IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 24"' DAY OF :~4ovm1::i1:R,2:3c3 { Q *
BEFQRE;
THE HGWBLE MR. JUSTECE A;§§**z¢§&'3) E;§%¥?L1a'%..Rfi.Er1-)ji:'kg'.v k %
HOUSE RENT REVISION 15E7f_IT!QNV}%¥c~'.V3f?v3 0:? goes
BETWEEN: % ; X F
Sri. Guiab, 42 ycaw 3
Sic Sri Syed Us§n&.:; .'* ;_ A '
N1}. 40 (Old " V
New "
Read, 3}_1iV£_t_iiIiagé!.r*'v.._» 9 __ - .
Bangalotwfiéfi £551 V PETFFIONER
{By gm. 11:3; ga¢a;¢h;¢ap§-4 Advocate)
A 'S;r:«i'. 35 years
Wfdféri. Nczcisr
_ No.21}, rm; Bumbtm
. .. . , ' Bazar, 'Shiitmjinagar
VL,Bm:ga%0fé-563 G53 RFZSPONUENT
._ Ski. M. L- Dayananda Kumar and Shit}, M. D. Raghunaih,
% _ H{\é1'x;*o<:at:es; far Cav&atnr;'Re$pcndent=)
$!§'$'#!!*
Thin: Hausa Rent Revision ?t'.2iiEiU1'I $5: filed tmdtsr Scttziiim 46
(1) sf Karnamka Rent Act against the Judment and Order ésied
5
P"-J
17.3.2005 passed in HRC N0. 1093422004 9:': {ha 31;; gr "gag 'XV
Additianai Smail Causeg Izzzzige, Mayohail Unit; j{S_r_C§:H_
Na. 19), aflowéizg the peiitiun flied undtzr Scciiun 2'?~.(2} (3.) (r) V'
(0) of Karnataka Rent Act of cvictien._
This pciiiicm having been hearld Ziiafiiirig
on far prcmouncement. of orde:*§;T'!T§j;is <i:;x'*3,;._ the Co:;t¥..d}3ii¥ei¢d'thé'~ *'
fo!!owing:- __
0 R :1!%*§'i2% F
Baird {ha Coumsel the rtspundcni.
2. Th: pctiiitsn under
seu:;on;A29}(2)(g;},{e) figégxammaka Rent Act, 1999
{haminafiég Act' for brcviiy) 1:}.-aiming as
the iagmikxrd of tin: premises under the ¢.x:.cupa.iiun of
W._ ,£h<;c.:Eudi;:g ihtfi <:icc£,:"ici£y zthargcs am} thai firm
5
3
p¢3£iii:.3m:r--ienani was in arrears of Jeni fnjm {kc date of pffirshasfi
{iii 7.7.2004.
Thu: pciiiiuner had resisied the c»5ic£it31}__'f§c£:i£ii}§'3~ T' V'
ground that he was a tenant under ufxtr
been paying rent to her frugfra' {he " i98i}~
rtssp-uudtmi was a stranger and 1i'h1v.§I'G WaS '21{§'i"t3IaV§§i0fiS;"I.ip of
landlord and tenant. Thercfikas so iij_1t3V£iif'\'?. £3If aiinmmenl uf tenancy
nor I1as~'L'1ié:' ;3tA:7i€i=}»[i13AfJ!:t:ti%i14~it§'!;.:;;éi:-1 any curmmuniczfiioil {rem
his landlferd in Viixigé respondent has faihad fie produce
2-my 1IA1aieriai”{(:; ;_~; app{3riA{E1c L4§3r;icn£iur; that that rcspondsni was the
fixndiufd in$fi’i’i’é uf 21 demand having been grade in this
further urged that iht: psziifiirmesr was 21 *3-rrmfl-i.§z”:ie
” ‘E:t&§iri'<:ss«§::tan ezkirzg out his iiveiihuod {min £331: busfixisss czarricd
V. ~2_3_;_§ ii; the said prttmiscs mi [km he would bc pm to grttasi hartiship if
VV 3?} ttvizsiiofi urdttr its passttd at 31:: iflsiancc 1)? the rtzspondem. Ii
furihtti' irdnspims that Smi..Kaérur1nisa, who is adméiicély {he
6
4
iandlusui ufthc peiiiioiwr had fled an cvicztiem petition againsfi {ht
pfiiitiflglfif in a 1333:: in HRC Nu.l802-451994 undm” Scciiqn 2l(a)
and (11) cf the Rm! Central Act, 1961 and tht: same wgés
by an order am; 4.11.3996. This was eha_::gng..egj ‘… {.’}l’f3″.
