High Court Karnataka High Court

Sri Ruga Ram vs Sri K M Shankar Sa on 12 November, 2010

Karnataka High Court
Sri Ruga Ram vs Sri K M Shankar Sa on 12 November, 2010
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 12"' DAY OF NOVEMBER 2og.5} 

BEFORE

THE HON'BLE MRJUSTICE JAWAD RAHM 

HRRp.No.2o5g2{oo9"« ,_     

BETWEEN:

SR1 RUGA RAM,S/O DEVARAMJI_,____  
AGED ABOUT 45 YEARS,'   " - '
M/S DURGA HARDWARE?» _   ;  _ 
ELECTRICALS, SITUATED IN A POVRTIQ.N"jj. 
OF TH E GROUN D_FE,OOR.~,"'O'F-- PRO PE,RTY; BEARING
NO.10(SHOP      
MALLIKAR}UN~A~TE'[Y}_P'_LE STREET.,«-- 1;. A

11 CROSS, BVK _m.=_Nc3AAR« RiiOAD--A CROSS,

BANGALORE    ' '  PETITIONER

(BY SRE1vl\v'iT.M.VASHO}§ATT'&._:S"R.T.-PARAMASHIVAIAH, ADVS)

AND:,,

 V" SR1  .$*HA'N.KARflS"A',"' "

x\$1,-

A":_VS»/O~LA?E K-..MUNISWAMY SA,
BI N OE' DEA.D~ B'~.<_ LR's

  (a) ' ».SMT.,L.E'ELA\/ATHI,w/O LATE KIVLSHANKAR SA,

"AGED ABOUT 63 YEARS

 Tb) VTESR1T<.S.OOv1NDA,S/O LATE KM SHANKAR SA,

=  AGED ABOUT 39 YEARS

  _(c_)? SR1 K.S.ARASAPPA,S/O LATE K M SHANKAR SA,

AGED ABOUT 36 YEARS

A



T
T Q
2

1 TO 3 ARE RESIDING AT 3*" FLOOR
PROPERTY BEARING N0.10,
MALL1KARJuNA TEMPLE STREET,

2ND CROSS, BVK 1YENGAR ROAD
CROSS, BANGALORE -- 560 053

(Ci) SMT.GEETHA, W/O SR1 AMAR 

D/O LATE SR1 K.M.SHANKAR SA, 44 YEARS'-
R/AT NO.104, 1 FLOOR, 3*" CROSS,   A
TELECOM LAYOUT, VIJAYANAGARA, ;
PARAPPANA AGRAHARA, ' ' «L "
BANGALORE -- 560 023

(e) SMTRRABHA, W/O SR1 MARuTH1," _
D/O LATE SR1 1<.M.SHANKAR_'SA, 41
R/AT HURIOPET, 339 CROSS,'-. 
BVK 1YENGAR ROAD-.CROSS,  --«  
BANGALORE -- 550023 '    A

YEARS 

(1) SMT. PUSH RA, VJ/O"'S1R1 ,   A
D/O LAT_F,._.S_R'I,K;IV1.;;SHA_N'KAR "'3A_, 34 YEARS
R/AT No.2, 25?. ;=LO"OR,_ 25?' CROSS,

OTC RG.AD--., K.+<';LA~NEY    '
BANGALORE -- 56v0»0a53---.__'_O"-».., 

(g) SMT.R,.AJALAi<S_HI'='!.I,'W/E) SR1 NANTHA,
 0/OLATE SR1 KMSHANKAR SA, 32 YEARS
  R/AT N CROSS,""'B' STREET,

 .k:jE«MRARu.RA,AGRAHARA,
 ,,,B'ANGA._LfO,RE "--._5_00 023
~.     RESPONDENTS

(BY””SR1″‘7R.LsISAOASIVARRA 31 SR1 G.B.NANO1SH

“SL3-QWDA AO\)’s,,,1~1=OR 1Mr>LEA01NG R1–7)

0 ‘ T:41S”.–‘HRRR FILED U/S 46 OF KARNATAKA RENT ACT,
‘*’:~A,GA1N’ST THE ORDER AND DECREE DATED:13.8.2DO9
‘1RASvLS.E.O 1N H.R.C 169/2007 ON THE r=1LE OF THE CHIEF
1u’1>GE, COURT OF SMALL CAUSES, BANGALORE,

ALLOWING THE PETITION FILED UNDER SEC.27(2) (r) OF
KARNATAKA RENT ACT.

THIS HRRP COMING ON FOR FURTHER

THIS DAY, THE COURT MADE THE FOLLOWING:_.””—-

1. Tenant’s petition agai’n,st1’_’_’ti’ie ‘”or’de–r

13.08.2069 on the fiie of Pri’nci”p.a_i Jucige,

Causes, Bangalore in H.R.C.No,.,1.E§V9/.2OQ,A7 d.irect.i_ng_.eviction

of the petitioner under u’SeTctio’n__v2.7iv(2′)'(r}..,AVof the Karnataka

Rent Act, 1999 Udereinaiitwer’ Act’).

2. after notice

respondents}, = ‘

3. , H.eardfl.”” Petition is taken up for final disposai by

consent. I I

éif’-rsri;7:g..iingTthat the plea of the iandlord is not
genuine’-or”bon’a_fl’d.e.»’ ei~3E’;=:4was inducted into the premises

more than iflllyvears ago, initially on a monthly rent of

-from 16.01.1993. He is Carrying on business in

._t’hE,nvam_e._ari;d”‘.sty|e of M/s. Durga Hardware and Electrical.

