Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashik vs A. Noor Muhammed
2025 Latest Caselaw 711 Ker

Citation : 2025 Latest Caselaw 711 Ker
Judgement Date : 8 July, 2025

Kerala High Court

Ashik vs A. Noor Muhammed on 8 July, 2025

Author: A.Muhamed Mustaque
Bench: A.Muhamed Mustaque
R.C. Rev. No. 17 & 21 of 2025         :1:


                                                           2025:KER:50004


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

              THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                            &

                   THE HONOURABLE MR. JUSTICE JOHNSON JOHN

            TUESDAY, THE 8TH DAY OF JULY 2025 / 17TH ASHADHA, 1947

                                RCREV. NO. 17 OF 2025

       AGAINST THE JUDGMENT DATED 26.07.2024 IN RCA NO.5 OF 2024 OF RENT
CONTROL APPELLATE AUTHORITY/DISTRICT COURT, PALAKKAD ARISING OUT OF THE
ORDER DATED 22.12.2023 IN RCP NO.2 OF 2022 OF RENT CONTROL COURT,
PALAKKAD

REVISION PETITIONER:

             ASHIK, AGED 35 YEARS, S/O UMMER, PROPRIETOR, PRINCE WATCH, TB
             ROAD, PALAKKAD POST, PALAKKAD DISTRICT, PIN - 678 001.

             BY ADVS.
             SHRI.SARATH M.S.
             SRI.B.PREMNATH (E)

RESPONDENTS/RESPONDENTS/PETITIONERS:

      1      A. NOOR MUHAMMED, AGED 57 YEARS, S/O LATE N. ABDUL MUTHALIF,
             'MANR HOUSE', M.A. LANE, NEAR T.B. ROAD, PALAKKAD POST,
             PALAKKAD DISTRICT, PIN - 678 001.
      2      A. SADIQ AHAMMED, AGED 55 YEARS, S/O LATE N. ABDUL MUTHALIF,
             'MANR HOUSE', M.A. LANE, NEAR T.B. ROAD, PALAKKAD POST,
             PALAKKAD DISTRICT, PIN - 678 001.

             BY ADVS.
             SRI.BIJO FRANCIS
             SHRI.T.R.ANIL VENUGOPAL
             SRI.JOSE KURIAKOSE (VILANGATTIL)
             SRI.LUIZ GODWIN D COUTH


       THIS RENT CONTROL REVISION HAVING COME UP FOR ADMISSION ON

08.07.2025, ALONG WITH R.C Rev. No.21 of 2025,THE COURT ON THE SAME DAY

DELIVERED THE FOLLOWING:
 R.C. Rev. No. 17 & 21 of 2025         :2:


                                                              2025:KER:50004


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

                THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                            &

                   THE HONOURABLE MR. JUSTICE JOHNSON JOHN

              TUESDAY, THE 8TH DAY OF JULY 2025 / 17TH ASHADHA, 1947

                                RCREV. NO. 21 OF 2025

       AGAINST THE JUDGMENT DATED 26.07.2024 IN RCA NO.6 OF 2024 OF RENT
CONTROL APPELLATE AUTHORITY/DISTRICT COURT, PALAKKAD ARISING OUT OF THE
ORDER/JUDGMENT DATED 22.12.2023 IN RCP NO.3 OF 2022 OF RENT CONTROL
COURT, PALAKKAD

REVISION PETITIONER/APPELLANT/RESPONDENT:

               ANEESH, AGED 40 YEARS, S/O NARAYANAN, PROPRIETOR OF ANILA
               JEWELLERY, TB ROAD, PALAKKAD POST, PALAKKAD DISTRICT, PIN -
               678 001.

               BY ADVS.
               SHRI.SARATH M.S.
               SRI.B.PREMNATH (E)

RESPONDENTS/RESPONDENTS/PETITIONERS:

      1        A. NOOR MUHAMMED, AGED 57 YEARS, S/O LATE N. ABDUL MUTHALIF,
               'MANR HOUSE', M.A. LANE, NEAR T.B. ROAD, PALAKKAD POST,
               PALAKKAD DISTRICT, PIN - 678 001.