pakiiitmer in a revision pciition E3ff.’;fi5ft}*« ihiés ‘f’
3675199′? and digging the pendcmty uaf:i!*1 c_V_§aid »ft;~f%is§o.12
Sn1£.Ka.irunnisa having died, h<:r"}<r;Tga:§ rz:pI*esg::niai.ive Sv:3}wé said id
have sccld the property L"i.a.t:3udif.t.g Hike pciitioitx
whaguffi' g}i:t§i:"'S_.h%¥.'Basha by 3 sale deed éaicd
31.;2.1993;j –
¢ V” Cbuuscl ftgfihts ptsiigicmer in ihe abuvt’; said revision
*pei%i~iis.z.’: fizis cuuri, had siaicai this cimuntstamzc {£3 contend
ihafihe .1é:g2:.3Qkreprfiscliiaiisms <31' SmLKaimnni:-:3 had lusi righi,
,i1£3e pr i§:Et§res£ in {he pmperiy and [ha-refom. this order mi' evitiioa
was' $1 ntiiiiiy in the; hands; of Basket, whee had stzwequcnily
fiairchascd the piuperiy. This Cuuri had, (hr:-rezspoiz, issned 3.
diittcfion it} the Ctmrl of Smafl Causes iv.) wizard evidcnue in {his
8
5
regard and in submfi the same to this}; Couri. Act:ordiIji.–g3y, the
usriified copy (sf ihc: $336 deed in favum” cf S.M.Bashg..x$f:-Q:
in evidttnct: bcfort: the Cvuri uf Sinai! Causes, :.:v1_:3£?-.i:ht A$a1i1c wzis
transmitted to (hiss Cuurl. Kifhcreupfin, {3;3:z’:F§’
ailuw iht: revision pciiiizm of the-; §)tt:iiii{)’i1§3_f.£i!}d :;r.7i’ ::::f;§§§c:: :_§r:3t:§’~ ”
Uf tzviciimz ihai had bttttri [LI=’:1S15’»€§{§ i’:’i.’V:'{i’2fi?VV pefi¥.’i*:a§§T Fjjramghl by lain
Smiliairunziisa. This is ql!it_.:r which accurdfing
in their peifiioner, 4}-id nei.A’er1a%§I;: to ciaim as {he
iandiurdvof._ihe pi¢:2;§$3:s”u1§de:r his Lxsmtpalion. T112 Trig} Cami,
howtwtzr, hiaxfifigvvf:Su;*:5 iE’:’ai.”‘§hé refaiiunship uf landksrd and icnani
_ as bc§;§v§:é1; the ¥4esp;:;;_gi§:2£ and firm fiziiiioncr was esiablishcd and
fxéfiiitzr, zfcspondcznt had aisu tssiablishcd her case under
{he presczzi revisiun petition is flied.
K : Cifiunsci for the pcliiioncr vcthernmiiy mnittnds {hm [haze
— éii-‘§: glaring cimumsiances which the iriai wuri has averiooked in
” Qiowifig ihtt <:*:vict.ion peiiiixm. H is mnicadcd that the iandimd
hm! pumhased lht: pmpcriy an 3.3.2002 and whai £5 ptzrchased is a
Z
é
rcsidenliai properly with no refcrance £0 3. poriiun of the grupttriy'
undzzr {ha {.)£.t-%.:up*dii£}I',£ of the peiiiioaer which is admiiitzdiy being
uscd fez' cummensiai purpurscrs,
Further, the: tzviciiun peiiiiexn was bruughi in
that fixcrt: is. :30 nuiice of aiiummcrii either _§*:3::ffi'f£.§1£:».:}ami2:§i*<}.. p
Sx:si.Kairunnisa or {min the rcsporxdeni T¥,h7er€.v%a3V'n0':§ur
my rents, which is a ciruum3tar;i;:?"–§.§f;ui. wmzfd 1:331} éi%t::é:)g1:e..3d;32:?:3§. V '
ms to tint" §;a¢'i::1g*-gizzféhasegi the property which wuuiti
inciude {kc ggsggim s¢z;¢¢3a§eT%p;¢mim.
V_ _vTi1oii’1g,h ‘£.%::;’;.p%i.i§imiér had {Bed an t§§3p§i<;':'dii0}'l tsmgiar
#13 éhi.-': i"'§i9 9 Am, qucstigynéng the miaiiunship of
3.:cii*::,_%§{:n3: beiwtttsn {he peiiiioner and the rtzsptjnétmt and
ihfi :;.;g1Ina§v~ELs:_$%i’;’1g been ffijfifiiifiii by the Trial Cami, ihtt p6ii{ie.)13<:;'
H a revision pefiiiun in HRRP 5£$l,s'2005 and the 33.32%
_' ha$r'i33g7 been afitswcd, with 3, direction it: rauorgi evidance can
VT "hit§r3ui:ui0ry Appiicaimn nu.'v'IIL by an grder <§i.5,.I2006_, the
'Z.
