High Court Karnataka High Court

Sri N Narasimha Murthy vs Sri Obaiah on 17 March, 2009

Karnataka High Court
Sri N Narasimha Murthy vs Sri Obaiah on 17 March, 2009
Author: H.G.Ramesh


” «,” £.;§:§5 flied USS 48(2) of the Karnazaka Rent Am; agaiafii

°;%r<:ceed'§4r2gs__:a*r;dzifiiamissirag the petitmn {Med 838 2?{2)(e} 3% {P} am
45':-;ar;t§e:": 3G~:§i}' rgfthe Kamaiaka Rent Act fer evisiicra,

'mal£3.§eth'e_§f9i§ewing:

:54 ‘WE E-éifii-% mm”; W KA§7-EBEATAKA A3′ $§f*&GAi.GRE
swam ms was 27*??? my SF %»iARCE-i, 2339
BE?$RE % V %
“:5-ie HQNBLE aémusfica E-%.GRAFv%ESi-§_ I

Sfi N.N3rasimha Muséfiy. ,

SE9 iate Sré iffiarasirnaéah, 62 yeara,’ _
Rig NGVSS, Laécshminarasimha Krugsag
35:: 1 Biock, 9*?’ Mam ‘

Sr§;zaga:’,Bangaiare~560 G53,
..K.PE’m’E@NER
{By _S:’i.R.B.Sgé as;-*aappa,_.«fi;§#%;;v ‘ ‘
_fi_s__¥\.i§:

Sriabaéah,
Sic Sré 3-%anumantha;$_pé:;, Magssr,
Rio Nofi2?5i?.4,A.K;£dE’é3:::y.,
Behiné Bu::gapar§aTme$wa;Mi'”%’€s.n1pie,
Yediyun 8a’:?:ga%.aze-.§8£.?’§1*§2%. .. ‘
= * ” $.”RES9§§’x§SEE°éT

“‘{8j,&: S:§.’;§.$’;;§§é’a’$?:ana Raddy, gm}

E919 ‘o£’«:’§é;”‘¢fi;5a*i’~e§’3i};i}&i;-EGG8, passed an LA, in E-{RC Ne.235f2G§§ an the
féiebftféfie»C§”§e{f–«1};x§ge.,*’C9urt 9? Smafi Games; Eangaiare, a¥§awEng fire
appiicatwn fi§ea*-L_ifSr’ 43 of the Karnafaka Rent Rat Ea stag aéé furthgr

AA ‘”%’*~;*.fs;Aés QRRP aceméng GE 2%): finaé Hearémg thig éayg ifzg fiaufi

_2_
Qfififi
This revisien petitéan by me awe? of we geééfisn gremiseés
is directed against the ofder daied 3&§2C3§8 gassed by the tréaé

€923: -~ the €92.27”: 0? the Chief Judge of Smafi Causes; Barwgggere,

in HR.C.,%\§3.236!2§Q6. By the impugned czrder, the 2-fig; aziogfifias

aiioweé the apaiécaiian fiied by the reggandent zzndéf

of the Karnataka Rent 1999, h0ic%i§r:g§”‘i’E*eaiA_ti’S’e:’§’.

reiaticnsifigzt: of iandiord and tenant %E’i?e _..:A.§a.r:é.e$L–:i355._

consequentiy dismissing {he évivfiéicarz p::e§§§i§_o*r~ j§%¥été “‘bys’ %%:e

petiticner’
2′ s have: mare the %:%emL~:%%%%aau:§sea%}%i%%a:2%:>ea{;ng ?m” we
aaarfies and per:.2se:d??:§: e’V’_-%m§:§gs*§é:i9ar:§é:;f$:f1d §§f:’e gecsré 3′? {he ma?

Caufi.

3, $;fi_ -Eva:-%1as:’z.’e§ camnsai afipearéng %@r the

peiétéerser siziasriéés “i§*aéf’ %;%’sé”*—-ifzéi Gems’? having cammemeé

gecefdiragg £51′ ev§d%’2′::e._V_f9:f§ 2$2.2G§°?, msghé 20% is have cafisiéerrea

:”i%%é %r2§e¥E§;21fifsiévfiatian flied an %2.é;».2G3? under’ fieaiéan 43 3? €328

Réiét. _fi;éiV%$a1ft’éEE”_§v§é p;’é§;e%’éf mme than 3 year. He fzsriher sazwnéfs that

yéme %§§aE”‘€3ct;:fi. asiéghi fig Ezave cerzséfiered $28 evéaiéers fieiééésrz fifi

«§.:4:c§:.§fiE.in§ the raiatiargshig sf §a:*:d%crfi arid ienafét afiei

§,ej{:$”E*i3§é*%gj§Abf the eatére evééenca

4, E: §s W3? is’: dispuie that ‘$6 geiéiéener is we ewnef sf fine

mtiiiasz premises am {hat he hm ffiefi an evictéan peiitim: Safiééf

agairzsi the respcnéerzt in HRS i’~éQ.’}’95!’§§’?’§ am fried 9f::fta.%Tzf::eGf

‘Bfisses$Emn 0? ‘me mtéféan ;3¥em&$es in E.ms.?49m gag, %

5′ Havérsg regard is as fast 37;: the,%s*§»§§if~{ié’:§:ri«._héé

cammenced recerdészg af evidence an723.2.?Q2’3?’;_i§’z. my”rfi;;i:fzé::s{f:;

ihe triaé Scuff; Show have cafis-§.ci ere:¢f7._ai§§ i:j£’ze.é:*:~..;*:v’-%2.§Vi$

gecarfiing sf evidence wrsiie dispes §§§*g.k%¢§%:§:ek%ea::;,{t;§n peiizaan an
merits. VA AL

5. in the :”esp;i?2,::; maiagiae %
{:3 rise. .sgé%«as;§e,–kkk%he mam fs

—-.*em§i§év5 ghge fa; resensiaferaffar; 5}?

ggz fiéfefzfiai %.«::é:La:§ dispase 9:’ {fie évfcfiers
.§i?5.’}:*’o;% “‘s%2……§2?er§fs,” If £5 céarifiea’ 5223: She
» af ia:”;a’fr.:rc:¥~ fegarsz’ reiaféensfzég is Rep?
V

.. $29 aoniegffafis of 2329 ;§§ff§8S we kagf’
n T vfapexs. Paréfés are at fiberfy fa afifiarm fasfffzes’
éazidefiae. bag? sfzfcfiy wiffzskz {he fime is 5%

grarzfefi by 3% arias’ §£}é’.§f?.

mg/Q

“’24P;?~

253$ iris? Cam? sigaé’ désssse sf 5&9 8336565?

psoaeedézgg expedifiaagséy arm?’ 5:; fifljf even«f'”*–_

withiz? ffi mantfzs fram €59 da§g… “‘

receigzfpmafusféan af 3 mpg; sf this a;*§é§.’ ‘ Vv %

a5ev§s:ar: geistien dssaosea sf.

Regésfiyta re.’§:.:rn ihe §._,C;R;V.f§é’3;§§%;*e’it’%§’_v- V

Tudge