes due. As per Section 12(3) of the Act, if any tenant fails to pay or to deposit the rent as aforesaid, the Rent Control Court or the Appellate Authority, as the case may be, shall, unless the tenant shows sufficient cause to the contrary, stop all further proceedings and make an order directing the tenant to put the landlord in possession of the building. As per Section 12(4), when any deposit is made under sub-section (1), the Rent Control Court or the Appellate Authority, as the case may be, shall cause notice of the deposit to be served on the landlord in the prescribed manner, and the amount deposited may, subject to such conditions as may be prescribed, be withdrawn by the landlord on application made by him to the Rent Control Court or the Appellate Authority in that behalf. 7 O.P.(RC)No.55 OF 2024

5. Section 12(1) of the Act enjoins a tenant, against whom an application for eviction has been made by a landlord under Section 11, to pay to the landlord, or deposit with the Rent Control Court, all arrears of rent admitted by the tenant to be due in respect of the building, up to the date of payment or deposit, and continue to pay or deposit any rent which may subsequently become due in respect of the building, until the termination of the proceedings before the Rent Control Court, in order to contest that application for eviction before the Rent Control Court. Similarly, Section 12(1) of the Act enjoins a tenant, in order to prefer an appeal under Section 18 of the Act against any order made by the Rent Control Court on an application made by a landlord under Section 11, to pay the landlord, or deposits with the Appellate Authority, all arrears of rent admitted by the tenant to be due in respect of the building up to the date of payment or deposit, and continues to pay or to deposit any rent which may subsequently become due in respect of the building, until the termination of the proceedings before the Appellate Authority.

6. The liability of a tenant under Section 12(1) of the Act, against whom an application for eviction has been made by a landlord under Section 11, or who prefer an appeal under Section 18 of the Act, against any order made by the Rent Control Court on an application made by a landlord under Section 11, is limited to all 8 O.P.(RC)No.55 OF 2024 arrears of rent admitted by the tenant to be due in respect of the building, up to the date of payment or deposit, and he shall continue to pay or deposit any rent which may subsequently become due in respect of the building, until the termination of the proceedings before the Rent Control Court or the Appellate Authority, as the case may be.

7. The object of the provisions of Section 12(1) of the Act is to deny the defaulting tenant the right to contest the application for eviction before the Rent Control Court, or to prefer an appeal under Section 18 of the Act against any order made by the Rent Control Court on an application made by a landlord under Section 11, unless he pays to the landlord, or deposits with the Rent Control Court or the Appellate Authority, as the case may be, all arrears of rent admitted by him to be due in respect of the building, up to the date of payment or deposit, and continues to pay or to deposit any rent which may subsequently become due in respect of the building, until the termination of the proceedings before the Rent Control Court or the Appellate Authority, as the case may be.

8. In J. Ramkumar v. Ashok Jacob [2022 (1) KHC 495 :

ILR 2021 (4) Kerala 876] this Court held that, Section 12(2) of the Act enjoins a tenant to deposit the admitted rent under sub- section (1), within such time as the court may fix and in such manner 9 O.P.(RC)No.55 OF 2024 as may be prescribed. The time fixed by the court for the deposit of the arrears of rent and the time fixed for the deposit of rent which subsequently accrues due shall not be less than that specified in the proviso to Section 12(2). As per the statutory mandate of Section 12(1), on an application filed by the landlord under Section 12, the Rent Control Court or the Appellate Authority, as the case may be, has to order payment or deposit of arrears of rent admitted by the tenant to be due in respect of the petition schedule building, up to the date of payment or deposit and the tenant shall also be directed to continue to pay or deposit any rent which may subsequently become due in respect of the building, until the termination of the proceedings before the Rent Control Court or the Appellate Authority, regardless of the relief sought for in that application. As per Section 12(3) of the Act, if any tenant fails to pay or to deposit the rent as aforesaid, the Rent Control Court or the Appellate Authority, as the case may be, shall, unless the tenant shows sufficient cause to the contrary, stop all further proceedings and make an order directing the tenant to put the landlord in possession of the building.

9. The contention raised by the learned counsel for the petitioners is that the tenants had to spend more than Rs.50 lakhs for completing the construction of the building, which has to be adjusted towards the payment of admitted arrears of rent ordered to 10 O.P.(RC)No.55 OF 2024 be made by the impugned order dated 07.03.2024 of the Rent Control Court in I.A.No.2 of 2023 in R.C.P.No.88 of 2023.

