High Court Karnataka High Court

B S Narendra Kumar S/O B J Surendra … vs Vimalanathaswamy Trust Board … on 10 November, 2010

Karnataka High Court
B S Narendra Kumar S/O B J Surendra … vs Vimalanathaswamy Trust Board … on 10 November, 2010
Author: A.N.Venugopala Gowda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"' DAY OF NOVEMBER, 
BEFORE A'  _ I
THE HON'BLE MR. JUSTICE A.N._\[ENUG§).i5/?§"LIr;\..'.yf,%VC5'\r'\I'_E)A"IEu
WRIT PETITION NO.957§/201'1_:U~   

BETWEEN:

 

B.S. Narendra Kumar

S/0. B.J.Surendra Kumar,

Aged about 56 years, '   --_ , ..
Residing at Mahaveera Road,  
Beiiur Town, ' - '
Nagamangafa Taiuig.

       PETITIONER
(By Sri Jaga:c1§sh4_'D-.._H'i«_re'm_;z.t_h;~~_Ady.')._ 

  . . . .  'I 

1 . Vi maia ri'a4'thasyyEIrT:Iy_"FE;:J'st  
Board Committs-e;' .Beiu"r_;.
Represen"'ced'IbyVVr'v?:s P_res'ident
Sri;B'.H..MahabaVIaiah.V

 .2'; _Sri .B.EH:;AMai1.aVbaiaiah,
 ' ,.S)'o.._ M.,»HIo,rmy.ai'ah,
 'Aged 'ab'o.;It  years.

  3. S.'a\l.Sr_§'Sfu;r£:a Rajaiah,
  S/o. Nemi Rajaiah,
  Aged about 69 years.

A  --..RajaAf<eerthi,
  S;/o. Dhanakeerthaiah,
  ....Aged about 64 years.



 

[U

5. B.V.Nagesh,
S/0. Vasantharajaiah,
Aged about 62 years.

6. i:3.J.Chandranathaiah,
S/0. Jinadattarajaiah,
Aged about 69 years.   

Aii are residing at Beiiur Town,°g  A it
Nagamangaia Taiu . V . "

(By Sri Jwaia Kumar, Adv. for'V'F1<'3._V'Vto R6)   _V

This writ petition? isfiiedflflunderArticles 226 and 227
of the Constitution of Inciia, pratyéivng 'tovguash or set aside
the order in O.S.No.74/2003'  t;he"iiie'*~ojr'---- the Civii Judge,

This p'eti't»io,n""Co--i_n:in'g'j'.-on'for pr.ei'i'rninary hearing in 'B'
group this day,"»ttieVCoiJ_»r=t i_Tiade___the.?foiiowing:

 

,_j,oRoER
Respondents. haye.  o.s.No.74/2oo3 in the Court

of Ciy~i:.._1gdge ‘{_}r.””DivVri.,) at Nagamangaia, against the

dpetivtvioneiuforthe relief of recovery of possession, mesne

‘p~roxfi._t-sAan:df–ovtiié’rvtfonsequentiai reliefs. The petitioner has

filed his \c_z”r’it.tAe’n statement. Based on the pleadings, the

courtwhhas raised the issues. Issue No.5 is with regard

.’…..i2j’Es’i'{ohN’i3ii3NTs it

4. The Karnataka Civil Courts Act, 196-4 was

amended. The Amendment Act came into force”‘wi’th.4’elffe,ct

from 28.08.2007. In section 17 of the Act,”~«’.f:or.jtrh.et’ «.«ioi}i,sV’

“fifty thousand rupees” the words”‘*’-five ‘.l&al<,h .Aru'p_ees"l"VVwas

substituted. It was made cleardapsi'-.pelr Section *5"

Amendment Act that, the same-"~sphall .not affect Vthewloending A

cases. Section 5 of the Amen-dmentlfitctt reads"as"Vfollows:
"N0tW1'thstar1d1'ngu"any-thing;V:contaiVi1ing'_in this Act, all

suits, appeals Qr~«v.re:vis1'on~.,,_and._lo'ther proceedings
COfln6Ct3E:d"4.ljld'€r€\l€1itl1h the High Court,
District 'of_ Judge (Senior Dixdsion),
Civil nnidot t:):ivisi«o.n)_ Small Causes Court,
date conimencement of this Act shall be

contin'ued.arid:i" d_i'sposed* of by the respective courts in
Whichppthey lai*e'Apen,ding as if the amendment made

tinder this Actlhas not been made".

said Section has not been noticed by the

triait-l’__cou’i’tA;”_~v..__Asa result, it has committed error and

it _ illegality hollding that, it has jurisdiction to try the suit.

,__pecu”niary jurisdiction of the trial court is with

..refer’ence to the date on which the suit was instituted. As

d’:’_”on—-‘the date of filing of the suit, the value of the suit

\s

‘X’!

property being Rs.86,500/–,

the trial

court.{“h_ad no
pecuniaryjurisdiction to entertain the suit. ‘

6. In the circumstances, the o

court is erroneous. Since it dr

the suit property at Rs.86,5OO/–i,A:’it iouight to.”.ha’ve di’recte:d’a.
return of the piaint for Vpresentatioiw._V_b’efore”K:the court
having jurisdiction to ,e_ntert

ain the suit i.e.,

reference
to the date of fiiing of it’rie,%suir…7

impugned hcficziing that the triai court
has pecuniair 1′ l it it in

The trial court to pass the

Sd/A

Ksj —

Cffthe i»t’ria.i>4°»

:’te’r’rn.’n_e’d_ the of i’