High Court Karnataka High Court

R P G Guardian Pvt Ltd vs Mohd Ashraf on 22 January, 2010

Karnataka High Court
R P G Guardian Pvt Ltd vs Mohd Ashraf on 22 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
 

 

I

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS ON THE 22"" DAY OF JANUARY.

PRESENT

THE HON'BLE MR. JUSTICE v.G.SATE,.HfAHIT:    2

AND 

THE HON'BLE MR, JUSTICE S.N.S_S'ATvA.N'ARAyANA  

R.F.A. No.1OSvi%2EO0'V9 (REESE-I  
BETWEEN  E K E E'

R P G GUARDIAN PVT' LTD; V 

A CO INCORPOR'A'TE'D;U_ND.ER THE '
CoMPAN'if'E.Si'AC*i<_, 1956"    
WITH..THE5QR_E.GIST.E RED '..OEEIc_E AT

No. 754O,_.-'GA'TE"--NOf2;j.EA'3HW'ARI INDUSTRIAL
ESTATE,"'i-i{;.{1,IIVi,43I\2'iJ,' BANN.ERGHATTA ROAD
'BA'NGA.L'ORE1¥V5't3Q0Z6 I

'RER_R-ESELTEDT BY',  '

LEGAL HEAD '}3RI'«VEN4K'ATA SUBBAIAH M

 APPELLANT.

(By_;fSI?T  SHYAM..I<OO_NDINYA A S, ADV.,)

W  MOH'D7;ASHRAE
 AG;E'D3'3 YEARS
S/OZMT MOHD IBRAHIM SAIT
* I I R/AT No.21/17, CRAIG PARK LAYOUT
  G ROAD, BANGALORE--560001
* -. AND ALSO AT No.52, I A CROSS,
47" MAIN, DOMLUR II STAGE,
BANGALORE  RESPONDENT

(By Sn : KAMAL & BHANU, ADv., FOR C/R )

3
RFA FILED U/S 96 CPC, AGAINST THE JUDGMENT

AND DECREE DATED: 13.08.2009 i>AssED,J*,_II\i

OS.NO.25613/2007 om THE FILE or THE

CITY CIVIL JUDGE, MAYOHALL, BANGALoR.E,’,_”_DECII§:EEIIJG ,0

THE SUIT FOR EJECTMENT AND ” I E’ V

THIS APPEAL coMING””‘roVI§i’» EoR”A.D{virIssIQN THIS

DAY, SABHAHIT 3., DE’jjLzI/ER_ED”V_TE:’E_V towxiiisdhfi »

ffhhisv”a.:pV5p_eaEi::3:’§V’Vis byEE’ithe respondent in O.S.
I\io.256″1.3/2007V’VoA’;_rV«tpHeI.fiset«of the XXVI Add}. City Civil

Judge,_ Matya/”oh.aiiv,.V”Bar’i_ga’iore, wherein by the impugned

‘JV’~._Ajudi;I’enIe:ntrvi.and aeaee dated 13.08.2009, the triai Court

suit of the piaintiff — respondent herein

for_evict_io’rrElgziiilthe defendant ~ appeiiant herein from the

‘r._suit sChe:.duJe premises and has granted three months

“:Ef”_tE.rrie”‘rA’Ito the appeiEant herein to hand over vacant

possession of the premises to the piaintiff and has further

directed that the piaintiff — respondent herein is entitied

M

4

possession of the property pursuant to the lease deed

dated 20.09.2003, which was for a period of

It is the contention of the appellant w~
there was a supplementary agreehjent dated.fi2v5.”O9;_2oo3K”
extending the period of lease for a,-~pei*iod,_’of:nine:”yea?rs

from 20.09.2003. The tria!?C-o__urt hlasxgiverifale Afi.nd.i.ng«~3that’~.2′

since the said agreement isenot,registe.re:d, the same
cannot be relied up0n4_.”~~e.. Leiélrngedlh “c:Q’un’se_l submitted that
time may be gvrantedA.,_up_”to vacate and

hand over the4s’i.;:..i.t’ .scF:.edule prem’i’ses”‘t’o the res ondent.

Learned that the appellant is
readyiltompayi,e.nha”nce-derevnt_of Rs.2,50,000/- per month
as damages for.__.oeciulpéa-tgilonltill the last date given for

handing over_:poss’ess’ion:.of the premises and that the

“‘~._app’e.l’i’am*t~. would voluntarily hand over vacant possession

on or before the date that would be

granted by’Court and would not drive the respondent

“to file execution petition.

4. On the other hand, the learned counsel

uijappearing for the respondent — plaintiff submitted that six

\.rQ

8
The impugned judgement and decree passed by the triai

Court remains unaltered in an other respects exvceptcthe

time granted for vacating the premises

fixed at the rate of Rs.2,11,6DO/– per month,wjE?ar–ti:esAare

directed to bear their own cost in!ithisieap.peai’:.4,A.i’*–h4e’~~a”Qi5e.aI.’

is disposed of accordingiy.

st 1 2 ma