' ]S.PrakashA¢Petitioner No.3)
~ ':.V'(By Sr1.Cha1apathy, Sr.C0u1:1se1 for M/s.Chalapathy
W.P.NO.16694/2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE uh
DATED THIS THE W DAY OF MARCH 2010 V' 1'
BEFORE
THE HONBLE Dr. JUSTICE K. 'If: . _ 3
WRIT PETI'I'1ON No. 16694/200%? {(31:18/£§c?2cj * 'V,
BETWEEN: 4' dd 1.' A
1. Smt.Shakunta1a Devi
W/0 Sri.I~*I.Sujan Singh
Aged about 55 years.
2. Srnt. Rajashree * _ .
W/0 Sri.R.ajkumar,*Major-"'" .
Aged about 50 yeai7S._f' 2; " 2
(Rep. byGPA.I€c;-.1deifd__--.'_ ~
H.Kesari1naI)€
3. Sri. S.Pr:--}.'ké§ér1' E. .:
S/0 Sri. Sujan Siligha ._
Aged about 33 years}. V.
4. Srr1t.Aarti @'Pr.em Lathe S
W/0 S4j:i.t-'3_e.l?rakas})V, VMajo1"
'~ Aged._':a'b0}1_f[ year's'.~- ..... .. *
5. Ku.1cte_e'p
S/0 vEvIoekth*3,nd fl':/.§.--2'13' or
Aged about 45 years.
[Rep."-by C}PAV}i0lder
. ' .fx31Aai'e._residir1g at No.55/I
TViViyaI_1.i Road
4 = . f Richards Town
. uBa_1igal0re-5. .. .PETI'I'IONER
81 Srinivas, Advs.)
W.P.NO.16694/2009
AND:
M / s VGP 8: Company
A Regd. Partnership firm having
its head office at No.52, Hospital
Road, Saidapet, Chennai and one
Of its branches at No.87 / 16, 71"
Main, 30th Cross, 4*" Blcok
Jayanagar, Bangalore--il
Represented by one of its
Partners Sri.V.G.P.Babudas
S/ o Late Sri.V.G.P.Pannerdas _ '--
Aged about 45 years. . --. V"*a_...RESP--ONvDENT
{By Sri.S.S.RarI1das, Sr.Counse1uafor_d'' 0'
1\/I/ s.SundarasWanr1y ' V
and Ramdas, Advsg)'
This Writ Petitiony_is._fi1ed under Articles .226 and 227 of the
Constitution of India, praying' to qnja.sf1vthe"»order dated 4.04.2009.
passed in 0S.VNOi277.5./'.2998. ..by__ the ...:39th' Additional City Civil
Judge Bangalore prodljdced as A'nnyexure--I~£ 8: direct the respondent
to pay the damages;/rentV.l;o.,thebpetitioner as prayed for.
This Writ Petition further arguments, this day,
the Court made the fellowingtfv. ”
The epetitione’rs,/lbefendants 2 to 5 in O.S.No.2775/2008 on
_ “of Adcii. City Civil Judge at Bangalore city, are before this
C_oui’t for quashing the order dated 04.04.2009 passed in
.V.L”t1je_a’1§.0ve;said suit at Annexure
W.P.NO.16694/2009
2. The brief facts of the case leading to the filing of the writ
petition may be stated as under:
The respondent/plaintiff/tenant has filed a suit *
present petitioners for permanent injunct_jo.n.__ In;’.the” the
petitioners filed counterclaim under Order’:.VII£_”Rt11ellt’€3
possession of the suit schedule premi’ses*–,to pay being l
arrears of rent from O1.07.2007’_to _and..to~ diarnages
in all amounting to Rs. 14,oo,ooo;}i:’: {rain till the date of
filing suit, future mesne profits:fr–om:the*-ldatelxofl ’till delivery of
possession and cosrgi; lll§’e~/pitioners filed an
application under I51 seeking direction to the
respondent/pIa;inti–ff/to ~- the suit claim as well as
damages at the rat’e__of towards every month rent after
filinégppthe criunter–clairri;..lHl’he«:application was opposed by the
responderit/piaint.iif.:”=–The Trial Court, after hearing arguments,
zcvrejectedl” and refused to issue direction to the
VVrespondent/’plaintiff/”tenant. This is impugned in this writ
p_eut’i’ti’0n.’ A. i
counsel for the petitioners submits that the
.l , vresp-loindent is not paying damages at the rate of Rs.40,000/– per
W.P.NO.16694/2009
as prayed for. In View of the above, the impugned order is partly
bad in law.
6. in View of the above, the writ petition is .
The respondent is directed to pay arrears ofVciamages”at= fa.te– of it
Rs.4(),000/– per month from O1.06.2008:’.___to ;_a it
comes to Rs.8,4.-0,000/–) in two instaE._1_ments._ ‘”viz., ttievé
amount, viz., Rs.4,20,000/– shall be tieposited avgmonth
from today and the remaining:.”:p’–50?_/Vt) thevraxnount shall be
deposited within two months froi:r1V_tot:ia4§’IV_,V t’fieV.’reVsVpo’ndent fails to
pay the amount as fiefijnce respondent/plaintiff
shall be struck off. iljo ‘
bn?gf* V”