High Court Karnataka High Court

P Honnamma W/O Late Chandu Shetty vs B Jagannath S/O B Santhappa on 30 October, 2009

Karnataka High Court
P Honnamma W/O Late Chandu Shetty vs B Jagannath S/O B Santhappa on 30 October, 2009
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 301%: day of October 20'Q.9"f  .

BEFORE

THE HONBLE MR.JUs'r1cEV..gIAGA5NNA5Ifi~1A§Jf   D'

R.S.A.N0. 1014/200.1 «
BETWEEN: 1' V"

PHONNAMMA,  .  
w/0 LATE CHAND"U  M
AGED 72 YEARS, '     "
BOLAR,MANGALOR"1~3..    "

    ..  ...APPELLAN'I'
[By Sri s  ss_aPA"1'I3jY.<-A1)v.._3V  A

AND':

1 B..JAGA]f'lNAT';'H,   
S/O. _B vsANTH;AP§f_A, ADULT,
' » MANGALORE ROAD.
 V WITAL 'Ims;3,A.v1LLAGE, VITTAL,
 'BU'NirwAL TALUK, D.K.

* ILRESHNAPPA,
S/.0 AMMU POOJARY, ADULT,
.HQ'i?EL VIJAYA, MANGALORE ROAD,
VYITAL KASBA VILLAGE, VITTAL.
" EANTWAL TALUK, D.K.

... RESPONDENTS

— {B5} Sri SANATH KUMAR SHETTY K, ADV. FOR R1.)

THIS RSA FILED U/S100 CFC AGAKNST THE
JUDGMENT AND DECREE DATED 31.7.2001 PASSED IN
R.A.NO.30/2000 ON THE FILE OF THE 1 ADDL. CIVIL

ix)

JUDGE {SR.DN.} 8: C-.JlVI., MANGALORE,

DISMISSENG THE APPEAL AND CONEIRMINQVV
JUDGMENT AND DECREE DATED 18.12.199S§_:”PAS_$E’*Cr;_.v__2_
IN O.S.N0.102/1994 ON THE FILE OF

JUDGE (JR.DN.), BANTWAL.

THIS APPEAL coM1Ns_4oN”EoR HEARING”

DAY, THE COURT DELIVERED:T}iE EoL,1,owm”:+«:V”” ‘

This seeond before the
trial eo111:_:t_. for eviction of
the Efiislmissed by the trial
Court.’ on -that the appellant had no
authority. she is a stranger and also

groun’d«.that the quit notice was not valid in

V ~lav.v_.*v.._:Tl1e:”‘lower appellate court also confirmed the

order of dismissal of the suit, but on a

different ground viz., the quit notice was not in

. iaeieordanee with law. Thus, the concurrent findings

of the courts below have formed the basis for this

second appeal by the plaintiff.

ea
3

2. The appellant filed the suit seeking

possession of the suit schedule property on”-.__the

ground that the suit property belonged.,__’l:fO”filter.

husband viz., late Chandu Shetty and

death of Chandu Shetty andilal lsuitv

possession by the wife, and lllchildrenfloflpl “C’ha’r.1ldiil’~_

Shetty, a compromise Wasl”i’eliitered the
15′ defendant execujtod onf5l.8l.ll98l in
favour of legal Shetty Viz.,
in the son Devadasa
Shetty was let out on a monthly
rent rent bond required the

le«sCsee’~ not ‘tolmsulo let the suit premises. This

, G;’cQ:1c1ition:l”was breached by the is defendant by

if * defendant into the premises. This led

theappellarlt to order quit notice to the defendants.

3. It was also contended in the suit itself by

the appellant that a partition suit was also filed in

O.S.No.111/89 between the legal representatives of

Chandu Shetty and in the said suit the appellant’s

la

4
eldest son Devadasa Shetty has set up a Will alleging

that late Chandu Shetty had bequeathed V.-~-suit

property to Prafulla, Geetha, Pushpa and

stating all these factors, the appellant it

decree being passed in her”favour7,di.re.etingp”the

respondents to hand over vacant”possessAion ‘of’=,thel”

suit premises.

