High Court Karnataka High Court

Dr H S Ramachandran vs T U Chandrashekaran on 31 March, 2009

Karnataka High Court
Dr H S Ramachandran vs T U Chandrashekaran on 31 March, 2009
Author: K.Sreedhar Rao Gowda


ER? ‘i’?§Ei HEGH {ZGURT GP’ KARNRTAKA3 A”? B2″§§’=E€§fiaLQRE3=

i?_}A’i’E;§3 THi;S ‘W23; 32%’ ms?’ 9;’ §v§fi.§€C3£~£, 2c:<§H9;"i

'i3¥?E;SEZ:

TEE Ei{§§aYEi,§3 MR. tgtszmcg. K.-.’S§{E:F}i}i~fEA§<ff §§g'§€;:§

EWED

"§'-14%: §r£{)E'<a"BLf~Z MR. JUssr"€:<::E~ifs'.-v§;§eEEi:\2§,"§i.a3§V-§<§_é;m;x'

mm. :sz::. 103——:'§?v–*2{38Q
H.R.F€;'r"'i :'€a*::.3§f;:., ;;19§s5} A _

R..F..A_. H6. 1&3 {figs 2 0a:;:,. * If:

BE”E”s§§EZE§N:~__. * ‘

A L§~;¥~::;T%*~.J3%;9§§. $;:j:§:;a:%éé §’°§AN2%.?é§f}

232:.’ 3.3.’ ‘§§.s%§!iA€’f}H:§§é’I}E€AN;_
SEEQCEE. BBC-E5’-;8ED_ 1253;?-a__£::§?

E,E<L}s'&L «REFRESE r»:*§sa_.*§*13g;;3

Mr. §~:';-3; i<I.Ri$§~§§€Afs.§¥J'?iTH'i',

FLAT" §szé;m::4 /222951, R"?*~;'i'~;" <:LI:;s*:*'&:§a$3

" Ji§31§£}%iZi{=~E§,"§¥§i;%SE;~§i, EIEiV¥E\EA€3'sA§€,
V-___1;;{}'§7If£*3{}{}Li,£§HAE,§;i,
«, 3 B.&E*e'GALiZ?;R§3'. -M 5&9 G94.

APPEiLi.s&N”i”‘ ‘

¥'<:R":§R: 3,-s%:j.g_ ?§;«%GANA§\E£}, :'£DVf3(.':§*{l'E)

" '=-4_$R:'7'§:::. C§{ANfiRAS?i§§KfiRAN§
= zvzagiaag, gm UNNERI,
Rffi. 1&2, :31" FLCEGR,

S¥%ASPiiE{1RAX'€ AP_«%§RT'IK«%§§?%§'§'8,
38 CRQSS,

1%.?

?\¥i1§LLE3SH3Nfi§€flP~£
Bfi.§\¥§9s.L£}RE3 -~ S5.

2»:

S§§3v’ii’f’UKTi-§§% BEHXRATH CC3-G£3′.,
HGUSENG SQCEETY ifE’D.,
Ni}. 9, 18% amass,
MALLE;S\§£’AR§aEv%,
BA§~E{§»ALi}RE3

REP EY yrs SECRE:T&RY. V

{BY SR3 Kg SUMAX AQVOEEATE $3122′ 2;; V
gm SERVED} _

TEES RFA ES §é’ELE£} i}]§§§ §;;::e.”€;s;;.%,;{:’:”>%€: AGAENSE’ THE;
JUBGMEZNT AND 3339233 13?.’22’.s;s.gs:;;’°s%;é.s:~:;E3 1;»: a.s.zx::}.
}8{}21′:;’8′?§ BY TEE?’:’?£’;E3BLs;-SEE’?£1’§£§f§i.;.3’ijI3G§ii; Ems GALQRE
CITE’, }”_3E{§E{f£Ef:§«§$§ _i”} ¥,T::;§:}’ ~.Si;3′:jf:i ‘ FGR SE-‘E;iC{E<"£{L'«
PEf1E?E:§¥'C}%'~E§e'i15aF_~_§£'t"§,' ~ V .

