1N"1'1~IE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE mi--1 DAY OF JANUARY 20
BEFORE
THE HONBLE MR. JUSTICE RAVI 13/1../x_1.,.1;f*V»rLAéfjI§1._ 1 'A J
H.R.R.P No.20ca:/2Q'd9; "V - '
BETWEEN " '
Sri Vaxmxriaiidas K Jajai @ _
V K Jajal. s/o.Ka1idas Jajal,
Aged about 76 years,' , .
Proprietor, A One Ga1*1*n.én.ts--.L }
Shop No.3, Buiiding No.6, _ " '
Oid No.6 / 8, Sa_1'1thusap'ét,'
Bangalore. '
I .. Petitioner
[By M,/vs;'Le2{'i'jfIVéf§:{jf;é;';-- Ark/';--}'
AN1"): * % M V %
1. B P Padzrxxarajai.ah~--Sons (HUT),
4; ' NO.2. 3%' ..Cft3ss,'Sa11t.husap€t,
" I*?3a;;1'1;.;{21i(>re. '1'<:--p«r'esent.ec1 by its
Niaxzagex-, Smt._[-3 P Suvarnamma.
A P.'P*Eeisha11t,h,
V S/_ Pad1narajaiaIi1 Sons {HUFL
E_\2'f0.2v."31'<' Cross, Santhusapet,
'"f'32i1;1g211()r<-2. .. Respmldents
V B Shivakumal', Adv.)
Oflf"
This Revision Petition. is filed under Section 46(1)
of Karnataka Rent Act. 1999, praying to set aside the
order dated 3.06.2009 in HRC No.211/2008 passed by
the Sinai} Causes Judge, Bangalore (SCCH -4}. 9 *
This Revision Petition coming on for;"adnfris:s'ie.n"«_
this day, the Court passed the foilowingz
/1116 Iand1ords/ respondilenti-:_V_A. . . "
No.21 1/2008 -;,11'lC{€I' Section'v..i2"f{.2}(4~0j 'made tvitiiiédvdéeciiion 00
21(i]{j] of the Karnaitakzt&_Re3'1Vt'Ac.if? to evict
the tenant/ petitioner herein premises
was a11owed;"by«y:,t5"1e *1' riai-V:Coui"'tf.."*Jience, the present
revision "pei;_it'ion the 9 tzeiiatnwpetitioner herein.
2. Sri Ravish~a'ri1{ar_,"=3ea_r11ed counsel appearing for
the petit_ior'1er"eor1tends'that. the impugned order passed
bad in law and liable to be set
_ €{:5i-dc-A 0'*7EI*1ve"1.a:*i§11o1'c1s / respondents herein have fai}ed to
o’pt ground under Seetiori 27[2)[4] read with
Section’_A’12l_(i)[j} of the Karnataka Rent Act, 1999. He
,,/.4’_,,n::n1te11ds that the Triai Court has hurriedly passed the
car
1.»
impiigned order without giving sufficient and adeqL1ai:e
opp01′{u11iiy to the petitietlei’ herein to plead his Case.
He further contends that an application was a1sc)’i’?.rfi»ade
by him seeking amendmenii to give partieuEa1″s~r~ah«e1it
premises owned by the landlord, wlaich,eame:”tQ be
rejected.
3. O1″: iihe other 11.21r1d,’dd_S’1″-i.__ Shi’\’>’:»1_ ” L
Counsel appearing fer the.resp()i’ide11ts”,’=d€f€:hds the
impugned order and atSU1)fl;1i_tEii’.diiltlldeifij’ *f11€If€ is I1() error
eomniitiied byidfhe d’IWieV’11as also flied
0l3_jec:i.1o11 _sta{ev1’*:1e_1it.%a1<id'Ehe. same is taken on record.
4. Ox”:hea1″ii1g]:»Qi?h._°[.V11e counsel, I am of the
eonsgidmfed View that this petition requires to be rejected
.i”c).r_t’.1:e ‘i’di§Q\X<i_11g reasons:
H ~. -._r'i'i*ie"_"T1*i:;§y;1"VC0ur1: while ceiisidering the ease of the
1.£11’1(:i]()l”dS/1’i3Sf)OHd(31’1J[S 11618 referred to the various
ii.vV,e’c)i’;1*:_e1’1t.ic>11s urged as well as the evidence on record and
9;/’Z./–
4
came to the conclusion that the requirement of the
landlords is reasonable and that they have proved the
requirement of the schedule premises to i’Lm-~,__the
business. Therefore, I do not find any error corr1rii.i:ti,ed
by the Trial Court and no interference is~e__ca1}edi’ ‘i’ca»:V”_:_4’t 0
However, in View of the fact that’the”petit.ione:rV’has
in the schedule premises for EL1I]’i~Ob;fl[,_ two dec’ades
the immediate requirement ofr.Vti1.e iaridlord be
just and proper if ti.m’e.A_is thi§en’d of 31st
December, 2010 to quit_ the vacant:
pOSS€S’o’l()’11_,Vziflf “VI::,tv1ie”–._=sche’dul«5 premises to the
ieindlorris}’respo1’idei1ets”i3,ei’ei1.i. This time is granted to
vacate the * premises subject to the
‘V’.._t.el1’飒i’1t./._]§eEiti03″1ei’~—h!3i’eiI1 filing an uridertaking before
he would Voluntarily handover the
S{I3’1€’rC111l€.’pi7_€ii1iS€S to the 1_ar1d1ords/ respondemis on or
‘*._’oei’ore Vv’3:.1**’ I’)ec:ember, 2010 and further that: ail the
payable on or “before 31*” December, 2010 t.o the
r”</-
5
I2,-Iradiords / 1’esp()11dei1i’,s is paid within two Weeks from
the date Of1′(i'(‘.£-Bipf ofthe copy of the order.
The a1’1’ears of rent deposited in this Ccitujt is
directed to be withdrawn by the landiords/1’espo3iVdef}1::s;. A4
The revision petition is disposed off
observation.
Bkm.