1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16TH DAY OF DECEMBER 2010
BEFORE
THE HON'BLI3 Dr. JUSTICE K. BHAKTHAVAT--$AI;2§;_'V:----I: .
REGULAR FIRST APPEAL No.214I3/2o10~IREfg~_;V «
A/W.1vIIsc.cVL.22821./2o_-III.1: h 4
BETWEEN:
1. M / sfiimathma} Swaroop
Chand Jain, Bombay Anand; _
Bhavan Buildings, D.S.Lan'e.,
Chickpet, ' '
Banga10re--53,
Rep. by its Partner ._ ; _ '
Sr1'.La1ithkumar. "
2. Mr.Lalith Kzgmar, I "
No.25, Bombay Ar1and7
Bhavan Buildihgsd; D.S.Léu1e»--, V
chickpea, _ " V.
Bangaloni---53I
3. 1'~.IIr.Puk_}Iraj G8;I].dAf1§,
No=.2E3«; Bornbay Anand
Bha"Var1-d'BuiidiI1.gs , Lane,
V' . yChick'pet'{
Banga10i*e-- 5-'33'. '
' ''4:A:v''.AriHanth Fab-rics,
Nu» Ground Floor
SIi1.0p._ 'V...9:Lane, Chickpet,
B'a:1géi}0re--53. .. .APPELL.ANTS
. 2 V I {By 'S-IVfi..'V('3"}12I11apathy, Adv.)
AND:
Srnt.V.Sukanya,
W/0.late Suresh,
Aged about 47 years,
No.15, 4"' Main,
Chamarajapet, =
Banga1ore-18. _
[By Smt.V.Sukanya, party--in--pers0n}
This R.F.A is filed under Sect'i0n 96- cf . thee'
Judgment 81 Decree dt.13.9.201O in O.aS;l\}:0.'E§56(§/2007 on
the file of the XLIV Add]. City & Seissionspidtidge, Bangalore (CCH
45}, decreeing the suit for ejectn1e11t',e._r?1esne0-prpfits 81 rejecting the
counter--c1aim.
Misc.Cvl.2232013'/41.Ci:i:s~:'.filed _x;1ene1e::4'0j:der2i'i' Rule 5 r/w.Sec. 151
of CPC prayirtfgute theiudgtnent Hiiviecree dt.18.9.2010 passed
by the XLIV Add1.V;_'ity udge, Bangalore {CCH--45) in
O.S.No.6566/2007', invthe ;;ee1~eget¢f justice.
- . p_Thes~e5gcasies co1ning.Qn_¢f0r orders, this day, the Court delivered
the;i"o11:0w.ing:-- 0
' ' ' JUDGMENT
Thtispiiis appeal directed against Judgment and
dated» ia.09.20}0 made in ().S.N0.6566/2007. The Trial
4i(::aurt:ifi2asid'decreed the suit d the defendants to vacate and
deliver vacant possession of the suit schedule premises within three
months from the date of order. The T rial Court has further hel.d that
the plaintiff is entitled to recover mesne profits at -,of
Rs.3,000/-- per month from 01.08.2007 with interest aai{I1e, r.éi:t'é":5ri:.é3'$§/G
p.a., till the defendants deliver vacant posse'ssi--o.n of schedule 0 0
property. This is impugned in this appealfkp A it
2. Learned counsel for the .a:p.pellanVT.$._ s1/;I5Init;'»'tt1at the"
appellants are ready and willing tot.payp':«thepA.damages per the
impugned Judgment and DecreeV:aa1id'iallso to pay damages at
the rate of Rs.5,000/-- p:er__month'_1_" one year's time
is granted to vaeatev possession of the suit.
schedule premises,'i.ei;'u0f;.»§f 12.201 1.
3. The res'po4ndenVt/_party--in-person who is also an
adxfoeate roll that the appeal may be disposed of
an affidavit of undertaking.
40.. the learned counsel for the appellants that
lithe appellants "arehready and willing to pay damages at the rate of
Rs.V3;Q0:O;'i>iupervflrnonth from 01.08.2007 till end of November 2010
at the rate of Rs.5,000/~» per month from 01.12.2010 to
by way of cheq l amounting to Rs.1,52,845/~»
including costs. it is also submitted that interest at the rate of 5% on
the damages as determined by the Trial Court would be..'cslc.ul:1ted
and paid in favour of the respondent/plaintiff urithirii.
from today.
5. En the light of the above, the appellcants are.;gifa’nte’d
vacate and deliver vacant possession of_t’h–e suit s.cheVdu_le Vprexfiises on
or before 31.12.2011 subject to the fo.11ow2’t1g c’onditio«ns’:’
i}
V iii]
that the appellants. at the rate of
Rs.5,000_/ with cost’s Vinterest as determined
by theft:-;;a1_ C;tot’i_;~t”iri_V–Qh”.S_.No_.6566,*’2OO7;
Darnagedgf-yatdlli{age Eate of”‘_’I'<s.t5.000/~ per month from
OI.,A12..2O.1Ohr1:1-1. 1"2_._2o1'1 "and costs shall be paid within
two weeks from d ' 1'
_interest on damages at the rate of 6% pa, up to
V'NoVemVber 2O1(V)mshall be calculated and paid Within three
1 = 'wee.1«§s today;
iv]
A ._’lI’11evaop£e1’llants shall Vacate and deliver vacant possession
oi the suit schedule premises on or before 31.12.2011
1′ is imthlout driving the respondent/plaintiff to file execution
” Joetitionz
that the appellants shall not create any third party
Interest in the suit schedule property;
L\__-.
U”?
vi) that the appeilants shall file an affidavit of undertaking
to the above terms withiri two weeks from today.
In the event of committing default in complying with anti!’-ot’~the
above terms, the respondent/plaintiff shall be at _
the decree before the expiry of time granted _–i1i’=”»
Accordingly, the appeai is disposed off.
In View of disposal of the appéa1«.,_._V Mister.-e{r;.2282’1;{2,o_V1VQ._} stayed.
petition does not survive for considerzition the same is
accordingly, disposed off.
Granted tweet-fieks t”c.V»f1′}e power for Appellants 3 and 4.
sd/..
JUDGE
bnifi?’ ‘V