iriai cuuri having pmcccded wiihoui proper cons.¥:gj§<sr*¢t§§§f1' '€.'r£'V
smna, {ht order ofwiciion is viiiaitrdg' A
I: is oonitsndcd ihai 111:: 'i}§:i3{..idc:i(i1§4 £}§:;:A is in V
dizspuitz as its appdreni Fijqnz "E)i5'E~.*,,fld4'i::I'if3':3 0f the
property said in have $16 ram-zpondcni as
evidenced at pcéiiiun schedule
prtsrnises 3561 the Trial Court has
prtmsfidfai the face: of such a serious
discrt:pa1:it=;¢: W gvhich the Triai Court has {ma
the alleged é':%<;is§i:1*:a:.<-.:' of 2–.£iandI0rd-ie:nan£ reiaiionship is with
"l"t3£"€:3I'V£'.'!.l'\:l..3£5E»'."€(} ihr; safe dtted of the respondent and the
it) have been issued in respcxzt of the petition
_ scheéuie p'ren3§§c$. This couid not have beam held sufficicni basis
H M " @t:sfz;bli:§?1s1hc rttlaiionship of iandlurd and tenant in the absence
.'_ &*qJf"a1Viiufi;:tnani of tenancy and the refercrzct: in (ht: documenis [<3 iht:
"–« u;::ééi'i{i<.rn scheduic pwmisms under ihc tJ<.:cupa;£i¢3n uf {hit pt:£§{i{}I'}(:3i'
as a tanant.
5
It is pointed out that thc: legal rcprttaztcntativec; Q1:
have admittedty sold the gmperty bearing
which the petition schcxiuttit property 3 :g’3t;£rji.’: ‘V
has said the schcdutc: pmparty [tinder L.
rcgistcrcd zsaitt deed dated 28.6.2{}{t§:i’;.’!tA?§’li:Uh tits Ex.R-16.
It is, tht3!'f:%f{)i'6, clear .:$a;:»;s {mt acid to this
respondent and this vquczgztibxx -- wuutd nut
arise'
TE: Tfiat the fact that Kairnnnisa was
not the Kh$te;§Lar.:;f as. per Ex;~:.R-2, R-3 and R-4. It
atttia .subsé§u6;:–£«”p-t)int at time that a rwtification deed is
contend that it is en account :31′ an inadvertent
of (me: Eahera bi found ptacc in the salt: deed in
:;ie.a’£d__-sit’ Kxzirunniaa and hence, the Khata vtzrtiticates was aim
_ ‘:1;&d:«t:fuf in the I}f:1Il’lt’: of Jahcm bi. T1153 was yet éiflfithtfi”
-»i;§$umsta,ncc which might £13 have weighed wit}: the Cami in not
madity accfipting the cententiun nut’ the resporxdent 2:2; 10 the ctaim
Z
9
of tenancy. These discmpancicrs tsharly required a dtfilfififld
erzquiry, by I’t:’;C’»¢3uI”i§t3 in 21 etivii wit, as to the {me 0wrat::I”-.<_Qf_iht;
premises, whu ccsuid chin} as the iantfiord 31' {he
absence of any ciear and exprms .t.3«i3:;um6;:='£. S_u;:Ir;"._VaV'
reiaiiumzhip and in this absttnce :31' an}5'.;:i{u3_rxé:I:cfi't. ;§f~t.g:zza£;§f§='_.
;n ma {Face uf the swera! a;m¢pag¢%;§:g in am :a,+.n§v_:£i{E':§'"ii&c£}s shat
are sci up by Eh: resputxdaiiig
i§V,V«iS'VT:'?2:;V.r;i;3j:::r fiééiiiiéiiéifiét ihéii*€hE: regpomieni had faiiad £0
t:?5i1:ib§E«ii'IVV"-'E}:IL'«: 3I§€:gi:::§3._j<. V$;i3é§Vi_:ii'IT,§,?:f3}6I1i for $61.? <3-z:c:u;r.=;t£iu:} 13.? this
p!'6lIliS_t';_?5. T§i233;tgh.ihé"v_réS:§{§o11dt:nt had siaicti that she want in
V. °:u;ci:§_"'a;§iit$z3 {if the «f9%31&'Iév1inir1g pwiiun? agrari. fmm {ha peiiiism
mi' fin: pmpcriy pumhascd by her, it is etémiiicd
ihai"%e: saéa:;~.rési;iing in a famed §!"t§mi3fi$ elsewhere and ihcrcfare,
V. . {i£f3,T¥"§S{3i)f1I;i£§!1i}'i%!£}: not came; to {he Ccruri wiih izimfi harzés and hits'
ought {:3 have bwrz néstgaittd Gfififiiiifigy, in the fighi of ihe;
" Either eimuxnsianctsta: w%1i¢:¥:t dcmensiraied fizai {ha £'£:Sp0§3{i%§i'IE.
ciaiming '$3 ihc Iamikarai was highly dcu'§if:,:§.
