Madras High Court
M.Paul Raj vs N.Paramasivam on 21 April, 2009
Author: M.Venugopal
Bench: M.Venugopal
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED:21/04/2009 CORAM THE HONOURABLE MR.JUSTICE M.VENUGOPAL C.R.P.(NPD)MD.No.154 of 2009 and M.P(MD)No.1 of 2009 M.Paul Raj ... Petitioner/Appellant Vs. 1.N.Paramasivam 2.The Executive Officer, Incorporated and uncorporated Devasams, Suchindram, Kanyakumari District. ... Respondents/Respondents and third party Prayer Civil Revision Petition filed under Section 25 of the Tamil Nadu Building (Lease and Rent Control) Act, 1960 amended by Act 23/73 and Act 1/1980, to call for the records pertaining to the fair and decretal order dated 09.09.2008 made in I.A.No.10 of 2008 in R.C.A.No.16 of 2004 on the file of the learned Principal Subordinate Judge, Nagercoil and set aside the same. !For Petitioner ... Mr.T.Lajapathi Roy ^For Respondents ... Mr.D.Rajagopal for R.1 No representation for R.2 * * * * * :ORDER
The civil revision petitioner/appellant has preferred this civil revision petition as against the order passed in I.A.No.10 of 2008 in R.C.A.No.16 of 2004 passed by the learned Principal Subordinate Judge, Nagercoil, Kanyakumari District (learned appellate authority) in dismissing the application filed by the petitioner under Order 1 Rule 10 (2) and Section 151 of the Code of Civil Procedure, to implead the Executive Officer, Incorporated and uncorporated Devasams, Suchindram, Kanyakumari District.
2. The learned appellate authority namely the learned Principal Subordinate Judge, Nagercoil, Kanyakumari District, while passing orders in I.A.No.10 of 2008 has come to the conclusion that the proposed party namely the second respondent Devasom Board is not necessary or a proper party to the appeal proceedings and resultantly, dismissed the application.
3. According to the learned Counsel for the revision petitioner, the learned appellate authority, has dismissed the I.A.No.10 of 2080 filed by the revision petitioner in R.C.A.No.16 of 2004 on the file of the learned Principal Subordinate Judge, Nagercoil, without considering the merits of the application and further that, he is proceeding with the main appeal and moreover, P.W.1 has admitted before the learned Rent Controller that the site of the building No.1- 70C is owned by the respondent/petitioner and the Devasom Board and in the absence of the Devasom Board as necessary party in the petition, the matter cannot be proceeded with in an effective way and that the FCDE denoted in the plan belongs to Devasom Board and that the petition in R.C.O.P.No.43 of 1999 has been filed without knowing the exact area of the petitioned property and the boundaries thereto and that the southern half which belongs to Devasom Board has been suppressed and the southern half of the suit property has been wrongly stated as 'Road' and that for the southern half, Devasom Board is collecting rent from the revision petitioner/appellant and therefore, the Devasom Board is mandatorily an essential party and the same cannot be dispensed with on any score and that these aspects have not been appreciated by the learned appellate authority namely the learned Principal Subordinate Judge, Nagercoil, while passing orders in I.A.No.10 of 2008 in a proper perspective which has resulted in miscarriage of justice and therefore, prays for allowing the civil revision petition to promote substantial cause of justice.
4. It is to be noted that the revision petitioner/petitioner/appellant in the affidavit filed in I.A.No.10 of 2008 has inter alia stated that the southern half of the petition property belongs to the Devasom Board has been suppressed and that the southern boundaries of the suit property has been wrongly mentioned as 'Road' and that the property of the Devasom Board has been purposely omitted to merge the area of Devasom Board and further that, the Devasom Board is collecting rent for the southern half from the revision petitioner and that therefore, Devasom Board ought to be added as an additional appellant/respondent.
5. In the counter filed by the respondent/petitioner, it is inter alia stated that 'building portions comes within the patta land of this landlord/petitioner in the main O.P and vacant area abutting on the south belongs to Devaswom Board and that the building in issue exclusively falls within the patta land of the landlord and that the Devaswom is not necessary party and a similar application has been filed to implead Devaswom by a tenant, a lessee of adjoining shop in R.C.O.P.No.36 of 1992 which has been dismissed by the learned Rent Controller, Nagercoil and the same has been confirmed by the High Court in C.R.P.No.1093 of 2007 holding that the Devaswom Board is unnecessary party and that the main eviction proceedings in R.C.O.P.No.36 of 1992 is neither maintainable in law nor on facts and therefore, prays for the dismissal of the application.
6. It is to be borne in mind that the petition in I.A.No.10 of 2008 in R.C.A.No.16 of 2004 has been filed before the learned appellate authority namely, the learned Principal Subordinate Judge, Nagercoil, under Order 1 Rule 10(2) and Section 151 of the Code of Civil Procedure.
7. At this stage, this Court recalls the decision in Aruppukottai Dravida Munnetra Kazhagam v. M.Periaswami and another reported in 1974 TLNJ 247 at 248, wherein it is held that 'admittedly, there is no provision in the Madras Buildings (Lease and Rent Control) Act or in the Rules framed under the said Act, for any of the provisions of the Civil Procedure Code being made applicable to actions and proceedings taken or instituted under Act and that as early as in 1965, it has been held in (1965) 1 MLJ 287 that the Rent Controller is not a court and that the Civil Procedure Code is not applicable to proceedings taken under the Act and that the Madras Buildings (Lease and Rent Control) Act and the Rules framed thereunder themselves make provision for certain matters, such as service of summons, setting aside of ex-parte orders, proceedings by or against legal representatives etc., no part of the Civil Procedure Code has been made applicable to the various proceedings that have to be taken in actions under the Madras Buildings (Lease and Rent Control) Act, such as impleading of parties, service of summons, setting aside the ex-parte orders, continuance of proceedings by the legal representatives of a deceased petitioner or respondent etc. and it is therefore, obvious that O.1 r.10(2) of the Civil Procedure Code cannot also apply to any proceedings under the Act.
8. Generally, there is an exclusion of the applicability of the provisions of the Civil Procedure Code and where it is either made applicable or even intended to apply, provision is made to that effect as per the decision in Devarajan vs. Muniratnam reported in 94 LW 435 at 437. The special procedure of rules framed under the Tamil Nadu Buildings (Lease and Rent Control) Act, 1960, provide for a procedure to be followed by the learned Rent Controller and the learned appellate authority and they deal with certain aspects of the procedure to be followed and it is quite obvious that the provisions of the Code of Civil Procedure cannot be invoked dealing with the petition under the Act as per the decision in Krishnamoorthy vs. Jagat Textiles reported in 1981(1) MLJ 394 at
399.
9. In view of the fact that the ingredients of Order 1 Rule 10(2) of the Code of Civil Procedure are not applicable to any proceedings initiated under the Tamil Nadu Buildings (Lease and Rent Control) Act, 1960, this Court without going into the merits of the matter in issue between the parties, opines that the application in I.A.No.10 of 2008 filed by the revision petitioner under Order 1 Rule 10(2) of the Code of Civil Procedure is not per se maintainable in law and resultantly, the present civil revision petition fails.
10. In the result, the civil revision petition is dismissed in the interest of justice leaving the parties to bear their own costs. Resultantly, the connected Miscellaneous Petition is dismissed.
rsb To
1.The Principal Subordinate Judge, Nagercoil.