IN THE HIGH cover as KARNATAKA AT BANéA:;¢}.éE
amen T:-as mg 10*" DAY't§'F"Juf~3'£-I, %
BEFORE L
we HUMBLE MRJUSTICE sH.w*rANA&ducAn
H.iI2_,I2..:?;~:s;0.;.25
}3$'!"WEEN:
Jémardhan
S/0 Krishna.p?pé«.__ '
Aged 41 .
Tenant _i§1'~I¥.iS}§€Ct c";:':'~';, » V
Pmmistts beaiifig .' .
No.3?3;. B, re. c:;.'mp;ax .. '
KR. Hoapital ..Pe'rjti.one1"
(By S;-i s.N.%B:1;at,vA:1v.';;%
.' V. A. H ..... -A N
" ._ Age 1\kIé§i<;v_1*
'XV/0 Lfistagahhushan
7,2. N. méshanm
' .. Age Major
" _ S";'=.o late Nagabhushan
5 Age Major
D] 0 late Nagabhushan
A3} are R/a 530.973
7&5 Main, 3% Stage
Gokuiam, Mysom. ..Rcs}mnd¢nig. _? '
(By Sri 'I'.N. Raghupathi, Adv.)
This HER? is filed undar S§.c.:t_io11.}__--'1'VE§"'e:F_" the "
against the judgment and decrae clatad' '2:'2~.2(}O8_"pa_3.sedV
Rent. Revision No.22/2006 on they fi}¢'*of' fl};-_
Judge, Mywm, dimtxissing the, petiticsjl 'agztd égaixigt the
ordm' dated 1?-1-2966 passiidén HRC': No,12*g'i2{I€}4_VVoH3 the , *
file of the {II Add}. I Civil JudgC"-{Ji:.Dn.), aiifiiwiilg the
petition filed undar $ectio;1"'., i£'?f{?){1~),' .. 1*} W.
Scctionfl-2(6) ofthe K.R.:" get, 1.999.
Tliiifi HRRP gin" fr:;i"::'ac:1:i13é$:aLi<5;3A, this day the
Court made the fAo_1lowing:.~.~._ ' 7 .. ' Q *
«9;R'n "E x
.§_{a.I1d1ords Of the premises in
q13.estic}I1,V -x§?11i¢f;_," 'fiia petitioner is the tenant.
v _ Re$,_1f:0{1é1ar;ts «eviction petifion unéer Section
{;'=}(_33._{1}{aj::"1*,!w. Setzti-an 42(6) af 1:316 Karnataka Rent
eviction of the petitienar hfiffiill. The
~. after héaring the pa;{'ti€:f:§, aikswed the
A " ' petition and directed the petitioner hereirl to
{facate the premises. The said order is confirmad by the
District Court on the gonad that the tenant has net
V"
,3.
obtained the Ieavé of the Court ta contest
contemplated under Section 42(6) cf the K
Act.
2. The records discloV»::=ss-::VL t1_3at £116 fi1jSi,: fi§$'p3r;§ent " V L'
herein is the wido'xag'.--~ 3. §are the
children. Respondagita Graduatte in
Computer 2 ta devtalap
business iii' petition is filed by '(ha
landlgrrdé; Prtzivision store in the
I}I'e3}1i§FS 13:1 quésfiexig V « _. ., é "
, Undiir 31 of the Kaniataka Rent Act,
] t;1¢%%:an;mady, being the widaw, has got the right to
.ifi:media'teiy"?;;fécover possession of the premises. The
evififiniifi .511 recerd amply makes it clear that the
V' V. lalidlfifiis need the premises far tlleir awn use and
9¢§:il:pa'{i0n. Second respondent herein though is
2 .'”HWorki11g in Sffilth indian Paper Mills, Naxijangud, he
P/3
v5»
catena of decisions of this Court that the tenam:[ }”;as.._to
abtain the leave of ths Court 13.1″id€i’ Se{:ti0I;—-4’§fi
Kamataka Rent Act. if such leave, is ” ”
thfi tenant cannot contest the I:1*t&8.1;’.7;’-_E’:1’A~it_:i”S
that the tfinant has for .;3vi€:ticiI1* ‘
petitien. If leave is got by ‘t_f.3Ilaf1f’.’tii}HC}£)§1t€St {ha
matter, it is deemed fag: {ha naed of
the 1an:rds.4 h1__’ the tenant did
119′ 0bt3313″‘ii”3<_ Vtcigontest the matteI'.
Though tI1e T1f*;a1_»'i1as -permitted the tenant to £116:
staten1eI?Lt__ GE and to lead evidtznce on his
§h€§ not be of much help to this:
‘ pefjtiQner,’«.,%Vii1asmuch as the tenant has not complied
H (6) of the Kmnataka Rent Act. Apart
frdiix z filéfitfi of the matter, on this gonad als-cs
x ‘A ~ of the landlords neads to be alifiwed and
Aigofiéequenfly bath the Courts beiew are justified in
‘aflowhag the evictioxz petition. Hence, this Court does
A/5
.5.
not find any gmund to irlterfere with the
order.
Accordingly, petition is
Sri S.N.Bhat, learned advocats
the petitioner submits that’ be
granted 120 the ‘préiiiisks. The
same: is opposecl’ by advocate
appearing A of ii:i’;§§;tici–1<;£'ds-réspondants.
Since the terxaakgt a pfiévision store, he may be
given S«€)}LIl€:V finding an aiterznative
£1{3C{3II.'.1I¥10€1E3;f3.0Ji1."v}LI} i::1yT¢::€)nsidered mpixaian, interest of
mévtwriftlxe tenant is fiaznted one year's
I Liima hand over the vacant possessian of
" " — -. : "rents.
t1:1é”~p1’6I__£1ia’-3-a%r: <1;='; question, subject to payment of regular
Sé./«E
Iufige