High Court Karnataka High Court

Karnataka Cement Pipe Factory vs Muttappa S/O Shivappa Teggi on 4 August, 2009

Karnataka High Court
Karnataka Cement Pipe Factory vs Muttappa S/O Shivappa Teggi on 4 August, 2009
Author: H.N.Nagamohan Das


:23 TEE mcm {EGIIRT or KARnAT:z$§#.éf”%;’«,T:.’

CIRCUIT EEHCH AT DHA.R?{E;Dv

ngma THIS THE 4TH ms? 4QF.’1;aé;i:§;§t:!;;%’T;”:.%®9-._ ”

THE HGl!i”BLE MR. J’:#;s’?:§¢E §5.dg§.i§mH.a.§a 155$: %’
gzsgg. Hg. 5i;§46§:./’__g;g99
§E”§’W”‘£;E’;§\¥; V .. V.

§{.é.§3§%Ifi[?AKA CE§\éE:N’§:.’?§Ifi’E P’AC%rC::%¥, ‘
BY §’§’S }?\AANi%,{EIi\IC§ §j’;’-xRTNE2i~?3 .S§”§§.”?A’?§§;, ‘
z’~§{3EZ: 41 YEAF1i’.~§,;OCii: E’£U’S§NE’S.5;”
Fzjc: 2<;;%§,,AQA{§?I11?'_O£sE),B;"g(31%L.i{{;}*£', .

':9, 3% ;:i;8'1f,.";3A'<:éAL;§qj– ‘–

 ««««     ",_r%?P§iLi,AN'E'
{$9. SR? 3,  §aé;{i§*;:_}; »zaf§':s_§  '-  '

Ami};   "

” ;Aa;1*:’~;a.;é§%A 33:3: S;¥4jEV!%?PA’?§i{§GL

;_ RG3: 46 ‘*r”a::.§2s; eiscctz g{:§%§<,':a;:,-':*:,::%,§; & ,¥.:>za’I*: BAC3AL§{€%’§’.

‘ é:4§’:=:$:}£g:LMPA gm» E<z%?~:'&£<JaP?& TEGQE,

. .<:::':::.<:':: SERVICE,
re/0 MURNAQ Naw fiESI§ENC% 5*?

SEMEKEQI, “:23. 3:. 131%?) agagixmi

n ‘T SM-*3″: $&§~;¢=.:«-zwa wgs E<;;§I~Ez%}£fi?R5a TEGSE,

AGE: 2336 § GC3-C: HOE§SE";§~§€f}L§'} 85
3.68%'. REG G&E}E3A§§A§iERI,
'?<;?. 33 I}§S'?. B£QALi'<i{fE',
E$3P=Tj§'*%?}E3f.'*€"§'S

(B? SQE flag'? KQE.,.§§§ 23$'; PIER' 3732 3% E33,
$5? $73 RE»c
AGAENST ‘THE JUDGMENT’ Arm SELCREE a_m’gD””:G…:::v,.::;7:;»r:8

PASSEQ ZN RA. NO. 1f2QCs8 cm $53 Fifi§:>§«*-..f;’§-::¥;”~PRL»,T’ -Sl§:’EL=_

Jzmsa {sm:>N,;, BAGALKOT, 5IS£*.aE§.SS;§N£3 T§§’::J.’;.,PPEvAAL F,i_L.E1?.
$:i3xA§NS’3′ THE JUDGEMENT A§’~Ji{:z Dtgcégfmi :?2A'”:fg1:,2;;.’:_1,:2a0:f~.._ _
PASSED EN 0.3; No. 120/2806 <::'§N,}, BAGALKQT§’,.’_DEG§?§.?i_E§NG FI’¥j£P;A- -:§:».:m* FELEE §”<:;g
VACANT POSSESSION OF' S1j.ifF"'§?RO?EE2TY,.VVA " ' "

'i'HiS APPEAL ,..cGM:1x:;£;—- THE §«fz:§LL_a;’::;;r::3::;:

T :$’x’#;’l;Vti§’%L’3¥’I:1’€§» is dimcteé against the judgmani

anii {ig:1′.£;*-I4’a€ €v.€ié’:%isi’5’fi!VAi34n.’é:§2Q0? in Gv.S.N0′ 129,1 13696 pagged E)’;-1

