gs: mg: HIGH CQURT <3? mRz\:A*rAm AT BANGALORE
33113121 the 12833 day sf may 2£js€}9
:BEFQRE:
THE HfZ2N'BLE3 MRJUSTICE : V.JAGANNAT}i§J?§7
CZIXEIL Rgvisiaisz PE'I'Z'1'EE;}N N0. 323 1 Qmsj
BEZTW EE N :
1. §\?i:s:'s. Dinah Saldanha,
W] «:3 late Felix Saldanha, '
Aged about 64 yeiars,
2* Jayalith Smdanha, _ _V
' 8/ 0 late Felix Saitianha, "
Agad about 29 fgeaxs.
3. Smt. Meera, V _ .
D/--. 5'
Aged abcmt 37 y€ar$._ '
4. NV€r::1.£i, i V'
D / F
_ _Age.t:i "é:1:fa_t:::3JI_ ($4 f:2'.t':aiS.
V §.}''§'E1fEii?31"'yea1i3. _: VV
Revafhi,
DIG Krishxxamma Hangs};
Aged about 28 years. '
Laxtnanan, A . _ _
Sfo Kfiahnamma ['--§.eI1g's;11,_ V -.
Aged about 35 yea:*s.--. '
Smtf Krishniémmé ezugsu,
/ 0 '1a.1:e 1P'0o_i:--:ry,
Aged abogt . y&;:a;"s;. '
V _ 511 Iffa p;m&2%;3*:,
fs«'ieramaja.112 Vfilage, Bamrwaia Taluk,
Qakfihma Kamxaéa --= 574 187.
Advocate for Rd :0 R-3. }
This petrltion coming on for hearing this day, the <::. 1/2993 on the file of the
Pr}. Civi} Juége {d1:Dn.}, Baniwala, Dakshina Kannaéa,
dismissmg the suit for pas-semian.
ORDER
This revision petition is by the p1ai11t_if§:§
trial calm: in E§.<;':.No. 1/2603 arid. it is;
the judgment of the ma: Ceurt w'hi<::1 'say
the piaintifis fez: passessieiz. uéf-…t1r1e Suit pré;;2is¢'s'V{::a3in¢ ta» '
be dismissed. L
2. The fliaifltiffg fléi§g;”§§.te:f~m-law, gand
children and $§§:1__ ‘sf it was their
case ::.’,f¢1.f1g;¥;””H!;he saicl Jmachim
Saideiifiaaa premises on menthiy rent
basis ts:V5L… (:;:”3..t=: ‘ Pc::o§ary and tha tenazitfiy
co51ri:;3:if:f:;s¢d f13om.____é.~1.8. 1974. The said Joachrini
‘ S:5ldar§ha:’«V%Vi{f:itiated smail causa suit against Narayaxaa
‘jrééfiect caf giaint-A scheduie gmperty and the
sajé ..s£1:}t was éismissed as ma tanancy questian was
%% ~ pe:mg bfifem the Land Tribunal, aaateeal,
VA V. This said Narayana Paejagry had flied I%’0m1»–‘?’
application befart?-2 the Lané Tribzma} and the said
agpiicafian was dismissed by the Lané ‘I’ri__b:_:na} an
‘9.
/
4
26.E>.19′?9 and an the Very same day, tbs wife Gf
Narayaxla P{)0§8I’j§:” 1.6., d:3fe12da11t~3 in the prfisefit suii,
filed F1″‘ti this C4()1EFfE._?1:’1E. ‘§7¥fV1’it
Pazition No. 2090?/2:302 and 31:3 eo:;rt,M%%tié§}M%%:#:;§1%%;aai~§s§4
dated 1.7.2902, accaptad the (:_a$::.__::f;f
the order 0? the Land Tribunal §§ia«s§:._ sfei
arder of 11113 Gaul’: had attéifiéai fifizéiity a$1§1_t:> W333′ V L’
prefezifid against it ¥:1}2j the prfiéézzt.’fi$fe1ic:ia173.i:$,,’i
4, :'”I’ii7€ ” ‘~f§i'(:r€:af’£é:’; issuad notice? to the
d@’f€r1{ia1éts va$}i:i;:i§giI?.n::fi1:. t::: quit the mid pI’€§1TiiS€S and
11a11d._vo2:$1;”%_re;{:3::{£ pQsé;éssiGn thersof :0 them. Though
” _ i¥i%.”‘:’d..i.?:/81 situated in 3.2%. 41/34 of
Méfanaajaiu vmage of Bazitwai Taiink. The defendarlts
___£iid not contest the mattar either by fiiing the written
statenzent 01′? {tress-fixaxnining the plamtiffs’ witnesses,
Despite this, tha txial caurt éismissed {ha suit cf the
j»-
5
piaintiffs. As such, the p£a_i:1t§fi’s are bafars this c::ouri: in
this revision petitian.
S. The learnatii Counsd for the p{:ttiti0I1€1’$Mfiibfiiiéftad
that the judgznfsmz of 1:113 trial <:urt cam r1()tF b_re
ifi law for l’_{1C¥I'<'3i than 0116 reas-:ériA.m *'1*'hfle'–.f"3r$t_ Gi*I:.c
the trial cum East sigh': of me fact we the ;:1a;m:ia*s'A11aa%%V
annexaci this power of &EtOITi§_§"dOCfiI11€§fl£. i:h«.:
pi:-3111:. But, the s::_0L1.1*t;'VIiéaL:sVL.:'c;;!j$crved fiV1"at" thc3ra was
:10 power af af.t<;:r:1ey5 :t:l'rL3V<:£:1iti1c::1::i:' .AA_'.:pi_'Q:iuC€d by the
p1ai£1?;iffS; – I-V
6. Tfizs ‘– S¢<3r.'3;::'1':;":_j is that the ma} <:0urt. had
absrzrved had failad to Show that there
– is” Fzimse-A preniiéé situated in the above said S”Li1″V€}r’
“the pleading and the 6Vidf:I1(3:€ piaced by
Ehs; unemfixigly poim: 3113.? t0 the existence af a
xhQuéev…;A3re111ise 313:1, as suizh, the Said fmding is alse
‘ ierrafaeous.
” The thirti reasen is that ‘$116 ma} (301311; has
ebservaé that there is no Ea11d1ord–t€:nani I’€i8J.ZiQ1″£$hip
jy
L1
batsmen £116 parties and, as such, {he Sufi; of the
piaintiffs cannet be deemed arid this reas0ni:1gV-is aisca
aga:i11*3t. ma pixszadixigs and the evidence 2i;’it’:xe
piaintiffs. A u
8. Thfi f{}11::’t}:1 reason is
observed. that :19 notice was issziegiéngz
but. my the rum ;:o}a3′:1tifi’ i.é’;’;V..§3″{::; 01′ J9za:é1;fn1′:$a£da1fl1a,
had issued natice “::E”:e .§9iat{cr::«.§£#1;$«.als0 sexveci on
all the ciefe31dap.i:s. I1;._i.:s Qn -these reasaning,
the 51;1it:”:;§* p1i§;i3T:zti1″§’s”caIzi§’S”t:>’Vb<3 dismissed.
9. “;-§_’i§i7c”£’§1”:e:1i; of $1.6 trial C{)U1’i1, {ha
I€a3§T16d.CQ1:1§1SfCf:ffiGf ‘Q33. pnetiti0ner$~piair1tifi’s argued that,
firéi ‘theta was no Writtexz atatement flied. by any of
and neimer the dafendants tack any
pééns V-15:5 :::foss«<-rxaxxxiixe tha piamtifis' Wiizneases and 1316
'fifigulfiéfitfi proéucad by aha piaizitififs. Thai: apart, the
defendant was imaged 3:-bparia iaafore the trial
" V' "§:9ur1': and {ha other defendants, thaugh appearaci
'thmugh a Counsei, did :10: contest the case of the
piaintiffs either by filing any written s£9.f:<=;:11e:1'£ or
i/'5'
leading any evidexzce. Tilug, £116 material p1ace§t'T'i:i§y.t11e
pl:-3i:*1t%iffs csught; to have been accepted by
and their suit might 'Em have been decret:_:ii» Iifqi'
10, As far as th@ suit filed far bj;*'<:VA:ée._Qf:
c:w13ers is cancerned, int"-: sa;_§11;issid:1__ :1;:,¢;d¢ ififixai' it is"
ms: in dispute that '?3*§I" <i:~_t_.zl'i€ '::flc'~""".vn%rs of 316
suit premises and 1316 $011 of
Joachim cwoumers, is
fixltitleci an his bahalf and as
an gfherefsre, no defazmam;
£331′: b é«f«§1-finti by the gylainfifis and faiéure
an the $1536 Aé;§,(§ff3i;ld8_I1f.S in eexittesting the suit :3?
C}f)}£:’:§fl§i§§fS ‘£1f:”‘f:Ei:ig written Statemant <31' .I.e3.ding any
'E3;:ide:ji(::§ cmsswexamiriing the piazza" 'ifs' wimasses
affsfa Eb havé ied {ha txtiaji ceurt ta pronamice the:
Aj11{igi1:;§%i*;t} in favaur Sf the plainiziffs in accaydanee wit}:
pmvisiens camtaineé in Order 8 E1115 10 9f thfi
In support of the above $LI§iI311"iiSSiQI1S, the
ieazned eaxmsel far the pet:itiar1r;=:::rs giaced raiiance on
,5
,..w
8
the d&ci$im1s reported in 2834(1) Suprexxxa 33:0 and
2004??) KQCR 2313.
11, E-Zfeiying 01′}; {ha afaresaid dasisions and the Ifiéaztaxial
placefi ‘b<:f0re the trial Court: and the rea301f1§ by
the trial court being unacceptable either f:a;;::t::SL' '<:'§:* jja
Eaw, the Eeaxfnsd celmsei fer t§:iJemMp"e'i:iti<3I1e:'s p:fa§;5:*:3 my
ailowitig this I'fiViSi{}I"l petitian s€t"f;ii1;'g 'aS:id€: "'*€19ii€¢–..
judgr:1en'£ G? the trig} <:e:::1,1r}'f;"L«éi1ri fiecrééigg éfiait as'
prayed for.
12, i_{}}’1_ ‘}E1;Blf%§L_ ‘£236 13313161} czounsel far ‘E§’1r:~:
rasgiorldsafiifi, ‘&ir§i6L:.’$;;*<f:fi~:_':Lli1éfa:1<:£a:{1ts–1 {£3 3 and Si: befare
f;i1:~.;'!.:;"'i:~3.1 e{;§¥:”;’1″1:..’t’~:a:;i the judginent 0f the {rial €91.11″:
jfzhat £116: etisgafects which have been poiuied
A miif: Abyvvéthé lcéafrzeci caunssi for the prstitieners are -net ‘(:16
ciéfeciig’ ’33i:fi}i(:’E1}f in the eye {Bf 13%: £1: 15, thercéfmfi,
..c(;;1te::-éed that the defendants wera not S€;{‘V€d with thfi
notice in accerdance wit}1 tha previsions <:a11tai1:*mt:i
" –in. Section :85 of the Trazmfaz' sf Praperty Act, Tha Suit
pramiges is an ag1"'i(:11I3;m*a1 iazizd and, thersfsre, the
teflallcy will have to be viawsci as a tenancy fmizl year it';
}
9"
yczai’ and, as. such, six memhs’ nudes ought ta h£’:1V€
been given, which was not done in the instant ca:r.TIé;-_
18. it is than subI11:ittec¥. by the learned CG_;;fi3éi£’_~
respondfints that HG 11131::-‘:ria1 is 1)1at:€d b§.5 .,
before the t:rial cmiré: it) show that thégréa }§.);§<i;_':1fie;"ic¢:{ :3.
1;~»1'eI11is6 61" 11:31:58 in '($16 suit$L::V€§j;%V_I§u:1:bxir' S;-'S_}1as:§ bé(::i1 " ;
observed by $116 trial Cuurt. is t1':r3;:;i.éireg::;e*,d iiiilat t';'1<i:re
is no materiai piacecislnéw _I~1..}§i_<ayaIza Poejary was
a menthly tenaxlt; a?:_Rs2.f2;'»' and there is no
p1c:ad:ii'1g"t.::.;éfi'f:<§1:.a:1d, 'fiieréfore, {I16 trial ceurt has
:(:;bse;r§?ei§'tV3:1ére is I10 ia11d1ore:i–tenaI:t
re1atiQI'1s1§i'g': bet}x3–.e£:11» parties, In the absfinca ef the:
bcingV'"pia::"d to ShOW that the quit nmtice was
–f<:1€fe:1daI1ts, the suit cf the plaintiffs couid
1157;? hav1éii§:3i1 decreed.
n1;4_.. far as the pewer Qf attorney is colzcemad, 111$
‘ 1¥.:éa;f1c<:§. Counsel for the rfispanétsms argued that firm
" " * "view taken by I116 trial ccsurt <:ta:'1I1i be fzérmed as
erroneous. Thus, :31} essence, supperting the reasons
amiglttécl =%3y the trial caurt, the Ifimnfid 0911:1861
fir;/,
#-
:0
submitted that the dismisaai ef the suit by the trial
courf, cannot Em imerfared witil in this 1′<EiViSiOi1 petitiorz.
15. Having mug hsa1’c:i both Si(iifiS, {Jim 0111}; pciizi fer
cansideratiorz is whether the judglnent. Qt’
can be Said to E36 sustainable in iaw,_.i1i”‘*.zie=.%;f”~£f t’mé_A
masons assigzed by it having] regard ‘E9 *t3t’1€_;:
I’EtViSi0I”1.
16» Tim fitrst point. ta 1:;e…VVi{:’o:1;§icierhed* –i:_sA 3:3 t0 the
Genera} Fewer of At€5o1é:c§}” tifiiééitéifid in favgur of
£h&: fifth . §>tb€_’:r plaintiffs. The ‘€r:ia,§ ceurt.
“had ebssfvfid’ aif ef the judgmtznt that me
sigcjii ‘1=z:§;SV”;);fi-:£1¥c6d by the fifth e:1€f€11da1:11:. This
VA :>b$cr%%2zL1:i9fx…_ 13 quita €3C)]f1′{ZI’aiI’}_E in the 136152′ clacmnsants
.pi*QgiAt:i;t4§€€§.,»V__bj§::”$16 péaijifififi aiarzg with the pxazmufi. The
V€ ff! fi~3fSt,’§§€um@nt pmduced is thfi G..PJ§. axecuted by
3 ~ti1§_ and the fourth plaéntiffa in favour 3f the fifth
‘AAV-ijiaifitiff and the Stficorld d<:sctm1ent is the G.?.A. €;xr:c:1'1f:&d
VV " ¥3y the sectmd and f9u:'th piaiintiffg in faxmur 0f the fifth
gglaizxtiff. The trial ceurt, therefare, &r1*€§ in ebseiving ta:
the {:on'a*a:°§; in {aha CO'LlI'Sfi of its j1;iC§§}I}€}'3.t.
Q'?
Ii
NotWit1’1st2111ding the executioxi of the: power at’ ai.tm*r1e3;
by 1.11:3: ether piaintiffs in favaur of the fifth piaintéff, the
piaintiffs have also stated that the fifih, §«laiI1§iff ~i $;~;t11e
$011 of deceased Jaachim Saldanha and, 3.3
the scar: of the co-mwner of thfi ..sI.,1_it p;*éi7r1’iét:,. ‘Vthé .f1fi;h”‘
piaimiif is erititirsd in that capaéjsty A:s”:§ee3:s.f_f<:;;'*:"e*éi'C§iE;i:);'*1T1,Qf
the defandamts and in i:11iS'i:'¢§.a:'d, é; dc3cisi€) f:"t13~e–';Ape_x. L'
Ci¢:)u1't can but: p1*es$,ed i:':t,c:..}é';x<::}:1r§¢:e ii1'*f;;1§iQ3:ir of ihé
I'€ViSi()11 petiticnfirs.
17. ~3″:1″‘t}s§i§’is;:aé%Lft.;:’r:ps:2§’1:a§d i1’1″‘2–i§:§£)<%{1) S:_1p1'eme 350, the
Apex Vfigiart. E*49§S"t?§'zé.t where 0116: C0–O'§?£?I"l{iI' filfis a
Siliiffil' efiiatian z1gai11's:.-ffthe tenant, E13 63.068 it St: an his
" _ saééiii bgszhalf iI1A}f*ii$5*—-f3'afJI} right and as an agant cf the ether
_ *z:r§~é't::'_a?r:¢:';:§"A' the ccnseni: 91' ether cc»-mxzners is
?asf$€.m1<_:':;ci' Eaken uniess it is Shawn *::h&': the athzsrr <:Q-
0wnt:1f$':.wc::°e not ageeabie ta: eject fhfi tenant ans} the
VSf1§i'i;« was fiiad in spifaa af thsir disagczement. in the
" instant ease, $1.0 such factors are prssfimz Ea takfi the
View that ms ether <;:o-Gwmirs difi not censent ta £1322
evictieza «sf the defsudantfi f1*:::m the suit pramiws. (2311
%/
ya'
12
ihsi: Qthar handy ‘£313 poxssezr 01’ attarntiy <i@<:::,;111e:1:$.
p'1:'Q<:1u<::ed aiorzg with the piaint co11fi:rm tbs L3;I}8.11iIi'1GUS
ameement. by all the CC}-G?y'T.'i€iI'S far seeking avicfiézjiz Qf
t._'c1::': defeiléazztg.
18, iimnirig E3 the <_;_L:es¥:is::z-:1 <3? hesuse bei3*£'gVVs:ti_;1aied' -23*:
the S1131 prenfiaes, in the '§}Ia_i:1it thé
d€S81'if§)§if31'1 <3? the 5112*: pf{}p€'3_I"§L§f f1:-"3.;s"be€11 gi2;<f:fi'1 311:?" it i;z~iz
aim extractfid by the i;r°ia;t' 'L'<;:;'i1;;I,'t Ehfe ;f:01i:jse cf its
judgmeni: 313$ the S:-35,:1"x:i€$2.iripfiQI3_ .1féie:1ds as 1.1§icie'1" :
_’ 1 ” PI'{13ii}€1″§Z”?
r€sidé:;f.i£§} béaritzg D091′ Na.2–81
_ ‘sf §«}’EGY§fi1Z71«E;jvShi._Pé3’§}:1CI’18_j!a’E}T: situatefi if}. SE0.
31% £3? . ,E§@ e€ra1n:giaiu Viilage af BaI:1’£x=»;a§
” .\§$’, :hErefg§%e§’% £31631′ that 3N9, 41,/34 aim CQIE1§f3}f’iS€Se af
a :3€:§:i%.i»;*:::i5€ial fiffiilfiififis Apgri from izhig, the evidenca
V. np5i1:e:§;fad ” mfere the trig} Court by the fifth piaizztiff else
§1e”:*1ti<}ns exisiieuca sf the suit premiseg and the suit
M {3}i'€iI;iS{§S béirzg fiver; it) iate Narayama Pgsjaw 9:1 3
monthiy rent. The Eflfiffi evidsnce Sf the fifth piaéiitfiff
}»
5-'
$3
placeai by "s;x321§' eff 3:1: afiidavit, has ;'&:1::aé;*1&d tmSi'1a_ken
even {:3 me siighttzst t:§<;,'£,€:'§i b€Ca"L1se, the tififfifidailifi
hangs 129$. b0ti'1e:*fi<:1 £13 C"£'(}SS-€§<i{:1II{1§I"i€ the fifth piaizmff in
1'&:§;)e4::t. {}f the affiélavit avidfince filfid by hiltcu
wards, thr: evicierace placed by tile fifth p'iéVai13£ii'§f"i–s
cenforzlzitg with the stand taken in..i_:.h€: ..;;a;:"1{:1, _§'_t;3%1ri'if_<Vi'
being no evidenca to the c0nt1"é3*y, fj;ié\i €;f)':TlI'3: _{:t)fi;K§
ram; hava brtzshed aside said '€;1:_ici€.;1é::v$ fif°1;h- V
plzairatiff.
