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 11, Cited by 0]

Kerala High Court

Abdu Rahiman vs Fathimma on 11 February, 2021

Equivalent citations: AIRONLINE 2021 KER 224

Author: P.V.Kunhikrishnan

Bench: A.Hariprasad, P.V.Kunhikrishnan

R.C.Rev. No. 270 of 2016                   1


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                           THE HONOURABLE MR. JUSTICE A.HARIPRASAD

                                               &

                    THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN

          THURSDAY, THE 11TH DAY OF FEBRUARY 2021 / 22ND MAGHA,1942

                                   RCRev..No.270 OF 2016

AGAINST THE ORDER/JUDGMENT IN RCA 64/2015 DATED 29-07-2016 OF DISTRICT
                    COURT& SESSIONS COURT,MANJERI

 AGAINST THE ORDER/JUDGMENT IN RCP 56/2013 DATED 26-09-2015 OF MUNSIFF
                             COURT, TIRUR

REVISION PETITIONER/S:

                      ABDU RAHIMAN
                      AGED 43 YEARS, S/O.KAINIKKARA MAMMI, THRIKKANDAYU AMSOM,
                      KUMARAMANGALAM DESOM, TIRUR TALUK, MALAPPURAM DISTRICT.

                      BY ADVS.
                      SRI.R.T.PRADEEP
                      SRI.P.K.JANARDHANAN
                      SMT.M.BINDUDAS

RESPONDENT/S:
       1      FATHIMMA
              W/O.CHEKKUMBATT HAMZA HAJI, TIRUR AMSOM, KOTT DESOM,
              TIRUR TALUK, MALAPPPURAM DISTRICT. 676 101

           2          ASHRAF
                      S/O.CHEKKUMBATT HAMZA HAJI, TIRUR AMSOM, KOTT DESOM,
                      TIRUR TALUK, MALAPPPURAM DISTRICT. 676 101

           3          HANEEFA
                      S/O.CHEKKUMBATT HAMZA HAJI, TIRUR AMSOM, KOTT DESOM,
                      TIRUR TALUK, MALAPPPURAM DISTRICT. 676 101

           4          KABEER
                      S/O.CHEKKUMBATT HAMZA HAJI, TIRUR AMSOM, KOTT DESOM,
                      TIRUR TALUK, MALAPPPURAM DISTRICT. 676 101

           5          ABDUL AZEEZ
                      S/O.CHEKKUMBATT HAMZA HAJI, TIRUR AMSOM, KOTT DESOM,
                      TIRUR TALUK, MALAPPPURAM DISTRICT. 676 101

              R1 BY ADV. SRI.ARUN MATHEW VADAKKAN
              R1 BY ADV. SRI.K.P.SUDHEER
     THIS RENT CONTROL REVISION HAVING BEEN FINALLY                  HEARD   ON
04.02.2021 , THE COURT ON 11.02.2021 PASSED THE FOLLOWING:
                                                                    'CR'
               A.HARIPRASAD & P.V.KUNHIKRISHNAN, JJ
               -----------------------------------------------------------
                            R.C.Rev. No. 270 of 2016
                             -------------------------------
                 Dated this the 11th day of February, 2021


                                     ORDER

P.V.Kunhikrishnan, J.

The revision petitioner is the petitioner in RCP No. 56/2013 on the file of the Rent Controller of Tirur and the respondents herein are the respondents in the above rent control petition (hereinafter revision petitioner is mentioned as petitioner and the respondents are mentioned as respondents respectively). The above rent control petition was filed by the petitioner under Secs. 11(3) and 11 (8) of the Kerala Buildings (Lease and Rent Control) Act, 1965 (for short 'Act, 1965').