. Fri. c£%;:;:…;;_;ggs; (Jr.§:1.) aft Bagalkot and ccmfzrmed by

VAE;{%x£*:r;%i”*–:5&_§pfi}1ate Csouri: Vitifi juégment dates: 10. 12.2688

gassed by the Fri. Civil Jduge {$12,333.},

§ag;§:}§oii;’V’&ecI°&aing the suit 3f piaintifi” fer ejeetmeziiw

V = . Q. fiapyeflant is the defenszlant N0. 1 an& rsspandezit

is the piaintslff, zesgondcms Reg 2 and 3 are the

é€f€mia::a:$ N9, 2 ané 3 befere Eh: Trial Csmurt. E13. this

If 4′;

“2
1

juii gmem §’§:3z'<?{}1J1v&r:ir:§1«.:7£:3 ihii §'}§':3.Zi"'Ei€S art: mft:1':":3:d :0 its}; 'gheér

fitérms befmtt {ha T'1*ia3. Cjgwufi.

3, Plaiaxtiif cozztiemig {hat d€ff;”’11£’1181′]aVi._:’§{_}’;’§.i’=§S”~hi3

€.ffI£’lé3_”{1T in the piaim. s(;E3€<:i1.1ie pmpt:r%;§7 an a"~#3:;0::1t3<;1}; <3'?

Rs/5:3 E 1' 2 §}€s;3it:*, mpeaiiiaéi 1'§:(;:2'1£:éi,1:g .€31€:':§;'{1a}f}§%A}S"f€§;'Tig_'i$£§'¥:"§'E"§1"§S f A'

I10fi{.'6, 'ihfi iiisfeniizaxzis fafifizi i.9 ya;§§},s5<.i,_G:S;~§£§';E;.2C]2Q{}é

agaigziasf; fiat: def€n§iai:i;§3 ferAV-rs*::<§=séi3zLA sf §i:£s:::r.:s:=::.ié2;z: csf piaizzt

SC§:?§Zd'§3.§fi§ "§3:3'"}€3}'}%'f:}:':'i'§','
V 'T§71'€3..V"§1"T'¥ii"i'§;":f_. ?§i§–§:f¥5:;:da:3;§. €}'}§.§T3"'ff{§. E?Lp§)€'.:"fi"£931"i~Z3E'.' bsfays
615: T i.','..;m:::€: fiisai *»5E1"i£.i$3:; ataiamaizé. ifliifii' aka

a:;%§§%i1i§t£ng t§=2.é;ft"t3.":a€§; ar€ in }}{§SS€SSi{}§1 sf {E15 ;}§3§::E' S<:=%";e{i'z,:§§

V";3i"@§:~4é%':"i§?' .33 E€«::é:t31?;:S, '"§"'%::€ fiaffifidant Csnzficafi Ehai thzé

V 4i¥s; :*_::s€ $113}-E ifizminaisfi. The ii€f€E'1§."§3.3f1iS fufihm'

%;*%?:§:;*:€f::i?§ j_€'E:"féa§: gfiiar, {E323}? éssifi 338 pa’: {E} gmai. .§1zm”§.§§3:;§.}} anti

V ‘ –. _%E1s’:?<::;'éi::§':§$:':{?:%e;

a yx-j’\._

3.

031 this basis of p1:2a:;i.i11gs3, that

me foiigwing six issues for its consid6:1*aii.G:::.. __ ‘

“E.

é,

Wh,2:th:=:r péainiiff ;:>r«::2’f..rJ::=::g iiflgai J
defandarst Na, 1 is vaiéély gm ‘V
Whether valuéti€3.:§ §3;’ 32% gfiigfgzzfigj ?€2:€
jurisdictkgn is ;A’IF_}’§Vt£A;.’¢’;”f}1’TZ”:tEV’§K1′.TfC__ ané “*:%1&%.A.€<:Lirt fee gaici is
not §:'::)g3§é%:'iA"?? . " a

E§,?_§';e%he;f*..V;;E;";§x§Ltii'§ «¢§e_§a §:§i'a:'é: Nos. 2 and 3 am

V'-%::2é:%.éi&&'~5f'Q%<…$36.' peassegsion 3?' {ha suit $<:§r:<*:d':2'§€
;;;:f{3§;:~"::"iy lag éiiégeé 'R

4' §§'§1{3i§1é3' ;:§§aéi2ti§§ 322$ ziefexzdaréir. fins, :2 anti .3 are

en£i§Eéé:i§"¢:3z" rneszza gamféts as prayed '2

"'i§§het§:ar defaaééfini F433, 12 and 1% are efzitétéad fa: Eh:

:*eii€:§ smzghi by way :2? cmzmsz' ciairzz ':9

What ewe? arr éecreé '9"

Eflffiffi {ha Txtiai Cfififi, €123 zaxamiizeé

{ms witness 33 9W5} ané get marked EXh8′?f{ {£2 23%., E313

éisfsgxéams exammed {W3 ‘Wi”i.,Q€SS€;S as “Z}.W.1 311$ B.’§i§,2 anti

haw; 11:}? psm<:§u€€€i any déczzmszgtse

"figs Trial Ccsufi am

/?&\V' K; '3 5"-

Q .

