Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zakariya vs P.U. Sidhique
2025 Latest Caselaw 6141 Ker

Citation : 2025 Latest Caselaw 6141 Ker
Judgement Date : 22 May, 2025

Kerala High Court

Zakariya vs P.U. Sidhique on 22 May, 2025

Author: A.Muhamed Mustaque
Bench: A.Muhamed Mustaque
RCREV.NOs.102 OF 2025 &
114 OF 2025                     1             2025:KER:35415
          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

       THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                              &

          THE HONOURABLE MR. JUSTICE JOHNSON JOHN

   THURSDAY, THE 22ND DAY OF MAY 2025 / 1ST JYAISHTA, 1947

                   RCREV. NO. 102 OF 2025

      AGAINST THE JUDGMENT DATED 19.03.2025 IN RCA NO.72 OF

 2024 OF ADDITIONAL DISTRICT COURT & SESSIONS COURT - VIII,

 ERNAKULAM/IV ADDITIONAL MACT, ERNAKULAM ARISING OUT OF THE

    ORDER DATED 07.11.2024 IN RCP NO.187 OF 2020 OF III

     ADDITIONAL MUNSIFF COURT, ERNAKULAM (RENT CONTROL)

REVISION PETITIONER/APPELLANT/RESPONDENT :

         ZAKARIYA
         AGED 54 YEARS
         S/O ABDUL RAHIMAN,
         BUSINESS,
         AYYARIL HOUSE,
         V.K BAVA LANE,
         SRM ROAD,
         ERNAKULAM,
         ERNAKULAM VILLAGE,
         KANAYANNUR TALUK,
         COCHIN,
         PIN - 682018


         BY ADVS.
         K.R.VINOD
         M.S.LETHA
         ANUROS MARTIN
         ATHIRA K.S.
 RCREV.NOs.102 OF 2025 &
114 OF 2025                     2               2025:KER:35415



RESPONDENTS/RESPONDENTS/PETITIONERS :

    1    P.U.SIDHIQUE
         BUSINESS, S/O P.M UMMER,
         PAPPUTATHU HOUSE, KRISHNASWAMI ROAD,
         PULLEPADY, ERNAKULAM VILLAGE,
         KANAYANNUR TALUK, KOCHI, PIN - 682031

    2    P.H.SUBAIDHA
         W/O P.U. SIDHIQUE, PAPPUTATHU HOUSE,
         KRISHNASWAMI ROAD, PULLEPADY,
         ERNAKULAM VILLAGE, KANAYANNUR TALUK,
         KOCHI, PIN - 682031

    3    P.S. NIHAS
         S/O. P.U SIDHIQUE, PAPPUTATHU HOUSE,
         KRISHNASWAMI ROAD, PULLEPADY,
         ERNAKULAM VILLAGE, KANAYANNUR TALUK,
         KOCHI, PIN - 682031



     THIS RENT CONTROL REVISION HAVING COME UP FOR ADMISSION
ON 22.05.2025, ALONG WITH RCRev..114/2025, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 RCREV.NOs.102 OF 2025 &
114 OF 2025                         3           2025:KER:35415

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

       THE HONOURABLE MR. JUSTICE A.MUHAMED MUSTAQUE

                                &

          THE HONOURABLE MR. JUSTICE JOHNSON JOHN

   THURSDAY, THE 22ND DAY OF MAY 2025 / 1ST JYAISHTA, 1947

                   RCREV. NO. 114 OF 2025

      AGAINST THE JUDGMENT DATED 19.03.2025 IN RCA NO.71 OF

  2024 OF ADDITIONAL DISTRICT COURT & SESSIONS COURT-VIII,

 ERNAKULAM/IV ADDITIONAL MACT, ERNAKULAM ARISING OUT OF THE

    ORDER DATED 07.11.2024 IN RCP NO.188 OF 2020 OF III

     ADDITIONAL MUNSIFF COURT, ERNAKULAM (RENT CONTROL)

REVISION PETITIONER(S)/APPELLANT/RESPONDENT :

         ZAKARIYA
         AGED 54 YEARS
         S/O ABDUL RAHIMAN,
         BUSINESS,
         AYYARIL HOUSE,
         V.K BAVA LANE,
         SRM ROAD, ERNAKULAM,
         ERNAKULAM VILLAGE,
         KANAYANNUR TALUK,
         COCHIN, PIN - 682018


         BY ADVS.
         K.R.VINOD
         M.S.LETHA
         ANUROS MARTIN
         ATHIRA K.S.
 RCREV.NOs.102 OF 2025 &
114 OF 2025                     4               2025:KER:35415

RESPONDENT(S)/RESPONDENT/PETTIIONER :