3
13
The Cuunzicl fur the pciifioner wtmid further cuniend that
even tinting the pcmicrzczy of Eht: prtzscni i”€¥éi’.S;i<3Ii _.;§'t3i§ii§§fl? 3
Cammissioner had been appointed by this CL3aré. i?.:a
patiiion schedule property. Acu0rdi:x.g}y,–.i=hc ' z
01' Laad nxzcrds, Ciiy Surve:y«2,
the Comlllissioncsr has submi{ia§"'–~,a
aicsngwith as sketch and ar§:v:~j 'ifii:iud§ng the
pciiiiun schedule pftfriisfisgi diasciose ihat
ihcrt: at}: safitxus=1£}Vi–3g:fcp*gm;%it::;_ in comparison wiih the Eilit: deeds
and the asiaiiajs 'pal x§£.'iJ.!"§ iI bf;»*§ rcspondeni.
,, ._§;T}1e~Cuuxinssfitifléétaufgi 3350 suck {(3 take ihizs cuuri ihrmsgh fiat:
<:x§{iL%r:;V1L:z+:v (sf to pvini uni the atimifled incunsisiencies in the
péiiiion a've§Vif:n§én£:s and inexplicable: siaiesmenm, which wouid
_rcndt:r ..fi1§::«:_ very evidence 0f the witness nebuitm:-2 and fiitsmfore,
":L:%;§z¢;:§§v§=cii:3n pusiiiion could not be said in have been supgxnricd by
egigcni evidcntsts in order to enairrrit fiat: Cuuri [<3 a,:.:§:€p£ the
V' landi<3r<§'::a gases.
5
1}
4. Tim Cuumsci for {he rtsprundcni on the {3i¥1t:_1’j””}:;§.=fI;VLi.,,’.__i
submii that insofar as the: doubt suughi in be <:a_:~:E ucf
the property and the tiik: of tilt: m§p0n§}t::k:l éifirf' iliglc
same are objmriiuns raised Eaefuti: 'i!*z§ £ria.i'v.s,;ouri aié, Wt'.;{_fi"'1il1£§~':in this. L'
regard, the respondent h__:».w§ng it-miiered..cvid¢fiutr_ics.'haeei £5631":
ubjctziiums and to suppejifé £he..<:i:~:i:n, them is rm
sabslaazcz: in ih¢vs:ijiiv–.€ as in
S{£3i.I’:3i¥fUl’1′{Tii:s%, %3ii3′?;i§g»fii§3§’ i§£’i’§{i£’I§t3, hawi:1g sexrured an cvéciimri
axrdtsr agéfinsi lhé ‘pciifi urs€}éf’~– an 411.1996 and £hercai1tr, the
;3neiiii.g§§§£:£:rL’. hav§:§gV._§:}»1al§e:nged iht’: same 352 way of 3, rtsvisiun
pz+:.£i{i’m ‘éu?1d_’i.§z…_ih:: rtwisimx pciiliun, {his G£3¥.i1’§ having caiicd fur
L-fuVr.£_%-yer’ .. Es;§(i3;1e;:g..~ as regards Kzzairuxmésrsa and hm” Ecgai
rc;:$;§;’:§:::rii;»:£5:’i_.é?t:::;;,Afhaving rtsiirlqtiishsd fiitsir iiiizz in éhe pmperiy in
¢ ‘ f fav=I;:ru’r ;){‘*=::}1’it.’§ Basha, under it saie deed daieci 33.12.1998 and this
_ é:-eats’? having aiiowcd {kc mvisiezgi ptaéiiion 1322 I=viI’a};2.2QGG, can die:
j “gm11u.é–3 that the exéciisn order txbiained by Kaimnnisa weuuid {mi
3
12
emzre it} {he bcntfil if {he raspundcni or that it Si(}|L>(i cxigibfishtrd
iiiai the pmpcriy was actuafiy purchatstzd by Basha in
scriuuts doubi whdhtzs” the respunécnt has aisu
pmptsriy, is stat at rest by the fact ih:::”i'”£%E£3′ b j ”
rt¢:s:p<3:;de11t is much szsbsequeni, nameig, as {:33 S.'3.,20{}?.. " ; 8a;-.:ha
has aim said agwfixer poriion aifu ihézt :sc¥3t:z£;§ie.T;V9}:=1'1}fr;f£j~} in 0:16
Faizai as on 28.6.2061 .*é~;i3._i§:§2 zzifitfii kftycg appear
{mm (ht: schcduis {U Lhai $326' sold by Barsha
is the i*r{_es£;:rn.AVV ;;§e:-riitgfzwé uymgxysiie property bearing no.-v10.
And thus, iiL4iS'£?§6€iF_{f!fli"§l1i§jr£§§p0Iidt'3!}i wag; in pessession L11' the
_ u£}1t:r§g3r£iz3n {Ji1'§_§Evt'?.(?f'{;'i't'$'i.'€73I'l"! side, as is apparent fmm the schtxiuit:
io. £;§':x: svavléaa .._in favour of the rersp<3n(ierz£ at Ex?-.?., which
iridicétss §}'i€i. j_W:§1-3i&§!"II bcyisndary 2-.25 sisxzsisiing of pmptsriy Said it.)
