High Court Karnataka High Court

State Bank Of Mysore vs K V Subramanya Setty on 20 November, 2008

Karnataka High Court
State Bank Of Mysore vs K V Subramanya Setty on 20 November, 2008
Author: K.L.Manjunath & S.N.Satyanarayana
IN THE axaa COURT OF KARRATAKA.AE BAma§§Qfi$; x%

DAIEB T313 was 2o"'nAx OF §cv2gggfi;2cQS.  '

PRESENT}

THE Honzngs M. auswxgn 'H L Mnfiafiggyfi E.
TEE HOK'BLS M.JUSTICE s a,sAmyanARAxaNA

R.F;i§Ho.i:3éi20G6,
BETWEEN: V _Wf._  A h

1 STATE BARK OF MY$0EE"; " *3» W5
no s44,,zEg§EGGwna_RgA5';v
BANGALOREe§9 * '/{¥fiRq: %
REPRESENTED E: ITS MERAGEKG nxaxcwqa

2 srara BAEK CE nyscaa _
HAIfi RQAfl,KQDUR;_EAGDI tALuK
BANGALORE RURAL 9:5?
RBFRESENTED BY ITS Bfihficfi MANAGER
~+v ' "~. V ... APPELLAETS

 {3y ss;:_ARa§1HB KUMAR,ADv. )

."pnvAND':

'L_";. K €.éuB®3MAR2A SETTY

xsxo KQV. RAJAPRA ssrwy
,» A353 65 YEARS
}'G£fiERAL MERCHANT

'go 733, MAEE RGAD

.<KUDUR, MAGEI TALUK

aanaazaam RURAL DIST ... RESPONDEHT

(By 8131: K. PRADEEP 1'='£AIK;ADVi)



R}

TEES RFA FILE U/S.96 03' CPC AGAINST THE
JUDG1-fi'N'£ AND DEGREE DT..5.4.2006 PASSED IN
0.s-No.1mJ20o3 on TI-E FILE 0? TE Aapzgj-.4¢_:'cIvIL
JUDGE (312,913), RAMA1~IAsARA2~£, nE13.intiff along with

"at 18% p.a. ccarwounded. with quarterly

.'_A;:e:§51V:Ts"A-- from the date mf suit till the date «of

» tealizat1on.

€~/

"-tlkiifia "jazzy;  "



2 .. For the sake of canvenience 

wculd be referred to as per their _.3t§7ii:3,1s:.A_?.:'i>§f:f¢§r€=a5 

the Ccmrt belew.

3. The resyoncient filed ég émit T,a%g;:;ti2ist1*. 

State. Ban}: of Mysore for  ~.c$f?-V-jaftjears of

rent of Rs.3.99,138/~:fi§ta é§}@:§fifi3 wiéh interest
at; the rate of 18%  recsovary of
damagas at the égfie ¢£;R§;3i;$eaz%per nnnth fra

Hay 2003 till tfig data 5: nanagng aver of the suit

property *  suit was filed far

posseasion %A  4V3;:1:ss-gtriazlse yroyerty alscu During

fang  of "the____$.uit, the State Bank cf Mysore

\%'a._§:a.1:;é:.1V a.1}t*3y1'1g:§;'::<_i_lx=.2cS. over passession Qf the jgrogzaerty

 'ta thsé*.p1é:i;i§;j§.:iA'_-if-la.n.?:c3,. Therefrbre, the reliefs

 oii V thé ..p°3,Vaii1t3.ff has been restricted only for

  €>f arrears of rent and damages frcxn the

 f.§#té§§fi suit tili the actual date of dgliverg of

V '- A §x'>s$ession .

3"



4. Accarding to the plaint avenuents, the suit
schemle property was leased cut to the appe:'l 3.a.nt.-

Bank on a monthly rent of 123.800] -~ 

31.1o.19s3. Initially the lease was  

of five years and an opticitiwwas;   1VE:.'~'.*2.e  V

tenant to renew the lease'   t:é£it13 'o£

five years each. Even. "'a£'i;e:: .c:*.r.>a:a;...   {bf 15
years of lease periimi, .53..'.i.LfiC;«.:é:'  d£;f'e£idant-Bank
did. nut vacate the prezmisest, terminating the

tenancy {of _  the suit was instituted.

