Kerala High Court
Jeboy D'Cunhe And Anr. vs Subramonian And Ors. on 5 July, 1990
Equivalent citations: AIR1990KER342, AIR 1990 KERALA 342, (1990) 2 KER LT 167, (1990) 2 KER LJ 112, (1991) 2 RENCJ 702, (1991) 1 RENCR 105
Author: K.S. Paripoornan
Bench: K.S. Paripoornan
JUDGMENT Paripoornan, J.
1. There are two petitioners in this O. P. The petitioners, as well as respondents 5 to 10, are tenants under the 1st respondent (landlord). The landlord initiated proceedings for eviction of the tenants under Section 11(2), 11(3), 11(4)(ii) and 11(4)(iii) of the Kerala Buildings (Lease and Rent Control) Act (in short, the Act). The Rent Control Court ordered eviction on the ground of arrears of rent (Section 11(2) of the Act) by Ext. P1 order dated 26-2-1986. The tenants were directed to surrender vacant possession of the plaint schedule building within one month from the date of the order. The arrears of rent was found to be Rs. 11,969.86, inclusive of interest. The tenants deposited Rs. 6,000/- within the time ordered by the Rent Control Court. They also filed an application I.A. No. 1005 of 1986 praying for time to deposit the balance. Two months' time was granted. The tenants filed another application I.A. No. 2014 of 1986 for further extension of time for depositing the balance. It was rejected by the Rent Control Court, placing reliance on the decision of this Court in Lakshmi v. Kuppuswamy Chettiar 1983 Ker LT 703 and stating that the Rent Control Court can grant extension of time only once and the power under Section 11(2)(i) is thereby exhausted. The tenants challenged the order of eviction in R.C.A. No. 83 of 1983 before the Appellate Authority. Admittedly, there was delay in filing the appeal. The tenants filed I.A. No. 2454 of 1986 for condoning the delay in filing the appeal. By Ext. P2 order dated 28-2-1987, the Appellate Authority held that Section 5 of the Indian Limitation Act is inapplicable and dismissed the petition. The said order (Ext. P2) was affirmed in revision by the District Court in R.C.R.P. No. 21 of 1988, by order dated 31-1-1990 (Ext.P3.). The second application filed for extension of time for deposit of the balance was dismissed by Ext. P4 order dated 21-11-1986, passed in I.A. No. 2014 of 1986. It is in these circumstances, the petitioners challenge Exts. P2 to P4 orders. There is also a prayer for the grant of a declaration that the petitioners are entitled to further extension of time for paying the balance of arrears of rent. It is also stated that the delay in filing the appeal before the 1st appellate authority merited condonation under Section 5 of the Limitation Act.
2. When the O.P. came up for admission, Sankaran Nair J. passed the following order on 28-6-1990 :
"According to petitioner the law laid down in Jokkim Fernandez v. Amina Kunhi Umma (1973 KLT 138) (FB) is no longer good, in the light of the decision in The Kerala State Electricity Board, Trivandrum v. T. P. Kunhaliumma AIR 1977 SC 282. In view of the importance of the question raised, I adjourn the original petition to be heard by a Division Bench. The petitioner requested that the petition may be posted on 2-7-1990 for admission.
Place for orders before the Hon'ble the Chief Justice."
In pursuance thereto, the matter has come up before this court for admission.
3. We heard counsel for the petitioners Mr. T. P. Kelu Nambiar. The Appellate Authority, as well as the District Court, have held that the delay caused in filing the appeal before the first Appellate Authority cannot be condoned and that Section 5 of the Limitation Act is inapplicable in the case of an appeal filed before the Appellate Authority functioning under the Act. The petitioners' counsel fairly stated that this view of the law is fortified by the majority judgment of the Full Bench decision of this Court in Jokkim Fernandez v. Amina Kunhi Umma 1973 Ker LT 138 : (AIR 1974 Ker 162) (FB). Counsel submitted that the dissenting judgment in the aforesaid Full Bench decision lays down the law correctly and the majority judgment rendered in the aforesaid decision requires re-consideration. It was argued that, Section 5, read along with Section 29(2) of the Limitation Act will show that the Appellate Authority functioning under the Act has got jurisdiction to condone the delay in filing the appeal by virtue of the aforesaid provisions. Another plea, that was raised, was that the Rent Control Court will not become functus officio by granting extension of time for payment once. The court has power to grant extension of time more than once and even repeatedly. In the light of the above submission it was argued that Exts. P2 to P4 orders deserve to be annuled.
4. We are of the view that the majority judgment rendered in Jokkim Fernandez v. Amuna Kunhi Umma, 1973 Ker LT 138 : (AIR 1974 Ker 162) (FB) lays down the law correctly. The majority Judges of the Full Bench held that Section 5 of the Limitation Act 1963 applies only to courts and prescribes period of limitation in respect of suits, appeals and applications filed only in courts. It is inapplicable to an appeal filed before an Appellate Authority, functioning under the Act. The subsequent decision of the Supreme Court in The Kerala State Electricity Board v. T. P. Kunhaliumma, AIR 1977 SC 282 as also the Full Bench decision of this Court in Commissioner of Agricultural Income-tax v. Thalayar Rubber Industries Ltd. 1981 Ker LT 398 : (AIR 1981 NOC 160) (FB) are in accord with the view that Section 5 of the Limitation Act is applicable only for proceedings before courts. The subsequent Division Bench decisions of this Court have also taken the same view in Thilakan v. Mankai Coir Vyavasaya Co-operative Society Ltd. 1978 Ker LT 256, Ulahannan Chacko v. Pareed Marakkar, 1978 Ker LT 330 : (AIR 1978 Ker 161) and Raman Pillai Thankappan Pillai v. Special Tahsildar, Land Acquisitions AIR 1982 Ker 350. In the latest decision, Raman Pillai Thankappan Pillai's case AIR 1982 Ker 350, the Division Bench had categorically held that the applicability of Section 5 of the Limitation Act in relation to Tribunals is ruled out and the Section has limited its application, only to courts. There is an exhaustive discussion of the entire case law on the point in the latest decision. The majority decision rendered in Jokkim Fernandez case 1973 Ker LT 138 : (AIR 1974 Ker 162) (FB) has been unanimously followed by a subsequent Full Bench in Thalayar Rubber Industries Ltd. case 1981 Ker LT 398 : (AIR 1981 NOC 160) (FB). Three other Division Benches have also taken the same view. The said view is in accord with the latest decision of the Supreme Court in T. P. Kunhaliumma's case, AIR 1977 SC 282 at page 286.
5. In the circumstances, we are of the view that the dictum laid down by the majority Judges in the Full Bench decision reported in Jokkim Fernandez case, 1973 Ker 138 : (AIR 1974 Ker 162) (FB) does not require reconsideration. We repel the plea to , the contrary.
6. The only other plea made was that the Rent Control Court can grant extension of time more than once and the decision of a learned single Judge in Lakshmi v. Kuppuswamy Chettiar 1983 Ker LT 703, which holds to the contrary does not lay down the law correctly. We perused through the said decision with care. We are of the view that on a plain reading of the provisions of the Act, it is evident that if extension of time is granted once, the court becomes functus officio and thereafter it is not open to the Rent Control Court to grant further extension of time. We concur with the dictum so laid down by Narendran J. in Kuppuswamy Chettiar's case, 1983 Ker LT 703.
7. No other contention was raised at the time of hearing.
The O.P. is without merit. It is dismissed.