I9. V*A§i:21rt;f:f011§::f3:ft16’a§t:2v€,Afi1:;;:)’:11eI* ‘E’£%8.S0fl far act;-ept.i:2g
the afg;13in€:1’t. fafitifzé’ v:J €:T’i=.i:c}i§3«1′:er%s’ swings} is ‘that: the fifth
dc:f::_1t;<:1a11§i;~Vb€i31gV–_t§1tf:»w=if€: 0f Narayana. Foojary, 3139 filed
V' _ &é11$3*=§?';it:;a?J.ti€}{1"i:1"§3':&i1:1–?;A bafem '£116 Land Triburnal and
fQ}:j;1}., slim Irzad spttzcificaiiy smted that it was
fi3._::éfi in :*é:§}:é’re, tatafly
f.?€}’V6:’S€ am: ffifiiltffifjf to tfié avide:’1<:<i': mi: record,
}
I
x
14
20. As far as the qE1i'{.E1tZ3tiC€ is C:{3I”1CEI’1″16C1, arise again,
‘t:}1<:': affidavit. evidarlém of the fifth piaifltiff cleariy rmreals
that quit nmjce was issued 0:1 22.8.1980 and again it
was issued on }.1.11,2{)€L)2 Calling upon the
1:0 szuwender the suit premisea by 13.1
110§iC€ was replied by d@f€3I1Ci3I1'£S'"i -'!:o " Sufi'. i;;E':s.§
fourth dafandant refused ta raf::a:ix%c:T the 'i1Qi;;s:_g _a':f§i;i..,,. "§:i:_
this regazd, the am A -,V§fiI*§}{§§2~;fi':%':d the-%
achlewieégement 31539. al0:1Vg"%%i:fiiV"'§h€ fat' as
the fourth dfifentiagitC0i;¥:;iE:1fn&%i';v:%. v?g}f1£::–.§vas piacred ex»-
§:nart€}__ be_f4:;r:*;:V 'i:~:,*-*: and it is 91113: the mihei’
dr:fe:”a(iai'”;:fi,$”‘;?e%}”; €i: ajgigarsrarance through 3 <::0uI3.s€i_,
{f§':1<§§.6i' Lizhs aI§o%.:e circxzinstances, :10 defect can be faund
» ii}. {hay p3ai:":ti§Tfs' 02136 as mrgards iS81.131"}€36 Of ncfice ':9 {ha
'€i é:f<*:I1da2;?«1"="§€:;"?;:;-ii'hand CW6}? the Vaczalzt pomessiorz zizf tha
gtliii pivgxizsas.
“ii The East ::;f the paints ‘:9 be taken mate of is that
gm aritire pie:-adings mm are backed up by 1:119, afiiéavit
€’£3’i{}€I1C€: 0f the fifth gjiaizztiif art: tha czslfljg matfiriai bfifore
the trial satzrt. and them wars I10 ether «::<:21"m'a pifiéadiflgs
.3»
r'
E5
er evidemte piaceé by the t:iefen<:1aI1i:s. Ho s,=:;.:"itte1"2
siatézmfirxt was ffied by 311}; 0f the eziefandajéts svhe
appearad bafere {E16 tiriali (":{}U;1"?; 11131' $11635; ahose its __{::mss–
fixaizxme the fiféh plaiiltiff W116 gave eviéience an V of
£135 athax" p§a:im;ifsYS as well and it iS 116edies;§—'to:
the dafandants did :10: Choose _t@~ éead I 'éfiyifléficg
their desferaca' In Gfhfitl' W0;'ds;'gi'i::._§fiéa1ii iE.T::js_;
thair awn conducii, thé -_V_V"i§s:fe:1d'a:";:&: VE1._a~i2's§:"""vii£éra§i§,%'
Céflcfidfid the €":8.S€§ of ./1111 5:22:31:
<:ircu111s':ia11<::€s, {ha triéi _§3O1'i37i,:V1'€?$}L1§.(E:1???' have ciesiinaii to
decréa £:?;'u': _'ii£'1§'~f"3.Ez1ii"1ii§I"Se. in {hi3 3'6garCi, the
e:i€c:isi01A3"'-(}f'*t;E1EVS.{§£}Vi411*fi §sé;t§0r:6:£1 ii": 2OG4(4} 2<;<::«:::R 2.31:3
é:<;;sm€:s £0 $1:-:: i"f:SC1IC Qf tilt-: petitioners and in me
»A §::'01._:1'3é 'A€}'§,%i§§(i_' ardar, this, caufl; uitiixtaately opined that
~x§?E.:::ré t;E;i@-__(i<l:{ié;1:1da11ts dié not filfi the wfitten $ta..teme;I1t,
"{1@. f}Ti.iI'};£,'{§,; xizés ieft is aha {rial C(}!_31"f1 fixififiifii :0 faiiaw the
"pI'9jfgi$ i¥jI1s ef Grder 8 REES 10 Sf tha {3.I73".,{.':.' and ':6
7§:::r0::'1Qu1zc€ the }u{é@31€:1t.
22. In iihifi i11$ta11*£ case, not only there was :10 ‘§~¥’I’i3;Tt6I1
siatatement and £16 E’f§%”iCi€”3}I’3.C€ glgsced by the defandazlts,
}«
, I
Eff}
but tbs €ViC1s2f’V_’4§f:3:;:=f:gCE iVl**:a@_ “+.?é:f,i
fact that the tenancy mattsr €:r:1§iec§_AAiii?iiiI1£i:i¢’}};*_
0:’ this plain1:.if’fs, by virtue (sf .’;_I”1€ ojixdéz” {3a”sTf3:§ciV.i§f1 ,
26390?/2{;}£3*2 and the _ 0r~:i€t1′ ;1’€:111ai1″1«3¢:i
uzlchaflemgtad aim} -‘_;da§V,.i:, ‘t;’;?;_«;:. C{}1_£FtA 00113:} 11:31:
have ciismissec;1_ the s13.i_t r.”2f As such, the
ardsx’ ‘paSs.&i_£14 “P–£ai”3.:10t b6 sustained
€iL’f1§i”__GIT:_ s’;’aT(;§:SV .311 £13 _iax;-*” .’ ~~ ._ ‘
23. In i:i*–:§% I’fiS’:i_1-};31,A’§h£?…!§fi’f:iVT§Si€)I} petition is aiifiwed, The
<)r_f..ti1€ ‘£:ria1 03111″: is set aside. The suit
‘ the’ is <:l€»::re€d' The resgmndents are grafited
.i~;i:v;}"'%A1"n<oi1"i:h;:~: .7'?é:iI::1€ ts hand over vacant p£'€I11iS€S ta the
1*&:Vis~3'oi';_ patitiezzers and in View caf the giainiiiffs having
A V _ ' up the prayer for mfisne pmfits as cauld be S6631
:;?°r'0m tfze meme flied brefam the ma] caurt, fhfi que$t;i::s:1
of Illfififlfi pmfits being payabia to them will :10: a1'is<~::'
&
,1
Tha d€§f{iI"1d§:'iI"H".S Shall ffié an affidavit: befew: thig
CGLEFE wi.'§hi:"1 four VWEBKS sf this Qrder I'€gar<:£i21g
– I-24»)
cozzlpiiarim of Elm tin”; to them ta band ever vafiargt
A
pssafiasioil to the petiiiorzers Eliid t.i1€:}; SE18}; I10t;.ci1’ia{5§*;~.:3″;€:
pfititialzers ti: 33:13:’ ftV:;{“f;h<=:1' pi'0(:<i',€:di:1gs in t§1_i.!:?§__
fu1'the1*, in '(ha event of the res1J:;<:;I1_}e::::;> 11.10
take zaecessary action as is; _<::'§:a¢n ts' -:11-5:31: iii Eéwg,