"Ba:-.:ha Sfibscqueniiy in 83:66 Faizai hy Basha. Any éctubi £3
V':L:_:§;_ga.r<i is lataiiy dismiied with the repori 01' fim Curzzmissiuner
hygfioduccd befort this Cuuri «keying the wndcazuy of ihiz; revision
VV petition dates} 7.9'2{)07 wherein the Cummissioncr, namciy, {he
Assisiargi Diwciur 01' Land Rt:mrd.s, City Sttrwy 220.2, win} has
3
14
or in any eihm” . Hentseg {hose rsgizsiertsd d:xm21′:eni:~.:’wuz:id have it:
be given ssrgzdtziwc.
The further cunicniicsn uf iht? Cm::1:st:l
mgards the respondent nut having c:i1 1_3st::3…i;3fjv c’ia,ifr: a3 ax I’:5;1d.!§.r.4}
fur ever {Wt} years 3116: the punzhagtz of ihr; ‘prQpcrv£§%,’..}:;*-._:;ui 3.331′ may >
grave significance; which _wuuId ihéhmsgfgyndéni to ciaim
ewici,i<:o11 of the miiiiaxncr. f:;r£h€ar iitifxighiiurx that than: is no
referenc<:" its «.the; p<%{ifi;it1n"'-$§:he<3:i§'6"Vp3"E3mis€s Ur fihai the saint: is
icziailtedvvfi}? the peV£iii{:a3éf1*.,. éiesfitg-:si.ing 3: dutch! on Ehe gmuizmnrsss
of i.Ir1c:_t:_Iaim '(if is 31231; {mi ieriabic fer Chfi masun
. "£ha{'i3"M*t;vid::I1Cé"'iin rtzeurd which is made available even
:§:V.;£:Eng' ih}3~.,:g£:n§i::1§::y if this rizvisiun peiiiian, to inéicait: thai the
pcfitéun §:'»_C}i'-'i'¥3'i'.,iAl$ premises falis within {ha bounds 0f the pmpcrty
.4 H " :' ' ' = sfisfhaséxi "by the respondent.
Insofar as the: Vcuniisrtiiun that tilt’: pvstitiuncr had shaiktngad
V’ the rclaiiunship :3? landlord and Ecnzmi and swan {hang}: them was
ax’: order, I*¢:jt:t:£ing {ha appiicaiimi under Section 43 of the Act and
5
15
{he same having bcen chaiiengcd before this co1rr{“:£333-z§L:’–.ri;,x)n
remand {(3 the Triai Cami for fresh wnsidcraiiifirr
application, the adicgalion that the Tria} Céurirrhas léin
urder an ihcr 331116′ is an inczurrcci a31d’7mis!cadi,ng” Siatiznieni.’
Subsaqucni to lht: order of Li_aivrcr<3" in'
ERR? 54132085, {he Q1' the Trial
Couri by an order (Aigiittij -ggggrientitrn that the
Trig} Court by this court is
inwrreci.
VFpFi3!tfi~;.. we p¢£iii{sinéAf..having pnxiuced ducsumcnts of liile,
‘ V’ wesfl aie§’rV.dtx:.r:msni:§v”‘{6Aindicate that [here was at bifurcaiéejn of
40?}, in respcci ef (ht: easiern and wcsiem
‘ porfitms I}g*spt§@:’iive§y and the rtsspurzdtsni was at purchasscr of ihe:
H ” §;:;p¢riy, absenw 91’ any aiiemmcni by the cratlwhiie: iandiord
‘_’_’r’~_L§f’._v}v1ér”A’Iega} rcprtztseniaiivcs dues ms: iake away {ha right 9f 81%
“..:VVVr¥3Sjp<3ndt:n£ to Sfifik tajtztstrrzcni of iht: peiiiioner 3:»; Sought in be
<:0r:£isI1(ix":d.
£
M eviction of the E_61’la!’}{ .
