High Court Karnataka High Court

Sri Divakar Rai vs Abdul Rahim on 18 March, 2009

Karnataka High Court
Sri Divakar Rai vs Abdul Rahim on 18 March, 2009
Author: Ajit J Gunjal
" W :: ""*-" ~*"* W1' :35 mmflawazm gr BAI"€GALGR .

IIl:A."1"'EI3 THIS THE 18"' DAY OF MARCH 2008 

BEFCJRE

'I"l-1E HONBLE Mr» mamas AJIT J csmrquégi,       { ' 

'LI 1: 17 1:1-ran Fri' ('11?   -1' '

BE-'I"W[EEN:

 Ifinmkaxw' " "Kai.

S40 Muthapgpa Ftai,

{aged about 63 years,

R'fi§s'31i'.."u"fi at }{a.2{'.», '    if;

Vwtoria Rcmfl.Ashokr1agar,'- _   _ 

[Sfi Ve3nka.tes__h'   % 5 Adv. fiariffiri vaiahzmi Law
.In ....uu. '£25.-.- ...;,.._...:;.'.,......."~1.p fi',~.t_";§l'_,:._. . 1  
A1512):

1. Abdul       % 

3; in I'v1r::}1a*:m;:'Jrxra'i 
 about ."."}"?uyears,'

 -  Ressiaizag at Nu.ii.2fr,.. «

' 12:21:41,;

  

.. mgxmmw  @ lvI.I.Waafi,
5:»; 4?: Ia:-ex smcluna Aleem @ Safi.

{Q

2 _A.ng-"d~~mH.M11ff'iFiunnrn.
. 1, .........,._......J..._....,

   Rerargixiiirig at 1'io.E231'£1]1_. 1-t Floor,

 Fiarg-yam Wm attest.
"Civil Statinm,

  »   Murmnmm Ayub @ an lynch,

$,~'»s:u iaai;-ta fibflul fiiuemfi $11.
Aged. about E:-1 years,



2 . V,L..JI.LI.'1I~l|,g,--L.[mV

1""! ,_,'_1,5,,_.__. _.|_'If.,. I"'If'I'1 "1 1 J--fl,
 fill HUI" -1-' J»? -I-" I'-I'-Fill ,

Nam5rm'1a Pmai Street.

Citrfil Station,
'Finer-nn:a1n;-g-W 
.........,.n...._.

uh

,, Muhammad Shuaibqfi fii-I
Sf -61- Late Abdul Alaesm @ Eiafi,

Aged. about 6:1 years,   

Kasai.-:!.h1.g at E!.r.'-..%1;' 1., 1* _ _.!.1|!";  '

Nsuaraxyafla Piflai Sn'-aest, A __ _ _ A _ _
Ciivil Stajtisan,  _    ' '  '
Bammahm-5&0 DUB. '   

r-znm n..m.u.m.r1 M finvgégur a-_I;1__t1 A;  C_1,f.'[«'E2  4'

mm men? is filed   of the K3
flfit 193199 agairmt4the:_ore:i¢r &amd"'1}3s31-3933 P9-We'd 11-'1
HRS £.%.2+%.! "'«':.'1'.'§?'L'lVfi 'file  £_",'-12.i.%£--~J'L1«L1g§a C-¢--"--L't- 91'
Small  Ilfltilion filad uis.
97(3)!-'R3    

  admission this day, the

1"'... .._'.d. 'magi;-. 'Ll-1:-nu-u'  
Lu-ULLIL J; NJ'-'3 I..pJ.Iu l."|J.l..i.|v..'~'V1fIfgl.t-I&I_. -. 

 

am;

_..._i..

...-S' 41:51:: Auriga -I"1n.fi -runr-I'~'|'An I'rr.n-1'Ih'I
.o .i. !..I..LI.l'.I UJMVL; h.I..I.V t-IIiI..|-I..I.'vIw nur-II-«I-1-n

  the ranking in the triai Court.

"   maricztinsn petition Tm filed under Suction

 *:ai:.v«+:i rm .._+-.=..c.I. Us at' 1;..c  Rant Act, 1999
' xi-'n'~"ar um \ I

1.1.... 

 emictinn of rmpafirimi firfira um pn=u.I...wi"i.

aahedmle-. pmmiam. The: case. of the petitioners B that"



J..u.n_u.-.4:..»_;..u In an. .u.n..nLr1A:nI|.-I-d'uI9|.1 

thfi fl-I.E'€§iii:3I"1 3G}Tkc".=fi.11'fis3 pmxmaw 1:: u .l. flul uuolalu wuuuu

and Vflmt the rmpnndent has not paid rents 

Janumy 261234, rmtw'itlwtan«::ling mweral ,,

The  wuuld cuanmnd that they arg'   H

m*......m"+::-g in a mqmfl. pr.-e._....m¥m m:4.d ;'1ir_s:i_r 

cieznamiixlg fllvam ta vacate  i;h_.e   my
mquim 1:13.23 petitix:-n prezmjaw   uai»; 
omupflflnnl  V. . _ ..  VV

 '33"-..m-'=  ée=.ri'g...*«i==~:-e.-ti;  4..=....--="'a.z1._..r=---- L-.r-..t:1 fi.__1d

his ab-;iectim=1'fi§,..ViiifE:;f"aiia§  V'?  the provisions
af Emtiaziagta.  n['Q 3{£t]__vvA:'c;f  BIB int complied and

thartaficu-re,   he: evictml on the ground

__:::If arn:f:;=_j§.-iu.1"'6«..taf   aim: denies the: relationship of

  I-I" $6 fiwuia-5 that me i«"*%'a"-'=........*'-3.9

  fhr 1:he1r pmsonal use arm'

  

??r. 1*; my mt 1;: .11.: at play tar; mnntion that an

._ .|._..'...'I nun':

"' appii.::w:n'riat"1 wan flied  'tiie I.I'JzEu {'ri:i..:-u. quaa'u'.'.i'1iz''''

' thus re:Eati:::mI1i§u at landlord. and tenant. The said



.n.-3.1:.

W. an-,1: I-nnf

¢JI.eIuu.su.r v 'E-rhu..-.-av. by

agpiicmiioii t...,ha

x-uaa1:u:m1de111:' px~z.=.-fmrerl 9. roaxfmion before  Gnurt 

tile fin-zlirigg is oonfixmed Imlding that there 

raflaticmahip of landlord and tenant.

I-*».w»-1 and fm,u'tJ:1 petzitionerr  
E;-m..'P1 ta: P11 were :5? the
xwmmiemtu nu    n

|--

an

Lu,

'.4.
EFL

fin 'I113    efiridefi"
has   . 1g_;_he rfipondent has not paid

the: whnla 1-inf    within two mantra from

 r1g2'Lji£.!Va.:df    and filrther the pefitbn

  "Thus, ha has accepted 

V «petitfifirxf  by the saxnxa, the mapanda-mt-tenant

f [    berm Cnurt.

"3r"..
appemring fur the respondent submit; that in-:ie.ed. than

/

A

1%,

"-/-71'



pfififiml. was filed  this j;?n'7»t'tfii"iu':':-f 1'u'-3.1 '"1 the firat.

illfi-tB.1.'1IT:IB, arid in the final decree procevedi.ng that 
hm mu xaallottad to petitioners 2 to 4.  R
abaermm of any atmrnment of 11-:-.-narucy, the  T  H

mt mama-anakalc. T-1-=~ I .1'-.

rinses mast: ciiacicmse that the prenaisas    '

btannaiw-ts 'mac and acscaupation.

Q

., 1'uI1r.Aravinu;1_,   for the
mag:  :11.-3 (.19-..a_rv:
Enclow. He au1;.f-niitajV'tii:.1t«.,i:1ié2 ..:f;a'po':1ti'm1ta have neither
  rior have they let in any

evidmme.  "it   for the rmpondent to

_  finest  nxnvnaattnrnmaant of termncy.

 V --dn-wfi"-mat  for crow-cxsuninafion of P.W-1 and

'*-?E;arV "wwanpondeInt'5 eviderme, on that day, the

 19.-1-11; 
" in lead  Mama % E"v*ir§r:r" is

has r'::rm.ained uncmntr-we.1*ted and to mbatantiatxa his Q

1 Inga-;n:e.a.n.;1.1i;_1t_a P31!!!-1 nor did he

in \l'W'l§F'-\"Jl~-§|'I® WWI: Ila? flrl-'hr 'w-- -- , _ ,

,.-r

E



mm'! rsuhustmme: in that #113 aviduma cf the 
has remafimefl unmznntrovertesd. I11cle.-ed, it  2
r1::It:ix:::~::'?i that afber the final dracreez   *

fii
515
EL
m
:3
GI
HF-; _ 'V
:2  1 A
E
E.
a-

appficmfiun  7....-I-<;1'"'""'e-T
appiliwtiun is granted and th.i=L't»  
IIld.EIBi'3, 1:}:14.=:. quaation of    

mi' ma peta?.1t.'1r::arm1*a 2_tr.:- 4  as, the

-Ir-|o|=b'I"'1'§¢3a1"1lr-I" * 11I?'f1"e  "  fl_1_fi 

1J'\d'I-Q, ..u.|.-H-Iv-w ax'.-WI  'V 1..j.rL,'...  V- ¥-o-no-u-p--...-u

me amti  of    unit). as. 
have 'tn  _' the pranks: in their
omcupvwtitafi'  

.

W pL-me.-.d1:*”‘°, a.’i..’1e:.*::.*.a=~ .=.-M.

order, T am oftim mew” that the send’ ‘

% .£’t=:m:1i::fi;.=3a. by we 1am-ma trial Judge on the

K {if arrears of rant as wall as bonafide: use and

3 c:___ at 1.3: Ig111tr.:xi.. Thare 1a m men: in this:

._;: ¢.’_ L,:.l.: _….. .:.-._.._1.. ………: …a….A

‘T’ wmfi. Ffijmmxx Eu:u.w.u .u.uJ:’:’umu.

.—V

appearinmg for the respanclant-tenant submits that

mapowdent has bmn maiding fanr cm’ a 3

yearn. He £11511 subunits that he ‘3 £1 seniur

fir.-.’-;–.-=:-.«*. 3,:-.2-aa1’a’ Wfi *-‘~ “W-=* -.
aw. Mr.Amvi.t1d.. Learned for”t11’§afi5etii:§isofi4a1’
appaaea: the sauna at aim:
:n_:;::11;115’Li:r;e111a1rl:#a A h » ‘
E3. fgabt the respomi.¢nt-
banarxt ‘ in queutzinn since over

:1 nf look out for a suitable

rfigard 12:: tlm tutality of flu:

.|..I ._- .. I. …….I.._..-…Jn

W Mu ‘ ‘U’.l. nun}, ivvv .

in auhject to the respondent-tantmt

gfiadawt in mm Court within four mm from

‘ the fiallawing conditions:

1. that the tanant shall not induut any third
part)-*intu theaclmdule premises-,

{.29
X

5’59

Q!

@-

fia
gull
1″

I

F!

1:’
E.

5″

I2-

that thery shall not drive the landkxrd zqjizei ,

-smacufinn petition mad

at; seek. my