2. The case of the landlord, in brief, is like this : The landlord is the owner of the petition schedule building. The respondents are in possession of the petition schedule property as legal heirs of deceased 'Hamza Haji'. Hamza Haji, the husband of the 1st respondent and father of the other respondents had taken the petition schedule property on lease in 1996 by fixing a monthly rent of Rs.1,500/- and also on payment of Rs. 2,75,000/- as advance. According to the R.C.Rev. No. 270 of 2016 3 petitioner, the respondents kept the rent in arrears from February 2011 onwards. Hence, he requested Hamza Haji to vacate the room for starting a business in the petition schedule room. Since Hamza Haji refused to accede to the request of the petitioner, he filed RCP No. 20/2003 under Sec.11(3) of the Act, 1965. That application was dismissed and the appeal filed as RCA No. 28/2004 was also dismissed. According to the petitioner, since there is a possibility of delay in getting the petition schedule room for his own occupation after litigation, the petitioner started a business of bakery, cool drinks, and coffee stall in a room having a length of 3½ metres and width of 1 metre, which was constructed by him subsequently on the northern side of the plaint schedule property. According to the petitioner, there is a shortage of space in the room, in which bakery and cool bar business conducted by him. Since the petitioner is running that business in a busy crowded market area, it is highly necessary to expand the business. Hence, the petitioner requires the petition schedule shop room as additional space for expanding his business. According to the petitioner, it is very convenient to conduct business by attaching the petition schedule shop room to the room in which he is conducting business.Hence, the petitioner sends a lawyer notice on 6.1.2011 directing the respondents to vacate the room for the above said purpose. According to the petitioner, the reply notice R.C.Rev. No. 270 of 2016 4 send by the respondents contains false allegations. Hence, the petition is filed for getting the vacant possession of the petition schedule property.

3. Respondents Nos.1 and 4 appeared through counsel before the Rent Control Court.But they have not filed any counter before the Rent Control Court. Respondent No.3 filed a counter statement, in which he contended that the petition schedule property was not taken on lease by the respondent's father as stated in the petition. According to him, the petition schedule property was in the co- ownership of the petitioner and his brothers. While construction of the petition schedule building was in progress, the respondent's father obtained the room on lease from the petitioner's brother, Mohammed Basheer by paying Rs.2,75,000/- as per agreement dated 9.11.1995. Thereafter, the room bearing No.542V on the upstairs of the petition schedule property was taken on lease by Hamza Haji for doing business. After the death of Hamza Haji, a license is obtained in the name of the 1st respondent, and the respondent Nos. 2 and 5 are conducting business in the room. RCP No. 20/2003 and 21/2003 was filed by the petitioner for getting vacant possession of the petition schedule room and room No.542V. The respondent's father, Hamza Haji died during the pendency of those petitions and thereafter, the respondents were impleaded in those petitions. RCP Nos.20/2003 and R.C.Rev. No. 270 of 2016 5 21/2003 were dismissed on 31.03.2004. Against the order in RCP No.20/2003, the petitioner filed RCA No. 28/2004, and the same was also dismissed on 25.10.2011.The allegation that there is rent arrears from February 2011 was denied. The averments in the petition that the petitioner has no avocation and the only source of income of the petitioner is the rent of the room are also disputed. According to the 3rd respondent,the petitioner has got large number of properties and other sources of income, and the petition is filed with an intention to harass the respondents. According to the 3rd respondent, the petitioner is not conducting any business as stated in the petition. Hence, the respondents requests to dismiss the petition before the Rent Control Court.

4. Respondent Nos. 2 and 5 also filed a separate counter with almost similar contentions raised by the 3rd respondent.

5. To substantiate the case, PW1 was examined on side of the petitioner, and Exts.A1 to A8 were marked on side of the petitioner. RW1 was examined on side of the respondents and Exts.B1 to B7 were also marked on their sides. Exts.C1 to C4 were marked as court exhibits.

6. After hearing both sides and perusing the evidence and the documents, the Rent Control Court allowed the petition under Sec. 11(8) of the Act, 1965.

R.C.Rev. No. 270 of 2016 6

7. Aggrieved by the order of eviction by the Rent Control Court, the respondents filed RCA No.64/2015 before the Rent Control Appellate Authority (District Judge), Manjeri. The Appellate Authority after considering the entire facts and circumstances found that the order of eviction passed by the Rent Control Court is not sustainable.

8. According to the Appellate Authority, there is no bonafides for the petitioner in seeking a claim under Sec.11(8) of the Act, 1965. The Appellate Court found that the petitioner failed to prove that he required the petition schedule room for additional accommodation for expanding the business conducted by him in building No.542V. The Appellate Authority also found that since there is a finding that the petitioner failed to prove the requirement of additional accommodation for expansion of business, the question of comparative hardship does not arise. The Appellate Authority also observed that taking licence for business in room No.542V after the dismissal of RCA No.28/2004 and thereafter issuing notice for own occupation on the ground of additional accommodation for expanding the business will a long way speak about the lack of bonafide on the part of the petitioner.