10. In Gopala Panicker Baiju and another v. Mallika [2018 (5) KHC 95] the Division Bench of this Court had occasion to deal with a case in which the tenants raised a contention that, no amount was due from them as arrears of rent. That apart, they had spent more than Rs.3,00,000/- for renovation of the building and the landlady is liable to adjust the said amount towards rent. Thus, according to the tenants, there is no admitted arrears of rent payable under Section 12(1) of the Kerala Buildings (Lease and Rent Control) Act. Unless the tenant himself admits in the objection to the petition under Section 12 of the Act or in the counter statement filed in the Rent Control Petition that any amount is due to the landlord, as arrears of rent, there cannot be any admitted arrears of rent. In short, the contention was that the simple denial of the tenant would absolve him from the liability to deposit the admitted arrears under Section 12 of the Act.

11. In Gopala Panicker Baiju [2018 (5) KHC 95] the Division Bench held that, the admitted arrears of rent contemplated under Section 12(1) of the Act need not be an admission in the rent control proceedings itself and it cannot be insisted that the acceptance of the arrears or the quantum of admitted arrears of rent 11 O.P.(RC)No.55 OF 2024 should come by the express words from the tenant himself in his counter statement in the Rent Control Petition or in the objection to the application filed under Section 12 of the Act by the landlord. But, it can be inferred from any document containing admission, as to the rate of rent, and period of default made by the tenant. The relevant factors, from which 'arrears of rent', can be inferred are the rate of rent and period of default. Normally, the rent deed executed by the tenant is a document which contains admission as to the rate of rent made by the tenant. The periodical enhancement in the rate of rent is evident from the rent receipts, in case the rent deed is not current. Similarly, the rent receipts, postal receipts or bank records, contemplated under Section 9(2) of the Act, produced by the tenant, are the documents which would suggest the period for which rent is paid. According to Section 9(1) of the Act, the tenant is entitled to get receipt on payment of rent and in case of refusal, an alternative remedy for payment of rent is also provided in Section 9(2) of the Act. Therefore, a tenant cannot be heard to say that the landlord refused to issue receipt, on payment of rent. The rent receipt is a statutorily accepted substantive evidence from which the period of default can be inferred indirectly. According to Taylor on evidence, an admission may be direct or indirect, express or implied. Therefore, rent receipts, money order receipts and other bank records provided 12 O.P.(RC)No.55 OF 2024 under Section 9 of the Act are documents containing admission which would suggest an inference indirectly as to the period of default also. The term 'admitted arrears of rent' has to be understood and construed in conformity with statutorily recognised payment only. Therefore, for the determination of a petition under Section 12 of the Act, it is permissible to require production of rent deed by the landlord and rent receipt or document mentioned in Section 9(2) of the Act by the tenant. These materials would obviously show the admitted arrears of rent, without conducting any enquiry or adjudication.

12. In Gopala Panicker Baiju [2018 (5) KHC 95] the Division Bench noticed that, any kind of set off or adjustment towards arrears of rent cannot be accepted, while considering an application under Section 12 of the Act, as such counter claims require enquiry and adjudication. Neither Section 11(2)(b) nor Section 12 of the Act recognises or permits any kind of set off, adjustment or counter claim by the tenant towards arrears of rent or admitted arrears. The enabling provision which permits set off towards rent is Section 17(2) of the Act and the same is permissible, where an order to that effect is passed by the Accommodation Controller, on satisfaction of the failure on the landlord to attend to maintenance and necessary repairs of the building. 13 O.P.(RC)No.55 OF 2024

13. In Gopala Panicker Baiju [2018 (5) KHC 95] the Division Bench concluded that the admitted arrears is an amount that can be quantified by the Rent Control Court from the rent deed produced by the landlord and the receipts or documents specified under Section 9 of the Act, evidencing payment of rent, produced by the tenants, unless the rent deed contains anything to the contrary. To sum up, the tenant cannot be allowed to wriggle out from the statutory liability, under Section 12 of the Act, by a blank denial in his counter statement or objection to the application filed under Section 12 of the Act, where the rent deed and receipts would quantify an amount, as admitted arrears of rent, from the admissions therein; but otherwise, the determination empowered with the Rent Control Court contemplated under Section 12(1) of the Act would come to an end, on a bare denial of the tenant and thereby the purpose of Section 12 of the Act itself would be defeated.

14. Article 227 of the Constitution of India deals with power of superintendence over all courts by the High Court. Under clause (1) of Article 227 of the Constitution, every High Court shall have superintendence over all courts and tribunals throughout the territories in relation to which it exercises jurisdiction.

