I I
T 31' *"'-'*-j'Hii
% % IN THEHIGH comm' 0F'KARNATAKA AT V j
T DATED" 'I'I-HS THE 23'»: DAY.?O_I-"'MAR(_31éI' T &
I-I
1.:
'r
7 I' \J'Iu\
-_
an-.m. '
1'}
-THE -
. .R.P.
A
% T
*
.Bclgaum_ -%-L590 %er:2;jk% % …P13:’rrIfIoNER
{By [A«1v=%;
: ff’%f*;a§ah”}-1:3′,u”wa:~,
_ ‘A§’mi’j%a.bDutLi62f’years.
I _
% % ; . = % ._’R,IQ_eE.0QfI’.
‘ ‘ ” ‘V V Oluhr-Road;
H” I? 7 _. u.n_.1.a_I’__.I.,\.n.=u..r us
(Bysfl.Smt_.HeAdv;jfm,’
” ‘ for’fi’G,lR) . ‘
‘I’:m§unr1
9′ L1
the property in question, which is an old house. A
This H.R.R.P. is med under Section 115 n dd-ode
Code of Civil Procedure against me o1derb”d,’ated
Q6.08.2(l”.’)? ea-..s.% in I-IRRP He. 61,1290-5 en;”‘t}..?1.’e..’_f&k’ of
the 11 Addl. District Judge, Belgaum, rcjecfizlg tneialaetde
Revision petition and ‘* .
10.08.2005 passed in HRC No.11’/2003* on t;.l1e”i?:1eVof.t’.l1e’; T
IV Add]. civn Judge (Jr.Dn.) Be1g§auin,’ee..a1lourif2g…_ti3;ee
I-mall-J
mtitien filed under Seefi.enTV2?{2}{2?} 9}
1999.
This H.R.R.P. coming this day,
the Court made the foliowingz ___ ” ”
This.-reiiieie.n;’–_V1$ dude 115 of the Code of
Civil -ter.ai:t…. He is questioning the
mderpassecz -_II_.Ir_lge 9.8 3.5 the
Revisionei”-Comet.-._ Aiioth’ the Courts c0n”‘c’:’un’c:I'””1t’1y’
._t.heu “Ia:.ee!k)rd requires the premises for his
h’ occupation.
2;: the course of this order, the parties
U W H referred to as ‘landord’ and ‘tenant’.
3. The landlord claims that he is absolute owner of
/-<"
–.r
” CICDLULI I1 l(ci:l-“all-r-I-I-I-III-I Ill-I-l\l»
‘ .- ‘ _. -.- – m
According to the landlord, the tenant has
occupying the premises as a tenant on a ~ V.
Rs.100/- and the rents are paid up to
_A_ccor¢:.i1ng :9 tn: 1a;;s1w, there
.._…a ….1 a………..it 1…t…………. 1…….4’ rm… 1-…n.;_’A s
Hsului 111 fiuu LCIH:-ll cc.u.t.uI.:1.u.<. us. u:11u.:yu.I'u fiffifi"
further state that the of
meats. The landlord more
than 50 trucks end is running a
n…..
4-up-pa-vu —.—– ——_
not have stfitnhic j fifii’ V’stom1g”””* the nis.tena1*”‘s
relating to fleet of vehicles. Hence, he
requirestthe for using the same as
_ godogvrx to and also damaged spare
-or his
‘ ‘I. let?! In?’ I ‘&J\!JuI M559 antics VII’-I’-D 0 ‘ -r’ on –
occupation. Another
c which by the landlord is that he does not have
t H H K suttable aoeommodaflon in the City at Belgaum. He
t makes a specific averxnent that the tenant has
n «nah-Inn!-Ia’! no-u-I (“nu-ninanrvinl (“J-nnnlnur nI’ hid
\-¢J\fiu-I \W\I.’lD-‘I\fill ‘Z JJJI’
E
own and the same is in his possession. Hence, the
(.3.
‘I
I
1
/
1 n
eviction petiizion under Section ‘.’2″r'(2jm ti. ij)
Karnataka Rent Act, 1999.
4. ‘i”‘nc tenant entered -: ‘*
objections denying the avermenfis of Ht?’
submits that he has been inV_e.’:eu1:Vr”sfien of *
since last 60 years * rents
regalarl”. He is not u’a’.vJ. aw.-mite
that the Ianagom in the City
of he does not
have submitted that
he does not complex as contended by
………. ..1.- 4.1…- …a…__4…….._……
I. U15 “II.
(‘4’
– _ of insdnesofto denial.
