IN THE HIGH Comm' 012* ; :f E _
cmcurr BEECH ;a;:;jV1mAa2.'av;;r§[' V V
DATED THIS THE 151% ipasf-.§:i.1':== :_
V V~ .
THE i{0H'BLE ma. Jus19ie;é'f':1fN. pas
BETWEEN: n "
SHE: HASAN ' '§.#,E§'§5:RS:AB:: ?;?§NNALi?."' 'V
AGE ; 61__ mz=;1§:':3,_--Qc:r; MED.i'C;FxL PRACTITIONER
R/O H.1\T::. 1:3," };A1, CAMP, BELGAUM
REP, 'By c}PA-- f}1;}__L_B}?":_R ;_\'£sI'i3._:;;§.sAN PAN NALI
A' L' V 'V .. PE'I'I'I'i{)NE1R
(BY S1§i'..iR:5.b¢f.'K{ff;'E=f;%RfiE,V:AVi)V.)
529%
E"7'%sM*1i._s.mEB1 MOHAMMED YUSUF' KHADAKLAT
:45
--.,_:5;GE-.: 'MAJOR, occ : HOUSEHOLE WORK
' 25¢; :§;~,.:s;@, 12, KAKAR STREET CAMP
E$E'i;(}g"%EII\:i
'*- S.R";' JAFAR S10 MOHAMMED YUSUF' KHADAE{LAS"E'
~ V AGE : MAJOR', ace ; Pmv.::::*1': SERVICE
*1? go -09»
SR! SAL!&L¥1:}II}§N S/O MOHAMMAD YUSUF' KHADAKLAT
AGE : MAJOR', OCC : PRIVATE SERVICE
R/Q -DO-
RESPGNQENTS
74mm.
THIS PETITION IS FELED UNDER SE.CTiQN'~.I11S"*~*Of?
CPC AGAINST THE JUDGMENT AND _.I),E I;Z3R'EVE§' 'DATES?
24.94-.2009 IN HRCRP No.3/2099.14PA3sEI:'¥13'I"' T§'§E",III «
ADDL. DISTRICT JUDGE, BEIIGALIM; "DIS.MIsSII*a..:I ..:I#IéIE '
REVISION PEIITIGN FILED AGA}NST_ THE J!.IDGMEI'>f£'~..AN.D
DEGREE DATED I9.11.20GaI_IN f~§?_(.1"'}'~¥().4I.1j'i?,€)()v'_7 pgxssm.
BY THE I ADBL. R- Bax: 'I2I3:I;e:3»AI;M;" PARTLY
ALLOWING THE) PE'I'§'I'ION FILED !.1jS 21(2) (:3) (id) (ii), mm
R/w SEC.31(1} (3) AIs.IQ_(c) QII"Is:I«'~?._jC AC3', I999;
THIS PE'rITI0N"CI)I~.éi2II€;:"0:I: 'ADMISSION THIS
DAY, 'I*I~III. coum MABE, 7ifHE-.I§'t7)LI,O_\7€¥"'NG:
In 4V pc=':V§iti_.01_';, the petitioner has sailed in
quesfitm 'the dated 19.11.2908 in HRC
No,4;«.1/2067._:I9aséed."b3I"I}1e I Add}. Civil Judge (Jr.Dn.) at
gI':'£gaiA.i1fl and H:t1ié" V0I~d.er dated 24.04.2009 in HRCRP
V by th& Iii Addl. District Judge, Belgaum,
.' order of the: Triai Court.
2. R6:spo11éc:I:1'ts fiicri HRC No.41j2{)0'7 against the
Vgpetitjoner for eviction under Section 27$} (:21), {(1) (ii), (1) (r)
12/"? Section 31(.'{)(a) and (C) of the Kaznataka Rent Act,
1999. The petitianer entered appearance and filed
'i
objections inter aiia admitting the relatienship 'Qf
and tanant, but denied all other allegations.
Court, the respondents examined 03216 13
got marked Exhs.P1 to P13. fine ”
witness as RW. I and got malfkeé «Ex_1fts.R1 ‘£0 1 TEE”
3
Court framed the foiicwing fOfité’C(1;1}Si(i€;’£f1fi0n:
“E.
‘ Fpeiition
Whether’ .__t}’i*;e }§~’§f3″Ei3:~iC3VI”.1f:5fS»_ }.iI1.”(I>V€ that the
respondent is :}e1r1_f:=;.Lé3**sA3A_ ‘V. c3ff__ rental from
Scptgxnbfitz”; ‘9″ A
:_”W§§¢the§ .pai§ti€)r1ef:;, fzéfther prove that the
.§_¢:sp€;ndc’!)V’.£”§$ not using the petition premises,
‘ by’ p;fi’£ti1*4g_.k{};:}{ :50 it ‘.3’
M »*§:§i§:citioners further pmve that the
..;V*espc$nd.ént..’has constmctcaczi the toiiet without
thfi ‘vvsmnsent 0f the patitioners and made
,, , ,.._ material aitematicans?
