High Court Karnataka High Court

Armugam S/O Late Swamynathan vs Sri Kanakadasa Sarvajanika … on 9 July, 2009

Karnataka High Court
Armugam S/O Late Swamynathan vs Sri Kanakadasa Sarvajanika … on 9 July, 2009
Author: K.N.Keshavanarayana
IN THZE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 9??! BAY 0? JULY 2eQj9__'   A. V

BEFORE

THE HONBLE MR JUSTICE K P§<KES.¥tiA'-fAP§;AI%;*§.4§'z?§;N§§.~  V

R.S.A. No. 602 o'f20_<_)9..-5
nmwmmn: ' %

1 ARMUGAM  

S/0 LATE swAMYm':'HAN"' - 

AGED 35 YEARS,   

R/AT MASJID STREET; %
CHAMALAPURA  -_  
NANJANGiJI.': jrewr-1: ~»~57.f1..= 301';  ,_ 

2 A. SELVA~.KUE'e§AR ., V  *
S/O'ARf9£Ui1C}AM'f  M
AGED ABQ'U"1{'~«S6' yEA;2»s,   %
R/ATAMASJID 'L4fE'.RE§:',_T~;{) 
CHAMALAPURA   4'  
NANJANGUD .'r§)w%N--5~7 1 30 3

5 "   .  APPELLANTS

      «€31-IAR, ADVOCATE)

...._--.......-.'

 _ 1 SR1 :;A;ze;§:§ADAsA SARVAJANIKA

 V}I)YA';RTHI NILAYA TRUST (REGJ
  ..  ROAD, NANJANGUI) TOWN

 _ REP. BY ITS PRESIDENT
 'SEE. K.N.NANJAIAH-571 3041.
I  RESPONDENT

V’ gay SR1. Y s H mam’, ADVOCATE )

THIS RSA FILED U/S. 100 OF CPC AGAINST? THE
JUDGEMENT & DEGREE DTD: 16.03.2009 IN
R.A.N().74/2008 ON THE FILE OF THE CIVIL
DN.) 85 JMFC, NANJANGUD, DISMISSING THE.

CONFIRMING AND MODIFYING THE JUDGEMENT :’S-.N}3
DEGREE DTD:13.11.20()8 PASSED IN OS.3′?’;’v’2CIQ8″‘VON

FILE OF THE PRINCIPAL
ADDITIONAL JMFQNANJANGUD, ‘

THIS RSA COMING ON ADMISS

THE COURT DELIVERED TI-IE

This apP€.9.~1 ” .& 2 in 0.8.

No.37/2008 mi; Judge (Jr.Dn.)
and Addifidnéii is directed against the
concmmfit below decreeing the suit

of the directing them to vacate and

“V1’i.-.=x_11d+«’:{j)§§r’A§1;§../ tile H schedule property to the

x respondent] plaintifl’ filed the suit for

” f);oSSes»3ioii and far recovery of arrea1*s of rent finm the

–djef§3;}§iéii1ts intaraiia on the gonad that the defendants are:

tenants of the plaintiff-trust in respect of the suit

4scheduie premises 911 a monthly mm: of Rs.’75/- and that

1?

(..L2. * «DN;}–5’AND 1 x

DAY;

the tenancy of the defendants in respect of the V.

premises has been duly terminated by isstdzig’

required under iaw and though theWnot:ice_« ,

on the defendants, they have ::;t1fie

demands made therein, as suajh«,.. _t}1eVEiefenda;1;t’sA~;e;’e ‘Ii-ebie L’

be evicted fmm the schedule

3) Defendant 1′ of the 211″

defendant. V’ were served on
Defendants- Vfigefendant No.1 remained
absent The 211°’ defendant
though evVppeared*V~”t1ia1 Court, faiied to file his

writtenVstate1dn;eI§t “ef grant of several epporturfities.

‘V’I’heref’ei*e;,.,’thee– proceeded to record evidence of the

T. judgement dated 13.11.2008 decreed the

1 V’ suit ‘ and directed the defendants to vacate

_ .. deii’s?i::3.?__3:i’1e Vacant possession of the suit premises to the

and also directed the defendants te pay Rs.300/-

V. the arrears of rent for the period of four months from

‘V””~.Ce’::ober 2002 to January 2003. Aggvrieved by the said

judgiem: and decree, Defendants — 1 85 2 filed a;§pe,e3 in

RA. No.74/2008 on the file of the Civil

Nanjangud.

4) The Lower Appellate

sides and on reeppreciationd ’tile era} ‘

evidence, concurred Withtlle of theitiml The
Lower Appellate Court 1%’-..S?jte of afiording
several opportzgrlities, felled to file their

written to contest the suit, as

such, contending that they did not

had suffieient Jeontest the suit. In that View

‘V of the; filattert Villoxyziver Appellate Court dismissed the

the decree passed by the trial Court.

the concurrent judgments and decree of

V ii the Defendants -~ 3. & 2 have presented this

5} Sri. N. Manohar, lwmed counsel fer the

-éippeuants contended that both the Courts below have

committed serious error in decreeing the suit of the

without affording reasonable opportunity to igfie A’

to file Written statement and contest, ‘4 iltviis ‘ ;

submission that for the reasons

defendants could not file theift time i

allowed in law and V ,.–t,lioug;_h”‘ilitI1e’ll”-»appelia;fits-‘Vi produced
sufficient materials *seAp;_xe11ate Court to
establish the foij the trial Court
and for statement before the
trial Without considering
the saiiie.’ ‘ giefspecfive, has erroneously

dismissed tlie-. appei11.AA’-._i’Aeeordix1g to the learned counsel,

” the ought to have accepted the

s.:b_j; the appellants for the failure to file the

i it statefiieiit and eught to have remanded the suit to

trial for flesh disposal in accordance with law by

further opportunity is the appellants to fie written

‘=-swteftement and tie contest the suit. @/

periw by another 60 days on being satisfied _4:a1i3otit~._Vvthe

existence of sufficient grounds for extending *

within an outer limit of 90 days, fi1e..defendefit ‘ .

file his written statement. Admitteéiiy

not filed within the outer of days. Lower i

Appellate Court has notieed o7.o6.«2o0s , the case

was adjourned to 30.oe.72%oostft:§:;1d:i’ie’t1a§net to 25.07.2008,

18.08.2008, o1,09.2oo8;ii1i§2Qie9;2o’o&xand then to

04.10.2008. ” the plaintifl’ adduced
evidence V.-:m. of these days, the
defendarits have the trial Court nor made

any attempt’ to tt1’i}eV’t§,_1e’.3e\i’71*i.i”:i:en statement. From this, it is

~e1_ear A.z;:;r;;)o1’tunities were afforded to the

V’c1etei:ia’ants:to”veo11test the suit. The defendants could have

trial Court on any of these days and

Court, as to why they could not file the

“statement within the time allowed under law and

eould have sought permission of the Court to file

statement. No such attempt: appears to have been

e

made by the defendants. Under these the

‘Trial Court rightly proceeded to record the

plaintiff and disposefifiwof the on ‘_t;’ne4.: of

evidence of the piaintmz In an Edie. traa tttape-:e A

defendants are admittedly tengntstx of €:he_Vsene(:VlAu.le *

property and since their t_ by
issuing notice as _ Court was
justified in orderingV’evietion. er fmm the suit
Schedule court after
considefingv 5 pnt~forth by the
appeflantsj failure to file written

statement eonteet._ suit, has rightly held that the

–‘defend’a:mteV’ that they had no opportunity to

file i€?:itten._’st;aten1,_ent and contest the suit. The defendants

have tffexnsekvee for this situation. It is not as if

that ..1e1:1d.1ord the present eviction proceedings

defendants for the first time. It is not in dispute

..__”t’i.iatT:the respondent/ plaintiff commenced the proceedings in

year 1987 to evict the appellant] defendants from the

e

suit schedule premises. Initially, the landlord f1Ie,_’1§.:

petition under Section 21(1) 0) of the 4′

Control Act, 1961. Though the said 4.-i’,afi64_:jt.o ‘ ;

allowed by the trial Court, the

revisional Court on the gouno ‘-ofV;afi’io11Eimefit ‘

brought to the said Act, once: the
said Act had no _;uz~:sd:ooo;f; of eviction in
respect of tho ogoooao aj ono:~1tab1o Trust.
Thereafter, the attempt to evict the
dorondaotoovbysjjogoogonoooit the Court of the smn
causes. {sass decreed by the trial Court,

again it wss3§evo1fsg3dA~«._loy~~–“nfl3is Court in Revision petition

“‘ul1’1Ade1″i_j 13 kor–s;o Small Causes Courts Act on the

Causes Court has no jurisdiction to

moss for ejectment in the light of the law laid

« «giown by” Bivision Bench of this Court in_Sa.mjamma,

Vs. KJK. Venkatwh [ ILR 200? KAR

Vt . This Court in the said Revision Petifion directed the

of Small Causes to rotum the piaint to the piaintifl’ to

10

present the same before the juzisdictionai.

Thereafier, the respondent/plaintifi’ took returrl

plaint and re-presented the same before ” ‘ 1.

Civil Judge (Jr.D:’1.) at Nanjan§n,d,?’_A_’w:hieh

numbered as 0.5}. 37/2008} As’ui__1; on

13.1 1.2008 and the said, eapneh .a§fE’:rmed by
the Lower Appellate From this, it is
manifestly clear had a long
innings lfiigafion. Under these
eircumst;»’..E1ee.e; the appellants were

not afi”o%r{:Eed” o1§portunities. The appeilante

had ample therefore, they cannot be a

“‘W–e–..nt of opportunity. In that View of the

m.atter;» I” “error committed by the Courts below in

of the plaintiff and directing eviction of

. appeflejnts/tenarlts.

‘ ‘7;”’ I see no merit in any of the geunds urged in the

T memo or in any of the contentions raised by the

‘ counsel for the appellants. The appeal does not

%a/

ll

involve any quesfion of law muehless substantiai of

law. Therefore, the appeal is liable to be dismise:ed’.-«lv:- _

8) – Learned counsel for them for l 7 AV

gent of reasonable time for the

hand-over the vacant V. _
Admittedly, the appeilariie. schedule
premises for more than viiIfiiie_’.-appellants have
been contesfiflg ‘ liiiigaltiiiiiii th.e.:l.§lle.st two decades.
Landlord hae possession of the
premises; 1 Wyeare. Nevertheless, the

appellants’/l’tei1ants– to be nmning a cycle

_ shop the piiremises are required to be granted

time to vacate the premises. Taidng into

ceiieiéieratioi}.__’die”facts and circumstances of the ease and

the leiig litigation between the parties for over 22

_ 4; :q,;g,%,:’:!3[‘*¢”;i,e of the opinion that the interest of justice would

if four months time is genteel to the

” ~ éippeliantsj tenants to vacate and deliver the vacant

ll possession of the schedule premises.

12

9) In View of the above, the appeal is dismissed.
However, the appellants] tenants are gnnted. feur Lfionths

time from today to vacate and hand-over

possession cf the schedule ‘M

respondent] plaintifl”.

KGRC’