Citation : 2022 Latest Caselaw 8349 Mad
Judgement Date : 21 April, 2022
C.R.P.(NPD) No.2064 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 21.04.2022
CORAM : JUSTICE N.SESHASAYEE
C.R.P.(NPD) No.2064 of 2021
and C.M.P.No.15710 of 2021
K.Elumalai ... Petitioner / Appellant / Respondent
Vs.
S.Nirmala
Court Receiver .. Respondent / Respondent / Petitioner
Prayer : Civil Revision Petition filed under Section 25 of the Tamil Nadu
Buildings (Lease and Rent Control) Act, 1960 praying to set aside the order
dated 16.02.2021 in R.C.A.No.353 of 2012 on the file of IX Judge, Small
Causes Court, Chennai, confirming the order dated 22.12.2011 in
R.C.O.P.No.1233 of 2009 on the file of X Judge, Small Causes Court,
Chennai.
For Petitioner : Mr.V.Subramani
For Respondent : Mr.P.Rajendra Kumar
https://www.mhc.tn.gov.in/judis
1/7
C.R.P.(NPD) No.2064 of 2021
ORDER
The landlord has moved the Rent Controller in R.C.O.P.No.1233/2009 for
fixing fair rent for a non-residential building, of which, the revision
petitioner is a tenant. The Rent Controller fixed the fair rent vide his order
dated 22.12.2011, at Rs.1,526/- per month based on 2009 value.
Challenging the same, the tenant/revision petitioner preferred RCA.No.353
of 2012, and that came to be dismissed vide order of the appellate Court
dated 16.02.2021. This is under challenge in the present revision.
2. The core contention of the revision petitioner is that:
● R.C.O.P.No.1233/2009 was filed by the receiver of the property
appointed by this Court in an application in A.No.647 of 2008 in
C.S.No.849 of 2000, but the authority of the eviction petitioner /
receiver of the property is limited only to collection of rent from the
tenants, and no more. Hence the eviction petitioner exceeded the
limit of her authority when she instituted an application for fixing of
rent.
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD) No.2064 of 2021
● The appellate authority had failed to consider that the Rent
Controller has passed an order, without the eviction petitioner /
receiver of the property providing the market value of the property,
cost of construction, and the materials used for the construction of
the property.
He relied on the ratio in Balbir Anand & Ors. Vs. Ram Jawaya Kapoor &
Ors. [AIR 1960 Raj 192 : RLW 1960 Raj 334]
3. Per contra, the counsel for the respondent / receiver of the property
would submit that:
● Clause-6 of Paragraph No.2 of the order dated 12.02.2008 in
A.No.647 of 2008 in C.S.No.849 of 2000, categorically stipulates
that the receiver has the power to file and defend suits. Indeed, the
receiver is a party-receiver in a partition suit which she has instituted,
in which a preliminary decree too has been passed, and she has her
share in the property. Even dehors her receivership, she is entitled to
a fractional share in the property.
● So far as the other contentions of the tenant / revision petitioner are
concerned, they are particularly passed on factual details and this
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD) No.2064 of 2021
Court may not examine the facts meticulously in its revisional
jurisdiction.
He also placed reliance on the judgment of the Hon'ble Supreme Court in
Hindustan Petroleum Corporation Ltd., Vs. Dilbahar Singh [(2014) 9
SCC 78].
4. In the course of the argument, this Court is informed that the landlord
has since filed RCOP.No.524/2018 for eviction on the ground of default in
payment of differential rent, and after contest, this RCOP was allowed, and
the tenant has preferred an appeal in RCA.No.766/2018, and the same is
pending before the appellate authority. In this, the tenant is said to have
paid 50% of the differential rent payable.
5.1 The property is in Chennai. This Court is dealing with the matter
where the fair rent was fixed at 2009 prices and its fairness is now being
challenged in this revision, after 13 years, when the market price is
multiplied by manifolds. It is in this background when this Court analyses
the case of the revision petitioner, it has to be stated on facts that this Court
does not find any material to hold that the Tribunals below, more
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD) No.2064 of 2021
particularly, the Rent Control Appellate Authority's order is improper,
irregular, or illegal as to warrant interference by this Court.
5.2 Turning to the second leg of the petitioner's contention that the
respondent / receiver of the property has acted beyond her authority is
concerned, this Court finds from the copy of the order passed by this Court
in A.No.647 of 2008 in C.S.No.849 of 2000, that it has granted authority to
the receiver to institute and defend suits.
6. In fine, this Court does not find any merit in the revision filed by the
tenant, and the revision is dismissed. No costs. Consequently, connected
miscellaneous petition is closed.
21.04.2022
Index : Yes / No Internet : Yes / No Speaking order / Non-speaking order
ds
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD) No.2064 of 2021
To:
1.The Judge IX Small Causes Court Chennai.
2.The Judge X Small Causes Court Chennai.
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD) No.2064 of 2021
N.SESHASAYEE.J.,
ds
C.R.P.(NPD) No.2064 of 2021
21.04.2022
https://www.mhc.tn.gov.in/judis
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!