9. The Appellate Authority also found that the petitioner has not proved the inadequacy of space for conducting the existing business in his room and the need for expansion. Mainly on these R.C.Rev. No. 270 of 2016 7 grounds, the Appellate Authority reversed the finding of the Rent Control Court and ordered eviction under Sec. 11(8) of the Act, 1965. Aggrieved by the above eviction order under Sec. 11(8) of the Act, 1965, this revision is filed under Sec. 20 of the Act, 1965.

10. Heard Adv.R.T.Pradeep for the petitioner and Adv.K.P.Sudheer for the respondents.

11. The counsel for the petitioner submitted that the findings of the Appellate Authority are perverse. According to the counsel, the Rent Control appellate authority considered all the aspects of the case and found that the petitioner is entitled eviction order under Sec. 11(8) of the Act, 1965. According to the counsel, the lack of bonafide found by the Appellate Court is all figment of the imagination and there is no evidence to support the same. The counsel also submitted that the tenant cannot dictate the way in which the additional accommodation is to be arranged by the petitioner. According to the counsel, the Appellate Authority erred in finding that there is no sufficient business now to the petitioner for expanding the same. Therefore, the counsel submitted that the findings of the Appellate Authority are perverse. The counsel also submitted that the petitioner only prayed for the eviction of the ground floor of the building and the 1st floor is even now in the possession of the respondents. The counsel submitted that the Appellate Authority erred in interfering R.C.Rev. No. 270 of 2016 8 with the order passed by the Rent Control Court.

12. The counsel for the respondents submitted that the Appellate Authority correctly found that there is no bonafides in the claim raised by the petitioner. Moreover, the counsel also submitted that the Rent Control Court and the Appellate Authority erred in entertaining the petition under Sec. 11(8) of the Act, 1965, because there is no pleadings in the Rent Control Petition to the effect that the plaint schedule building is a portion of the building owned by the landlord.

13. According to the counsel, this is the fundamental fact to be pleaded and proved by a landlord for getting an eviction order under Sec. 11(8) of the Act, 1965. The counsel submitted that even though it is a revision filed by the landlord, the respondents can raise grounds that have been held against him also in a revision filed by the landlord in the light of the principle in O rder 41 Rule 22 Civil Procedure Code. The counsel submitted that there is no basic pleadings in the Rent Control Petition for ordering eviction under Sec.11(8) of the Act, 1965. The counsel also submitted that in the commission report, the Commissioner has no case that the petition schedule building is the part of the building,which is in occupation by the landlord. According to the counsel, the functional integrity of the petition schedule building and the building occupied by the landlord is not proved by R.C.Rev. No. 270 of 2016 9 the landlord. According to the respondents, the petition schedule building is a separate building and it has no functional integrity with the building occupied by the landlord. The counsel submitted that the court has to consider whether the premises is part of the building for ordering eviction under Sec. 11(8) of the Act, 1965. The counsel relied the judgment of this Court in Marzook K.N. And others v. A.J. Simon [2012 (2) KLT 276] to support his contention. The counsel also relied the judgment of the Apex Court in Gangaram v. N.Shankar Reddy [AIR 1989 Supreme Court 302].

14. According to the counsel, this aspect is not properly considered by the Rent Control Court and the Appellate Authority. The findings in this regard by the Rent Control Court and the Appellate Authority are prima facie unsustainable and hence, the petition under Sec. 11(8) of the Act, 1965 is not maintainable.

15. After hearing both sides and perusing the records, we are not impressed with the findings of the Appellate Authority to the effect that the petitioner failed to prove that he required the petition schedule room for additional accommodation for expanding the business. The reasoning of the Appellate Authority for rejecting the claim of the petitioner under Sec. 11(8) of the Act, 1965 is not satisfactory. But we left open these contentions for the reasons mentioned below.

R.C.Rev. No. 270 of 2016 10

Sec.11(8) of the Act, 1965 is extracted hereinunder.

"xxxxxx xxxxxx xxxxxx xxxxxx xxxxxx xxxxxx (8) A landlord who is occupying only a part of a building may apply to the Rent Control Court for an order directing any tenant occupying the whole or any portion of the remaining part of the building to put the landlord in possession thereof, if he requires additional accommodation for his personal use.

xxxxxx xxxxxx xxxxxx xxxxxx xxxxxx xxxxxx"

16. The requirements necessary to maintain a petition under Sub-sec.8 of Sec. 11 of Act, 1965 are mainly the following.

1) The landlord must be in occupation of only a part of the building
2) The tenant is in the occupation of the whole or any portion of the remaining part of the building.
3) The landlord requires for his personal use the additional accommodation of the portion of the building in occupation of the tenant.

17. From the above requirements, it is clear that to maintain a petition under Sec.11(8) of the Act, 1965, the landlord should be in occupation of a part of the building and the tenant should be in occupation of the whole or any portion of the remaining part of the building. So the fundamental requirement to file a petition under Sec.11(8) of Act, 1965 is that there should be functional integrity between the building in occupation of the landlord and the building in occupation of the tenant.

18. It is true that in Marzook's case (supra), this Court observed that the following test can profitably be applied to decide R.C.Rev. No. 270 of 2016 11 whether a premises is part of the building for Sec.11(8) of the Act, 1965 to apply. They are :-

10. "The following tests can profitably be applied to decide whether the premises is part of the building for S.11(8) of the Act to apply. They are:
i) Common title deeds
ii) Common construction
iii) Common foundation
iv) Common roof
v) Structural oneness &
vi) Functional integrity So viewed we conclude that the shop rooms occupied by the landlords and the tenant are part of the same building and that the ground of additional accommodation can be called in aid."

19. This does not mean that the combination of all the above requirements alone will constitute a ground for a petition under Sec.11(8) of the Act, 1965. As held in Marzook's case (supra), these are only tests that can profitably be applied to decide whether the premises are part of the building as envisaged in Sec.11(8) of the Act, 1965. But, there cannot be any straight-jacket formula to find out whether the premises occupied by the tenant is whole or any portion of the remaining part of the building occupied by the landlord. The proximity between the buildings occupied by the landlord and tenant alone is not the criteria. Functional integrity is more important. Each case has to be considered based on its facts. As we said earlier, there cannot be any straight-jacket formula for deciding whether a particular premises is part of the building as stated in Sec.11( 8) of the R.C.Rev. No. 270 of 2016 12 Act, 1965.

20. The Apex Court in Gangaram's case (supra) considered a similar provision contained in the Andhra Pradesh Building (Lease, Rent and Eviction) Control Act, 1960. Sec. 10(3)(c) of the Andhra Pradesh Building (Lease, Rent and Eviction) Control Act, 1960 is pari materia with Sec.11(8) of the Act, 1965. Sec.10(3)(c) of the Andhra Pradesh Building (Lease, Rent and Eviction) Control Act, 1960 is extracted hereinunder:

"10(3)(c). A landlord who is occupying only a part of a building, whether residential or non residential, may notwithstanding anything in clause (a), apply to the Controller for an order directing any tenant occupying the whole or any portion or the remaining part of the building to put the landlord in possession thereof, if he requires additional accommodation for residential purpose or for purpose of a business which he is carrying on, as the case may be."

21. The question that was considered by the Apex Court was whether a landlord can invoke Sec.10(3)(c) of the Andhra Pradesh Building (Lease, Rent and Eviction) Control Act, 1960 to seek the eviction of a tenant, who is not occupying a portion of the building occupied by the landlord himself, but he is occupying another building belonging to landlord. The Apex Court considered this point in the following manner.