E3

apgraciafigzg of the plsadings, era} and; dec1:1m5:;.t:a1*§=’
€¥id€11C€ on mcerd halci that tenancy of &efen&.a;;i~é{ i&*as duly

ierminateé am} craustzquentlgr passed ;iE1e_¢’VV.§:ut,i4:§1igneti

jiidgfllfifii C§€C£’€iiiI}g the suit of

jucigmeni. of the Trial Court,1!Jthe»1iiiirsfi?_::i{é1E:*:§;§iaI12;::L”§’}§§:§{‘

appeal in R.A,N:::.if2G(}8»T.t§:?fo1’éf1;Eié..Law€§?TlA§pé11at.é.”~:f§’:§”éx2rf:.
“E116 Lozszmi Appellaia Ce’ur{“*f;%;:r1cé th5_V_ibE-5-£a?i{3g Eur psifits
far its Coxlsidsratioriz V V ‘

“‘1, Whe1;’5”:e:* ‘i§i¢’8;p”g;:_t:§’a§21: »=~i;*:é.:£:3 aw: just and

A’7’._–vre_;aS2:::1a§<}ié" .g:°::4;.::'1»:§s :0 aiimrs §.:'%,¥N<:»s. £2 arztj 3
.a§E£§ 'p$£";E;i'€"'t,}f}f§.–afifivfiiiaifi ta amémfi tbs written
M V s§,;::;ta::z':2<3:':t' :;%»::3é§ {G zréséi: iizsz :::aE§:1S;3€Ct%€az’2?

Whethfi? the regpaiztifiizi 5303;: $9 3 §:»z*=:>v::* Ehig/gt

32¢}; am entitisd Em’ pesssssian 9%’ Suit
Vgszropgzfliy as grayed in firm piaini am? Cfiiéfiifif

esiaém nzafié by E’€SpOZ”E§:33f}§; Figs. 13 am? E’; E3

” 3, whetha? the guégngeni and {£63283 :2? {£222 Tziafi
Cazzri fiiifffiffi {mm any érreguiarétgs GE’ fiiasgaiiiy
:-31:26 as fine}: £2333 fez” iE1€€E”f(3£”€§){L’€f by {his

Cmzfi £3 ihés apgaai ‘?

«’39. Wézat crass: “P”

.1″ ‘V “x.”!’-‘””‘

E’;

?. ‘§’§’m §é{}$’s7§?’;3’f §§;3§::%:l1a’i€i {.1-Gziré :’:i.gh’:§}-‘ §'{‘i}{f{?§€3i.§ {Erie
ma appficaficszxs ifiiezi by $316 firat gigfsfleziafié fflf” fag:m;§1:§m6nt

{if the writmix siatsmsmi. “E’§:e 1’€a$m1ing;”‘fif«.f:1:s€§ 5i;_f«:7¥’sx.*€e:(‘

A§3pe}.§a’i,s: {E0311 fin’ m}7ect.i:1g’ Efis figs. 2

first dsfeaiigmit {i”z1t:§::1g the §§€§n(§fi§i:§%:§fv ‘é:>_f “I ghifi j i’f::21* 7

axneniimant sf sxsritten staizigneni £3 ifi. accrbifiaiicéz afijithé i;§a::.

and i finzi :12: j’ustii”:a?r:)Ie grwiiigiézo 3:31:38.

8. Theta 1:0 ,”‘i§i$?’§E€f”i’~__ wiih’ “mgarii in flfaiz

1’e£:;ii<}1.£§§1i§}» 91" £%1E.(3 W§":€Zk3.E3.§i bsi:*e6.?=:~:m1 3:65 pafiiesv
81::ft.£:a’ A§:;§’€?’iT€§’i§?_’K §A”}{3″{.E;;C?fi3{§ fhfi §a.<?{":'::g§'éasf;§é}:1. %i;:=t ¥g3§:3i;§é; :§{::%:e?<i:aEi% §}:'5:m§§§€:s% 33 Eenagii',

§"§1;;=.;;;: i'§'}:%V Efiééé, ?§"'§}a:% §:–::mm€_j; 22:3? f'i:c3§ {istfiifiéfiaigé

