Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Moideen Koya vs P.Abdulla Sons (P) Ltd
2025 Latest Caselaw 3966 Ker

Citation : 2025 Latest Caselaw 3966 Ker
Judgement Date : 12 February, 2025

Kerala High Court

P.Moideen Koya vs P.Abdulla Sons (P) Ltd on 12 February, 2025

Author: A.Muhamed Mustaque
Bench: A.Muhamed Mustaque
                                                                             2025:KER:11886


                          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                              PRESENT

                     THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                                    &

                         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

              WEDNESDAY, THE 12TH DAY OF FEBRUARY 2025 / 23RD MAGHA, 1946

                                    RCREV. NO. 199 OF 2020

THE JUDGMENT DATED 27.05.2020 IN RCA NO.79 OF 2019 OF II ADDITIONAL RENT CONTROL
APPELLATE      AUTHORITY/II     ADDITIONAL     DISTRICT       COURT   KOZHIKODE    AFFIRMING     THE
JUDGMENT DATED 27.02.2019 IN RCP NO.208 OF 2016 OF RENT CONTROL COURT/PRINCIPAL
MUNSIFF COURT-I, KOZHIKODE

REVISION PETITIONERS/APPELLANTS/RESPONDENTS:

       1         MOHIYUDHEEN K.M.,
                 AGED 58 YEARS
                 S/O KUNJAMMED K.M. MANAGING PARTNER, M/S ELTEX, OYITTY ROAD,
                 KOZHIKODE, NAGARAM AMSAM AND DESHAM, KOZHIKODE THALUK,
                 KOZHIKODE-673 001.

       2         M/S ELTEX,
                 OYITTY ROAD, KOZHIKODE-673 001.

                 BY ADVS. SRI.V.N.HARIDAS
                          SMT.SIBY.P.JOSE
                          SRI.K.T.BOSCO
                          SRI.SAIFUDEEN T.S
                          SMT.SMITHA GOPINATH


RESPONDENT/RESPONDENT/PETITIONER:

                 P.ABDULLA SONS (P) LTD.,
                 REP BY ITS MANAGING DIRECTOR P.IBRAHIM, AGED 70 YEARS, GRAND
                 BAZAR, KOZHIKODE NAGARAM AMSAM AND DESHAM, KOZHIKODE THALUK,
                 KOZHIKODE-673 001.

                 BY ADV. SRI.CIBI THOMAS

THIS   RENT    CONTROL   REVISION   HAVING   BEEN   FINALLY   HEARD   ON   12.02.2025,   ALONG   WITH

RCRev.NO.15/2021 AND CONNECTED CASES, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 R.C.Rev.Nos.199/2020,15/2021,
16/2021, 17/2021, 18/2021
&
22/2021

                                       2


                                                               2025:KER:11886


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

             THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                        &

                 THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

       WEDNESDAY, THE 12TH DAY OF FEBRUARY 2025 / 23RD MAGHA, 1946

                              RCREV. NO. 15 OF 2021

THE JUDGMENT DATED 27.05.2020 IN RCA NO.73 OF 2019 OF II ADDITIONAL
RENT   CONTROL    APPELLATE    AUTHORITY    /II   ADDITIONAL    DISTRICT   COURT
KOZHIKODE AFFIRMING THE ORDER DATED 27.02.2019 IN RCP NO.202 OF 2016
OF RENT CONTROL COURT/PRINCIPAL MUNSIFF COURT-I, KOZHIKODE

REVISION PETITIONER/APPELLANT/RESPONDENT:

            PRAJEESH M.M
            AGED 48 YEARS
            S/O. SREEDHARAN, MENGONA MEETHAL-H, P.O. OLAVANANNA,
            OLAVANNA AMSAM, DESAM, KOZHIKODE TALUK, KOZHIKODE
            DISTRICT-673 019

            BY ADVS.SRI. V.N.HARIDAS
                    SMT.SIBY.P.JOSE
                    SRI.K.T.BOSCO
                    SRI.SAIFUDEEN T.S
                    SMT.SMITHA GOPINATH


RESPONDENT/RESPONDENT/PETITIONER:
            P.ABDHULLA SONS (P) LTD
            REP. BY ITS MANAGING DIRECTOR P. IBRAHIM, AGED 70 YEARS,
            GRAND BAZAAR, KOZHIKODE NAGARAM AMSAM AND DESHAM,
            KOZHIKODE THALUK, KOZHIKODE-673 001

            BY ADV SRI.CIBI THOMAS

THIS RENT CONTROL REVISION HAVING BEEN FINALLY HEARD ON 12.02.2025,
ALONG WITH RCRev.NO.199/2020 AND CONNECTED CASES, THE COURT ON THE
SAME DAY PASSED THE FOLLOWING:
 R.C.Rev.Nos.199/2020,15/2021,
16/2021, 17/2021, 18/2021
&
22/2021

                                    3


                                                      2025:KER:11886



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                    &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

      WEDNESDAY, THE 12TH DAY OF FEBRUARY 2025 / 23RD MAGHA, 1946

                        RCREV. NO. 16 OF 2021

THE JUDGMENT DATED 27.05.2020 IN RCA NO.75 OF 2019 OF II ND ADDITIONAL
RENT CONTROL APPELLATE AUTHORITY/IIND ADDITIIONAL DISTRICT COURT
KOZHIKODE AFFIRMING THE ORDER DATED 27.02.2019 IN RCP NO.207 OF 2016
OF RENT CONTROL COURT/PRINCIPAL MUNSIFF COURT-I, KOZHIKODE.