According'  _ the!  "averruents, the defendants

had aggx-e'® five'-.   Ttzhe rate of Rs.6,0GO,'-- pen:

  :'%':s;.,_11.::,§éa and though it was agreed. to

pé1y F;é: month, the same» was not paid. by

 the  'a1L?£a:iA went an paying the rent last paid.

:7 "p;VrV;?:i.¢:>::{ 1.11.1998. It was also cantended that

4'_'tiieV_V'plainti£f is entitled far a. sum. czf Rs.31,8G0/-

 menth as ciamages consiwring the prevailing

tent in the area. whare the suit sczhedxile praperty

situated .

{V



that this Court has no jurisdictican to try the
suit? _

5) Whether: the plaintiff is entitled. the
vacant posaession of suit propexty  
for?    .

6) What order car decree?  ._

'I. Thereafter: on bev:ha.lf;__z  plai'xi:tiff_,

plaintiff was exami'ned  it  i"i:'ié$n 

that he relied uponV<t*1f;e  iitwowézitnesses

who were examined as' VA  fitnd plaintiff

relied 'S-1P<'J_1'1e  912. on behalf of the

defendantfi 4' , 011:5-'V":..AY§_4i€z_cEi:é&i§.rana, official of the

defenc$;9;nt,sf--Bé:Lrfl§ '#35  as aw}. . He relied

  of  lease deed which was marked

a.?s"' _E:~:[_.trial caurt after: apyreciating the

 argunie-nt$"  by the parties, decreed the

:".v4."s1.i'i?;Vi_.d.irs=.%ct:Lng the defendant to pay a sum of

4'_'R_§;~4;3@,938/-- with intezraat at 18% p.a. vzxowunded

ifiritzi quarterly rests from the date of suit till

the date f realisaticn. Challenging the Judgment

W



'JV

and chacree of the trial ccmrt, the pre.sg+:zaté'VVw.5a ,_j;:j5;:~§az1

is filed.

8 . We have heard. the learz{aad:1.A_§:i$un:se;,i 

for the parties .

9 . '§.'hc-ugh severaT3_;_.":'~   by the
appellants in the   the course
of argumentS_,§-iv   are urged by
the mafia?   

1) The   a serizsus EIEOI'
in  knit cailing upon the
dgfiéndangs  sum me R:s.4,:-313,938 /--- along

  18% 9.2;. inc: he conpouncaed

"'    V V 

 10. «:3: is contenwd. by the agspellants, there

 <._w:§'§~.s. Lr"i:3 agreement to gay rent at the rate mi

"=./._"1§s.'5,0${J/- per mxrxth after expiry .._ ;§~.ea.:3e period and that the plaintiff did mat prove

that the defiendant is liable to pay a sum of

Rs.31,800l- fer the use and damages frcxn May

«V



2:303 1:111 the actual date 9:? n*::h  .__6n  may 2963, the trial caurt has

  error in deareeing the suit. I The

 ifizzfther contend that no evidsezzae was

 1et: ""'--in 'afiéi without there being any pleading

 'A44"'uf1ne:¢:es$'a£ri1y the remarks ara made against the

 "as if the Bank is «El cheater. Therefore, he

 this Court to set aside the decree by

U allowing the appeal.

('V



11. Fer contra, 1~£r.Pz:adeep Naik, 1:~..'<:.e:-:"_«* 

- r

counsel for the respondent contends ti; " the t3é1-:i3V.' 