    1    P.U.SIDHIQUE
         BUSINESS, S/O P.M UMMER, PAPPUTATHU HOUSE,
         KRISHNASWAMI ROAD, PULLEPADY,
         ERNAKULAM VILLAGE, KANAYANNUR TALUK,
         KOCHI, PIN - 682031

    2    P.H.SUBAIDHA
         W/O P.U.SIDHIQUE, PAPPUTATHU HOUSE,
         KRISHNASWAMI ROAD, PULLEPADY,
         ERNAKULAM VILLAGE, KANAYANNUR TALUK,
         KOCHI, PIN - 682031

    3    P.S. NIHAS
         S/O.P.U SIDHIQUE, PAPPUTATHU HOUSE,
         KRISHNASWAMI ROAD, PULLEPADY,
         ERNAKULAM VILLAGE, KANAYANNUR TALUK,
         KOCHI, PIN - 682031



     THIS RENT CONTROL REVISION HAVING COME UP FOR ADMISSION
ON 22.05.2025, ALONG WITH RCRev..102/2025, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 RCREV.NOs.102 OF 2025 &
114 OF 2025                      5             2025:KER:35415
                          ORDER

A.Muhamed Mustaque, J.

These revisions are at the instance of the tenant. It

is unfortunate that the Appellate Authority, without looking at

the Larger Bench decision as well as the Division Bench

decision of this Court, proceeded to stop the proceedings in

the appeal, holding that the tenant failed to deposit the rent

arrears as ordered by the Rent Control Court in proceedings

initiated under Section 12(1) of the Kerala Buildings (Lease

and Rent Control) Act, 1965 (hereinafter referred to as 'the

Act'), eventhough no such application was filed before the

Appellate Court under Section 12(1) of the Act. If there was

an application filed under Section 12(1) of the Act, no doubt

the Appellate Authority could have passed an order stopping

the proceedings, consequent upon non-compliance with the

direction under Section 12(1) of the Act. The question is

whether there is any condition precedent to deposit the rent

arrears, as ordered by the Rent Control Court under Section

12(3) of the Act, while considering an appeal under Section RCREV.NOs.102 OF 2025 & 114 OF 2025 6 2025:KER:35415 18 of the Act. There is no law which contemplates such a

condition precedent. (See the judgment of the Division Bench

of this Court in Suvarna v. Ibrahimkutty and Others

[2021(6) KHC 250]).

2. The learned counsel for the respondents/landlord

tried to rely on the Larger Bench decision of this Court in

Zeenath Ibrahim v. Joy Daniel [2024 (7) KHC 195]. In

fact, the Larger Bench only decided the question whether an

application under Section 12(1) of the Act is maintainable in

an appeal preferred under Section 18 of the Act, challenging

an order passed under Section 12(3) of the Act. The Larger

Bench held that such an application is maintainable. That

means, in order to stop all the proceedings in an appeal

under Section 18 of the Act, there must be an application

under Section 12(1) of the Act and without such an

application under Section 12(1) of the Act, the Appellate

Court cannot dispose of the appeal or stop the proceedings

based on the orders passed by the Rent Control Court. It is

possible that a perverse order may be passed by the Rent RCREV.NOs.102 OF 2025 & 114 OF 2025 7 2025:KER:35415 Control Court, and the Appellate Court will have to apply its

mind under Section 12(1) of the Act to decide whether a

direction to pay the admitted arrears of rent should be

passed or not. It is for the Appellate Court to decide whether

such a direction under Section 12(1) should be passed. If

such an application is not filed, the Appellate Court will have

to decide the matter on its merit in regard to the legality of

the order passed under Section 12(3) of the Act. Without

such an application, the Court cannot stop the entire

proceedings and reject the case of the tenant. The Appellate

Authority has bypassed all the procedures contemplated

under the law while deciding this appeal. In fact, the matter

ought to have been decided on its merit itself instead of

passing such an order. The appellate authority could have

disposed of the appeal itself on merits within the time taken

by it to pass the impugned order. We deprecate the practice

of the Rent Control Appellate Authority adopting such a

shortcut method overlooking the decisions of the Larger

Bench and Division Bench of this Court.

RCREV.NOs.102 OF 2025 & 114 OF 2025 8 2025:KER:35415

3. Accordingly, the impugned order is set aside, and

the appeal is restored to files. We direct the Appellate

Authority to dispose of the appeal in accordance with law

within four weeks from the date of appearance. However, if

any application is filed under Section 12(1) of the Act, the

same shall also be considered in accordance with law. Till the

above relief is worked out, we direct that the execution

proceedings shall be kept in abeyance.

The parties are directed to appear before the

appellate authority on 02.06.2025.

These Rent Control Revision Petitions are disposed of

as above.

Sd/-

A.MUHAMED MUSTAQUE, JUDGE

Sd/-

JOHNSON JOHN, JUDGE rkj

 
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