"7. On a consideration of the matter, we find that the contention of Mr. Nambiar, which has found acceptance with the Appellate Court and the High Court is not at all a tenable one. What S.10(3)(c) envisages, is the oneness of the building and not the oneness of ownership of two different buildings, one occupied by the landlord R.C.Rev. No. 270 of 2016 13 and the other by the tenant. The significant words used in S.10(3)(c) are "the landlord who is occupying only a part of a building" and " any tenant occupying the whole or any portion of the remaining part of the building". Surely no one can say that two adjoining buildings bearing different door numbers, one occupied by the landlord and the other by the tenant would make them one and the same building if they are owned by one person and separate buildings if they are owned by two different persons. A practical test which can be applied to find out if two adjoining buildings form part of the same building or two different buildings would be to see whether one of the two buildings can be sold by the landlord and the purchaser inducted into possession of the premises sold without the landlord's possession and enjoyment of the premises in his occupation being affected. Viewed in that manner, it can at once be seen that the leased premises in the appellant's occupation can be independently sold and the purchaser delivered possession without the respondent's possession of door No. 1-1-249 being affected in any manner. As a matter of fact, the previous history of the building shows that before it was purchased by the respondent, it was owned by Sri Sitaram Rao and the respondent was owning only door No. 1-1-249. Such being the case, merely because the appellant has acquired title to door No. 1-1-250 also, it can never be said that the building under the tena ncy of the appellant became part and parcel of the respondent's building No. 1- 1-249. Similarly, the fact that the two buildings are separated only by a single wall with no intervening space between them would not alter the situation in any manner because the identity of two separate buildings is not to be judged on the basis of the buildings two being separated by a single wall or by two separate walls with intervening space in between them."

22. From the above judgment, the following points can be culled out. Sec.11(8) envisages the oneness of the building and not the oneness of the ownership of the two different buildings, one occupied by the landlord and the other occupied by the tenant. The significant words used in Sec. 11(8) are "a landlord who is occupying only a part of a building", and "any tenant occupying the whole or any portion of the remaining part of the building". Therefore, it cannot be said that two adjoining buildings bearing different door numbers, one R.C.Rev. No. 270 of 2016 14 occupied by the landlord and the other by the tenant would made them one and the same building. Each case has to be considered based on its own facts. Simply because the two buildings are separated only by a single wall with no intervening space between them, would not alter the situation in any manner, because the identity of two separate buildings is not be judged based on the buildings being separated by a single wall or by two separate walls with intervening space in between them. Functional integrity is important. For example, if a roofed enclosed passage connecting the two buildings occupied by the landlord and tenant is there, the situation may be different. These are all facts to be pleaded and established by the landlord in an application under Sec. 11(8) of the Act, 1965.

23. While considering the facts of a particular case, the court only needs to remember that the legislature has not provided for Sec.11(8) of the Act,1965 being made applicable to a landlord, where he owns adjoining buildings and he is in the occupation of only one of those two buildings and the tenant is in the occupation of the other and the landlord is bonafide in need of additional accommodation for his residential or business needs. Therefore, from the above discussion, it is clear that there cannot be any straight-jacket formula to find out whether the tenant is in the occupation of a part of the R.C.Rev. No. 270 of 2016 15 building occupied by the landlord to maintain an application under Sec. 11(8) of the Act, 1965. Each case has to be decided based on the facts of that particular case.

24. The next point to be decided is whether the requirements of Sec.11(8) of Act, 1965 are to be pleaded in a Rent Control Petition.

The Full Bench of this Court in Pottarath Kunhammi v. Varikkapulakkal Abdullakutty [2015 (1) KHC 684] observed that a meticulous analysis of pleading should not be adopted while dealing with Rent Control Petition under the Kerala Buildings (Lease and Rent Control) Act, 1965. But the Full Bench also observed that it does not mean that proper pleadings are not required. Therefore, proper pleadings about the requirements needed for maintaining a petition under Sec.11(8) of the Act, 1965 is necessary.

25. The case of the petitioner should be properly pleaded in a petition so that the respondent can defend the case based on such pleadings. If there is no proper pleadings in a petition, that will definitely cause prejudice to the respondent to defend his case properly. Therefore, to sustain a petition under Sec. 11(8) of the Act, 1965, the basic requirements of Sec. 11(8) of the Act, 1965 should be specifically pleaded.One of the main requirements of a petition under Sec. 11(8) of the Act, 1965 is that the landlord should share in the occupation of his building with a tenant. In other words, the landlord R.C.Rev. No. 270 of 2016 16 must be in occupation of only a part of the building and the tenant should be in occupation of the whole or any portion of the remaining part of the building. These basic pleadings are necessary to maintain a petition under Sec.11(8) of the Act, 1965.

26. Now,coming back to the facts of this case, the respondents took a contention before the Rent Control Court and before the Appellate Authority that there is no functional integrity between the building in occupation by the petitioner and the respondents and therefore, an application under Sec. 11(8) of the Act, 1965 is not maintainable. The same contention is raised in this revision also. It is true that the above contention of the respondents was concurrently found against the respondents by the Rent Control Court and by the Appellate Authority. This is a revision filed by the landlord. But now, it is settled by several decisions of this Court that the respondent in a revision filed under Sec. 20 of the Act, 1965 can be permitted to support the judgment of the lower authority not merely on the grounds found in his favour, but also on the grounds which have been held against him based on the principle of Order 41 Rule 22 Civil Procedure Code. (See Santha v. 1st Additional District Judge [1994 (1) KLT 516]. Therefore, the respondents are justified in raising the contention that the requirement under Sec. 11(8) of the Act, 1965 is not available to the petitioner. For deciding this, the pleadings of R.C.Rev. No. 270 of 2016 17 the petitioner in his Rent Control Petition is relevant. The relevant portion of the pleadings in the Rent Control Petition is extracted hereinunder :

"ÙV¼ßAÞøX §çMÞZ È¿JáKÄÞÏ Bakery, cool drinks and coffee stall §çMÞZ È¿JáK ØíÅÜJí Õ{æøÏÇßµ¢ ØíÅÜAáùÕáIí. Õ{æø ºáøáBßÏ ØíÅÜ ØìµøcÎÞÏÄßÈÞW ÎÞVAxí ¯øßÏ ¦ÏÄá æµÞIíåµâ¿áÄW µ¿µ{ᢠ¦ZAÞøá¢ ©UÄá æµÞIá¢, çÎM¿ß Éà¿ßµÎáùßÏáæ¿ ¯øßÏ ÕÜáÄÞçAI ¦ÕÖc¢ ÕKßøßAáKá.ÙV¼ßAÞøÈí §çMÞZ Õ{æø Äáºí»ÎÞÏ ÕøáÎÞÈ¢ ÎÞdÄçÎ µßGáKáUá. ÕViߺîá ÕøáK ¼àÕßÄ æºÜÕáµ{ᢠÎxᢠµÃAßæÜ¿áAáçOÞZ §çMÞZ È¿JáK ÌߨßÈTí ÕßÉáÜàµøßAÞJÉf¢ ¼àÕßÄ æºÜÕáµZ È¿JßæµÞIá çÉÞµÞX ÄæK ØÞicÎÞµÞæÄ ÌáißÎáGáIÞµáKÄÞÃí. ¦ÏÄßÈÞW §çMÞZåÈ¿JáK ÌߨßÈTí ÕßÉáÜàµøßçAIÄí ©JÎ ÕßÖbÞØÎÞÏ ¦ÕÖcÎÞÏßøßAáKá. §çMÞZ ²øá ÌߨßÈTí È¿JáK ØíÅßÄßAí ¦ ÌߨßKTí ÄæK µâ¿áÄW ØìµøcçJÞæ¿ ÕßµØßMߺîí È¿JáKÄÞÃí ÉáÄßÏ ²øá ÌߨßÈTí Äá¿BáKÄßçÈAÞZ dÉÞçÏÞ·ßµ¢. ÌߨßÈTí ÕßÉáÜàµøßçAI ¦ÕÖcJßçÜAÞÏß §æMÞZ ÌߨßÈTí È¿JáK ÎáùßÏáæ¿ æÄÞG¿áJ ÎáùßÏÞÏ ÙV¼ß ÉGßµ Îáùß ²ÝßEá µßçGIÄí ©JÎ ÕßÖbÞØÎÞÏ ¦ÕÖcÎÞÃí.å¨ Îáùß §çMÞZ µºîÕ¿¢ È¿JáK ÎáùßÏáÎÞÏß çÏÞ¼ßMߺîá ÌߨßÈTí È¿JáKÄßÈᢠÎxᢠÕ{æø ØìµøcÎáUÄÞÃí. ÙV¼ßAÞøX §çMÞZ È¿JáK µºîÕ¿¢ ÕßµØßMßAáÕÞÈᢠØíÅÜØìµøc¢ ©IÞAáÕÞÈᢠ¥Äá Õ{æø ¥ÄcÞÕÖcÕáÎÞÃí. ¥BßæÈ ¥Áà×ÃW ¥æAÞÎç¿×Èá çÕIß ÙV¼ßåÉGßµ Éà¿ßµÎáùß ²ÝßEá µßçGIÄá Õ{æø ¥ÄcÞÕÖcÎÞÃí."