'::i'sz:§7::%_'ié:W3§:' :fi:1ni:§a§:;$§§ by igsuing ifigai; mriiér-ax 8:323} the

':33; a§}p§j;:§::1g the $€){¥§3E: of aizjfimzicii S€C§ififi Eéfsé

if 'E'§"311$f€r Sf ?mp€I'§}i figs': 3'°ighf.ifg Cmiiriiiéfiii Eitiai {E15

x I §'£j2;:a11C}? sf fiasi <i3§§in€1a§1€T: §$ {£122}? §m*m.i::a?£€:v{iK E f§:m:"3. mes:

fifigiiiiabifi gfzmgti €23 iizitiyffirfi wig: "€215 .§m.§%.:g§2a"i€}; j%3;1}£i2z;E.

1

=x..»/

ws

if}. A-4; this siage, {ha iearzgeci cQu:1S:»tE: §:0r the

appeilanvciaffiniiazit ?~§£.:’3 requasied for ..L3;g;31″s

tima to quit 3:::1d dfiliver vacam p@sse3_s=ir2:§”=:,3f ‘fi§€t._sc’Ei€€£uIE–.._

§}’§°€i’fi1i$€7Sr ()1; ‘$3316 ether hank}, ‘Eh§:T’.i::2:i1;’f§1é:s:?:;’ €.’_G 3i.E1~f?:}¢i £325 L

§~gSp$fif16}Z1E»;3§8§.fi?iE submifis r€as{§1é£V;’f.{I:€”
Imméifzs may £36: gmilted. Nay}
ruixmirzg an ind11a;1£:r35.«_i11 ..$che§:iii€V Vjfi”:r:mis€s .3351
{here are 18 1X?{)1″k€:1″%,V’ W13} be met if E33216

yezar i:im$:.i3’«g;1′;3;1tt§:._i. 3. T56 if,-:1 1’€fC€§I’d disciesss that

9.1 €}CC3Q£§}af}:O1’§ 0:’ the schcdxzifi
§1:”éf::1i;é€s fight 1§§é. T116 arfia sf fiat: achefiuie

§}_r€misé’;~:: mé::_~:;si;a3’ei*.:-3 ‘ézqtrfis 1% gumiag am? {hey am §:a§~*17::g

3; i§:ét2::::;%i;:}’§¥ 113:1: 9%’ £333; 3 1,! M. E “take judieiai fii”}’5£iC€

V = ‘a<:a§ E'E»"i}€7:1:sg€=; §;:*;_ ma} estate: price magi aise ffififaifi $.11 {he Ecrcafiiyn

"'"§'%1§ré§}:':§…T:;the a§)_peE}.a1t1tj&e.fm3::ia;m fig. 3 is pay 3 monfixiy

:z*s.:.1§;':{;fv R$.3,%fi€}j~ from mafia}: iii! thfi éaie sf vaeating fim

A 'T L" schsé 1:35 prfimiwrsk

1%. Far "tbs reasima staifié; abmzefi iha fsfisswiizg;

f/' flgvekfl

ii)

ORBER

The appeax is hereby d_ié3:’~”xj’.i.§<_3st3AAC:9' '

The a;3pel1a:a'£i'§h€–fend .§ntv'< 13 fgrxazfztfad L

0116 year mm: {mm téd._.§y. _ {Q " A

cieiiver vaéant gcjzujsessinxx 55 échfiduls
pj¥T'EfI3ZiiS€S—– is tha

}."fSS}')QZ}.{Ix?3_EV§if; _V

rifle No.1 shall pay

»fl'i5::.'"'§§£3*I1-311}? ism Qf Rs,f3,QClQ/– fmm

V til} fhey vacate Qiid hanti awfrr

VV .

3a:::%3€:i 111:: the

$3.16 priimésfis is
.f”e313<3£1€i%:nt] ggiajizziiff.

The appfiflantidefentiani N03: 53133}. 129:
aka; fhfi nature and sthmacisz” Qf iha:

Schaduie firemises aaé shag 39%; ;’:1{i1:c’%

any ihizti pfiffififi ii} 351}: mamzfir -in {ha

$C§1€duEf: gremisssg

:1./’

V) Te that absve W¢§f§§:: – .4 the

apptiliaxatj defendant N0;’..i:'” 3:;

undartak1’ngV-‘of?’ Way {pf a.1i'”ait§idax§i§ Withija

tlrirers, Weeks fi’o£§..tf36.aj§§’– –.

Vi) Grde15°€du§1’z:*,c.:¥{)fli:1gV}?3*.» Q T

_ ;?1i’:3.