High Court Karnataka High Court

Spartacus Flat Owners Co … vs Bruhat Bangalore Mahanagara … on 9 September, 2010

Karnataka High Court
Spartacus Flat Owners Co … vs Bruhat Bangalore Mahanagara … on 9 September, 2010
Author: H N Das


31 Tffi Ffififi C913 1??’ G? KAR?¥fi’§’t’§.K.& 5.’? Bz%féIGAi.»{}RE
§A€’E’E§ T§§8 ‘EfE= $33 $55.? SF SEFEEERER, QSEQ

BEFQEE

Tm 1-§€:}R”BLE 1m.az_I$*r:cE gm: :»mGAn§aaéi§% m%;sLk’ I

WEE? pgmmz ac. :?§25;2@£%?;L23;1«;§§A

BE’§’% Eff:

SF.¢%.R’i¥%.¥3U8 FIA”1’QW$’¥E% €;’i§;€?EERATI’._i1’E V ‘ ‘
mam? Lfimfim ‘
HEGISTEREE UI*I§EH 1<:,c..s;xc§: 1vz;,59.u

332* 3313 amagrnmmm CZ'-§.j£E3?'«.f?*'%'.-.;iJ'?{":;'?_'§iJZ}"7i'WE

33:, Kazianx ,SG§'~QF–'_ " –

Arsmnafiazyssaymmsl. ” _

Egg, rzmsaja & gsgg, .3a’fi%.,;::§:3;s3, ”

4% “f’EL%K;JAYA2€.é.Gfi;._§R,
&°sI€Ga§:L§RE–¢E; ~

‘ in-E’m1{>1xz’§R
[BY am. §€.fl,.S..§”E§§EE§}E§ my. ,1

3.. Baum? P.:2Lm£2,E

BY rm saazmagxargxtgg’ -~
acgieagmzaré QFFECB Eflflflfiifi,

V. _ E§_E*5§;&L{.3I§E–5§6fi»{i§§x –

..I;s.}’ Q.

– $E3.E..$§B §, fi;EV., ma E1 & R23

.’ $3″%E§”§A.E€T’ amcsa, g

s%£’:%g§?a§$i%’£*+é§ Rsvagzxfi, 3 mm N~%2IW 3 “B *3″ ‘”” 0″
J.§;YA&G,§iiz;;’? Ram *3$§4EE,EX,
3; 2,

RE$P®I§BEE%”£’§

**r’:£i1:3 war? mwrzmzsz ES Fam 11.13323 &§’i’IC’.LE3 223

‘ 222? :3? mg c<3§3'm*;mm:" SF zzamm PE&°'2'mG To 33*?»
.._fiSi7i3E 'mg amm §*:24.g.2sa*;=' mam m £&A.E¥a.5'?;' 2605

H"

GK THE $3.3 if}? THE 61?? CEVE» CQURT, E.fisHfi:fis3}QRE £8
YPER %”I’¥EXT..¥§§E F £5,233} ‘FEE QRDER QF Tfi.XfiaT1€’,3H APPEEL
€G $E IZ’J”f’.?.*¥.-2£}fi6 3.3 PER. fi.H1’§EX”£fRE E fi;%
Cififififi G? R? E¥”{‘.3.$n2§£J3fi8 PER AHEEXERE I}. 7

mm war? PE’1″I’§’§QI’~I czamqzs ma: mm ”

BAY, T33 CGEIRT EEABEBE THE FGLLe{}’§ifi€(};

in am writ pefitiaxg me pe:a;is:;e:.ss

fer a writ in nattum evf

aam. sigma as per tbs
Apmiéam Aumafity –

62′ and iha mag;gr;a4.a.kz¢¢.:”§f:;%2¢:2§«%Lc:a§g~a4.3.gm? aa
per fisrmaxuxjzvé’ Civil Jadge,

23.. A%:if5mr;e::””‘:iV$ c::3–apm’at%:sre amtéaty

_ L.;..:n§ei’ C:av~awrati%.a% S©+3ie£ie$ Act.

a5 5% mwwza in the pafiii:22w:”s

‘:’g;éti§an$’a sscifity and fig mambem

‘V VV gmwty bmring 1’€¢::.83{3 ts $3{4~2’-$5
H K ?.f.’i..;faé5si”,. 43?: ‘S?’ Black, Jayazmgar, Bfilnra-kfitfi G41.

pmperty, the §e’£:i%a3::£r’a saclfity mnsfiucbed

m…

:–.i

J

msiécntiai. péats and afiattsé $9 im mfiera. ‘i’Imu.gh

the pkw am in the aacupaticsfi 3%’ the membmas mi

wcicty, mzatiia W33 mt wamfwrefi is thsir ,4

Khatfia 95 323 gxnmrtgr §3:1 qumtimz atanés ‘V

0f the pe$:i*£i¢:’1a2″s &®t§,a as pr::f’ V

rasgwnéants iasueé 3 &eman;;£

rmpmi: €21′ stash of tha pie: afi ‘fif
rerxtal vaiues The that
t’r1m,tgh flaw mamham fif .;;;,:’V§:;3cu§a’a?Qn ef
the flats} the m;

may am mrztai valus,
mfi5mne%;5& u:$c:t:iief=t_§V.;_. beibre the taxatian

Psppseifag gamma mmfi ‘as: fie reéjccteai as

-:_’E’. the pefitismrfie mciaty’ 51$

:’n:;f§éf: §u1$ 2a $2′ Schatiuia E ‘£9 Karrlamim

_§e§ux1%::i§a?;’€.3r§¥:@rah3mn East in ?u§.fi§.§n.5?’,c’2§Cfi an the

‘ W H ‘T Sinai}. Jzfige, Eaxgaiam City and the sam

he fiismisseé as per Amnmum ~— ‘F’. Ram, tbfia

VT : , ‘wzrii patiiizeng

P’-

/

3, E%r& m an ‘wthihasidaarxd

pausfi {ha aniirfi writ gsagzemg

4. when memhem af the

am in Qceugafion. sf {kw gem haiwgfirg >

than mm is m be asseaged $225, th:a.T’niaéu§5″

gwugafian $1′ is ta 7% a3s&$¢::%..__¢§x i1::§;”‘basis”:3f

mum} vaiufig mxm up far 2395
baferg City Civii 1-“gm sf
Bazgairam Srhan .*I73f:3–ap§e??!.1*a*.;*:.;.%’-947$ Lixnitrfi,
‘rm my smmaw in

zs.m.2:

‘.*:§;éi”§;a§’-~..:§f.”pa$$%8ém2 gf the
izag *eg&n they are mt
Vva21§%”–Vr§:;£.v azzé wfnen they are mt

tém sagacity sf ammm, them will

fif trwtizg him. $5 tfirmflt far

LV §31:.fifs3§a;:¢ sf mm :22; zzzawity is pay ma
m, %.;–§nm rm abmizw fim we éearzia by
A’ *?:§1e a.3}n§ms: is 23.32: a ralemnt famr far

i mmnm tzffiw pramfijia; 1:325 mi. the cage sf

J

the. rasgezxécnt flrxat, thegs am asstual tanants
at7fi£®yarepayi21g:m:2mt.Iz1ti1§aba¢rm __
sf ég ‘c}$m wag mt; hasém %r tfxagm.

they are tenanfi and tfwy have is gay
tax whésh is payahifi 133:1 £2123: wsis; it H

aémittfi fat’: that s£m:e -.
rwywxdeni: was iavying the
tha zmnzentian that age n§”i:._z1arsa.:1ta5éa§d ” 2
only flaw it has auéiééfizly v.1~a’xig%__v=.::e¥; 3
mmtanfiafi than flixgy afié’
am Eabks as pay a.g;s1§¢§b:a 1:5 tha
temnheé .. mt we}!
fmznded is =2-gs: Hanna, :

Ema .LV?«__z9″=i”4§.e’\::I:r_:» meg: and it

is $32 asi§g.” thzm win}: 31%
héiafi fir: Fsaggzzfiiiant.

5, % L

%V% Lk%q’u¢.s§i5nga’% 223,2′ a:a§sae&¢x-aas $2′ my agent: Judge befem

:§;i;””{3?.;1§§£§a.*§5%{ E £ Siixgie Judge

A {sf aréar &a*€;¢& szmgaeg mnfirmd me

~ % afzzfig aim: guage mxd ammwm am *a:*rz:£’ petaam

T ‘ uzzgierz

– Ffi with the a fi9I$ as

/.

$§.:m§, {ha kkmta af ail fix flats haé

m in the 2mm af tine rmwrxdent fer

same: ‘aim, traafizg ikm éamupants

ticmné 9.3 gm:

thfi yaefitinrzerz Sizm ‘ n

had any mcacrré ta Shaw thaé

am tkua “£’;a*zza11m;

has rightly ma    far
zha mid a§¢e¢::¢g,i% L¢a%    éudge: is
mg' 21:;     nature at'

p$%aes3iéfi “”«:w’f- that Ems ta ka

a-wan iigtlizg payment: ef any rent

39;? ssther mé’::a§;;i§-_r£;§an fa: oazzugatiang Tim

‘ Qf tfia a ts Z fiam, wme

in ‘:he cagsity 3% izazgazzts but

and haiéiw E233 gmperty I

” AAVVVL$ $fit3 I gm $2: ‘chair am’: wht. As

$2′ the fiisfiist Judgna
with fiize asfian, sf thfit yatifigmar £21 assaasitzg

E_'{‘\J

/

ma preemty as if it is $2. tezzsflém gzremiam or
aezsmupzied by fienanfig is well fauxfieé. The

E3’*3ti*£?3e»:1«:1’ whiah haé earliarr aazamsfi

pragézy azfi %e.=@d the ‘ma: H

faci: that the aflsaew J §§&*c;V ‘£ijsxs*.:_ _

mmzm, W£t§m°at mm 1 %

their cyesupsancy,

agmem had mnmgga

haw aaaeaaad ‘Elma

W’flI3Gsgd. ‘ V

fig of tax {if the
prapeftjfizi an? armuai rmml valuc,
€IDI1fi’§I’§#’ this Swift in the above

.’ * remana staiaeé awvg tha ffi §

‘A £3 herabgr aiiaweci, ‘§’::e imptsggzmd

‘ ” »( x T $.15″ ‘E’ ami ‘F3 are hereby qnaahfi, Tim

4″”

mafier 31$ rsewxzfisé is £212: rwpentziansi; ma
Paiike far remmiderafisn in amrfiazm wifitz law.


Qréfireé. ammzéizfig

    

   A      & kk

GE