._:,;e (5 –

court is justified in dacraezing 09 ‘4

anti Ex.P12. Since Ex._P9 arm”-V. Ex.1-§>1..2’A’ Laré; .”‘n¥)’t

dislfiuted, the maintifr claizt
arrears of rent at :’the — per
month along with thereon till
A9311 2903 a.f:d;’~~,;éroz{:§._ plaintiff 13
entitled to’ at the rate of
123.31 ,ao._:cwi’,’/”–V_V on the proof and
evidehng ‘*.lVxefi ¢ ‘”p1a1n2;1££. It is also

ccntencieafi _ thét». thé efidfience of P935 4 2 and 3 and the

pVi:c>d3.1A_ cecvsiwtby the plaintiff to show the

rent near the vicinity ¢:>f the

Z “”3che<m}..e fvfaperty as can May 2003, are neat

the a.ppe}.1.a.nt.s–defenda.nt3. Therefore,

4t1f:é:.V"tr'ial court is justified in granting the

Since the San}: has not paid the arrears.-3

%~:-°i1V.i5*1:, 7-22¢:

dismiss the suit.

12. aaving heard_ thé=r déunsel ” for the
appellants, the fbllawing §5%ht§7§©fiid arise for
consideration q£»rh3s§Court ifi th;§ appeal:

1) Whether Sfihra trial; éofirfir was fiustified in

decreeing rue rare for 3 arm of R3.4,30,938/–

alongr with: rfit¢r§sr_.at 18% p.a. to be
aompundrd as qrérrérly rests tram the date of
>»_$ui§it;il_thr astral data of realisatian?

2) ,fihétherL’tfi§~ trial court was justified in
@fir§hg firgrfiargeab1e remarks against the

‘,gppeil$ntS/defendants Bank?

{3}_X%$¢£her the Judgment and decree of the trial

rN_rrcéurt are required to be modified or reversed?

é?

El

13 . Having heard the counsel for f1j”Pxe«’

this court has noticed the £o11ow3;:;§gg’*vv_ué:i§:i1s;§ute,gvr§=:d.a eéiafenciants to continue

in pcs3essT§._¢.”§r:j_gaffI::§:he:.’.Va§r€2ed….:;*%:nt. 8211: the disgaute
is The plaintiff claims rent

at the r:é£ue§%._1§s:_V.”6.;.’300_/m per month along with

_.1vv:i..4n1:e;:e1~.st;1_”‘apt¢””–V3Q__,_4.2oc3 and from 1.5.2003 the

pAla§Lr;1:if.£”~Vis “‘claiming the damages at the rate of

as.’3i”;v%8oO’;”-¥j-;_;%é:L: xzxmth.

124 In ordex to pmve the respective

é.§5:€3:.é1’&.3;ions, the pxaxntiti has been exaxnmed as

“We have seen the evidence of P931. In the

the plaintiff has not explained. how he

is entitled to claim interest at 18% p.a. or at

r°~/

12

any other rate uptca 30″‘ April 2003 c1aim3.!’f§;’.._:’?r;ant

at the rate of Rs.6,000/– per mnth fzamf1;:1;:a9a

and similarly no positive :’:i.’s= in

the plaintiff to show that tun bgigaingnnf flim’was

fetching Rs. 31 ,800/– ~;. ‘éxcegsftfi’

the certificate issned cf
Kudmc to show that let cut its
building at Rs 2,65%}; Pg: gngtgfignr a shqp of
1.25 Sq. Thn In oraer tau
prcéve P8__,. also examined FW2
K.E$wara;3:.5a._, ‘ Kudrur Grazia Panchayat.

He has’ gbean drasgénéxémined by the Advocate for the

:9 show that the {:3-rama Panchayat,

Knnnrfhan int nut a shop cf its to a tenant at the

” rate éf nspafiese/–pnz month, no other daumnnt i$

“fir: show actually the same has been leased.

