High Court Karnataka High Court

Smt. Govindamma W/O Late … vs Sri Somashekar on 3 February, 2009

Karnataka High Court
Smt. Govindamma W/O Late … vs Sri Somashekar on 3 February, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT 

amen 11-35 THE 3"' 1>Ax¢or--' FEaRuAa»§éo¢9L%F%%   

THE HON'BLE MR.JU5'I'.ECE MOI-!:;4'N_ SHAiNTmA5ot§1%heA%§&%&1(

H.R.R.P.  % %     
H.R.R.P.No§.314;'2oo7; 290?, 3oa__/,g___o€>7.
310/2007 307/2001. soesgzoozgf 39242007

.   

-IN”H.nR”.Ri;P.NO.306/2007

IN HRRP.313/:;_f§J€iAi7:’?V’..__ % A
BE’IWEEN’}v,..I,4,. :L:,’ V

W/0 iatcfiuppaswamy” A %
Aged aboutfifl years *
R10 i_11~.r3 hofthe ‘
P1’op’é:rty_no,103/”5… …..
.V ” ‘Q1d”No.133/’Aof Nagawarapalya
Dhakle
‘ Ra1i13n’Nagar Post
Banga}ore~§:3€s0’T093. ..Pctitione:r

V -V {By Murthy, Adv.,)

._ « ‘ ‘Soicnashckar
‘ _ Sfo Manjunatha

No.340, 6*” Cross

Vivekananda Street

Udayanagar, Dooxvaninagar Post
Bangalozt-:~–56O 016.

2. Smt. Muniyamma
Wfo Mtmiswamy

Old No.1{)3/5, Nagawarapalya
Bemnganahalli Dhaklc

C.V. Rama11NagarPost V ” ‘
Bangalore-560 093. _V V..R¢spg_>;:d¢Vnts

(By Sn S. Shivapmsad, Adv, for 1%’
Sri H. Ramachandra, Adm,” for R2)’ = .

This HRRP is fiiad” ‘ ¢ of the
Karnataka Rent Act 1999~aga§nst .§h¢’§1_-q¢’:i.v._gatcd 5-9-20m
passed in HRc;1~:¢;;j;3é:312oo:; an {ms vfiileef the Chief Judge,

I Court of éiiiqwing the petition filed

.~ , Munisizgazxfy

under

.e. .

IN 14/2oo7j;j;A%ju %
BETWEEN – V’ ”

S] Q

A ‘ ‘ V _ Agzeti-.about«5i).Vy*ea1*s

W irJ.<.5f..*he
1io."_i_v()_3,~',S
Old 'No. 133! A' £.:fNagawarapa1ya

Dhakle

Rama}: Nagar Post

" " "~–l3a1.1ga_1ore'»–56O 093. ..Petit;ioner

Ananthakriahna Murthy, Adv.)

AND :

1. -Somashekar

S] o Manjlmatba
No.34«O, 631 Cross
Vivekananda Street A
Udayanagar, Doorvaninagar Post}
Bangalore-560 016. ”

*3:

2. Smt. Muniyamxzaa

W/0 Muniswamy _

Old No.103/5, Nagawfahapalya. . ~ V ‘

Benniganahalli Dl1aklé’ ‘– ‘L

CV. Raman Nagar Post ” 1 u = ._

Bangalore-560993. I ..Rcsponden.ts
(By Sri S. Sbi*Japra§§a1i,’v.%_dV.”, .Vfor,R 2;; .
Sri H. ‘Adv;’,ffor R35)

Tms” “HI?IRPV’« “fi;:§a Sect.ion.46(1) of the
Kamatéika :Rcm”}a«;;1. the ottlcr dated 6-9-2007
passed 1:: mac Na.32:E4,’2’0Qé km the file of the Chief Judge,
of _:CaL1$>,es ,”.BVéii1galore allowing the petition filed

. 2’7(i2)(a)…& (13 of K.R.’Act.

BEW 3′ 5

*.Smt. Sushcelamma
. 0 __Vcni1
‘*.Ag§:d about 60 years
_ R,i<i"i::3; a portion ofthc

V %% Rent Act 1999 against the order dated 5-9»-2007
.i §–.._1fi'HC_l§o.34S/ 2002 on the file of the Chief Judge,

V L' under scgggg 27'(2)(a) as (13 of KR. Act.

