Citation : 2024 Latest Caselaw 27997 Ker
Judgement Date : 23 September, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR. JUSTICE EASWARAN S.
Monday, the 23rd day of September 2024 / 1st Aswina, 1946
RCREV. NO. 154 OF 2024
RCA NO.34/2018 OF THE ADDL. DISTRICT & SESSIONS COURT-IV, THALASSERY
RCP NO.60/2017 OF THE PRINCIPAL MUNSIFF COURT, KANNUR
REVISION PETITIONER/APPELLANT/RESPONDENT:
KELAMBATH REMA, AGED 69 YEARS, W/O. THAYYILAKANDY GANGADHARAN,
THAYYILAKANDY HOUSE, ELAYAVOOR AMSOM, CHOVVA, KANNUR DISTRICT, PIN -
670006
BY ADVS.V.R.KESAVA KAIMAL & C.DEVIKA RANI KAIMAL
RESPONDENT (S)/RESPONDENT/PETITIONER:
VALIYAMBARA SUJITH, AGED 49 YEARS, S/O. V. LAKSHMAN, RESIDING AT
MAYURI, ONDEN ROAD, KANNUR DISTRICT, PIN - 670001
This Rent control revision having come up for orders on 23.09.2024,
the court on the same day passed the following:
(P.T.O)
AMIT RAWAL & EASWARAN S, JJ.
-------------------------------------------------------
RCRev. No.154, 159 and 162 of 2024
----------------------------------------------------
Dated this the 23rd day of September, 2024
ORDER
Amit Rawal, J.
The petitioners - tenants have not been successful in
defending the eviction petition preferred by the landlord
seeking eviction of the tenant on the ground of bona fide
necessity, before the Rent Control Court, as well as in the
appeal before the Appellate Authority.
2. After having rendered the argument, we are of the
view that there is no scope for interference with the judgments
as they have been passed on appreciation of the oral and
documentary evidence on record as well as the provisions of
the Act.
3. Faced with the situation, learned counsel for the
petitioners confine their prayers for granting reasonable time,
which we normally grant six months to vacate the premises.
Issue notice before admission on this limited point to the
respondent by Special Messenger, as well as through the
counsel in the trial court. Post on 20.11.2024. Till such time,
dispossession of the petitioners-tenants shall be stayed.
SD/-
AMIT RAWAL, JUDGE
SD/-
EASWARAN S, JUDGE 23-09-2024 /True Copy/ Assistant Registrar sab
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!