REVISION PETITIONER/APPELLANT/RESPONDENT:

           P.MOIDEEN KOYA
           AGED 51 YEARS
           S/O. MAMMUKOYA, KANIYAN KANDI THAZHAM, KRISHNAN NAIR ROAD,
           P.O.KARAPPARAMBA, KOZHIKODE TALUK, KOZHIKODE-673 010


           BY ADVS.SRI.V.N.HARIDAS
                   SMT.SIBY.P.JOSE
                   SRI.K.T.BOSCO
                   SRI.SAIFUDEEN T.S
                   SMT.SMITHA GOPINATH


RESPONDENT/RESPONDENT/PETITIONER:

           P.ABDULLA SONS (P) LTD.
           REP. BY ITS MANAGING DIRECTOR P. IBRAHIM, AGED 70 YEARS,
           GRAND BAZAAR, KOZHIKODE NAGARAM AMSOM AND DESOM, KOZHIKODE
           TALUK, KOZHIKODE 673 001

           BY ADV SRI.CIBI THOMAS

THIS RENT CONTROL REVISION HAVING BEEN FINALLY HEARD ON 12.02.2025,

ALONG WITH RCRev.199/2020 AND CONNECTED CASES, THE COURT ON THE SAME

DAY PASSED THE FOLLOWING:
 R.C.Rev.Nos.199/2020,15/2021,
16/2021, 17/2021, 18/2021
&
22/2021

                                    4


                                                      2025:KER:11886


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

            THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                    &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

      WEDNESDAY, THE 12TH DAY OF FEBRUARY 2025 / 23RD MAGHA, 1946

                        RCREV. NO. 17 OF 2021

THE JUDGMENT DATED 27.05.2020 IN RCA NO.74 OF 2019 OF II ADDITIONAL
RENT CONTROL APPELLATE AUTHORITY/II ADDITINAL DISTRICT COURT KOZHIKODE
AFFIRMING THE ORDER DATED 27.02.2019 IN RCP NO.205 OF 2016 OF RENT
CONTROL COURT/PRINCIPAL MUNSIFF COURT-I,KOZHIKODE

REVISION PETITIONER/APPELLANT/RESPONDENT:

           SATHEESHKUMAR C.
           AGED 51 YEARS
           S/O.VELAYUDHAN, CHEVAKKATTIL HOUSE, VIA KUNNATH PALAM,
           P.O.OLAVANNA, OLAVANNA AMSAM DESAM, KOZHIKKODE THALUK,
           KOZHIKKODE DISTRICT - 673 019.


           BY ADVS.SRI.V.N.HARIDAS
                   SMT.SIBY.P.JOSE
                   SRI.K.T.BOSCO
                   SRI.SAIFUDEEN T.S
                   SMT.SMITHA GOPINATH

RESPONDENT/RESPONDENT/PETITIONER:

           P.ABDULLA SONS (P) LTD.,
           REP. BY ITS MANAGING DIRECTOR P.IBRAHIM, AGED 70 YEARS,
           GRAND BAZAAR, KOZHIKODE NAGARAM AMSAM AND DESHAM,
           KOZHIKODE THALUK, KOZHIKODE - 673001.

           BY ADV SRI.CIBI THOMAS

THIS RENT CONTROL REVISION HAVING BEEN FINALLY HEARD ON 12.02.2025,

ALONG WITH RCRev.199/2020 AND CONNECTED CASES, THE COURT ON THE SAME

DAY PASSED THE FOLLOWING:
 R.C.Rev.Nos.199/2020,15/2021,
16/2021, 17/2021, 18/2021
&
22/2021

                                       5


                                                                 2025:KER:11886


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

             THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                        &

                 THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

       WEDNESDAY, THE 12TH DAY OF FEBRUARY 2025 / 23RD MAGHA, 1946

                              RCREV. NO. 18 OF 2021

THE JUDGMENT DATED 27.05.2020 IN RCA NO.72 OF 2019 OF II ADDITIONAL
RENT   CONTROL    APPELLATE    AUTHORITY/      II   ADDITIONAL    DISTRICT   COURT
KOZHIKODE AFFIRMINNG THE ORDER DATED 27.02.2019 IN RCP NO.201 OF 2016
OF RENT CONTROL COURT/PRINCIPAL MUNSIFF COURT-I, KOZHIKODE

REVISION PETITIONER/APPELLANT/RESPONDENT:

            SHERIN HARISH
            AGED 54 YEARS
            S/O.C.B.V.ABDULLA KOYA, 21/27A, GRACE, NEAR NABEED SCHOOL,
            AYYANKAR ROAD P.O., KALLAI, KOZHIKODE-673 003,
            PANNIYANKARA AMSOM AND DESOM, KOZHIKODE THALUK.


            BY ADVS. SRI.V.N.HARIDAS
                     SMT.SIBY.P.JOSE
                     SRI.K.T.BOSCO
                     SRI.SAIFUDEEN T.S
                     SMT.SMITHA GOPINATH

RESPONDENT/RESPONDENT/PETITIONER:

            P.ABDULLA SONS (P) LTD.
            REPRESENTED BY ITS MANAGING DIRECTOR P.IBRAHIM, AGED 70
            YEARS, GRAND BAZAAR, KOZHIKODE NAGARAM AMSOM AND DESHAM,
            KOZHIKODE THALUK, KOZHIKODE-673 001.

            BY ADV. SRI.CIBI THOMAS

THIS RENT CONTROL REVISION HAVING BEEN FINALLY HEARD ON 12.02.2025,

ALONG WITH RCRev.199/2020 AND CONNECTED CASES, THE COURT ON THE SAME

DAY PASSED THE FOLLOWING:
 R.C.Rev.Nos.199/2020,15/2021,
16/2021, 17/2021, 18/2021
&
22/2021

                                      6


                                                             2025:KER:11886


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

        THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                      &

          THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

WEDNESDAY, THE 12TH DAY OF FEBRUARY 2025 / 23RD MAGHA, 1946

                         RCREV. NO. 22 OF 2021

THE   JUDGMENT   DATED   27.05.2020       IN   RCA   NO.78   OF    2019   OF   II

ADDITIONAL    RENT   CONTROL    APPELLATE       AUTHORITY/    II    ADDITIONAL

DISTRICT COURT, KOZHIKODE AFFIRMING THE ORDER DATED 27.02.2019

IN RCP NO.206 OF 2016 OF RENT CONTROL COURT/PRINCIPAL MUNSIFF

COURT-I, KOZHIKODE


REVISION PETITIONER/APPELLANT/RESPONDENT:

             P.MOIDEEN KOYA
             AGED 62 YEARS
             S/O.MAMMUKOYA, KANIYAN KANDI THAZHAM, KRISHNAN
             NAIR ROAD, P.O.KARAPPARAMBA, KOZHIKODE TALUK,
             KOZHIKODE - 673 010.


             BY ADVS. SRI.V.N.HARIDAS
                      SMT.SIBY.P.JOSE
                      SRI.K.T.BOSCO
                      SRI.SAIFUDEEN T.S
                      SMT.SMITHA GOPINATH
 R.C.Rev.Nos.199/2020,15/2021,
16/2021, 17/2021, 18/2021
&
22/2021

                                7


                                              2025:KER:11886




RESPONDENT/RESPONDENT/PETITIONER:

           P.ABDULLA SONS (P) LTD,
           REP. BY ITS MANAGING DIRECTOR P.IBRAHIM, AGED 71
           YEARS, GRAND BAZAR, KOZHIKODE NAGARAM AMSAM AND
           DESHAM, KOZHIKODE THALK, KOZHIKODE - 673 001.


           BY ADV. SRI.CIBI THOMAS


THIS RENT CONTROL REVISION HAVING BEEN FINALLY HEARD ON
12.02.2025, ALONG WITH RCRev.199/2020 AND CONNECTED CASES,
THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 R.C.Rev.Nos.199/2020,15/2021,
16/2021, 17/2021, 18/2021
&
22/2021

                                  8


                                               2025:KER:11886




                                ORDER

Dated this the 12th day of February, 2025

A.Muhamed Mustaque, J.

These rent control revision petitions were filed by the

tenants aggrieved by fixation of fair rent. The building in

question is located in an important street in Calicut Town,

namely Oyitty road in SM street. This is one of the busiest

area in Calicut Town. The rent control court fixed the fair

rent at the rate of Rs.29/- per sq. feet for the ground floor

and Rs.23/-per sq.feet for upstairs. This was questioned by

the tenants before the appellate authority. The appellate

authority dismissed the appeal. These concurrent findings

are questioned in this matter.

2. These rent control petitions were instituted in the

year 2016. We are sure that by passage of time, a fresh R.C.Rev.Nos.199/2020,15/2021, 16/2021, 17/2021, 18/2021 & 22/2021

2025:KER:11886

cause of action would have arisen to the landlord to file an

application for further fixation of fair rent. Anyway, on going

through the findings and reasoning given by both

authorities, we find absolutely no scope to invoke

revisional power to upset the finding of facts. The rent

control court adverted to the commission report and

evidence adduced on the side of the landlord and noted

that one of the tenants in the same building under the

same landlord is paying a rent similar to the rate fixed by

the rent control court.

These revisions fail and are dismissed accordingly.

Sd/-

A.MUHAMED MUSTAQUE JUDGE

Sd/-

P. KRISHNA KUMAR JUDGE

MJL

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter