High Court Karnataka High Court

S G Bharathi W/O B.M.Chadraiah vs R Ashwathanarayana S/O Late … on 15 October, 2009

Karnataka High Court
S G Bharathi W/O B.M.Chadraiah vs R Ashwathanarayana S/O Late … on 15 October, 2009
Author: H.Billappa
I J

This RFA. is filed under section 96 WW orde_r 46 of
CPC against the Judgment and Decree dated 01.03.2007
passed in O.S.No.6:751.x'2002 on the file of the XV_.';3.d'dl:'rCity
Civil and Sessions Judge. Bangalore ~ No.3

dismissing the suit for ejectment. permanent ifljl_£'i'iC'l:tQAl1*€5,:'t€i.  ~

This RFA coming for heari.nr;,:__4this."d;3i'y§:,'_';».the,'_'_Co'u_Vrt"r 

delivered the foliowinge

Juoemsaf.
This is plaintiffs gappea£.tj"'

2. The mawma fieu gull; ®$§§Kx475L?OO2 my
egectmertt and  case of the plaintiff
is that she' .'suwi"t':.§scheciuie property through
registiered   and Katha has been
transfeflrredl in  plaintiff contends that the

defendants the respondents herein are the tenants in

suit scheduée property on a monthly rent of

also contended, the defendants are trying to

su’b–~|ea’se’vt’he property and irispite of repeated requests,

it urer_§tind’ers and legaé notices, the respondents have not

“‘._\ra’c’ated the premises. Therefore, suit for ejection and

” “permanent injunction.

It///)

3. The first respondent i.e.t the first defendant has

filed his written statement contending that he is

and there is no relatéensnip of landlady and te.n’antre.ijet~ivee’n ‘

himself and the piaintiff and he ts”in”poss’essi«o:n”e§

schedeie property as a Vcoparcenedr aloiég”withw.””oee–..

S.lVlan;’unath and therefore. has:aV.V”p.raye.d'<~§ot'~~.di.Sn'§issVaVlV of the

suit.

4. Theasecond”respon’de=ntihesieznoti filed any written
statement. .b.lJ§’.’.,’ {:ornp{on}ése_d the njiaitwter.

_ _ Ti5.e_T,r’i3a.IyC4oti’i1t.._has.’framed the following isst.2es:-

° Vi/.het4ner:_4’t2’2.e”p’fei’nttff is the /endfedy of
tfte_”pre’mtses”fit/herer’n the defendant is a

Vtenen’t’?… _____ .. s 3′

..t_:l/finetfter the termination of tenancy is in

A ‘V-Vaccifordence with few?

3. Whether the plaintiff rs entrtied to the

possession of suit property?

L/..

6. The “trial Court has answered issue No.1 partly in
the affirmative. issue No.2 and 3 in the negative and

cohseqoentfy. has dismissed the suit.

7, Aggrieved by that, the appelIant–p|a.i_ntiffV=ha’s2ti*led

this appeal.

8. The learned counsel for the eapp’e.l_la~n:t”confiehcfed

that the Triat Court was not jt;§st’i”f~i.ed inidismissinoi”t.h’e-VVst:i~t. He-C’

also submitted that the appAe.ll.alht._hays purch,ase,cl the suit

schedule property throilggfih-.rsgisterietfsalesdeed dated 56»

3972 a’rt’d “Court–. that the appellant is the

ownerbf the suit s’c’h.ed.u:le..property and inspite of thatithe Trial

Court has”diismiVssed¥,rh’e«”suit which is not correct. He also

that tihieve-ppellant has issued notice as per exhibits

tierfrtinating the tenancy and even if Ex?-7 is hot

piroyed, _t.he’I.appellant can claim’ possession based on exhibits

D-l a~no3.D–2. i~le also submitted that the first respondent has

not’r_e§:)iied any notice sent to him ahd therefore, it is deemed

that the first respondent has admitted the tenancy. Further he

L’

submitted that the first respondent has not proved that he is in

possession of the property as a coparcener._.iHe«..4_fa.§so

submitted that the appellant has proved that

of the property and the first respond.ent..has ‘

capacity he is in possession of the:’pérop_’er’t’y

Trial Court was not justifiediniveisntissing He also-if

submitted that the eviffehce Ex.P–7
and the notices sent to”th_e- clearly establish
that the first re.spc.nderjtV’is therefore. the Trial
Court thefffsuit, tn support of his
subinVi.s’si’oni:be’ decision of the Hon’ble
Supre’m_e”C_o Vre:p’o:rVte.d: 1 985 SC Page 357.

__9. against ‘this. the learned counsel for the first

re;sponderzvtA. submi”i’t’ed that, the Trial Court: on proper

‘vtgonstirjieréatidit.of,the material on record, has rightly dismissed

tliewsuivt.ar’i§d’therefore. the impugned tudgment and decree

does” calt for interference. He also submitted that E><.D-1, it is mentioned

Lt"/, ,,,, ..

that the rate of rent is 83,260,.»-“1 per month and it was
enhanced to Rs.360:”- per month and in E><.P-77"l"'re t'hat–.the'r'eiv~i-3;'mention about the lease
e.greement4'_dated':V?'4~$?i»9V?£Z::'aijd0it has not been produced. He

also sebmiit–t.ed'v that tihei stamp paper is dated 205-2001 and

theiieaispe a_greemen.t.-«is said to have been executed on 10-5-

20000'?! Dclearly indicates that Ex.P-7 is a concocted

do'cu0me_n.t'.'V'i:'He: also submitted that the burden of proving EXP-

? is onuithe appellant and the appellant has iailed to prove

He also submitted that the plaintiff has not stepped

into the witness-box and there was no opportunity to cross-

examine the plaintitt and the evidence of Pwt and PW___2 is of

no consequence. He also submitted that one S.i\/lan__i.urtat«h_;'~the

son of P.Sathyanarayana. has filed suit in

tor partition on 27-2-2002, thereafte_r,»iinotice has_'_lo_ee.néV'

sent which ciearly indicates that the:"oauise"of activioninyfor

is imaginary and aiterthougr'it.U"~~.._Further__ thati

notices have been sent in AVydi–ftVe'i:er9];i§;;;narhtriesV-and there is
reieience to the |ease–'d'ee_d's'§' tiéhieiivvtleiaseyfdeeds have not
been produced@;: appellant has
not prodUGéd""Va.ny'iiiiV'l]Q themtirst respondent was
the teiii'a'i'it..'V.Va:nxid:;ti§i;e~ rightly heiol that the
appellant has fvaiiieiiijito» relationship of landlady and

tenant. lwi'e"–«alsvoVsu.biii.it'tecii'that the biirden is on the appellant

to..':y_jpiro}r.e that "t'hei—-.–i–i–rst respondent is the tenant and the

to prove that the first respondent is the

.tenant andi:i.hereforet the Trial Court has rightly disniissed the

siiit andtt does not cail for interference.

2 10' I have carefully considered the submissions made

2 V' "by the learned counsel tor the paities.

L/,.t-

E1. the point that arises for my consideration

Whether the Trial Court was

holding that the appet/ant has failed
EXP»? and the re/ati’onshi’p o.ftarrdladjr and:ttenaiit.’,i’,

between the appellant and the fl’FSt” Tr ‘

12. It is relevaat to case’bfi5theV}aPDe|lant-
plaintiff is that the respto’rid_er–iVtis ;hAe””re.i_ri»’V..i’are__the tenants under
her on a monthlyrent nowhere it is
stated when the There is no
mention oi appellant has produced
andh’as_e_>;3arni’ne’d..__t_wojwitnesses to prove her case.
P,W.i is thepoiweér holder of the appellant. P.W.1

is ng;}t”at.partv He has not signed E><_P–7, but, it is not confronted

him. He has not identified his signature in Ex.P–7. He has

{V/..

not identified the signatures oi’ the witnesses _..or the

detendants in Ex.P~7′. Apart from this. E><.P–7 is idtviideiibttytur

origin. The stamp paper is purchased on

document is said to have been executed' or; 1Qr..5?;?'Q0VV'i,_WHVi'Ch '

is improbabie. Apart from this, otie'.oi:t'he'istan'tp. pap.ers:"isi:irt'ot

signed by the stamp vendor; –Eii~r.ther tthere 'no""t§5hibcits Di and 2. in fact, there is no mention about

exhib~its’:.Di and D2 in plaint. Nothing is pieaded regarding

ei<h"i"'oits Di and D2 in the piaint. Therefore, the contention

that the tenancy was terminated through exhibits D1 and D2

L ,,,,,,, 74!:

cannot be accepted. in exhibit D1 there is referenceV.t-o__ lease

agreement dated 38-1972 and it is mentioned that”thef”ra;te..of

rent is Rs.260r’> per month and it was enhanced

per month. in E><.D-2 it is mentio-ne'd'«t.hat–'_'the.V.'ra't:e_of 'reintHE~s i

Rst260r'– per month and the arrearsxis:'$?s.'9,36'QrL;~ .ln

it is mentioned that the responideints are'duej'vfroVin"'i"éE§–2OOi'VV

and the rate of rent is rnonth'; iiihere is no
reference to exhibits or ;'¢.,..v'"e'i_$_hibit P10. One
Maniunath, ihvelsen has filed suit in
O.s.No.i339/'é_oo§t..3pi :2.7m2~2oo2. Thereafter,

Ex. P– i,o- iiwasctibleenizvnt.

pr’ob’ai)ility Ex.Pv7 has come into
existence of the suit. The plaintiff has

not producied anyVthing,_i’to..\–ghow that the first respondent has

pa.iC_Jj”3’«:reEr)_it.s at art} of time right from 1972. There is no

to show that the first respondent was the

tenant t,in’daeri.c::the plaintiff. The Trial Court. on proper

‘i._»consid~eration of the materiai on record, has rightly heid that

A “:if”thVeappellant has faiied to prove EXP-7 and the reiationship of

laindiady and tenant between the appellant and the first

Q 2/”

respondent. I do not find any error or illegality in thet-indings

recorded by the Trial Court. While it is true. the ap;_fleVt”i-a}rt.can

claim possession being the owner. but, the ap’oe£l.arn.tVycannoty

create something and claim poss-e’ss’i’on.&_ T&he;raip”peil:ant¥ has

failed to prove that the first resploijdenzt is .the” t.enai’14t”-andedy

therefore, the Trial Court has’;*.ie.ij’tr.tly dismissed’;thAe.:’sVuit.s I do

not find any error or ill=ega|ity,<irl tind._ings recorded by the
Trial Court. There is me r:éerir~Vr-;rr'i't mre.ieeppeeirt and hence, it is
liable to be dismiss-ed. yyyy H

13. V No order as to costs.

Sd/=3
EUDGE

. on u
rp