Citation : 2023 Latest Caselaw 9719 Mad
Judgement Date : 7 August, 2023
C.R.P.(NPD).No.2703 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 07.08.2023
CORAM
THE HONOURABLE MRS.JUSTICE BHAVANI SUBBAROYAN
C.R.P.(NPD).No.2703 of 2023
and C.M.P.No.16672 of 2023
Geetha Kuruvilla @
Geetha Susan ... Petitioner
Vs.
K.Selvaraj ... Respondent
PRAYER: This Civil Revision Petition has been filed under Section 25 of Tamil
Nadu Buildings (Lease and Rent Control) Act, 1960, against the judgment and
decree passed in R.C.A.No.65 of 2018 dated 01.08.2022 by the learned Rent
Control Appellate Authority Cum Principal Sub Judge, Coimbatore confirming the
fair and decreetal order passed in R.C.O.P.No.138 of 2011 dated 13.02.2018 by
the learned Rent Controller Cum I - Additional District Munsif at Coimbatore.
For Petitioner : Mr.V.Meenakshi Sundaram
ORDER
The Revision Petitioner is the tenant and the respondent is the landlord in
the R.C.O.P.
2. The respondent/landlord filed R.C.O.P.138 of 2011 under Section
10(2) (iii), 10(3)(i) of Tamil Nadu Buildings (Lease and Rent Control) Act, 2017
to evict the Revision Petitioner from the petition schedule mentioned property on
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD).No.2703 of 2023
the ground of own use and occupation. Before the Court below the respondent
examined himself as P.W.1 and the Revision Petitioner was examined as R.W.1
and Exhibits P1 to P6 were marked. After pursing the records, the Court below
allowed the petition vide its order dated 13.02.2018, directing the Revision
Petitioner to vacate the petition schedule mentioned premises and hand over the
possession of the petition mentioned property to the landlord within a period of
two months.
3. Aggrieved over the same, the Revision Petitioner preferred an
appeal in R.C.A.No.65 of 2018 before the Principal Subordinate Judge,
Coimbatore under Section 23 of the Tamil Nadu Buildings (Lease and Rent
Control) Act, 2017, praying to set aside the order of the Rent Controller in
R.C.O.P.138 of 2011, dated 13.02.2018. After scrutinising the records, the
learned Judge had dismissed the said appeal vide his order dated 01.08.2022,
directing the Revision Petitioner to vacate the petition mentioned premises and
hand over the same to the respondent/landlord. Challenging the same, the
Revision Petitioner has come forward with the present Civil Revision Petition.
4. Heard both sides and perused the materials available on record.
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD).No.2703 of 2023
5. On perusal of the records, it is seen that the Revision Petitioner was
a tenant under the respondent/landlord since 01.03.1999, on the basis of the oral
agreement. She has paid a sum of Rs.2,300/- per month as rent for occupying the
petition mentioned property. The respondent's son was doing higher studies in
Coimbatore and after completion of his higher studies, he sought to get placement
for a better job. Therefore, the respondent/landlord required the petition
mentioned property for his own need and occupation.
6. On the other hand, the Revision Petitioner is a statutory tenant under
the respondent/landlord since 1999 and he was regularly paying the rents. But the
landlord has filed the R.C.O.P for vacating the Revision Petitioner from the
petition mentioned property. The contention of the Revision Petitioner is that the
said building got damaged and it is in a dilapidated condition. Though the
respondent has not let-in any documentary evidence to prove that his son was
looking for a job in Coimbatore and that the Revision Petitioner proved through
the documentary evidence his desire to settle in Coimbatore.
7. Per contra, the learned counsel for the respondent submitted that
there was a rental agreement entered into between the parties in respect of the
petition schedule mentioned property. There was no dispute between the Revision
Petitioner regarding the quantum of the rent and towards the arrears of rent.
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD).No.2703 of 2023
According to the respondent/landlord he was working as a officer in a banking
sector and now he retired from service. According to the Revision Petitioner, at
the time of filing of R.C.O.P., he was aged about 65 years and she was working in
a export company located in Tiruppur. During the course of the cross-examination
the respondent, the Revision Petitioner was examined as R.W.1 in the R.C.O.P
proceedings before the Rent Controller. The Revision Petitioner had admitted that
she was travelling to and fro from Coimbatore to Tiruppur.
8. On further perusal of records, it reveals that there is no dispute
between the Revision Petitioner and the respondent regarding their relationship as
landlord and tenant. No evidence have been adduced so as to show that the
landlord is having other properties in Coimbatore. Moreover, in her chief evidence
and proof affidavit in para 4, she had deposed that the landlord is not related to
Coimbatore and purchased the property as an investment.
9. Per contra the landlord has proved his case that he needs the petition
scheduled mentioned property for his own use and occupation to settle down for
better opportunities for his son. Even though the report of the Advocate
Commissioner have not been marked as one of the exhibits in the R.C.O.P
proceedings, the report of the Advocate Commissioner shows and confirms the
contentions of the landlord that the building is required for repair work and for his
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD).No.2703 of 2023
own use and occupation. Hence, there is no illegality and irregularity in the order
passed.
10. In view of the above discussions, the Revision Petitioner is directed
to vacate the petition mentioned property on or before 30.11.2023, failing which
the respondent/landlord is at liberty to evict the Revision Petitioner with the help
of the Police Officials. No Costs. Consequently, connected miscellaneous petition
is closed. With the above direction, this Civil Revision Petition is disposed of.
07.08.2023
Index:Yes/No Internet:Yes/No Speaking Order/Non Speaking Order
gba
To
1.The Rent Control Appellate Authority Cum Principal Sub Judge, Coimbatore
2. The Additional District Munsif -I, Coimbatore.
https://www.mhc.tn.gov.in/judis
C.R.P.(NPD).No.2703 of 2023
V.BHAVANI SUBBAROYAN., J.
gba
C.R.P.(NPD).No.2703 of 2023 and C.M.P.No.16672 of 2023
07.08.2023
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!