Pmperty no. 10315

Old No.133/A of Nagawarapalya

Bcnniganahalli, Dhakle

C.V. Raxnan Nagar Post u _._
Bangak3rc-560 093. .-A4';§'Pe1:i[tVV;im"1'er""-[ *

(By Sri H.R. Ananthakn'shna Murthy,~Adv,,) " 2 j }' 4
AND: " V % %' ' V

1. Somashckar

S/o Manjunatha

No.340, 691 Cross

Vivekananda Street» ‘ _ ~ , .
Udayanagar, Doerva1i1′–:1agarLPa;§s’;t .A ”
Bangalore-560 O16. V 1 = ”

2. Smt. _ _

W/0 Munis*:¥aB’¥3?~_w ~ V
om No.1=i()3/S4,
~ . ”

c.v;vV’i2%ama;jj;Nag¥:as:«Pbst’~-
Bangalore-56.0 _ _’ “Respondents

(By Sri S; smapméga, Adi,’ 4225: R1;
Sri H. Ramachandm, Advggibr R2)

under Scctio:n.46(1) of the

Cauffof Bangalore aflow1ng’ the pctifion filed

IN HRRP.308/2007:

BETWEEN :

Smt. Muniyamma

W] o Muniswamy

Old No.103/5, Nagawampalya
Beraniganahalh Dhakle

C.V. Raman Nagar Post
Bangalore-S60 093.

(By sn rm. Ananthakrlshna Adv.)-

AND : .

1. Somashckar ;

S/o Manjunatha ‘
No.34″), 6&1′ cmsa. _’ ‘ ‘ _
Vivekanandzi 4′
Udayanagar; F”f”JS?Z H »

3anga1oregst3:p’;_)16′;- 4

Rio ‘ ‘
No.103i’5f._ ” ” ”

Old No.1-33/A of Nagawagrapalya
Q33′. Raman Hagar Past
E$;3J1galore_-560

Adv., for R1;

H__._ %Ramaghag;:iia, Adv., for R2)

; ‘ ‘ M

. . Respondents

is filed under Section.46{1) of the

“Karnat2ika 1~Rcnt Act 1999 against the order dated 6~9»200?
fpanséedé HRC No.343/ 2002 on the file of the Chief Judge,
Small Causes, Baiigalom anowing the pefiiien filed
upaer Section 27(2)(a) & (:3 of K.R. Act.

IN Hi2RP.3;O/2007:

BETWEEN :

Smt. Munéfamma
W/0 late uniswamy
R] a Portion of Sy.No. 133/A

Nagawarapalya

Bangalore South Taluk. _ V

(By Sri HR. Ananthakrlshna Adv;’,.} _

AND :

1. Somashckar . _ ‘
8/0 Manj1!x13t?§€it:’ =i ,
No.34o, ‘ .

VivekanaF11da’t*2″ft1eé*t» 4′ _ .
Udaya;1agar,” V’ -31-

Bangfaiorefiiso 0:36. .

2. Smt. Sushcelamztia ”
R/o at in a po1’tioii.()£7 the
Pmperty i’€..o.133]’._A V ‘

01;! No.103f5.,VN7agawa1’apa1ya

_C;V. Nagar Post

‘ G93. “Respondents

Adv., for R1;

Sri E-!.,_Ra:sx.9t¢,3aa11dI’a,Ac1v.,for R2)

2% I-{RRP is filed under Section.46(1) of the

Rent Act 1999 against the order dated 6~9-2007
in HRC2 No.3-<!–5/ 2002 on the file of the C]:1iefJudge,

-37-

Court of Small Causes, Bangalom allowing the
under Section 27{2)(a) 83 {:3 of rm. Act. =

IN HRRP307/2007:

BETWEEN :

Smt. Mnniyamma

W/o Muniswamy
Old No.-103/5, Nagawaxapalyag,
Benniganahalli Bhakla L’ ‘
C.V. Raman Nagar Post.

Bangalaore-56{) (H3. H ‘Petitioner

(By Sri ma. m@;;é;1y;’~Adx%;L¥;
AND:

1. Somash@ka;:_1f;_ ._
S/o~Man3’wafhaVVl * ll
Na,.340,6fiscm;:s .

vivckauanda 1- ‘
Udayangagar, Post
BangéiQ_re~§6O _0 16.” _

=5] “”

W , No._34G, R~,’_o in a porflmn
” T cg 140.103/5

133fA, Nagawarapalya

7 A Shame

Nagar Post

Bangalore-560 O93. “Respondents

Cf {Qy s. Shivaprasad, Adv., for R1;
H. Ramachandxa, Adv., for R2)

,3-

This HRRP is filed under %ct:ion.46(1) of the
Karnataka Rent Act I999 against the oxder dated

passed in mm: 140.342/2002 on the tile of the ch;¢:}gg¢ge, V
Court of Small Causes, Bangalore afiowing .

under Section 27(2)(a) Er. (r) of RR.

IN HRRP.306/2007:

BETWEEN 2

Smt. Mumyamma

W10 Muniswamy V I _ V I

Old No.1{)3/5, Nagawarétpaiya. ;

Benmganahalli Eihakie <

C.V. Raman Nagax Post.-V" . Y
Bangalorr;:~56Q I ' ,,Pet1t1oner

(By Sri rue". .M:%;;fi};y,_33dv.,)
AND: A ._

1-

S/av-Amanjunaflia %
No.340,”5’h ”

Vivekaizamla Street ” _
Udayanagai, Dootvaxuhagar Post

,.§3angalom~S6.Q 016.

.4

T R; a”p§)1’t1o11 of the
Nb. 133/A

‘V ‘Om No;1;a3;s, Nagawarapalya

Dhakle
C..V.Ra1nan Nagar Post

_ Ban,galore~56O 093. ..Rcspond¢nts

S. Shivaprasad, Adv., for R 1)

Udayanagar, Doorvasainagar Post

015.

~ ‘ Rmperty No.103/5
Hflid No.133/A of Nagawarapalya

This HRRP is filed under section.46(;.;..V’_{»-:;f..,_the
Karnataka Rent Act 1999 against the order dated.’
passed in HRC 910.341/2002 on the file of th:§_f’cra:;¢r’;§i:d€g¢, u
Court of Small Causes, Bangalon:

under Section 27(2)(a) 85(1) of K.R}_AC:t.._ j; ‘

IN HRRPBQQ/2007:

BETWEEN :

Smt. Mumyamma

W/o Muniswamy * _ f ‘
Old No.I03/5, N.-agawaragéalyja ”

C.V. Rama; Post? _ _ . V
b “Petitioner

{By Szti’H;R:}§fiafit§}3aic’rfi§sh1ia; :?~2:~m1iy, A(iv.,)

AND :1

1. Somasizckar ‘. ;

Sfo Manjamathéa
190.3219, sthcmss _
‘- uVive:i:ana;1da

S] o .-.Kb1.<=u1'3daiah
Aged about 50 years
T R/cyan a portion ofthe

& Dhakke

'AN13_.».-i, V

C.V. Raman Nagar Post

Bangalore-560 093. ..Rcspo;1d§§i2£S'–

(By Sri S. Shivaprasad, Adv., for R1;
Sri H. Ramachandra, Adv., for R2)

This HRRP is filed undci' ""Se:c:io:a,4<s(i§;_'
Kamataka Rent Act 1999 against tlic ciiiiéf
passed in I-{RC No.344/ 2002 on-gas cit' tV1acTV';c:;i':.ic2fiJV;1«::ge;

Court of Small Causes, filed
under Section 27(2)(a) Mg of KR'. -Apt. " '

MIsc.cIvIL.14se/2@ "

BETWEEN :

W/o Muniswamy. :f «. ¢
Old No.1v03/S,VP§aga¢;?ara’- ya ” ”
Bermiganahalli Raman Nagar Post

BangaIoI’#:_:–560 . .’.Petitioner

(By Sri H.R:’ Mufihy, Adv.,)

1 :3am9Shai:*§r”V.

3/o?A?\a a1;juna:tt;.a
2 N’o,+340′, 6*’?

Vivekananda Stnmt
Uciayaxlagaér, Dooxvaninagar Post

Bangalcire-566 015.

ksémdamma

Riv in a portion of the

‘ No.I()3/5, Nagawarapalya

-11..

Benmganahalli Dhakie
C.V. Raman Nagar Post
Ba.nga1ore–560 D93.

. (By Sri S. Shivaprasad, Adv, for R1)

This Mia-c.Civi1 is filed ordelhx; V4151-eagle,

Kamataka Rent Act, 1999, praying in
the documents maintaiaed, the _vVqf_.§the _ u

judgment passed in 0.S.No.6809/1997,”‘ eatee 12.5.2008
and the copy of the plain: i:;1.cn.s.No.e3e9;..1997, as
addltionai evidence. ‘ 5

The above ‘HFIRRPS Civil coming on
for final .. the fo1EoWi11g:-

The mfdere Vfbassed by the Chief Judge,

Smajlg Bangamre in HRC.Nos.343/2002,

545/2002, 343/2002 345/2002, 342/2002,

344/2002, are questioned in these

V . revision pefifiens.

‘ V. Somashekar (first respondent in these revision

e hefitions claiming to be the landlord of the premises in

M

. .Resp0fideij~i;§ ~ .,

_ 32-

question filed HRC.Nos. 343/2002, 344/2002,

345/2002, 343/2002 345/2002, 342/2002, 341/2002,

and 344 / 2002, against the tenants

Smt.Mun1’ya;m1na. According to Somashekar,

purchased the property under a _

from Muniyappa represented

Holder Smt.Gowmmm::a oz1_:9:7.

none other than the mother ‘I’Th§us, it is

clear that under the
saie deed

3} M in HRC petitions
on the gonad that they

are not: the 11.1″-xdef Somashekar, but they are the

. V. Sniflliiiiuiiyamma. In other words, all the

the petitions (respondent No.1 in each of

the-~__ ‘.;A§’metitioI1) disputed the jural zelationship

Lthe parties. Smt.IvfuI1iyamma is the second

-_ 1*eSpai1dent in all the HRC petitions. She has also

/\/>

– 13 _
disputed the titie of Somashekar by contending th_at the

sale deed executed by Gowramma as Power of

Holder is not binding on her and that

alleged owner of the property__thas’ the ‘ V

Power of Attorney empowering to

the sake deed in favourtptof’ 1 to’-

Muniyamma, her fame;-m»§aa;Viv§z§;–~ is the
original owner of me as the said
the year 1982.

He had and Muniyappa.

HRC petitions viz.,
Muniswamy. According to

is the owner of the property

.’ V. * riot. “her bfi§tIier~iI1~1aw Muniyappa. In efiect,

in HRC petitions viz., Muniyamma also

disputed §?tt1e ownership of Somashekar. As

aforetnentioned, Somashekar filed five eviction petitions

«’ Section 27(2)(r) of the Karnataka Rent Act,’ 1999

JV/x

-14-

against five tenants. In the said eviction petitions.-,.__the

question of jural relationship was «mix

respondents therein. However, the

negatived the contention raised ‘t’i’.:e_

as Muniyamma and he1d_

landlord. of the property. neid V

that the landlord has .fiden’eed for the

property in question.

4. ‘I’h__e~ ofj_:tj_te….of.:’Son§esnekhar is the sale
deed d” deed executed by
Gowranzgma, to” be the Power of Attorney

Holder of It is not in dispute that

_ A’ Gov; isxthe molsher of Somashekar. According to

S:’oIr;ash_ek§tr.:’E~iuni3Iappa executed Power of Attorney in

favotzr of 7f301?;’I’amma empowering her to execute the

fsale turn, Smt.Gowramma has executed the

V’ “deed in favour of Somashekar. But in this matter,

the Power of Attorney executed by Muniyappa in favour

fix!/>

-15-

of Gowramma is neither produced nor

Somashekhar did not choose to examine
at all Muniyappa has executed the Powerlof i

Somashekar would not

Muriiyappa or at least to produce of ,

Attorney. In the absence of of record,
it Cannot definitely’ ‘ had
empowered Under such
could not

have been spoil’

is of Muniyamma (second

respondenxi: of petitions) that the property

= ._ belorilgxed—–to Muniveerappa, who purchased

the year 1982. The said Muniveerappa

hsd viz., Muniswamy and Muniyappa.