16
5. In this regarci, the Counsel places rcliazace on Station .109 cf
{hit Transfer of Pmpefiy Aesf, 1882, as Wei} as :1 dt:c:i:;i’u:;§:’~£his
Court in Siiva Uakfirt VS. Naganagiu, ILR 2694
contend £1121! by vimic of transfer (3.’f:’Iii’:-¥’.}fIf31’§§;I’li[}? “i§’i£3″ tiim_:§s,{‘¢:i’;v:rc ‘
wouid bem¢s this: rswntsr uf {he mmiaéazg bani? ii is 1f:§,3£_t3péx: ‘ i§:v:bf’*21_
tenant to dispute the: right of the {I’:~1:!’.§’:§.{‘€§I$t*:” £0 3′}V’i;:&§I}:.Efc{iVVl:i”,§:i’vl:lV”€’;’fiC(iUl1VV
pc£ii.im1 and ihal aE£un1m.:.=”-‘n.£_ is x::<;i£m::'1' égznjéii-§.it3n prééedent {(3 seek
'I'I:1"egfisf£h'c;-I_ fhc rtzzspcmdcirl has siated in this
petiiiem thafiritz is :~.tI:§',: in the main puriiun 0f the pmpcrty
V' '-of' 2,.§.;.'1t: pgfiiitfizé Sciiédule premises {bring a park, while it is on
rgtxiurti' {¥:;:€i£.V_'s§3€:AVT.3a}a:s iiving clscwhem in renicd prcmisms, wuuid
berm-fidtas of the respondent and that her claim
" '-Léjzgghi t<::'hz;v€ been rejactcd on the gmund. ihai she: had not £1)l'l]t3
-_’£{3._ i’;’$miA:1*£ wiih cican hands, is 3130 a cunieniéun ihai wsgauld
iiéiifisfiafily have la) be viewed in the: backzgxmtmi thai thee p6£iii<.3n
A schmiaie premises is in at bad state uf repair and fixe specific
é
1'?
gmand un which the pciitinn is firttught is {U 56%}: <:vit:£i0n_i_r__} urdcr
to cartry uni repairs and than for scif-Lxmupaiiem uf {he
It was, ilicmfortt, am it) bx: expccied £1131 iht;
continue 1:) five in the premises nub t&%it.hSianding.;Ehz§t’ £§1a_saincV”§s
in 3 dilapidated uundiiion. Thar: is no’:s:uE:s£.anoe bit; °aI}t’:géiii<§u.
sf want of bursa-fidts.
6. By way (sf rtzpiy, i3m”{:x:3L1n;~;ef”fe3nf_:§}iii?._i3c:£iii{5z’:é:r Vséuuid i1}’:§ii§i
that. fim-V”iii£ii)§’:g§§gf£en::§§§ “rt:ega£’ds iifégéiily is noi dispelled ai ail, as
even the-Cz)in1ni2::gii3:4:L§::E:4 before: this cmzri {fleets indicate
ixiconptiaéiezicieéés. ._Furi}1cr.*,’- flit: tvédcnce uf PW’-I and iht: gruszg
‘E-;1§L:’«fisis£’é%t;i VVV’:9i;xit:1nenis made in amssfimaxinaiiufi tzannui be
LL’?i€’sf_(3¥}iT1€:’h3s{V fekriészce {.0 the other dtxzumsnis.
Iz*1:;;<§i'a;r éa§; {he dispmsal L3!' Initszrhacuiury Applicaiiun m3.VIH,
j £,iI"£(}[t7:.I' fiéciiuz} <43 of {hm Aci and £116 aiieged sttpprcsmiun <3? iht:
Szfiiiizhy {he i:3t3{ii,'it3I1t3f is 110$ fair, as it is {mind in rctnsspcfii ihai
"{¥iQug§3 this applicaiiun had bccn dispuscd by an urdisr, aimed
14.32066, swan bcfort: the: ptsiiiétantsr wxaid wbiaiii a ctzréifieci mfzy
18
if {he urdrzr, the mass: gxsiiiion alga} sioud diSpi¥S€{3″_[}’f
impttgncé urdttz’ and ii is in ihis bdckgrmsmi that ih;:.iu pc%.i_€§§:3v33:%.§r
driven is chaiitsizgts {he order uzadgr””I:3it:r§t$;L2Ee;r;§; “.}’5~.;f)fi;t-iieitégziéign b
n§3.VHI as wall under Ehi: prcstcni
Cmmgci ff}? {he pt:’li£i0m:r, whihs’ i{3″pi_a{%:;.V§*e3.2;3::3£.:r: on {has
dfitifiiulifi F3[Ji}i”i6d in ‘ i 2f331 IQ’ 2303
Kai’: 4255, wuuid sgck ih3.i._%.§i€: .
‘?. IQVEEEE -33r§§i;kdfG§i”ui’*.ifii:se f2%{:’£”3 Vand cirtsulnsfianccg zmd the
rivet} adiiiefiéifins, > ff;_€§11;’!}§!ift3l1i-iEi¥id;{3Id staking to ciaim
cxs=is.;£it?iI.,0f §3′.’§iii§:§in<;§9'v.oii"'.ii2::: basis :3? {he sale: (iced EXP-2 and
~' r ,,¢;,¥:1;:+ £ié:;éd3–.£;§.' resiéficaéiéiéii «Ex.P-26 and uiher de_rL:u;m:n£::; cf iiékz in
:'¢:§fv1"&,V:V'2f:g4:'; :3{' khaia amiliax-paid raceipis, even though 33::
_ t:v£ci"i=:3n f;¢i§§§4§n has been bmugizi iwu yams 38.31" ihe pEi}"(§§'13$€; uf
,;:gr0p5c'z'"£y, wiihuui them being any aiécsmmtsrii of ttznarzcjg in
;{'22:Vx;f§.§i§i;A–0f ihfi mspondcni by ibis esrsiwhiia fisndiord, wmfid not be
iii infirmiiy which wmzld deftai iizc righi of ihe: rmpzsndezii $1}
ciaini mach m*ie:E.§i.*s;1.
