High Court Karnataka High Court

P Thippaiah vs Jeevarathnam on 16 March, 2009

Karnataka High Court
P Thippaiah vs Jeevarathnam on 16 March, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH comm op' KARNATAKA AT BANGALORE

DATED THIS THE 15TH BAY OF MARCSH. I?   ~
BEFORE V '  V % 4'

THE i-IOPFBLE MR. JUSTICE ASFIQK B." .HIIacH;:gE§§:%%%V :2 i

'R.F.A.No.1386l25i'¥{  
BETWEEN:   " %

PTHiPPAiA1~1  
S/O LATE POPPAIAH   
AGEDABoU'M9YEA:2s,_--_   _,    =
R/O Nc>.1[64,J B1.oCK,i    _  ' 
om SARWAR LANE  .      '
SESHADWPURAM,  _ 
BANGALORE-56QMQ20'=._" " _ _ '
  if M  % APPELLANT
'r.(BY__$RiV V"1'IVSHE¥ANA3?H,'ADVOCATE)
AND  _ _   
JEEVARATHNAM 
S/O LATE POPPAIAH _
AGED. ABOUT446 YEARS, " _
RESi'D§N'3 XN" A 'P.T:+.flBoU1' 42 YEARS

«A a ,      ' V %  ?1.i1§)' 4%sR1'%ViNo%:9

ij  'S/0 f;.A'¥'E JEEVARATHNAM
T  ABOUT 21 YEARS

 ~ . a  ' ~ ésks VIJAY

S] O LATE JEEVARATHNAM
AGED ABOUT 18 YEARS



1(d) SR1 V§C'i'OR
S/O LATE JEEVARATHNAM
MINOR REPRESENTED BY HIS   
NATURAL GUARDIAN AND MCYFHER I
SMT. DEENAMMA

1(3) Ms. FLORENCE =
DXO LATE JEEVARATHDEAM

MINOR REPRESENTED BY HER 
NATURAL GUARDIAN AND MOTHER" 
SMT. DEENAMMA V   E

ALLARE R/A No.1/64. _ .
'A' BLOCK, om sanwap LANR':"' - 
smsmmetpuaamfi.   j 
BANGALORE«56Q€}20;--'" _  _ _ 
(AMEND1333 AS PlfJR'i..(3RDE1?.S.D'F;_18.4;'06] 

A. ....       RESPONDENTS

‘ (BYSRI P B’ awe’, ADV’.’)=CA’I”E)

– THIS RFA IS FEEL}-Ui»»Cf’C AGAiNS’I’ THE JUDGMENT
AN!) DEGREE DATE!) £27.9.”.200-E. PASSED IN 0.8. NO. 15358/2001 ON
‘THE FILE OF THE XXVI}! EDIEL. “CIVIL JUDGE, MAYOHALL UNIT,
BANGALORE (GCCH-29). PARTLY EEECREEING THE SUIT F’§LI3D BY THE
RESRONDENT’~’§~IER’EIN BY ‘E)IR_E(‘lT’ING THE APPELLANT I-IEI'<'E¥N TO
DEL2VEI€–AVACAN'I5"?O¥3SESSION OF' 8 SCHEDULE PROPERTY TO THE
f?ESPC}NDEf€T_V HEREMM 'WITHIN 3 MONTHS FROM THE BATE OF

ORDER.' V

This on fin' hea:tm' g this day, Court dciivercd

the foI1_owing.-"— A

s

is dimcted ag&st the judgacnt, order and

by the Court cf XXVIII Add}. City Civil Judge, Mayo

um, Bangalore in O.S.No.15358/2001.

REM

validity of the sale deed and the gift deed. Based _

pleadings, the Trial Court fraxned the foflowing issuer f, .

i)

ii)

iii)

iv)

absolute owner of schedulefi A .

Whether the plaintiff

Whether the plaintifi’ of
plaintiff and defendant e2r:e¢u_ted_ a Gif£..de*ed on
29.9.2000 in favoutj ‘ef this

Whether the defendant is the lessee
under the Bzsargalmre’ Lieu: in respect of

V

the _

Whether d::fai1dan:e’ee;3rdvas i:1V?).at’ he is in lawful
posseeeiéirr bf’ eehetiuleptupcrfies?

Wliether enfifled for damages?

Whether the ‘entitled for pessession and
meene profits? A ”

“or verder?