4. The defendants. eonte-_ste~dgthe suit by
taking up thestand defective

in nature. oflifliandu Shetty have no
rightlover the and the plaintiff has no

right whlatsoever to llehange the nature of the suit

‘l and lslh'”e'”bVeing a stranger even to the rent

no locus standi to file the suit.

‘laearned trial judge framed as many as

four i,Vissues and six additional issues and after

‘appreciating the evidence on record let in by the

parties, held that the quit notice issued by the

appellant was defective in nature and also held that

the appellant has no authority to file the suit she

23%

‘3

being a stranger to the rent bond transaction. The
other issues were also answered in the affirmative

except additional issue No.1 which concerns the

description of the suit schedule property. The

the plaintiff was dismissed. The lower appel-late: *

concurred with the trial co1.1rt-in .l.l_the.,, all

ultimate result of the appeal

that the appeal is liabcyg-..,._y to babe by l’ l

confirming the orde1′.of th.e”‘t1’ia’l court. lllfioweyer. the

lower appellate court if foulnd’ one defect in the

quit notice being defective
in naturie with the requirement of

lay as far.’ as the period of notice is concerned.

»V;Followingyligl’dismissal of the appeal by the lower

ll the plaintiff has come up in this

selcorid’ appeal.

6. It has to be stated at this juncture that

fthis court on an earlier occasion disposed of this

appeal itself on 19.77.2007 and the learned counsel

for the respondents could not be heard in the matter

2%

as the counsel remained absent. The court..g'”‘algso

framed substantial question of law involving.

question of the quit notice being valid.in:’lawiVi_§.f’4_nst

and by holding that the quit notice:

with law, this court had.r’allowe’d_V”t’he of

plaintiff and granted ditto the
respondents to vacate and over vacant

possession of thevy.su.it’V. scbediilevp”‘p:i*o’perty to the

lea_”r’n’efd connsel Sri. Sanath

Kumar ‘ respondents filed the

appplicatio’n_:’seekin”g review of the order passed as

A af-ore»s”aid..pand “the main contention advanced in

review petition was that the partition

suit by the appellant itself ended in a decree

pp beingwtpassed in favour of the defendants and the

if appeal preferred by the appellant was also dismissed

and in the process, the trial court as well as this

court accepted the defendants contention in the

partition suit as regards the Will being executed by

$3”

Chandu Shetty. The other L.Rs preferred an fS;L.P

before the Apex Court and the same

Citing all these grounds, learned co1;n_’sel’t.4_the-«l

course of the argument on the j;r”eView-._ ‘petition f

therefore sought for rehearing ofvthe

court had not heard the at the
first instance and is now
sought to be urgtd the matter.

This court./it counsel for the
counsel for the
,gtai1}§-Wendel the review petition and
appeal by recalling the judgment

is how this second appeal is

» ‘now’.beirig’i1eard.

1 gifhough this court had framed substantial

of law concerning the Validity of the quit

it notice, in the light of the ground put forward by the

Qreview petitioner in the review petition, one more

substantial questiongpf law arises for consideration

V//”‘

»-3»

and as such, the points that required to be ansvtrered

by this court in this second appeal are as undcrtt

1. Whether the appellant is a .

suit in View of the deeree_bei’ng a, it

partition suit?

2. Whether the below an ” V

error of lavwrin linterpret’ingilv’the quit
notice dated a 1′ . –l33x.D 13.