. 2 “u: ri..;;,’~:__§.. 4.1…. ..,…….,…. ml.’ 4…._.:…I 4.1…. n……n………:
‘- ‘ ‘K10.’ ‘ L115 bullluc U1 lnl.-I’ll, I-Ix mllulflu
ms Power of mm-ncy holder as P.W.I and has
on Ex.P1 to Ex.Pl0. The tenant has
‘exazximed himself as R.W.1 and Ex.R1 to Ex.R3 are
d’ The !e.a_r11er._l ‘1:-L4 Judge h.gvi._n.g regsIxd_ to fix
I_A ____.A.
J. S__ ‘_._- J.
I. III [J U].
I
1.–
1
SF
1..__ _ – 1..
(33 L C ID
‘ ” D’lV\DlI!”|’Im
conclusion that the landlord has established
requires the premises for his use and A’
up
-r
T
I
‘I’\ I|’oI’I’-Iam fha
hm-aunt as fit’!
ILL]. I-ul.l\.nL I.-I135: In-Int’-I ld|d.IAIiI.|A «Ilsa. $53.’ V. _ I-FIIIIOI-l’$VD%’v’qIlUF
accommodation. ‘This order W61: ,1 f
tenant before the Revisional ‘who on it
the evidence has confirmed ‘of:the
Judge.
6. appearing
1:»: the requirement or the
-:
‘:1
I
II
II
t
%
I
the impugned orders.
c. 1}; ‘ .– h g _.L….._…_. :4. 1.. .n.- 1.- _._a,.:…_..| .n….a. 4.1.3-
“-.8. me IJTSI lfisuul , 1 1 we 1 u 1:u uusu. uua
at némiéion under Section 115 of the Code of Civil
Indeed the powers, which can be exercised
this Court under Section 115 of the Code of Civil
Q ‘
I «l\lI)\-OI’!-I-I ‘ BI-II-r Q.-I-Iaauuaun aonuagnauuuquanuiuu
.5-
out that the impugned orders suflbr from
without jurisdiction interference is not of ”
9. The landlord during t.he of ‘ ‘ a
stated that he requires the
and occupation inasmuch astbeV_said * V L’
to we statien mad :–.=.nd,.-cu.-=-. ‘=-..ez–.v\’-,m.~’–!e’1..:p_–…. ef pmfifably as
godown to store the it is not
in dispute of vehicles,
which and for such
periodiev are essential and to
4…… 4- …’ …….-.’ .-.’.-.’..”…9-.. 1-. ‘
suum the ‘*”-nu”‘-‘see. It has
var’ ‘ ngtguan}-«II:-r|:_n_u: I-‘-uQ__
I.-ES’: I-I-M: 1119
also co_1’neV’i1:..I1ls, that’ apart from the
” ‘~ he nethave any other suitable premises
Indeed it is to be noticed that the
to be considered, havi_n_g regrd to the
“.j*;~.__”presumption, which is t be iflfi in fi’v’o1ir of the
i it regarding his requirement. It is to be noticed
h the tenant has not let in any evidence, which can
rebut the said presumption. Hence, the findings ,,
4-?’
______–_____________fl’flflwdhflh$fl
Jae tm said findings on the basis of wide-n”
.7.
recorded by the Courts below on the questio,n–._of
requirement cannot be faulted.
10. In so far as the finding V’ “cw .
having alternate premises, .
Act is concerned, the :fou:1e*’ion
ecimission of the ten.;a_t;t at Bm
11 Wever, ex’ianation i” the tenant
on contest. and his
brother is recorded by the
learned, by the learned
4;i’1._ the findings neeomded, I am of
BIN:
‘~i’s.uiteti. “i”‘ne1e is no merit in this
stands -rejected.
it Sanjay ‘, ieamed counsei
for the tenant submits that the tenant is an
Ex-servicemen and has been residing in the premises 4,}
/4
(IL
last 66 yes1s””‘. He see”*’**
vacant possession.
13. Smtjiemaiekha, learned ‘iffffl ll ” ~
the landlord submits that having
the tenant has an alternate eat
months time may be
14. Having regardHt_o-‘ ‘_
and also the t}3.ct:tl’1at the 1.1nIT’Ex-Serviceman,
Necdiessodmk mam: grant of ‘time is
subject to tcte the usual undertakings Wlt.h1n’
tour tveelts, following conditions:
the shall not induct any
— into the petition schedule
‘pfeniises.
Ll
E
3
“S
8
’13
«*2
B
(M
§
3. That he shall not drive the landlord to
file Execution petition. fl
/–d
n I I
cxtczzgion of time.