High Court Karnataka High Court

Mr V R Murthy vs Mr K M Mallikarjuna on 21 January, 2009

Karnataka High Court
Mr V R Murthy vs Mr K M Mallikarjuna on 21 January, 2009
Author: Mohan Shantanagoudar
. ___.-. _. .............r....-. ....... -av-.-u -ur na-uuvnlnnn nu.-pr; 1,

IN THE HIGH C--C}URT OF KARNA'IhKA9LT 

DATED THIS THE 21* my OFJAPRERYQQCQA. R

BEFORE

THE I-IOIEPBLE mzJu3'rx3E  

HRRP No.209 

1 rm '.7 R I'£UF.'I'I-1'3" _  V
5.10 LATE    »
AGED ABOUT 53 j:E_:;Rs, _ j_ 

2 SET VID'fAVA'I'I-II    
we V.P..I{URTHY   H --    »
A339 ABOUT 51 1*3_.a.z;_s',; '

EGTH ARE E/am:  6"V.74,¥:'I.*.E§1"<:":',rtc1ss,'VV'
CAVEIERY Rom, '-UDI~mY21.j ~ '
 m 16; " _ '   

' . . "par:-rxnums

£By  "£'I-3}C3'£!I-§:EIfi'ii$M.A, ADVOCATE" 1

 K H mmmxwmmm
"S/0'1~1R.CHC2LI}?%H smrnr
"AG-'£:n'A1;oUT 59" YEARS,

, «:RJA'I'..fNG;ii;:!,, 32.9 (mass,

 -» _R_rm2:;5:s3m*_.=a0an,
 'j1!:Y3aP'P.?aLL§I¥sI%ALLI Exrmszcu,

  n;.11;a*:A:;3RE 33 .

 I 3 T ivazppmma

 are K.H.MALLIKAP.JUNA,



or-uuuru I I

l"II\Jl'| \-\JIJI\l \.Ir ru-Inn':-uusnrr -nun» \--1J\rI\v vu -up-w;uu--u-ru-.--. -uvu -..-----... --. ._ ..-. .. ---

3

the Trial Court allowed the eviction petition filed by
the respondents herein. Questioning the 

this revision petition is filed.

2. The case of the

residing in a rented preeiieee eitriated :33

place and they warxt to the in
question. The L.;l:«.§;g§autit)jzib”eonei.ete ef one

hall, apart from

store premises was let out i

for a an unx1emtand.1ng’
that from the said interest be

treated accommodation. The

and wife.

L i t it ia the eaee of the tenants that
the egreernent between the parties is a mortgage
if-egfiement and not the lease agreement. The

-respondent landlords are rwiding in their own

house and therefore they do not need the premium

N/N

…_~…_.4_…… _..— …-… ……. – -.– «rm- up— .-.u- u—-nuns ‘rs:-jg”-‘ .’..”I ‘_ ‘ ,

FYITTI’ wr-‘ — —-

5

question is a non-residential premises having 14

Sqszits. area. The Trial Court on conaideringjiihg

material on record dismissed the aaid
alongwith the main petition. ‘dc’¢”iid1i’V:g° ”
the Trial Court has assigned

for coming to thc wncluhibn. Eiasc ‘V

agreement amply ‘ah-hedule
premises is 3. premiaes in
quwticm room, toilet
apart It is no doubt
true 4 x 8 ft attached the

prctniaea” in was 3. non- residential

;1’he:.. ….. Jaridlords had ‘films! I-IRC

‘for evicting the tenants from the said

was a shop. Said HRC petition was

Tha premises in question is rest of the
A which is used as residential premises. In

i of the same, there is I10 bar for the Trial Court

/\/>

OF KARNAEAKA “lb” K,.!u.?UK’ ‘JV NJKKIVIIIIIISII I’Il\.IF”‘ \.\I’I.II\I \l’ I\l’lII|ir1Ir1l\rw – .-

6

to entertain the HRC petitien for evicting the

tenants under the provisions of Karnataka Revr1i;:’£§_ctv,

6. The reqtxirement of the ..
said to be unreasonable. The ‘V

occupy their awn houseeezg they a

rented house in a farpfi want
to occupy their cannot be
treated as ether hand, the

need of reaecgagblc and honafide.

7%. is supported by the

a.fidavit;”e*3fhua:VV’the’._V amass’ in favour of

pf the’k:.nd1erda, under the explanation to

Se_éfi§:i.:;i!7.:.::(‘2) [r 1 of the Karnataka Rent Act.

the tenant to rebut the presumption.

.Shajd..h-iirden is not diacharged by the tenants. The
éh have merely contended that the landlord:

already residing in thm’r own house. and the

same is specifically denied by the landlords. On the

W

V’II\’fl’I.\..\JU!’\I vr l\l’\l\I’l”|Il’II\l’I ‘II\?Ur \.__n.avn- V. -u-nu-.–…1…1 -u… .._

‘2’

other had, the landlord’: have stated that they are

residing in the rented premisaaa. In View of thee .51!-‘skiing,

the Trial Court is justifiud in allowing
petition. Even on recnnaidcra.fiaz:. ‘

this Court does not find any ‘ 5

order of cu-ictien.

Hence psctiti-anv. the same
is dismiaseg, totamy «of the
facts & the tenants arc
till the end of
August 2399. of Ra.1,fiC!,00O}’- which is

1;,-mg’ fiixxi-flfea.f:no’rw1..dent Landlords will have be

at the time. of vaeatirls the

/1 .. . ‘

Judge

*III1’1/”39. 1|