The has been increasing rent periodically and thus

‘ “his intention is to extract higher rent besides he averred

the premises has several shops and one tenant had

“ix/acated shop in his occupation. The landlord had an

..~J’\”‘€//
xi

had abated upon death of Sri. i<.M.Shankar Sa. The

petition is not iegaily tenable. The second ground iudrgged is

that the petitioner did not tender his _.__ljui:

examined his son. The fact that there w_ere_"_:seve.rai._ shops,

in the same building was not,:odis_pguted._.g o

landlord had to explain asi:0_4_whyo'h_e'has opetj'itione'rfl

herein for eviction.

9. Per conl:ra,o;thef§orespo.oiide’nt’s counsel has
supported the_irn_pug.n’ed’ V

reference’ to ‘pr’oc:ee,d4i”il1g’s*-.before the trial Court. As urged
by Sri. lVi.,__Mi..Ash’o_l{a.,.. i’e:arn4ed counsei for the petitioner, Sri.

K,,..l_?l.oSr1.ankar”S.aL_die:d on 25.07.2009 and the impugned

rAis–.:p’assed on 13.08.2009. In this regard, the

._:¢’o.ntentoi”o»n ii-‘l.M.Ashol<a, learned counsel is that the

case v'i?:as"poosted on 16.07.2009 for hearing and then calied

"on_01o.'o08.2009, on which date the arguments were heard

the case was posted on 13.08.2010 for orders. Thus,

"the proceedings were continuing till 01.08.2009. Since,

.-*'\
I

"W

K.M.Shankar Sa died on 25.07.2009 during pendency of

the proceedings, abatement operates.

11. Records are summoned. On p4’erusa:i”:h..’0’f

records, it is seen that the argiiments t’iie,j’Sid»esu’;

were heard on 23.05.2009 itseir a:n.,Ad'”vthen

calied on 01.07.2009 for iu;the,r arguments. 0,rr~tha:t day,

the case was again_adjourned”V–to”–».02.07′.’20.0S3.,’§ on which
date the learned trialiijuidge”hVae:sA}re.cord.eod as foliows:
“i~i_ea.rd cotghsei for the
petiti,0_ner,faif3d.. aiso. _for_’.t-he, “respondent. Orders
on id.07.120009».if”5)’i,i; ,j * ”

‘From this”n’0te,’..i_:ti”‘i»s.-evident that the hearing in this

casewasconciud-ed”v.as”‘on 02.07.2009 itself. The death of

i<,M.Shani<0a'r""'S'aV, is subsequent to conclusion of the

"'pr0'ce:edVi r.;is,._, " '_.

However, Sri. M.M.Asho¥<a, wouid submit that

0' *ars.__the'' case was posted to 16.07.2009 to hear again on

'z01;*08.2009, on which date, the trial Judge has recorded

"that he has heard the parties petition has to abate. Sri.

Ix

if

,6} ,

case on 01.08.2009 for Orders, the same will not give
leverage to contend that hearing was not concluded"—so far

as K.M.Shanl<ar Sa is concerned. His knowiedgeép'

conciusion of hearing has to be imputed

itself. In this view of the mattergltlhlel'ground:u.r,g'e-du the

impugned order has been gppasseéd after death"

petitioner and hence the'.._c,,p¢ro.ceediri–g_s"-abat'ed,m is not

acceptable. His grou.n"d..,_i&s threrlefore over-ruled'.

13. Now, comiing tofij;m’eriitg,»’i.,,it is seen that

K.M.Shankar did=”‘rio-tfgte’nide_r’ .ihis:'”i’evidence but has

exam__ine_d* ‘ his son as P.W.1. It is
K.S.Ara’s-appav,wh’o.se benefit he had sought for

evificltliorn. The’refore, l:(.S.Arasappa’ s evidence would be for

:h.imseAifA,_as-a_lso, as an attorney of K.M.Shankar Sa. On

~.b’oth vthe”_veg_ro;u’nds, his evidence deserves clue credence and

had appreciated keeping in mind ail attending

“circum”stances. The circumstances pleaded are that the

‘7:bu’iidir1g comprises severai shops, in one of the shops

“lK,S.Arasappa is associated with his eider brother

:1 X

the scale on the hardship, it is to be held in favour of the
tenant. Being of this view, the tenant would be venthiltrlied to

reasonable time.

16. Therefore, while confi.rrnin’ucJ.VwVVt’h*eI,r ‘o’:’d’_e,r ‘ ;

eviction, tenant is given eighteen _tirn_e

and deliver vacant possessi.ori~~..of the schedu_le”‘..p’re~n’i’ises to

the respondents, whoare b,rorrght”‘o.n record…asv’§iega| heirs
of Sri K.M.Shankar”Sa, ,i.’:%to,:%”»p,ayment of rent
reguiariy as whe’n”‘iti:3cc’rru};.5_ dtJE;’1.!VV’Il’i case if there is
default forj.’V_co_ri»secutive period of two
monitvhs,theforde’§rV”v’iri’:l”i’»stand revoked and there shail be no

impedarhents -forvuvthel’respondent to execute the order.

‘ ii_;VVit~h,, thesevobsvervations, the petition is disposed of.

sd/3
Judfl