is the husband of Muniyamma, According
an area of about 3% guntas of the

i’ in question is given to her by her fatherdn.-law

45,

in lieu of her maintenance after the death of her

husband Muniswamy. Thus,’ according to E1cr;_”fls:he

mcame the absoiute owner in View of Sectionv

Hindu Succession Act. Thus, according

firstly her brother~in«1aw ‘no;

standi to sell the Ioropertgr to heI_’.,

Muniyappa had not of v’A2A51tfV;o1*I1ey in
favour of Gowramma, seriously
disputes the 311″ ‘4g’ of over

the properzlyx

It ‘is at this stage itself that

Muniyamimg gag O.S.No.1143/ 1998 against

«manent injunction. The said suit

ce§Iine Which means that respondent No.2

HRC petitions viz., Mumy’ ‘ amma was in

‘gpossceeiozav of the property lawfully at least since 1988.

5f”:;also Somashekar filed O.S.No.6807/1997, for

” ifijijunction against his vendor, before 1733 Additional

2’?

},\/8

.1′;..

City Civil and Sessions Court, Bangalore City, which

came to be dismissed by the judment and
12.6.2008. These facts also make it ampiy-~…c1e;gu{e§at’T _
. Somashekar was not in pi’

lawfully at any point of ti_n1_e. In”t’1e sa’i€:i..’.sI.1éit,

O.S.No.6807/1997 filed by his
vendor, has pieaded Of 1′-ht?

property the property
and “ca1;tentio:ns are not
accepted suit. It is also
relevarfie _ Court during the
course lei’ has observed

that §.i1e_saie in favour of Somashekar

the absence of the Power of
executed by Muniyappa. The vendor

_ of viz, Muniyappa is examined in
e “f e.s..N§.eso7/ 1997. The vendor of Somashekar has

deposed that he has never executed the

M

-13..

Power of Attorney in favour of a, autlzofizing

her to do all the acts in respect of the

property. Thus, the Civil Court after

material on record, has obsewedthwthat is

rely upon the sale deed in

excluded from considera.tioIi’;’t’e»1Tjo otl1ei*.;Vfe1~iz$;blev;41t£atefia1 ‘V

is produced by Som;§tsheké\t”‘V_to:’:.pa;ove faeie

right, title or interest oyef question.

7. is_ the notice of the
its judgment in
‘ the pendency of these

revision “Ttitus, the cert1fi’ ed copy of the

.__paseedf..i:Q«0.S.No.68O7/1997 is sought to be

313306] 2007 praying permission to lead

eiztidenoe by producing the copy of the

judmgeitzt and decree passed in O.S.No.6807/1997.

“ii the Trial Court did not have an opportunity of

the judgment of the Civil Court in

/L53

-19-

O.S.No.680?’/ 1997, in my consideved opinion,”

of justice will m met if the matter is

Court for fresh disposal by allowing the .,

by the pcfitioners hemin for

evidence. Even othe1’wise,.th___is finds’ >

Court has not assigied iieoming to
the conclusion. It the material on
record while coming The approach of
the Trial judgment runs to
the pleadings and
depositioniii has not done any other
exercises. the Trial Court has failed to
Ilofitjt that A relied upon by Somashekar

it have been accepted in the absence of Power of

View of the matter, interest of justice

the matter is re-hmrd by the Trial’ Court.

H K Aceourdwihgly, the following order is made:–

W/B

-20-

The judgments and orders passed by the V_C_hief

Judge, Small Causes _Court,

HRC.Nos.343/ 2002, 344/ 2002, 345/ 2002}: H ‘ ._

345/2002, 342/2002, 341/2002;’ am; A

‘ dated 6.9.2007, are set aside.

the Court below for ‘I ‘V

No. 1466/2009 filed leading
additional evidejxoe i$,,_ Court is
directed to evfidmce
and en merits without in

any wzey by the observations made

– during the L

– _ i”R,eLsA§ision “#36115 are disposed ofaceordingly.

$64 ‘”

sow