“T-Whether petitioners further pmve that the
premises is required for their
reasonabie, borzafiée and persona} use 3′
Whether the petitioner No.1 proves that she is a
senior citizen and widow, hcmcze, she: is in need
petitirgm
of immediate }f305S€3SSiC3I1 0f the
premises’?
What {}F’d€3I’ ‘9 ”
(1 K.
3. Further, T116 ‘f’ria1 Court on appI’€ciatigfi:34’_”G;f tha
pieaéings, era} and dc>31.1m.<::x:ztaIy avidenr{e"""§}éVisfi1__':
petitisnétr is not in arrears of rent and §1€_–has.:_'{i1e:b
prfimises without using {ha net "
vieiawd the conditions of :enancyV’by”mattfi2$;i1§; i:1.1’t:
scheduie premises. B1it *30’1iIiV’:ht§§§1 that the
scheduie pmmises ‘1*::quj_t*§:d_ ?}.v17(:..jflS1)€3V3I.;]QdéVAf:1tS for the-:3′.r
bone: fide use anti occ’i1§afjc>§1:’V _.~{:b§i$s£@111ent1§*, under the
impugned ~*;’ci’x’:i*;1″V§ _’ the petition in part
ofiéiifiler grounds. Aggricved by
31:23 x(‘:»x:i’c:1.” bf’ the petitioner filed a revisien
petition LB€f9 3:e.V’thé”ViH””Add1. District Judge 34: Belgaum in
v.N.o:3,!§(}§’:}’Vaud the same came 1:0 he é:iSm:iS:Sed
V order of the Trial Cfiflft. H€if1Cf’:, this S€CG}:ld
‘ A rffivisiczé f%_u3t§i:i<3r:..
V 4′ The rfiiatianship betWce:::1 1:125 parties as lanfiierd
A’ ‘Tand is 110$ in disputfi’ Bath the Cxrrurig iaciow noticed
‘bthé fact $3.13″: msixancients are tmtitiad far rflief Ufidfil’ fiéfictian,
T 3I{1}{a) having regazfl to thzaiz” imdisputed age: Furtimr,
5
bath thft C(}lZ.I”‘ff§ b€IOV.§>’ C01’1C’€1I’I’€’:I1t1}’ heid that t1rm $A:..§>}:’;v:d111e
premises is required for the mspondents for
use and accupation. This conctyrittnt fi11(1L:{g..
C{311I’tS belew is stlpp-carted by e:”n:r=§d’t
$hwI1 to H36: what. is the comfiiittéd’ “by Vithe Courts
below. «. .
5, Tbs Echediilgt’iS._a 1″éside11tia1 pzvemises.
Petiiiioilféf Tis.LVjagec.1§$Ve{:3:iit..:é1 Tha Lower Appciiatrs: (Ewart
granft-xi for the petitioner to vacate the”.
schcfdaalé=p;9t:mi$esA.’*_ “‘Havé:1g regard to that age ef thfi
1:’¥éiiti§22::e;t and fi’1€:”‘§ii%:{2}ih0::>c”i ef the”: Izzardskige {fiat is going ta
V am cf ‘(ha opinion that petitioner is euiitisd for
a13i0£116r”:;éi:;.9H1ontI1.s to quit 311:1 daiiver vacant possession Uf
fi1&..s%frige(iu1e prenlisttsa tea the respondents, subject to Certain
* firms and Conditions.
6, For fhf: 1″fiaS(}IlS stated abova, the foiiewingt
ii)
»’
iv)
The pfitition is:>.her¢b}–‘:’réj€(_§tet§i’;
Petifionef . six V1i1Q1i§;1;:s”‘ti1iie
today t(}_… i¢§11_it*.._V vacant
pessmsssidn -sschedule premises
vo3:I1:E;21ifi3}? Lt; iesjicxiidents.
.’;V–F’éii§i-giisr “pay the menthly rents
4Vntgfi1.gr1y asénd when ‘Chi: same fell dur:
~vac:a’tes and hand aver the vacant
§i$o_sé§€:$sion to the respondents.
H”‘P’t§titi0Ise:* shall not stzhiet or tznderiét any
poriion of the schedule premises in any
1113111161’.
Petitigyner shall must change the nature and
charactar of the sci1ed12.1a pmmissxs.
E,» 2
vi} Ta tha above: effect, the petitioner S171a§3__Af1%6 ‘ ‘
an u,;:1(1ert,aki1:g by way __of. an ‘
wit]:3in two weeks fmm today. T . ‘iv
vii) OFCi(‘:3I’f3d accordingly. >