      2        A. SADIQ AHAMMED, AGED 55 YEARS
               S/O LATE N. ABDUL MUTHALIF, 'MANR HOUSE', M.A. LANE, NEAR T.B.
               ROAD, PALAKKAD POST, PALAKKAD DISTRICT, PIN - 678 001.

               BY ADVS.
               SRI.BIJO FRANCIS
               SHRI.T.R.ANIL VENUGOPAL
               SRI.JOSE KURIAKOSE (VILANGATTIL)


       THIS RENT CONTROL REVISION HAVING COME UP FOR ADMISSION ON

08.07.2025,    ALONG WITH R.C Rev. No.17 of 2025, THE COURT ON THE SAME DAY

DELIVERED      THE FOLLOWING:
 R.C. Rev. No. 17 & 21 of 2025      :3:


                                                            2025:KER:50004


           A.MUHAMED MUSTAQUE & JOHNSON JOHN, JJ.
           ---------------------------------------------------------
                      R.C. Rev. Nos. 17 & 21 of 2025
            ---------------------------------------------------------
                      Dated this the 8th day of July, 2025

                                  ORDER

Johnson John, J.

The revision petitioners are the tenants and they are challenging

the concurrent orders of eviction under Section 11(3) of the Kerala

Buildings (Lease and Rent Control) Act, 1965 ('the Act' for short) by the

Rent Control Court and the Rent Control Appellate Authority.

2. The landlords filed R.C.P. Nos. 2 and 3 of 2022 against the

respective tenants and in R.C.P. No. 3 of 2022, eviction was also sought

under Section 11(2)(b) of the Act. The order of eviction under Section

11(2)(b) of the Act in R.C.P. No. 3 of 2022 was set aside by the

appellate authority in RCA No. 6 of 2024 on the ground that the entire

arrears of rent as mentioned in the notice has been cleared. But, the

Rent Control Appellate Authority confirmed the order of eviction under

Section 11(3) of the Act as per the common judgment in RCA Nos. 5 and

6 of 2024.

2025:KER:50004

3. Heard both sides.

4. The bona fide need put forward is that the son of the landlord

needs vacant possession of both the rooms for conducting business of

mobile phones and accessories. The respective tenants contended that

the need alleged is not bona fide and that the same is only a ruse for

eviction. The respective tenants also claimed the benefit of the provisos

to Section 11(3) of the Act. The Rent Control Court and the appellate

authority found that the evidence of PW1 that his son intends to start a

business of mobile phones and accessories in his native place, is real and

genuine.

5. It is in evidence that the son of PW1 has completed B. Com

course and studied for one year in London and thereafter, went to Dubai.

It is the case of the landlord that his son was not able to start any

business in partnership at Dubai and he intends to start the proposed

business in the petition schedule rooms. The Rent Control Court and the

appellate authority also considered the contention of the respective

tenants that they are entitled for the benefit of the provisos to Section

2025:KER:50004

11(3) of the Act and found that the tenants have not succeeded in

proving that the landlord is in possession of any other building sufficient

for starting the proposed business.

6. The burden is on the tenants to prove both the ingredients of

the second proviso to Section 11(3) of the Act. Even though, the

respective tenants were examined as RWs 1 and 2, it can be seen that

they have not adduced any satisfactory evidence regarding the income

derived from the business conducted in the petition schedule rooms. In

that circumstance, we also find no reason to disagree with the finding of

the Rent Control Court and the Rent Control Appellate Authority that the

tenants are not entitled for the benefit of the second proviso to Section

11(3) of the Act. There is no illegality or impropriety in the impugned

orders of the Rent Control Court and the Rent Control Appellate

authority warranting interference in revision.

7. In the result, the revision petitions are dismissed.

However, the revision petitioners/tenants are granted three

months' time from today to vacate the petition schedule rooms, on

condition that they shall file unconditional undertakings before the Rent

2025:KER:50004

Control Court, within four weeks from today, that they shall vacate the

petition schedule rooms within a period of three months and also shall

pay the arrears of rent, if any, within the aforesaid time limit and

continue to pay the monthly rent till they vacates the petition schedule

rooms.

sd/-

A.MUHAMED MUSTAQUE, JUDGE.

sd/-

JOHNSON JOHN, JUDGE.

Rv

 
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 : IDRC

 
 
Latestlaws Newsletter