27. From the above pleadings, it is clear that there is no clear averments in the petition to the effect that the landlord is occupying a part of the building and the tenant is occupying the whole or any portion of the remaining part of the building. This is the basic requirement to maintain an application under Sec. 11(8) of the Act, 1965.

28. Before the Rent Control Court, an advocate commission was appointed and he has submitted his report. Exts.C1 and C2 are the first report. A perusal of Exts. C1 and C2 will not show that the landlord is occupying only a part of the building and the tenant is R.C.Rev. No. 270 of 2016 18 occupying the whole or any portion of the remaining part of the building.

29. Moreover, PW1 who is examined on the side of the petitioner deposed like this :

"çÌAùß µºîÕ¿¢ È¿JáK Îáùß dÉçÄcµ¢ ÄùÏᢠbasement©¢ ÍßJßµ{ᢠഉള æµGß¿ÎÞÃí."

30. Similarly when DW1, who is the witness examined on the side of the respondents deposed like this :

"ÙV¼ßÉGßµ Îáùß ØíÅßÄß æºÏîáKÄá ØáÎÞV 16 ÎáùßµZ ©Uí ²øá concrete æµGß¿ÎÞÃí. 542.v ®KÄßæaÏᢠ542.P ®KíÄßæaÏᢠ§¿ÏßW ¦ ÎáùßµZ çÕVÄßøßAÞX ²x ÍßJßÏÞÃí ©UÄí.?
ÖøßÏÜï.å¥ÄßÈß¿ÏßW ØíÅÜ¢ ©Ií. ¦ øIí ÎáùßµZAí §¿ÏßW çÕæù æµGß¿ ÎáùßµZ §Üï."

31. It is true that Rent Control Court and the Appellate Authority considered this point. The finding of the Rent Control Court is extracted herein.

"Though the respondents have no specific contention in the counter statement that the room No.542V is not a part of the building wherein the petition schedule room is situated, learned counsel for the respondents submitted that the petition u/s 11(8) is not maintainable since the petition schedule room and the room bearing No.542V are different buildings. Learned counsel for the respondents submitted that PW1 admitted that the petition schedule property and the room bearing No.542V were constructed at different time. PW1 stated that the building wherein the petition schedule room situated was constructed in the year 1995-96. According to PW1, the room bearing No.542V was constructed by him in the year 2003. He stated that he had filed application before the Municipality for getting permit for constructing that room. The respondent No.5 was examined as RW1. He stated that there is a gap between the petition schedule room and the room No.542V and he had shown the gap between those rooms to the Advocate Commissioner. He failed to state any reason for not filing any objection against the Commissioner's report for not reporting those fact. As per the Commissioner's report, the petition schedule room and the room bearing No.542V are the part of the same building.
R.C.Rev. No. 270 of 2016 19
Admitted case of the parties is that the room No.542V was constructed in the year 2003. The present number of the room is also 542V. If it is a separate building, there is no possibility of giving same digit number to the petition schedule room and the room bearing No.542V." (emphasis supplied)

32. We perused the commission report. There is nothing in Exts.C1 to C4 to the effect that the petition schedule room and the room bearing No. 542V are part of the same building. Similarly, the Appellate Authority also considered this point in the following manner:

"The Commissioner's C1, C2, C3 and C4 report would indicate that petition schedule room and room No.6/542 are situated nearby and no space has been shown in between these two rooms by the Commissioner. In the objection filed by the respondent also even though it has been contended by the respondent that the building No.542V has been constructed in the year 2003 they have no case that it is not part of petition schedule room. So also in the objection filed by the respondents 2 and 5 it has been categorically stated by them that building No.542/V which is situated just on the northern side of the petition schedule room has been constructed by the petitioner in the year 2003. Since it is admitted by the respondent that it has been constructed just on the northern side of the petition schedule room it can only be considered and as an extended portion of petition schedule room and that may be the reason why no specific contention has been raised by the respondents in the objection that it is not part of the petition schedule building."

33. The Appellate Authority concluded that since it is admitted by the respondents that it has been constructed just on the northern side of the petition schedule room, it can only be considered as an extended portion of the petition schedule room. We are afraid whether this finding of the Appellate authority can be accepted. The specific point raised by the respondents-tenants before the Rent R.C.Rev. No. 270 of 2016 20 Control Court and the Appellate Authority is that the petitioner- landlord is not occupying any part of a building and the tenant is occupying the whole or any portion of the remaining part of the building. The Rent Control Court and the Appellate Authority concluded based on the commission report that the building occupied by the respondents-tenants is a portion of the remaining part of the building occupied by the landlord. There is no basis for the same. In such circumstances, according to us, the petition under Sec. 11(8) of the Act, 1965 is to be rejected for lack of pleading about the main requirement necessary to sustain a petition.

34. But, we cannot ignore the realities. According to the petitioner/landlord,he is occupying only a part of the building and the tenant is occupying the whole or any portion of the remaining part of the building. That is the definite stand taken by the counsel for the revision petitioner before this Court also. The counsel for the respondents submitted before this Court that the building occupied by the petitioner/landlord is not in any way connected to the building occupied by the tenant. There is no functional integrity between the room occupied by the petitioner and the respondents respectively. In such situation, if the contention of the petitioner/landlord is factually correct,a petition under Sec.11(8) of the Act, 1965 cannot be rejected for poor drafting of a petition in which the basic requirement of R.C.Rev. No. 270 of 2016 21 Sec.11(8) is not pleaded. The ultimate aim of a court of law is to find out the truth. According to us, an opportunity can be given to the petitioner/landlord to amend the pleadings and contest the case once again. If such a prayer is allowed, there is no prejudice to the respondents/tenants also, because if their contention to the effect that there is no functional integrity between the building occupied by the landlord and the building occupied by the tenants is correct, they can also succeed by adducing additional evidence. The parties can be allowed to file an application to appoint a commissioner to find out this point specifically. There is no 'filling up the gap' in the justice delivery system while taking any steps by the court to find out the truth if it will not prejudice the parties to the lis. The counsel for the respondents submitted that they produced a copy of the building permit of the structure now occupied by the petitioner/landlord before the Appellate Authority and the same will show that there is no functional integrity between the bu ildings. We perused the records of the Rent Control Appellate Authority. Such a document is not seen produced or marked by the Appellate Authority. The respondents also can produce those documents to show that there is no functional integrity between the room occupied by the landlord and tenant to sustain a petition under Sec.11(8) of the Act, 1965.

35. We are taking this stand in the peculiar facts and R.C.Rev. No. 270 of 2016 22 circumstances of this case, because the petitioner/landlord should not loose his case due to a poor drafting of a Rent Control Petition. Therefore, according to us, the impugned orders can be set aside and the matter can be remanded to the Rent Control Court for fresh disposal in accordance to law. We make it clear that de nova trial is not necessary. The petitioner/landlord can be given an opportunity to amend the pleadings and the respondents can be allowed to file additional objections, if any. Thereafter, the parties can be given an opportunity to adduce further oral or documentary evidence. Thereafter, the Rent Control Court will dispose the case within a time limit. Therefore, this Rent Control Revision is allowed in the following manner.

1) The order dated 26.9.2015 in RCP No.56/2013 of the Rent Controller of Tirur and the order dated 29.7.2016 in RCA No.64/215 of the Rent Control Appellate Authority (District Judge, Manjeri) are set aside and the case is remanded to the Rent Control Court for fresh disposal, in accordance to law.
2) The petitioner/landlord is at liberty to file a petition to amend the pleadings in the Rent Control Petition, if he is advised so and if such a petition is filed, the Rent Control Court will pass appropriate orders in it, in accordance to law. If the amendment petition is allowed, the respondents should be given an opportunity to file additional objections, if any.
3) Thereafter, the Rent Control Court will give R.C.Rev. No. 270 of 2016 23 opportunity to the petitioner and respondents to adduce further oral and documentary evidence, if any.
4) The Rent Control Court will dispose the petition as expeditiously as possible, at any rate, within 4 months from the date of receipt of a copy of this order.

sd/-

A.HARIPRASAD JUDGE sd/-

P.V.KUNHIKRISHNAN JUDGE SKS