High Court Karnataka High Court

B Jambukeswara vs Badri Parameswaramma on 11 November, 2008

Karnataka High Court
B Jambukeswara vs Badri Parameswaramma on 11 November, 2008
Author: H.G.Ramesh
1 HRRP.No.298/2006

EN THE) HIGH coum ma' KARNATAIQI Tj    '

cmcurr BENCH AT I}?ifi;RWé'_}Z.)flv'." f %  %

DATED THIS THE 11% my Ol§"'?§C§.$fEMB£Af<'; 

'BEF0 §'£1'._.    
THE HONELE M12 JUSTI_:(;V)}:?_§ H._.G.RAM;§:s:;: 

H.Fi',R.F; Vii¥zc);%*'.z,«é:>'t;:L.  _

BETWEEN:
Sri B.Jambu§§es§v2*;ra; '   

S/0 late Sri i3.{}ai;ga;§pa.,*.' 'L~ A 
6 1 years, ..€3ha i*t{é1'e'i:§;;:AccQu1_1I,e§r1t,.  .
Old Bus. stand'R:)ad';.4  ._   ~
Hospet-5333201..' = ff»  1- % ...PE'I'I'I'IC}NER

{By Sri  7 

V ' ' E'»mjt.'EadriV 'Pa17aineswaramma,

W] o..i:=:.§3 ~;f3:;'}§"aIt:a}'a'ishI2appa,
Aged; 75 yeafsj, 

  R/at:"-No.12Ulv#;; Ward No.18,
 ' §{0spet-583 261. .,RESPC%N[)EN'Z'

" -  B. Sflamate, Advocate}

 This HRRP is filed under Sactian 115 of cm

   aagvai:1st the order dated 122.2005 passed in
 "H£1'CR.Nz:L3/2005 on tim fiie 0f the PrI.Dis't::*ict Judge,
 Beliaxy, dismissing the revisien petition {fled against the

arder éatrzd 9.2.2005 in HRA.N0.1/2000 by the Pricivfl
Jucige (Jr.Dn.,}, Eiospet.



2 HRRF.No.i2.98/ 200$

This HRRP coming 0:1 for hearing thig  _

Court made the foiiawing:

ORDER

This I’€’J”iSi{}lTl petition by ti1é4’V1a}’1d10rc1.»’,{‘§ d;i:’e»§’té{i

against the order dated paxssed
of the ?r},.Di$t;’ic:t 3t_1dg§’,’ fvevision
petifion in HR.CRV.No.3/’ order dated
9.2 .2995 passe§ti;1¢¢:=.§3g}1§: Judge (Jr. £311.),

H0spe’£.7,_In._ -‘ciaim 0f the petitioner

landicrd Sccfizixa §f?{ié){r) cf the Kartziiataka Rent.

Act, (thé ~ seeking for posssessien of the

=__pf«fem§sc_$: ::>:1 I:h¢f ground that it was required for his

0cc:1ipatibri.’:i$ ia%:j’5eCted.

‘§’.hé’ cxnurt has hardiy given any .rea3on in

“..:fs:i:eci:’:i1j;gV§:he ciaim under Sectian :27{2)(r} of the Act; its

__ ‘V-reégserling reads as follows; ‘Xx

3 HRRP. N0. 298/ 200$

‘*9. As the ground af bonafide is not

available under Refit Act, the ssame ca:’:notW£;éV:’

considered”.

in my 0333111011, this is no rea;3011-at all i_1i”1″3:§i€2:ii;i;{:g

the ciahn of tha peztitioner umder 0?’

Act.

3. The revisionai scgurté..i”1a:~§ i*aé°§%:s;:<2<i ai':h::;~ eiéiim of
the petitioner under Secifiiéxi' {r}_};i) f',»__Act with the

following reaso_13i:r1g;*_~_

*"'18 " {here is nothing in the
evide?<uf:e% {sf Show that he has no

gaéher retz.-=,=.o;iaE5Iy";=3uitab£e accommodaition for

V- _fi:1s2,_'—9ccrz;paii§§i:""c:tV present. when that is the

' V. Tpetitioiter is not entities! to claim
._ the scheduie premises under

2..?'(2}LA«fr;} of the Kamataka Rent Control Act

, 1:”: Substance, the revisional Court 1133 mjeciaci

K —. ‘t:heE ciaim on the grmmd that there was no evidence on

w/

4 HRRP. N0. 298/ 2806

record to Show that the petitioner was not ‘hgvirggyv

ether reasonable accon1n10dati0;1:IE$i4 his&_1:;–se..: . e

5. Sri F.V.Pa£ii, iean1ed C2g)ur1S€l appe€§~I’ifiig~4fQr the

petitiomer specifically TEf€IT€d__f_Z;§’»§faI§1 5 .t)f«t,1i1§: jéfffidavit

of the pefifioner fled which reads
as failows; ” ‘ . a ‘
c§§;f;”‘fzot having a
go<;c'Z'*vre.a.§iz%$eri'iigr:i– b'1;:.: i'ding' "tt'z"$iaz't my standard

arifi — tine petition scheduze
pre;rhi.$é$% £3 F€C1*E(;ZiI'€3§fi";f'£§?4. my bomzfide use and

'Iff:i.$ '«.%::2x,7'i'%:ii<:_11<:€: was net challenged by ths

f'4$ .Sf/")x() :f1Ci(*SI.V}°'LV-:&=.iVCf_*tIiAéE£;}V.91'V'{ before the trial court. This revisional

gceurt ixasgicét cansiéered this evidence and hence, the

V' j.?;1dgfi;&::1t impugned herein is vitiated. The matter

'–5reqi;ires to be raconsidemd by tha revisional ceurt.

V _ " " &§{§£:rcii11g1y, I make tha foilawing order;

WV

V VV _ E1:$"""-

5 HRRI-“‘.No.298[ 2005

the impugned erder dated 17.2.2006 _
by mm (mun ofihc mmmmumfxkfigzgy

86113.13: insofar as it relates to 9

HRCR.N0.3/2865 is sef:$~asi(ie;_ .p _ «

the matter is rez1f;i_t1:ed “i:r:g ‘the zisf

PrI.Distri<::€ V. for
reconsideration i11 _.2ié}:ordanc£é "v2.i,£h_ Eiaw. It
shed}, dispos–$f=3f withiiz six
menths of'~.£fééT§:;§;§1;/productian

Of a. of this '<§;"def;'~ V' V

Sd/-3
Tudga