~Z.
19
The furlh¢::r éispuie as it; 63:: identity’ Bf the
prctrzzfigcs in iht: cémnmsianct: ihai §”§§§’¥$ is raé”r’uifc:ri;fis::e”.§u éhit’ .L
ienanicd preniisiss under Ex.?-2 carzzim, fiiséifl lgri;3:;;é3f:£u
casi any dtmbi on ihis; aspcsci. 41:1 f:l.'{3}<' 'IC3fv-'t3£?i_., Cgéié-i2°a§'é$si:snei*
fiaving bet;-2'; appuinicd during ihgt–;–r§}1i<3.eiit;y csf §%i6'pf€§i;fii revisiors
p<::£i£it3z3 and the sketch bf?' aienxgwith his
rttpuri that ihtpt ~p§=:i:§l§{}1i;A_ exists within this
pmperiy puri:ir§a%§:?:':'d: E:~:.P–2 woziid sci ihai
e.:unireve.;fsy– 31 ztzszi; Liiscrepailcies ur incunsisientiécg, as
saughi in §e7's'«'§.:.§";"Vl uimsuai 'fiftthfiilliifitlifi by {he Countstzi
v fur ;:gt:§AiVii§g§;1t3r,AAia?<3:;:.§.£..§ «imi {mil So a prezsumpiiurs ihai the pciéiimz
ix noi. wiihin ihe bounds of iht: pruperiy
respondcnis umier E22?-«2.
AA relaliunship :31′ 1ar1ci§uz”<§ am} tenant hm=it2g been
' diigpuied, t:'s?tT:3;"2 by reesuursc {1} 2:1': Inierimzuiezy Appiicaiiun, in
u .:;A.no.WI} aside: Saméiun 43 cf the Kamaiaka Rent Act, £9539 zmd
ihe gains having bees: dismissed? after sustained cuniesi Ur: nneriis,
Z
{w
ihe pcfitiunésr scrctkiilg EU re:-zggiiaics the maiiar an that: very rgiaitriai
cufiiefiiiuiis is a ftiiiic eificmpi am ihe pafi of flit? peiéiiuneiff;
The ueiiitzntiufi ihai ihe duetnmeizis of
cmrgscqueizi i3'v"%3§'iiS ireaiirig Zahara Bi vr.::s"'iEm ;3ta.%§1¢::f,V'.<;zji"'V{¥i;:e'Vt:-ztfixeii;-,.: V b
and £31: beiaicd ai,ie2:np%.13n 61:: part u£':'{:i1__e ;?';+;:§.s;:a+«3:'2'(;¥g;v::ii"to
an aiieged rcciificaiiun {fwd {:3 :~;3ie1$5é'~i¥3c re::é;;3;we_,§Iii§¢~:.i1t 2-ii; iiié: uwmsr
in {he sitsad vi' Zahara 8% é!.'§{§-319.2%!"-'-i§Ai'i-'.'2§}%:ig'.I"i§..f»;.i§i(§ éfiuérilér E0 ssbfaizi
an ;:r:iarV'¢3:'."'t:':i§;'i;;§»:3:: '€:f;:i11n{ii.,%§:: éi€§3£3ij!'it§(3.
T}l€;¥"f£:§?1:§'iEi:aV"u$E'§i€_;f£A. = is a mgéabttred docuineszi wiiéch
_. _ waxaiafc §1:a%::: it) bé'g.%;u%m1 ghzt: crecicnce 333653 {her same i3 sari, aséde
fijgfa »5a§§4§'s:§m§3€:21_ge befure :1 Cuufi (sf iaw. Eifiniciz, iht: :.:<.3r;i:;:::iit.1::
ihai. "iii: vficgéigiiifiizis pmxiuccd by {he respssndani £0 tags and
_V:'supp<3ri~ infimzifiy imvizzg ficen uwierkagked by £311: iriai couri E2;
" ' — i_3=3.£_ 2: "$323536 n.