4; get himself examined as max and

as P’W~2 marking Exuf’. 1 to 13.9. The

‘A ‘. examined as DW-1 merldng docummlts
F roe. 15. On considering the pleadings, era} and
evidence placed 011. its record, the Trial Court

.’ar1e’wered the cententieus issues in favour of the respondent

93%

parties namely the appellant,

as is evident fimm the appellant

charges, either by way of licence fee or as

.. , i Ito point of time, the respondent and Rajamma

‘ the appellant paying the monthly charges. On the

and decreed the suit directing the appellant to defiv§””veee:t€ H
possession of ‘B’ schedule property to the respende-me: Z ”
menths and the separate enquiry in it

profits.

5. Aggrieved by the afezreeaidéej-ueifigtzrlerat, -appeal is

preferred.

6. Sri thei ” for the
appellant submits VS»Int.Ra_jamma was
not entitled favour. It is only
the appellant, of the Corpemtion and
who was in ‘eehedule properties who was

entitleti ofttthe sale deed. This position was

3811

appellant joining the services of the Corporation, the ”

‘A’ property stood re-allotted tn the appellant is 3 V’ l

7. Sri -P.B.Raju, the lmmecl counsél fcéf ti’*1e:7f.

wsuld pray for the dismissal of

8. 1 have browsed §::g.l1=>.t1 the
sale deed in respect of ‘A’ is the g:ii’€:
dfifid 636011166 333′ “sf respondent.

Ex.P.5 is the    t9 the efihct
that the    the name of the

respondent the legal notice, issued on
behalf of the hteply tllcreto, respectively. I

am ‘nstllm. £0 five my acceptance to the submission

glrged because the validity of the

deed cannot be assailed in collateral

–. ;11″‘ “1gs.__ ‘ g chosen not ts challenge the sale deed

deed, the appellant cannot resist the

~ with any rate of success. The appellant has

jiot filed any suit for mandatoxy injunctisn seeking

I93!-I

direction to the Corporation to execute the sale

favour. Based on the statement, Ex.D.13

deductions fi’om the salary of the %a;ppe11ant fine

endorsement at Ex.IZ).14 issued by the

month the house rent aflowance Rs; I2_3EI”‘~
deducted frem his salary, it czfimgot
of the schedule ‘A’ preperty” $ from
Smt.Rajamma to her; fippeflant has
not examined any particularly the
signatories to

9. The appellant is on the lines

cf t1;c.respQ!i§iénf deed by paying money to his

mot}1e1j..’ Q1″ suggestion is put to_ the respondent

The case 01′ the respondent is fully

fixpifiorted the mother of both the panic’ S hrzmin.

= sets: incunsistency in the stand of the

In one placa he claims to he a licensee and in

place, he claims to be the lesser under the

RBH

Corperation. None at’ the exhibits placed on the record of

Court are remotely indicative of the re-allo1:I1:1enl::”

schedule ‘A’ property to the appellant. A

11. Thus, I dun not find aI1y_m.eI’it iitthis V.

Trial Court cannot be held to be at suit
directing the appellant to poseeseion of
the schedule ‘B’ property to cextaitl
aspects of the matte? It is not in
dispute that the are brothers.

They have roof fer aver three
decades. are being used for
residential ll zeppellant is not a well placed

perser1;he_’ is only a, Po a In the sezvxces of the

these aspects into prawatic

eonsicleratidiz, Kcleem it necessary and just to grant some

vacgfihg. the schedule ‘B’ property by the appellant.

/} view, the ends cf justice would be met by

fifilt

my gantring time to the appellant to vacate the ‘ill’ * ”

prowrty up to 16.09.2010.

12. The facts and circumstaiicfis ofVi;l1é.”caVsc:~ vi

granting of one more relief tfa the i ii
factual matrix of this case is’ At’i:1.¢:: Cantirlued to
pay the amaunts for aimtit of licence
fee or rental c:i1arg’¢s.§~.: should not be
fastened with V ioigcupation charges
again. At thisiijuncutiniié,» the learned counsel for
the respondent the next portion of tha
erdqirgoulci. aside that part of the Trial

»ji1dgm@i1€i directs enquiry into mesnc pmfits,

ii that the msponcient would net claim

qxicsne The Coilrt places on record its

a§1i@rE_’a1{iG:1«-of tile fair stand taken by Sri P.B.Raju,

’11’ In the result, the judgncnt under appeal is

upheld. Its directiun to the appellant to hand

ovér tha possession of the ‘B’ schedule property is upheld but
3.3% T

H

by giving time to vacate it upto 16.09.2010. The

of Sri P.B.Raju that the respondent Sl’§£53.fi ilat

profit is placed on record.

No order as to casts.

bvr