IN THE HIGH COURT OF KARNATAKA AT
M Im ".15 mu DAY 01? MAP"H_.'.?{9L.;." Q 5 %
J..J'JI-J.J-'lJ.J' &£l~I.\\.I :5
BEFORE V b
THE HON'BLE MR. JUSTICE_AJ§'i'«...5'.
I-I.R.R.P NC:S'?T..v8/§'0(V:)'7'
Smt. Padmavathi, _
'.I!{o.La.n.tc.A.nji11.e.ppe., '
Aged about 60 years, I
R/'at.'fi.No.6jS5j3,;TJ'L'V . ' _ _ V
Ward No.12, , .V > "
Kalmatt1,R¢dd5r§ ~ _
-._.PF.'l'l'l'IONER
(By sma. iTkTaia%,LAciv.)
AND: ..
" 1, '
'W/'nehatefii-Naaanpa.
S/o.Late Iwasavva.
AL I Agedhbout 48 years,
_ _----_
g Sio.La'u:e K.1agup
T Agad about 36 yams,
A 4' Kiri-liiiin'
J"?
D/o.Latx: K.Nagappa,
Aged about 35 --
are residing at
D.No. 10, Ward No. 18,
001331 Swamy Road,
('I
\..Ia-llll
mm. up D n a. mu: 1IntInue',Q;a;::'a-Ifirwu 1.1%». n+'3+_I'u-. <
ll'-I-3 Ill-I-'ll\OJ I 'W Isl-I'-I'-I w'"v' -K' .1'-nI\.l1¢I» '1-Fl I-I"J'
Code of Civil Procedure 'against *-the
22.11.2002 passed in ir-T.'u'"_'.fRcvis'icn_1_1"~Ae tuition
No.12]2005 on the tile 91' the Disttictlfiesaions
Judge, Bellary partly ailpwirig the,' petition under
Sec'dan27{2'i{1}ofK.R.Act.J--. ..
This H.R.R.'P_. admission, this day,
the Court madc'ti1s:'fo11tnvf.Iri_g': =
_
order, the parties would
be referredteetae in the Trial Court.
:2. A. have let out the premises in
ijespondcnt on a monthly rent of 123.25] -
1; m. nt_hlv .en_.__c:y eemflegeg Lrom
' to the petitioners, the tenant is in arrears of
h V. _;fe-int from September 1982. Despite various demands,
' the respondent has not paid the rents. The statutory
Bellary — 533302. …REsmHDENEre
:=
u3uI
notice dated 10.04.1993 was issued dc1nandjx1g’aI’réa.rs
of rent amounting to Rs.4,70O /- for the 9
sonnnnber 1972 up to April 1998. An
5,l.V’¢l.I fin a !’ -s,gu_
5….-. Of Rs.5§m,I=.:l.5.-a§._j
arrears of rent. According torthc V
due was Rs.4,125/-. Hence, ‘lil1c_”»1~::opoiidoti:1tv’in to
be evicted under secuongz 1(‘i)(o_§o£_ Rent
Co… .1 A_…, 196;, It ls..t.f;_elr respondent,
without coo§9c:§1§;_:”l”Tll::Vicspondcnt has also
put 111?, a ._coiV1Si1o1cflon.Vb_Without the permission of the
local aufllofifioo consent of the landlord.
en…_ic,” 1:. -::v “9. nlilc to be ctrlctcd. u.t1r_1cr Bcctioxl
.-noun–an
Rent (‘;onf1″iA’-u., l9:-51. They
moo nooloootono that the original landlord had mod 9.
; suif” inoto;s”.No.135/1994 restraining the respondent
K x V’ .l’1’om__plitting up any construction. But however, the
-4-
arrears of rent and she has paid the rents
she is not a defaulter. She would contend ”
LL: Viol. uuu you uuuuuau ta. 1-… ‘-w’ up 3…-…£~_-ip.–“…’ —
mound under Section fiiiijicj
turtzher contend that she’ -has not pntV*d- .
construction in violation of 2 ‘eon}diflons
and she is not liable ms secuoe 2l(1)(o)
4. A’J1.1d’ge’–;AI1avh1g mgard to the
-we ‘V ow M’ “Lee opinion t..h.e.t mm
petitioners the relief under .’3ecu”on
21(1)?! of itheivhct; Bvut’ in so far as Section
V’ ‘”21(i)iE:) is concex-ned’,’.”iVt was dismissed as a@inst which,
a revision before the learned
the evidence let in by the parties has
i hemmed the findings remrding the arrears of rent.
in so far as eviction under Section 21(l)[c) of the
«met It Rent C no! Act, 1961, has
./.’-”
same and has granted eviction on that count aieo,
Hence, this petition by the respondent
5. Incmentany, it is to be noticed d on d
proceedings were initiated in the
Kamataka Rent Control Act _ Bnt %
u… r…-.-..–.-.. -7-‘ _,.____…
fh– nmdeucy of me
Control Act Waslrepiéeed’ Act, 1%.
Hence, the 'the learned Trial Judge of the new Act. """ . d M 6. counsel appearing
tbr the submits that having regani to the
‘~,J.I3\.r|.u’ I:I.L.I.\.I .\.au.uu.g.u.wunua.-uv uv uu.-.-
-..;-.:e. cunt! lV;I;r\?UIfflfl’I”flfI!’flS’ I’v\th Q11 “Q, ____i;H_g_1 we
not the respondent is in
H V’ of rent far as putting up a construction without
is concerned, he submits that the finding is
recorded in the earlier pmoeeamgs i.c., in the
V’ ;’.’:+ :…….a.n. 4…: 1… +1. I-Minn…-.
lauliitcu 113 L116 p\.”””uuu1ua=Iu
/,”7/7”
7. I 113% p-:.:’u…… the 2.-rz-.3.’-‘-.:g.-‘:e.r’.. @er by
the learned Judge as well as the learned e
Judge. In so far as the finding recorded
2’7(2)(a) of the Act conesponding:-to arts’ it
the old Act, I am ofthe View that
:.’.”.’i-‘~ 41:…
um.-
as-uncvn uasuucnv-ml-Its “‘t\II1’Il” ‘V HQ 4’. _
3.’ ‘HI’ ‘- .’lK1lt”_I Fl-‘1″-“Io
1” “V6 03 ll.UI..Il.l5.I.1I.l xumuxu fiut..{ –
respondent is in a11ea::*s..V_oi* to the
same, I am of the view cannot be
faulted. t t W h
of the new Act is
conoerned,. wfiieuiet Judge in her revietonal
pewer iiéttn’ mg Jmnoeedinns mlanm tn the
V_.– — ___ V11 7-; .. I… — — .. .– .-.—..—.-.j– —- —.-..–:..-T, –_ .__
‘ _ ….. ..__._a. :…..I-…__..a..1…..
ll. .Il.ul.aI.l.l.CLI Ll
Cl!
7?
hi
0:
an _
–..
3
5
III!-
I
–r
against demolition and construction
Premises. Appanently. it is to be
‘,notiouec1 while disposing of the appeal filed by the
his C urt moditied. Lhe judmnent
.,…
‘HA4-I rung ‘Ann .n.’ Vanni whom no –
” ma decree in rt..st. I\io.iG8ii%8 and the suit of inc”
” netitioner was partly decreed and the respondent was
permanently restrained from demolishing the scheduke M
“/7
.-fflf ‘
premises and putting up a new constructions
except in accordance with law. In fact
and decree was made available to the _
-Ju..ge; In pe.._.J.3..’2 V t V’ A’
Judge has considered the tine?’ *’
appeal. In fact while dealin§’*t=:Vr§;iptIr1_Vt:l1e” etieecuon A
27(2)(1) of the Act, Judge also
observed that the has not
%:1 said find}?-‘ is
based on disc” mansion on the
said will not advance the case
of the re5]§onden.t;t:V..’A’ regard to the fact that a
_ is the learned District Judge that
‘ ‘J ‘ I-I-J_.2ILrIIa3I CI.IL\J.I- Kiel’-Ill -l..luIh.ll.l\-l.J.lul.5 “I
I-an. In ‘idly:
1;; utiuunfi
“end newly constructed buiiding did not
d d L men ttvim’ the features and the characters of the
which was let out to the tenant as per the
uphctegraph produced at Exs.P1(a) as {.13}, a case
. c» 1…. 44..- …..a..u.:………… J.-…._ …:..a..1…….. -….I.__
I. Hy Ll]. uuu 1 3 101 CV1UI.fl.lI.l (J.
1)
Section 27(2)(l) ofthe Act. 9%
9. Having regard to -the findings recorded
Courts below, on the question ofarreara of I’|’=__!ii:’_.*« I; _
I-‘nan –:1:-flu lama’-
4- In
LII I LIJIIL
‘ lawns-nun-rm-a-I nun-vlgclfi
as p 5:11:11 Uxuuza
E?
below do not warren i' this petition. Petition stands .: Ixgdqé