3336 furéher curzianiigxn 633%. $316 e¥t~.~:iwir2i§e ¥3.mi§:;srd
Kaimlinissa having ebiainefi 3:3 téfdtif £3? e\;i:::£iL>n agairis£ ihe
“>3
pciiiiuner and £}m same having bacn Sci ai naught by E33’i::k.’és;.–;t.trt in
an s:::«1r§§e:r rcssisiun pcliiityn and this scam having i&kgt.*3,_;:{)i t: £.h3::
fact Ehéi this petition schadule property alU1:g_v§iih i;z:3″g’s’«;’-If
properiy, <3? which ii. is a part, having
there is duuht as in $323 ¢;:re4im1fi.i*a3~_.;_ of i"'::s;fi:rn«§<~}:z';i,__'1:s msi";
ieimbkt havifig regard be £316 3m;1t£'e§"g<:ts,uf ei%<:n«[sé.' The a~:vit:iii.3::
urdm" obtained by Kairu11:i'isS;a 'was {afsj Lfii-;;".¥'§'..i 996 . The revision
pciiiiiyn chaiiengiig 33:3?" o;3{d:§;:~ aiicgmieci on
i4.IG.2§G92_ rsefihe $336 deed in favour of wit:
Basha. on A’i’!1′:<9;"'v.::i4ix;,::rrz2-;:£a:";c;t3 ihati the gait: of 2: pariion
_ of fgru-party by Basha is an 8.3.2002, while there is
'=_=,*-;«;i' ::n<3iI1_ve's*V3a:}ft.%"d_;:exi by Basha in favuur sf Una Faizai 0f the uihcr
pisfiiafi ;$f an 28-6.2091 wuuld not uniy (it7fII€3}fiSiI"'&El6
__fi1ai §3:1£*. €::,;%,riier urders are no iongcz" reievané, but it would aixo
V"-V'£1%#!I::::
V’ scheduit: pmmism: forms 3 wit.
5
ink
The furthtzr contention that the Bangaiere Mahanagara
?aIike had issued notice to the pwciiiiuner ii’) the t’»fl’i.’»4l..’»..i “§..””‘_l!Ei~’.V_ the
uwncr of the property nmnely, Zahara Bi had
of pruperty {axes and Ehercfortz, the raw: gayabléiii Bf 1.
prttmitstts in the occupation cf the pct£{i%;n€:§
{ha Bangaiorc Mahanagara P.*::Vii’:;.§iL””:e3.r»1<i {fiat fifiiifii énoihér' V
circurmsiance which dem9:1$lrai¢d"i§:§gl' ff!\(:'3–A.I.'t.'»E${I1#{}I'I'{Vi't'3£I§;' '%7ef&iS nui the
uwrmr of 111:: premises is aisul ;;::r$L'Vi,t£rr€1bE3_,ZE£ evidcni from the
sube;eqiis§:nl._w::i§€i:=V ihfiié Bi-' was inadvcrierztiy shuwn as the
purchaser imynlead "éhlt: "r££$_-..pdnden£ and that subsulucniiy, [ham
has "i:ifurt:£i[EunVV§}§'ihc pmpcriy into {he portion bcionging £0
anctthcr namciy, Faizzai who had purchased the
t3{i3t:f'V'[J0riit:;i:'j_ the submgttcni paymcni <31' iaxes read with the
deed would 23:01 tmabie {he peiiiiurzcr to xitrny ihc
V' -V ";fv::z{p§311;:dt:r;£':s {M6,
The further isimicniiun as rttgards the akxenctt £3? any
ailornnlcfli of imancy is cunccmeég by virtue vi' a pkin rttmiing {sf
8
ScciiL>n.iG9 uf £ht: Transfer :31′ Property Act, 1882,
whully unnecessary. The rcspundeni was is”: law :%I_£iii,l§::.§:
rawvery of piksisttfstsivfl of the leased
of owmtrtship alum. A l l
The asiaieraanls eliciied in’ elf PVJ-1
being incunsisicni nut alivancc the
peii£i<.:;'3e:"':s cast: iuldfsfeaii 'illé
'§'%_:cr¢fur;.%,'*S_:r. abme reasums, ii cargmsi be said {hm
{ht} Trial Ct.;;_fi any arm: in {he findings amived ai
in £.§32%:. i1rip=ugn<:d*er(lt:r.', There is In} rnerii, whaistsxwer, in {hi3
'p§{i'iii.3n=.;:nsif£li't:.._san1c is dismissed. Tht: itnani, lrmwcver, its
gfaaiéd lg March, 2009 to qtiit and deliver vacant
l<.p<)sse:ss:Ef§r: of [$16 peiitiun schedule pminisczs. The ;"t:+sp0n<ien£ is
he withdraw iht: amuum depaigzsiieii bcfare {his Cutsri, as
by this petitioner. This peéiiiéancr shall C-Giiiifliitt in pa}: rum {ill
V such time that the psciiiioncr quits and delivers vacmfi pozsxtrsgiaan
mi' {ha prcnxfxiazcs. If, in iht: t::vcn£g2o£ {ha }3C§§€ii.)IICi"' shuzzld dcfmzii
in such paymtanl, {ha mspundenl shaii be ai Eibeaffy "
execuiion in rccuvcr pusfsessivn.
RV