15. In Shalini Shyam Shetty v. Rajendra Shankar Patil [(2010) 8 SCC 329] the Apex Court, while analysing the scope and 14 O.P.(RC)No.55 OF 2024 ambit of the power of superintendence under Article 227 of the Constitution, held that the object of superintendence, both administrative and judicial, is to maintain efficiency, smooth and orderly functioning of the entire machinery of justice in such a way as it does not bring it into any disrepute. The power of interference under Article 227 is to be kept to the minimum to ensure that the wheel of justice does not come to a halt and the fountain of justice remains pure and unpolluted in order to maintain public confidence in the functioning of the tribunals and courts subordinate to the High Court.

16. In Jai Singh v. Municipal Corporation of Delhi [(2010) 9 SCC 385], while considering the nature and scope of the powers under Article 227 of the Constitution of India, the Apex Court held that, undoubtedly the High Court, under Article 227 of the Constitution, has the jurisdiction to ensure that all subordinate courts, as well as statutory or quasi-judicial tribunals exercise the powers vested in them, within the bounds of their authority. The High Court has the power and the jurisdiction to ensure that they act in accordance with the well established principles of law. The exercise of jurisdiction must be within the well recognised constraints. It cannot be exercised like a 'bull in a china shop', to correct all errors of the judgment of a court or tribunal, acting within the limits of its 15 O.P.(RC)No.55 OF 2024 jurisdiction. This correctional jurisdiction can be exercised in cases where orders have been passed in grave dereliction of duty or in flagrant abuse of fundamental principles of law or justice.

17. In K.V.S. Ram v. Bangalore Metropolitan Transport Corporation [(2015) 12 SCC 39] the Apex Court held that, in exercise of the power of superintendence under Article 227 of the Constitution of India, the High Court can interfere with the order of the court or tribunal only when there has been a patent perversity in the orders of the tribunal and courts subordinate to it or where there has been gross and manifest failure of justice or the basic principles of natural justice have been flouted.

18. In Sobhana Nair K.N. v. Shaji S.G. Nair [2016 (1) KHC 1] a Division Bench of this Court held that, the law is well settled by a catena of decisions of the Apex Court that in proceedings under Article 227 of the Constitution of India, this Court cannot sit in appeal over the findings recorded by the lower court or tribunal and the jurisdiction of this Court is only supervisory in nature and not that of an appellate court. Therefore, no interference under Article 227 of the Constitution is called for, unless this Court finds that the lower court or tribunal has committed manifest error, or the reasoning is palpably perverse or patently unreasonable, or the decision of the lower court or tribunal is in direct conflict with settled 16 O.P.(RC)No.55 OF 2024 principles of law.

19. In view of the law laid down in the decisions referred to supra, the petitioners cannot invoke the supervisory jurisdiction of this Court under Article 227 of the Constitution of India for seeking 12 months' time to make payment of admitted arrears of rent in terms of the directions contained in Ext.P4 order dated 07.03.2024 of the Rent Control Court, which is one issued in exercise of its powers under Sections 12(1) and (2) of the Act. In view of the law laid down by this Court in Gopala Panicker Biju [2018 (5) KHC 95] and J. Ramkumar [2022 (1) KHC 495] the challenge made in this original petition against Ext.P4 order dated 07.03.2024 of the Rent Control Court in I.A.No.2 of 2023 in R.C.P.No.88 of 2023 cannot be sustained in law. Any default committed by the petitioner in remitting the admitted arrears of rent, in terms of the directions contained in Ext.P4 order, within the time limit stipulated therein, without sufficient cause, would attract the provisions under Section 12(3) of the Act.

In the result, this original petition fails and the same is accordingly dismissed.

Sd/-

ANIL K. NARENDRAN, JUDGE Sd/-

HARISANKAR V. MENON, JUDGE MIN 17 O.P.(RC)No.55 OF 2024 APPENDIX OF OP (RC) 55/2024 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE RENT CONTROL PETITION IN RCP NO. 88/2023 ON THE FILE OF THE RENT CONTROL COURT, THALASSERY EXHIBIT P2 TRUE COPY OF THE AFFIDAVIT DATED 01.11.2023 FILED IN SUPPORT OF IA. NO.

                          2/2023 IN RCP 88/2023

EXHIBIT P3                TRUE COPY OF THE COUNTER DATED 15.12.2023
                          IN IA. NO. 2/2023 IN RCP.NO. 88/2023

EXHIBIT P4                CERTIFIED COPY OF THE ORDER DATED
                          07.03.2024   IN  IA.   NO. 02/2023 IN
                          R.C.P.88/2023 ON THE FILE OF THE RENT
                          CONTROL COURT, THALASSERY