IN THE HIGH COURT OF KARNATAKA AT BANGALOR1?;--..'p DATED THIS THE 30TH DAY OF NOVEMBER 2c.)mm':' -1. BEFORE 3 V p. M' V' ' THE HON'BLE DR. JUSTICE K. REGULAR FIRST APPEAL No. I§I3o;éi20§:e'(EI_jEIn_ BETWEEN : " V' AA Mr. M Mahadevaiah, S/0 Muddaveerappa. Age: 30 years, , Prop. M/ s. Manjurlatha Traders, -. = Shop No.1 (5O2)4"'1Cross_, ' II Block Water Tank Read, I BSKII1 Stage. §l" _ _ 3 Bangalore-85. ' Appellant [By Sri K V A.(fl'.\'/y:.,V.> fer appeilant) AND V V " 'V ' Mr. M N Puitannai"-ah,A _ Age: 65 years, , * S/0 'late M P.%Nanjundapp9...,. A Residirxg at" N6. .502, '"4"' Clrossgw 11 Block .W'a?[eI" ".['a:1k« BSK III Istagég A. ' % " =:--v.Bangal0I'e_-85_.« Respondent K A"Balae1I1a:Idar. Adv.. for respondent) RegL11ar First Appeal is filed under Section 96 I'/W Order 4I:Y RzIl;¢M luéof the Code of Civil Procedure, against the judgnient and :. d'e(jIfe'eV.c§21teci 8.6.2010 passed in O S N0.4303/2007 on the file of IQ XLIV Add}. City Civil and Sessions Judge. Bangalore , [CCH45], decreeing the Suit for ejectment. This Appeal coming on for Admission this day, the"""'Court. delivered t.he following: JUDGMENT
The appellant, who is defendant in Sg-No:;443Qt’3’/l2O(l}”?lion
file of City Civil Judge, Bangalore -._City,l7i_sl” befccrel’
Challenging the impugned judgment anddeeree dated: l8:6.2lVQ1O.
2. As per the impugned the defendant
was directed ‘and. deliver Vacant possession of the suit
schedule preIri«ise’sl in respondent/ plaintiff within a
period of 3 monthlsufgrom the judgment.
3.; :L€~8′.V1’I1Cv’Ci’..(“,’:)vA:1’J”k’!S.’ofL’l for the appellant addressed arguments at
fglength contendvirig “_v~t’.ha1″once in two years, 10% rent was enhanced
Candi if evenl.”du1’i–ng”the pendency of the suit, rent was paid and thus
t:1fie’a’ppelAlant. isla permanent. tenant and tiherelbre under Section I13
of Property Act, the impugried judgment and decree are
L
liable to be set aside. However, he made an offer to vaeatie the
premises if three years’ time is granted.
4. Learned Counsel for the respondent/ *’;sl1_Tatv
the appellant is not running the shoyppnand
possession of the shop and the suit for ej_vectme.nt lfiledl
and he has no objection to grant months’ ._ti”1ne the Vsttiiti»
schedule premises. _ — g
5. Learned Counsel fo1′,.–the appél-lE:i’f~1tf'{‘l_6f6ndEiIi*¢ submits that
at least one year time may be”g1ja’nte’dift:}3 \racat:e”‘and deliver vacant
possession oi”: the and in the event of granting
one year t1me’,j__thep pay damages at the rate of
“\”5,000/” p¢{‘.,q1()Ii1″1u’.–‘l1€l’l;€CV’t..’.l”l’0ITl 1.12.2010 till he vacates and
the suit schedule premises ie., on or
beIoi’e_’_3O§lY 201 3 .
Lear’ned Counsel for the respondent/plaintiff submits that
may be disposed off accordingly.
L
7. In the light of the above .s’ubr11i.ssion made by the learned
Counsel for the appellant and the respondent’/p1a.intii1′. t,heV.e§lp£tjel_1ant
is granted time to vacate and deliver vacant possessio1i”o«lf_*tlle salt
schedule premises on or before 301″ of November to
following conditions:
{1} that the appellant the ef’a111e1ges lliéegularly at
the rate of %’°5′.~~Q_O0/_~?”h_éI*:l:h*1lo’n.t.h with effect from
1.12.2010 tifl heVdelitiersillva-<:iéi'n.tx~oossession of the
suit scheduleig' prernises"l'.jtha't_V:'Vf'is, on or before
30.g1′”i.é:«oi’1 l: «I ” 1
(ii) ‘mat not create “any third party
int’e..rest in the.’s’uit’..’ischeduie premises;
;,’f.”{iii} 2,.tlhat–..éthelllél’F5ll3eiIant shalt voluntarily vacate and
it:o’efit?eAr:”_i¢acant possession of the suit schedule
p_r.ern.isies on or before 30.11.2011 without driving
~ the respondent/plaintiff to fiie Execution Petition;
{iv} that the appellant shall file an affidavit of
undertaking to the above terms within a -‘vv’e:eLk_dfrom
today; and
(v) that in the event of committing d4efaV:.ilt’V:vi’h VVpa’.y.wment ‘ j
of monthly damages by 1the:1..’ap’beliiianttin
the respondent/plaEht.i:fi’;..V_theAhrespohoi-en’t.;’shall: be at
liberty to execzuyte the..defcree–»..eveh “before; the expiry
of the time granted t’iI_l_
Accordingly, the Appea.l.._is-. di.sp_ose”d “with the above
observations, ——– M
i Sd/..:
IUDG§
No costs. ”
l”as