H.R.R.P;Ni:.–855ii iégsgl;—.’» % M
BE’§”‘§>!E’E;E*J:_;_ ‘

Q1′. 2&3; RA%«’§:%€§«HA§§’E}i?£;N,
Sim: :3E’:¢c§:_;:$§§::3A.R’E?Y BY
‘£:,B{3g£§, R§;P§’E3ENTAT:xfa,
‘zsaéir? _:~’::.$, §é;R’1’3:-£i_;;fs;Am; §2*§”1~:¥’,
_ ‘”FLA’1* N£},6@4g6§5, R’M’1! CLSJSTEZRS,
_ _;g:;;Q€:~:~;».::’,”v?:~mSE~:E, QEWNASAR,
L:;vifitue:<3i;sJ~§;:;A§~iAL:,:,
"'3;-3££§1§t::::.%:'EJC}r:..EéE N am 394'
.-~ ' P§:z':'?§e:~z2:§:

{BY SM’E””..’SU”‘k§AE*§A NAGfi;§’§fia?€§}

‘ ~ . “»i3″0R s’:«:%.;;V__s:s. 35 NAGANAEQE, &i}’%a’C§{f:A'”§’E}

SEE ‘Fi§. CHA?~Ei”}RASHE:Kfi;R;’3J=%,
MAJQK gm U?’~’§E\é’ER£,

R/Xi. 15:2, :8’? §?L§QR§
£§2zgS§«:1:~::§A§z §xP.%R’§’EviEZ§€’F$,

-_ “‘¥%E?S?{;’§’}%:V£§:,’E E.’%’?§i

18 CRGSS, MALLESSWARAM3
BAN{7rAL€}R’£1 – 53”

(BY SR1 K. SUMEEN, Ps§)VOCfi’TE}

RESPQ ”

miss HE-%RP §S $11,313: UfS. 5G;ei,;:3_oF *”:”3?§’;’:;’~1é<;_i%<:'wV.és,<::fr,
A£I}£aiNS'I" THE QRDER BATED {'}5.i)3.§8"F?}'xSSEE} 'i?§_' zwc
N.3@1:5;88 1:»; ‘mg: F’}1LE1 OF’ THE J:fiD*f.f&E’;5*,, C”3:C}'”£,i*E€””I’ff..4;;3§’»’:i;A
SIv’££§L’L CALISSES, BA:q<;;xL0RE,n1s;;:i3$'::§»; ”

FELEB {E/S. :21{E}{a} AND {E1} O§’ 1~{§{fL RETZT.

This appaai and petitian am <<§é::£1a2g on"i?;r_§ {his
day, $REEDHA,R. RAG, J ;, ..{:1@1ivs:'1*éte.:i $331.6 '£:§liowin g';'AA

J U 'E :~é1..139;":%: 'if A'
The app€;~fg§.. V'§t£':s« ' pafiiztg
and the V '
Tfié t }t1€ tenant in the 31:21:

premisevsV _ ‘{21_1V I’ Eifl’€ cf Rs.§,’}”‘€}G[-. Yha

apperiiami é €fi;3I’TiC§8gfi,’£._ ialzéikmi. it is sajfi é’:§1a2. aha:

v 0;:a3i}9′ “agrgatié is seii fke pmgaerty irziiiaiifg fa}:

,–7?;’3_,~f}'{}{§f=~_ after :i1f: haggie, the aansiéexafimzi was

ai E2s.2,{}{}?8{ZIi}f~. Yhs piainiifi E133 igaiéi

Q a§va::<§;eV"'a§ éfinaiéexafion in 3 sum of Ea. Efifikgfifiiéf –~ an 35325

x V' "',.:"§i§A:fi'§fiIT§'£1'§VV:§8.*i,€S. 'Ffi€ éefendani at the Eifilfi Sf ieaae 113:1 takefi

'Aédvamcs Gf E€s.24,(}Qf.'3; ~, hi: rfigpact c::f rem: §ifI'{'33.I°$

" ''§%is.?,G(}G} » was adjtzsteai anxd {ha msiance of §~"€$.1'F,G()ij3§~ was

ée.s:i{§::g :'¥fn3§?§,Cfi§;§}§}V {E11 fiat: gmuizci 0? :;::m~§}::1¥m~:t::'z. 9%.' ;'§?:::€.f 333::
V' -' ' . "2 M \

Am

azigazstéé towards 333$: prica, The piaintifi" was due :0 pa}? 3

gum sf E€s.33,{}{}{_}/ » towazfls baiaxlce saie CG11si{i:?:r§t§€$VE:'1'-ééggfi ~ .<

:0 ahtairx $318 {i.fiE(i\~ The pizxizfiiff issued iegai: 1 "

£;:s:.Er'3,8 ciatszi E{}z€}3y§§9'r85 .t}. ‘é:i§sft:i§£<£'é;::%L'v_V V

{a§3p€1}a11t:) is executa the 32:16 655:? z'é::e:i§§i:;g'f§jV?:~i1a§:;:af<:'v

<;':on3i:ia1'atio:3 .

3, me (i€i7&n(iar;€{E1é:;1§.}e_iii§_ ii’;

384,88 aiiragisag 1i’§1a’i in 3: Sum :2?

§%§5},{}C¥Qf ~– §a;’;«;;;’.a’E;’:-:~:§i?[§, .”;3},> ‘afiaii caiisfi mm E52
pay arrfiaifi iséuezi ii) vacafm 31¢
premiség 0;; -.’g_1=’i’f:’1.’Si,}f%’V& x§ €x:c’up:::t%G§3. in E’;x,§”3a.ij},

mart: is fig :*efsa;”ez3.c€«. ?wb_ mag’ %r:::tzaati {sf Saia m.(f1’E€iC3§’}fii’§ in

E’;xP8;.’ “”f’§1€ Qir;-i”€”;:€i;é§11’£-:§.aI§:ci§{>§'{i fiifiii 33;; fiiiifiififi gkfiiiiéefi

and’

«gr

AL~;’:€1*:;<3"::'2«2§ %f;»::.:€':1'§;s;,=;:%z3m. '§"E.:;ié ;3§ai:;ia1fi?~=§er3..:s:;§. 30:31:: up '$15 pisa 9%"

€,"}E"3i:7~.4§f€9§:'§;§'€€€}{E':".f.}§ agmamtzigéi ibr saie. '??E1$ aiéfigatiegz af é'%§.'i"€3i"S

W3? m::i"i$__A§;tm;?:§Ey iiezliesi £11 Hfiii Féaaiéiiéfifggg

V' r "§'hs iriai ilismirt uyhcié {E12 §§r:a af era} €m1%:r3:?i fa}:

sziifx Rawaver, fimnii 'ihai. the saifi _§::ric4:: agragai is 110: R3,?

Iakéas but it is §%s.<'-'%,€i:":3,{}{}{}j ~«, "Tilt? aria} £30111": aiso fauné §':hé:%;

iizfi piaitztifi has paid an advaixce cf Rs. I,5{§,€}*Q{§;' ~ 313%.:

{E23 rent dtrpesit of Rs.1'?,€3{){}/'- to 'es: azijugtfié ~

c01:si§,eratic';:1, '"§'he §}i3iflfi£f is f9und_,Ei-sakgig t€_£..,€}{}O;’–~ tcswaitia ‘£113 ha}aI1c€f”:.af1’_’*sai€

§c:Co:*{ié:1g§3s*, ét’:’:€I’€fi{‘§ Ehfi s1i§Tt”‘—{for Sygacifia? ‘ §3Ef::3A£Ti’£@3?T§ZlQ 3EiE;1(§€’
ii;irec:”£in.g tbs dfifenémzi ‘IQ €X€<:u§§ i;'.?:j€ sale dead on §§%:5:§msn':
of the abmrs 5;-aid bi.-zlazice $13!: ;:0z:5$'i~:ié":3€i%3:1,b T316 ERG (?3S€

ig flifimifififid, as 2: .::ts&11t §h3v.é_x§;:péai« filada

3331516 'L?:€_§)iai:1téifWas i:1:iuzti§:ci
3% a §,51;z::::i*i'iI: }tE1€ h'<31;'s£:, i3"i£§* <51} {Em éisfeziiiazzlf, agi*E:<3a:%.
maiifg 'iGzfS'€}:'§:f.E'i€ jthfie piainiifi. The yiaintiif paid

asivanctra 553$ c:<3:1$§§'ié:i'é.zi(}i: under §~3:x;§':% ':9 %':':3»-:~:'e<t€i;::t§,:

_i$s&3_.i:4{;? the :i¢§t:1::gi_g;:t. The issutd notice iii) this

'cigfé';3da3;i'~v1»3;é"'fix.P8 cjaiiizzag {$03 '$316 iiefeuéarfiz 5:9 1*€Cfi3:¥€

fiaiénée 'éi;-{fiagzzigiéveyatiaxi <3? R$.3(},§§3G§;' – and ':0 execute the

j 3:35 ££s%}3:'E,« '$13 fl{}fiCf3~*E1X,§§'8 36:12 is 1"fi'E1;r:1€s:£ un~»3er%£€é with

.afi*s:1:i<2%'s€m€§1't tizai '2%€id:wE::~;s€:€ is 011*; 3:" siafimi". "i'E}€

— fififéxiiiaizi issaxed 11o'{ic€~E:xi,P1G €01′ €’§3i{3§§.0Il. ‘Th.afié is :13

u “‘:*£3fer€£1::a is the irariaactian i3’_l,€I1?L§i}E1€§ iii £§x.§’*$, ‘E’§1§ piaisziiif

Stini I’i’;}3if,«’ :10 E;x.?}*’£} reiifizraiizig thfi Caniénts $1: %Z’x’i-V85

T336 ésfaiitiani: ffliiii HRS case fez” aviction’ The

fiissci a suit fan: spacifiic: pexfslmafice. Tht p£ai11tifi°_é%§.’€%ié_’ _

has taken a siané c:ons:’:$tc=;11: with the a§i::~gai£u1:s._é}:’~.:3:Ta{ie<– in u

%§x.P8 anci EJXPI 1. £13; Hfééi €336 aisa:=.jiak:3$'S£;iii§£&§:;7_§fii;¢'3;?.{3£:fV .«

The :;i{:f€tnflan'i $11.": the §ET'i"i§§€f: S"{;7ivié§3»'i€I?zt–,'V5}3:5'}£;"i*7v§flTti 8€{;utj

dagzéai ifif s::3:af: Cflfiifaifi sf saie daniéés. mgsipz sf
ammznt tmvards Séfifi cens§;:i.€1'a.fi0n."'§%_m::%é*V€r, in §a:'a 3.2 :3?'

the Writfssn staiemefit, (i€f€z3,da:;1i }_iaS t+3ii£é::.:VVi:1éa:1mi$t&1::i ggifia

in the :'."i3Ei0"»';:'iI1g;5;3e'?(£:fjfi.'.:é:

"E2. Tisg s;:}:s&u1a»§}f{§.§3m*?;3:.w3:; ;§i@1"&;1 E%Zs.§ iakhg 3336;:
zimzing 3f:?S.s'}~8;"SA."iii-:;;:z;§V 1:';-'1l$f.'_;_ 'E§fi£:§t.._15§.v§iififfifldékfit apgroachéé
;3i£1iz1tiff f0:' séie; f_"{3r §?;5§.';E_ 'i21§{i":S as éiiagé-'::i. ES? iiafeizdani éiid
not pu.tV1.,f0rw'a1#:i"::s's:-ykégzééfg ':::=§fl'§:r; Piaixztiff came mg) wtitiri a
gfirapesai fiat; pm'T,0G§j « withiz:

8. }=’c::€3′ ‘V anezi registrafiozz <31" saie flead, Eifi paid

Rs.iv-}E$®,£}{jf0;.A_~» z3;133?."E'–E–:%«'§¥a3 not able '£9 find balance of gala

§r°i€=g af 'R;&s.3;l_E5,G§§/- and 3150 amzgsuizt for €'X"§}£§:{1SES sf

".$ta'~il:«'.'.i§!;§'T2' _a:i1a;;i":;'é'gi;s"1;':?ai:i0:1 and t':_E"i&zi*efo:*e began to put fomiard

€iE1'Eé§i};'%b§G fg.::;Q"u_:V1::3;$, fie was aim in imrczived circumstances
an{} $333.3 unablrj to perform. The advance sf Rs. 1,330,896/–
St{30d'2. foriifizaai, Plaintiff himself did 11:3: mzamgijg with his

' ::::. azztd pz’0mis€:$. En View Qf me appmciatien csf {ha

‘ ifailie of ilaé pmperty, plainfiff has Gems 11;: wifih the preseni

‘ . i€si1i'{V with ultsxési” motive to make wmngfu} gain and kjzock

” _ C-ff’fiw:A”property puttixxg fozw:-3n:i fakes ami untrue aiiegaiions.

Fifi-‘gizxtiif is trgiilg £0 dcfrauzi this first; defefidafit ‘by such

prmasses and he is guiity cf supgnressien (pf facts and £a1?.<:hr3$
" ané is 1191: entitieci to £115 equitable rclief' .

6%

4%;

The aicfendant in ms: wriitet: siatemam ané in

evidence aienias tim receipt of “part Of the $315: cexzsideaéfigzi

0:? ‘Rs.1,5(},f3{}Gf ~. Eéowevex’, admittéé :ssua11<:e: ;7€::'*§ci§§3;L ';1i"'

£3;<.P3 '£0 :35. The daihnciant expiajns that the $aiti1

I'€€3€i"J€d towarfis secmrity éeposit. "ETiiv.»é"%'¢3'::*i;_e11'€s.;a§; Ex.F23 {<3 "

F25 shcws that the amounts axe }C.gCf(Z:€':i}!E(i VV

conskieraiian. The i":3x.P3 in P3 "zzmt d§sc}Qsc.Afif._£: VV'Sé{1é"p'iice
agreed beiwaen {he parties. I:1«..V£}1i:«:=%'VL_::'r=::g$;*;:fci, tE£:"'p1ai:£itiff has

adduced arai evidaxics, "para 12 9:' the

written St8'Ei§§éViiT1Ki'l;f1{" . f}a}«f&I: zxififrzxzaie £31621, admits em}
c0ntra{:t"'f0:' M sa},§: ' Qf par? 0{ {ha Saks

cousigi-ardficzii }9*§<3*.x?t:vei; :=§ta.teS that $316 sale caasiciaratimz

"'agré:e;Ei is». §<%314,65;€3{§'i?';'%. Y: is stated that. the piarlzitiff was

_}.3'1':a.;aV_buis3 baiancze, hence, advazica paié is faxffiitfifi

aiz:"i__§11at_fii1e:'3;;:15.§i11ti:fi* is not entiflegi far sgrécific pexfermazzca'

V» n 'TEE:-:. cififsndant in his fivififillflfii @6133 net ififflf ":0 {ha

" aiter11ate piea put form in the Wrtittan st:e:%,eme'z3:£ and

* -~:§.is@ flees not CI'GSS~t3X81I1iI1€i}fi€ piaixztiif (311 this aspsct. The

é3.V€';I"Ifl€I"3.'iS in para~};';2 af ins Wriiten siatemen: subatantéaliy

cerroboraies the piainféfis case 03? oral contraci: for sale.'-"T313

giisputfi is only with regard to the qua:1f:.3mW

c0nsi{ierati<:=:1. The '?£:";'..-iii Court comes t9 the COK1'C.' §{}.S§Gi1fi." V'

ifitmré £3 :31 mai C'0I1§;I°E't£L';{ for sale bet35;:::éi1'*:h1e ._t:b.<:'L'v.,

ciefexxdamz, but finds {hat tbs sale 1bi’3Vi§:étIéifTi0ri”agiegii

R32 1:-3ki1s bat Rs.4,€s:E:?,(}{3G;’ iii §fi€f’£i;?vvAV1Q3i::€V”:§£Zif’fi:’£?{“:_i;€§1i
:1::arii.1.S~1}’V :10′: be aniitleci ta raiiei” ésf

specificv }3st=::”fé’,2*s,r;éa1:;<;:é;:. (:s:x_ti:r;i gro1:1.1<i ef breacth (ref cafltiatrt éiilffi

" '~ as $é%;é'Ei 3&3': ifiaeing and Wiiiing to pfirform. fztiég par: «sf the

=;:i;:éTtf:1c¥;v.-V.: "§§:;m§?e*€S”{*.:3;§§§§».Si’.’1E«’:_(§ Win the eviiiaiwe, mizirirg E533 {ha dfifieaéazgt 313.3 2::?£-

‘ : ‘}”E:1 ‘lemmas is ihai sffec*!f:, The fizlciing 0f iha iriafé {E01131 {hat

‘ the 383;: price is fixed. at Rs.%@,65,{§§()f~ is ‘§ase{in§:1f€:”€::;s€

I’€f€E’f:I’:C€ is ‘iht: market price? T115 Exiaiizig ef the tziai

«»E/

\z:>

zztmzrft in that regartii is f§_’£1CE)I’1’EC’£, Hewever, {E13 pfiainiiff

not agpealeci against that: juzigmamt and f§€€I”f2i;.:m”3”i”V–. .

aspect ‘i’he:x*efmt, the jzzcigment a11{iVc1§:c:*ee $.11’ ‘fizéisziiz. asguzi

HRS case is soumi and prcrpsr, éaes ‘~:;0t:_'<:3.§}J §.O';T.iI1ié1"f€3'i'§§13.§3€';::– A

Accogflingly, the appeal and thc%[VEiRRP ViiS-t;1'iS3I}iS;s{§'s%LVV':

V
k ' ' Tu&<_:§§

mu'?