9. Aslfar as.”t’h’e’ of law raised

for oonsideration<ar'e._leoneerned, learned Counsel Sri.
Sripathjg 'fort' ~ appellant submitted that the

appellant one of the co–owners of the suit

a V:V'proprertygaiong with other L.Rs of Chandu Shetty, is

'- j.ustiiied."p:–.in::ulelairning suit for possession and the

consenthof the other co–owr1ers is deemed to be there

it and as such, the question of the appellant being a

stranger to the suit does not arise. Moreover, the

tenants right to question the title of the landlord is a
very limited one and therefore when the appellant

and other L.Rs of Chandu Shetty are the co~owr1ers of

§»:

9
the suit property, it is not for the respondents

tenants to question the said status of the co~own_ers

and a co–owner is as much an owner of thede-n’;ti_re.

property as any sole owner and co~owners’iiip invoiiiesf

the undivided integrity of whatfisw ometi. .g

not withstanding the decree ldbeiiig pass-‘ed

partition suit, as the 1riatter’r«r:.i:s’sti1lVh pending the
Apex Court, there matter
and as such,p the a co–owner
cannot be therefore the
in recording a finding that
the appellant” to the suit. The

s13..iornissionV” sought to be supported by

r decision of the Apex Court reported in

‘– 6026 and the relevant paragraphs

referred to were 45 to 49. As such, the

it é:1uestion of appellant being a stranger does not arise

hand as far as the quit notice is concerned,

submission made is that there is no defect in the quit
notice as the defendants i.e. the tenants were given

sufficient time before filing of the suit to hand over

kc

10
the vacant possession to the appellant and as such,

the question of the quit notice being not in

accordance with law does not arise.

10. On the other hand, learned

Sariath Kumar Shetty for the :respond§ent.s” it

that it is not in dispute that the Zp-artition.yAsu,it«.

in a decree being passed ‘in”‘iTavour’–of persons to V

whom suit propert},=”h_as beer1lli.:’_i4:-edit’;-iieathelci'”under the

Will executed by latelclhandlul She’tty,1la’_1.Secondly, the

said’tiind’iin.g_ofl:the cotirtdvvas called in question

before. this appeal and the said appeal

was, disniissed”.’–co’nfirrning the trial court’s finding.

A adijnittingmthat against the dismissal of the

ihgelaggrieved persons approached the Apex

AC3..ourt~ bifipreferring the S.L.P and the matter is still

AA pending, yet it is argued that the fact that the decree

it been passed and the said decree having not been

set aside or modified by the Apex Court as on date, it

goes without saying that the decree is operative and

therefore the appellant herein cannot have any legal

11
right to contend that she is the co–owner of the suit

property and therefore the trial court was justified in
recording affirmative finding in favour of n the

defendants. Learned counsel in support “~«._tii.e

aforesaid submission placed reliance on the?.dec’ision’s-.– ~

reported in AIR 1958 S.C.86. AER .198 ll

comments by learned author on

and Usage at para.476 and..@2£Q_O4(l)

ll. Relying ,–on la:wl4″‘-laid l(Zll'()’»V3.’1-‘V3ifl the

aforesaid’ ‘lelarnedl counsel therefore argued
that in the neither can it be said that

thg-_ appelI’ant’is* a”col-“owner nor is it a case of other

ll A clalioxamersp givingmlconsent to the appellant. As such,

the was justified in dismissing the suit of

the appell’.ant.

it As far as the first point of law raised for

it f’c.o.risideration is concerned, in the light of the

aforesaid submissions put forward and the decisions

referred to by the learned counsel for the parties , the

question to be considered is, whether the court

gt»

*2

12

beilow was justified in holding that the appeiiant is a
stranger to the suit property in View of the partition

suit ending in a decree against the appeilantipppyyi ,,

13. it is not in dispute between

that a partition suit was fiiediind O’.S.iNo.~1

both parties do not dispute theédfurther factor

being passed in the said Will
said to have been eireeuteidd éhetty in
favour of the ppers0nsy_toV.ewh_orn property has

said””order of the trial Court
was also court by dismissing the

appeal prefevrred the trial court’s findings. It

A i”s..Ca1is’e an adrriittevd fact that the S.L.P is pending

Supreme Court and the matter has to be

Ad-isposeri’ In other Words, the decree passed by the

up triai court has not been set aside or modified as on

it not withstanding filing of an S.L.P by the

aggrieved persons.

iv:

14». The Apex Court in the case reported in

AIR 1958 S.C. 86 has held that there is nothing in

the Indian Law to warrant the suggestion

decree or order of the court or tribunal V’

instance becomes final only on~’the’«terinination offallllg

proceedings by way of appeal

the appeal or revision may”pf1:itytheV’ decreej”orV”order in
jeopardy but until it or Aniodified, it

remains effective.