fig a particular tenant and such tenant is being in

In View cat’ the suggestion made by the

L’, énunse1 for the appellants-Bank, it is not

possible to acute to the aonaluaion that Ex.P8 has

8*’

been proved by examining P962 and it is Wa;l::§_V not

1n the evidencee that the __3′;:>r .V’_*7.$éer;__”9f

the plaintiff can be eoxgarecl

which is in front of the

claim the rent at ‘1:he.»l’z:_z;teAV”§’f’
month. we premzises by the
plaintiff to the al Hcozrmercial
building. Ex§P4 1s_th§ pl#fi df gag building which
was leased From looking
into Ei,p4; fit ls cigar that it is more in the

nature of’=–_.3* building let: cut to the

_VVBa.r11:,._§lV ‘i’11eré’f:E a similar dimensions in front of

–_[a. stand, which is used fer mainly business

*«..:;pfi:Epose. Therefore without aggreciating the

levidentza 01? PW1, P932 and so alas PW3, the trial

court has granted a. decree as prayed for by the

8/

plaintiff. In addition to that tni:ai..$’_:’§ic:iz§_::4:-;__j’ i-ms’

seen there is no prayer in the p1.s;i’mi} ‘-awairii.

interest at 18% with quart§.=r].;y..ji’rés_’tsL’

withaut there: being any ifisue, 2withoutV:”tha.1;£;

any evidence, the Ciouzct the
cieeree. The trial vz:¢:§’;11:t–_L l’3{.:3..’5u not given its
findings hcw it vI1as:.”‘t’:x3>3.!ié3 V’t§:;,_ Qiixalusion that

the h.:4.$_ ,t1iém£:1ecreta1 amount.
ccnsidering that
the Baxuefiyhad’ pay mm: at Rs.5,€3l’30/-

per zagnth .3,’99E3_ ‘as! yer Ex.P9 and Ex.P12; we

gfiiafire the ‘o.pini¢:n””that the plaintiff is entitled

t<'::__. T. claimng rent at the rate of

i mcmth less the amzmnt: already paid.

the 33:3: with interest. at 18% p.a.. SQ far: as

V' '–th£=; v.af:;'..'eara of rent is concerned, in View taf the

,,,t,._.j;;;_w"t§of limitation, the plaintiff can claim arrears

v"VA'~»._<.§nly for three years prim: tn the tiate 0f the

institution. Since the suit is filed only in the

month of June 2833; the plaintiff is entitled 'be

43/

35

claim the difference cxf Rs.6,G00/— with interest
three yeast pricxr to 1.6.2993 from 1″‘ dupe ZOQO
till the date of vacating the pr«m.i.5e$..::’biy~V.Vv the

Bank .

16. In the <::ircumsta.nc§es,_:"

cieczree of the trial mutt is"—Ani£.*~difi¢é(1. réfiilriing
that the plaintiff is ""i'»:::':':i~::.:;.1;1.<e':'<:e._ 'z~,..»:s iiigltim the
arrears of rent at "v~A_th<S. ;9:a**:.._e,n"'rzx.£ R.éi{6;000/– pea:

month 1.~ess~._§.}';e gaid by the Bank. to

be caléuiagtgg' 2:111. the Bank has

vactated. * and has delivared the

toav'the….«'p1.aint:.Lff with interest at 18%

'3g3'a."=

iearned counsel for the a.ppe1lant–1ba.nk

"*;_tha.t the Bari}: delivered posse.-ssian on

._ . 6i".'*.?GO5. Therefore the plaintiff is entitled. 1:9

fir"

the arrears from 1.6.2083 upto 30.6.2005

ujjless the amount paid. by the Bank: with interest at

K,—‘

11%} p.a. 5/

19. It is seen by as that without:

any evicixance and pleadings, the 1ha.§f§

q. . . 0L«fl~Y(kM.> I::.»¢”T

111.34% u remarks againfitfj. ‘*

Batik, the same has u#’.,
Accxardingly, the remarks ifi
paragraph 16 of the ‘ mutt is
hereby expungedf’ , , _

20. allowed–in-par:t.

to be refunded.

Sinzilarljf,’ ” ._ H is entitled far

pxoportignattz. cmgté amount in deposit shall

———- –«t3:3.al ccurt ta enable the

to» withdraw the same.

Sd/–%
Judge

501/ -e
Iiudge