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 0, Cited by 0]

Supreme Court of India

V.Govindasamy vs T.V.R.C.Kannan (Dead) By Lrs. on 13 November, 2018

Author: Kurian Joseph

Bench: Hemant Gupta, Kurian Joseph

                                                                  1

                                                                                              NON-REPORTABLE

                                            IN THE SUPREME COURT OF INDIA
                                             CIVIL APPELLATE JURISDICTION

                                            CIVIL APPEAL         NO.    9283 OF 2014

                         V.GOVINDASAMY                                                     Appellant(s)

                                                                VERSUS

                         T.V.R.C.KANNAN (DEAD) BY LRS.                                     Respondent(s)


                                                        J U D G M E N T

KURIAN, J.

1. This is a case where the Rent Controller, Tiruchirapalli, passed an order under Section 11(4) of the Tamil Nadu Buildings (Lease and Rent Contorl) Act 18 of 1960. The learned counsel for the appellant submits that he has cleared all arrears of rent up-to-date. Since the impugned order is passed under Section 11(4), we are of the view that the main petition filed under Section 10(2) of the Act for eviction has to be considered on merits.

2. Therefore, without expressing any opinion on various submissions advanced by the learned counsel for the appellant and Mr. Balaji Srinivasan, who assisted us as Amicus Curiae, we set aside the impugned orders passed by the Rent Controller, Signature Not Verified Tiruchirapalli, the Appellate Court and the High Digitally signed by JAYANT KUMAR ARORA Date: 2018.12.24 16:38:35 IST Reason: Court and remit the Rent Control Petition to the Rent Controller, Tiruchirapalli for consideration on 2 merits.

3. Since there is no appearance on behalf of the respondents, we direct the Rent Controller to issue fresh notice to the parties and being a matter of 1991, the petition itself may be disposed of expeditiously and in any case, within three months from the date of first posting.

4. In view of the above, the appeal is disposed of.

.......................J. [ KURIAN JOSEPH ] .......................J. [ HEMANT GUPTA ] New Delhi;

November 13, 2018.