J. in an3othe1’» decision reported in AIR 1981
S.C.ll’l.13«.itV by this court that, where

an eviction s_Vuit.’Vvas. filed by one of the co~owners, on

of lvbvoriafide requirement and the appeal

‘a.gajnst~–.,’the’–decree for eviction was pending and in

tlie In~eari’while the plaintiff co-owner loses the

ppinteresti’ in the property as a result of decree in

Vpartjition suit. the Appellate Court can take notice of

it .._..the subsequent event and can mould the relief

accordingly.

14

16. In another decision reported in 2004(1)

Supreme 350 it has been held by the Apex Court that

Where one co–owner files a suit for eviction against

the tenant, he does it on his own behalf in

right and as an agent of the other ~

consent of other co~owners isAA»wassui’ned”‘*a,s ‘taker:-._V it

unless it is shown that the other ‘-fl:f’1}iQ

not agreeable to eject the-.t:enantA’Vand’ filed ”

inspite of their disag.reeme’ntf_”One. co–oWner7 cannot

withdraw his Consent”mi~d?3vay__’lthe,. “suit so as to

prejudice V-3t.h’er_ c¢}’ox»mer.
i’?.4__’ ” In the aforesaid law laid down

bg,*.ithe~ Ape}; ‘Court, if We examine the case on hand,

» Llfi3’_S1 .iof.pall:fthe partition suit has ended in a decree

H ” upholding the Will said to have been

erteedtedl by late Chandu Shetty and the suit property

Apw’a.s bequeathed in favour of four persons viz.,

Vfi-“rafulia, Geetha, Pushpa and Shobha. The appeal

filed against the order of the trial court was also

allowed confirming the trial courts order and S.L.P is

15
pending against the Appellate Courts judgment in

the Apex Court. The appellant herein therefore

cannot be said to be a co–owner of the

when the decree drawn at the first

partition suit itself has not beenlset aside;

by the Apex Court as, of ‘l’he_refore,n

appellant cannot be said to’V”be'”lone of the aeVo–o’Wners of
the suit property :li’gl_1tdp.Vl'”o.f the decisions
rendered in the partition court in the

appeal. the:rnatter’4is:vstill–pending before the
Apeig not attained its finality
nevertheless as stands as on date, the

a.p§pell’ar1t thereforegicannot contend that she is one of

» jet-he of the suit property.

Secondly, the rent bond was executed

betweenthe 18′ defendant and Chandu Shetty, son of

it it the fappellant. Under these circumstances,

ll”-particularly, in the light of the decisions referred to

above by the learned counsel for the respondents, I

am of the View that the trial court was justified in

$7

16
holding that the appellant has no locus standi to

institute the suit against the defendants. Accordingly

I answer this point for consideration.

19. Since the appellant has no

file the suit itself, the question of ._c’opnside1t*ing’the”:

validity or otherwise of the quit notice doefsnot

Although there is force submission hiade by
the learned counselffor lgtappeiliant that “the quit
notice is in accordance ltavi’~-aritijvthe defendants

were””giv’enaf, sufficient” ti1n_e””‘to deliver the vacant
possession of ‘the_l”su__lit…’property, yet in View of the

finding recorded on the 15* point for consideration, it

. is— of no significtalnce as to whether the quit notice was

” y.a1id.fm: rim,

,__~2’0..i in the light of the aforesaid reasoning, the

_ oourts” below were justified in dismissing the suit of

if plaintiff and consequently this appeal has to fail

and it is dismissed. It is also made clear that as the

matter is pending before the Apex Court, the

observations made herein above shall not come in the

way of the appeliant in pursuing the remedies

to her in law in the event of the Apex

the appeiiant also being entitled to a share _

property.

e_tJUDGE

Dvr: