High Court Karnataka High Court

Janardhan vs Smt Renuka on 10 June, 2008

Karnataka High Court
Janardhan vs Smt Renuka on 10 June, 2008
Author: Mohan Shantanagoudar
IN THE HIGH cover as KARNATAKA AT BANéA:;¢}.éE   

amen T:-as mg 10*" DAY't§'F"Juf~3'£-I,   %     

BEFORE  L
we HUMBLE MRJUSTICE  sH.w*rANA&ducAn
H.iI2_,I2..:?;~:s;0.;.25   

}3$'!"WEEN:

Jémardhan

S/0 Krishna.p?pé«.__  '

Aged 41    .
Tenant _i§1'~I¥.iS}§€Ct c";:':'~';,  » V
Pmmistts beaiifig  .'  .
No.3?3;. B, re. c:;.'mp;ax    .. '
KR. Hoapital   ..Pe'rjti.one1"

(By S;-i s.N.%B:1;at,vA:1v.';;% 

.' V.     A. H  ..... -A N

  

" ._ Age 1\kIé§i<;v_1* 
'XV/0  Lfistagahhushan

7,2. N. méshanm

' .. Age Major

" _ S";'=.o late Nagabhushan

5 Age Major
D] 0 late Nagabhushan



A3} are R/a 530.973
7&5 Main, 3% Stage

Gokuiam, Mysom. ..Rcs}mnd¢nig. _? '  

(By Sri 'I'.N. Raghupathi, Adv.)

This HER? is filed undar S§.c.:t_io11.}__--'1'VE§"'e:F_" the  "
against the judgment and decrae clatad' '2:'2~.2(}O8_"pa_3.sedV 
Rent. Revision No.22/2006 on they fi}¢'*of' fl};-_  
Judge, Mywm, dimtxissing the, petiticsjl 'agztd  égaixigt the 
ordm' dated 1?-1-2966 passiidén HRC': No,12*g'i2{I€}4_VVoH3 the , *

file of the {II Add}. I Civil JudgC"-{Ji:.Dn.), aiifiiwiilg the
petition filed undar $ectio;1"'., i£'?f{?){1~),' ..  1*} W.

Scctionfl-2(6) ofthe K.R.:" get, 1.999. 

Tliiifi HRRP  gin" fr:;i"::'ac:1:i13é$:aLi<5;3A, this day the
Court made the fAo_1lowing:.~.~._ '  7 .. '   Q * 

 «9;R'n "E   x 
 .§_{a.I1d1ords Of the premises in

q13.estic}I1,V -x§?11i¢f;_," 'fiia petitioner is the tenant.

 v  _ Re$,_1f:0{1é1ar;ts  «eviction petifion unéer Section

 {;'=}(_33._{1}{aj::"1*,!w. Setzti-an 42(6) af 1:316 Karnataka Rent

 eviction of the petitienar hfiffiill. The

 ~.  after héaring the pa;{'ti€:f:§, aikswed the

A " ' petition and directed the petitioner hereirl to

  {facate the premises. The said order is confirmad by the

District Court on the gonad that the tenant has net

V"



,3.

obtained the Ieavé of the Court ta contest 

contemplated under Section 42(6) cf the  K  

Act.

2. The records discloV»::=ss-::VL t1_3at £116 fi1jSi,: fi§$'p3r;§ent " V L'

herein is the wido'xag'.--~   3. §are the
children. Respondagita   Graduatte in
Computer   2  ta devtalap
business iii'   petition is filed by '(ha
landlgrrdé;   Prtzivision store in the

I}I'e3}1i§FS 13:1 quésfiexig V « _.  ., é " 

,   Undiir 31 of the Kaniataka Rent Act,

] t;1¢%%:an;mady, being the widaw, has got the right to

.ifi:media'teiy"?;;fécover possession of the premises. The

evififiniifi .511 recerd amply makes it clear that the

 V' V. lalidlfifiis need the premises far tlleir awn use and

 9¢§:il:pa'{i0n. Second respondent herein though is

2 .'”HWorki11g in Sffilth indian Paper Mills, Naxijangud, he

P/3

v5»

catena of decisions of this Court that the tenam:[ }”;as.._to

abtain the leave of ths Court 13.1″id€i’ Se{:ti0I;—-4’§fi

Kamataka Rent Act. if such leave, is ” ”

thfi tenant cannot contest the I:1*t&8.1;’.7;’-_E’:1’A~it_:i”S

that the tfinant has for .;3vi€:ticiI1* ‘

petitien. If leave is got by ‘t_f.3Ilaf1f’.’tii}HC}£)§1t€St {ha
matter, it is deemed fag: {ha naed of
the 1an:rds.4 h1__’ the tenant did
119′ 0bt3313″‘ii”3<_ Vtcigontest the matteI'.
Though tI1e T1f*;a1_»'i1as -permitted the tenant to £116:

staten1eI?Lt__ GE and to lead evidtznce on his

§h€§ not be of much help to this:

‘ pefjtiQner,’«.,%Vii1asmuch as the tenant has not complied

H (6) of the Kmnataka Rent Act. Apart

frdiix z filéfitfi of the matter, on this gonad als-cs

x ‘A ~ of the landlords neads to be alifiwed and

Aigofiéequenfly bath the Courts beiew are justified in

‘aflowhag the evictioxz petition. Hence, this Court does

A/5

.5.

not find any gmund to irlterfere with the

order.

Accordingly, petition is

Sri S.N.Bhat, learned advocats

the petitioner submits that’ be
granted 120 the ‘préiiiisks. The
same: is opposecl’ by advocate
appearing A of ii:i’;§§;tici–1<;£'ds-réspondants.

Since the terxaakgt a pfiévision store, he may be

given S«€)}LIl€:V finding an aiterznative

£1{3C{3II.'.1I¥10€1E3;f3.0Ji1."v}LI} i::1yT¢::€)nsidered mpixaian, interest of

mévtwriftlxe tenant is fiaznted one year's

I Liima hand over the vacant possessian of

" " — -. : "rents.

t1:1é”~p1’6I__£1ia’-3-a%r: <1;='; question, subject to payment of regular

Sé./«E
Iufige