High Court Karnataka High Court

Smt Poojar Eramma vs Sri Malli Shivappa on 19 November, 2009

Karnataka High Court
Smt Poojar Eramma vs Sri Malli Shivappa on 19 November, 2009
Author: B.S.Patil
RSA No.72')/2007

IN THE HIGH COURT 01+" KARNATAKA
CIRCUIT BENCH AT D1-IARWAD
DATED THIS THE 19TH DAY 05' NOVEMBER, 2009
BEFORE '
THE HoN'BLE 1v:R.JUsT1cE B.s.PAT1L=
REGULAR SECOND APPEAMIQ.72§9}'2be?j   

Between: V ' '
SM'I'.POOJAR ERAMMA

W/O GURUPADAPPA

AGED ABOUT 48 YEJAEQR, 

RESIMNG AT WARD I\§(.J;\_r'l'i__

CHAPPARADAHALLI  A

ANANTASAYANAGUDI -- _ . * 
HosPE'1'--5s3 201._---_  " ; APPELLANT

(By Sri.$V.V.S'1_'1TAai;e'i;_1-i_,&V Adv  ' 
And: A

SR1.MA_LLl sH'1'vAPPA'«

 _ S/O BASAPPA MALL:

 AB.:1-MT .50 TEAM'

 REsI.Dmg'; vAT,Ti~MMANA.wRA

'QA'"L>,AG--, _( 'zA_}f)vAG_E§EST]~<E{jf'1'.  RESPONDENT

‘ (B5iAdv)

Thisappeal is rm; under Section $00 of cpc against the

– “judgment. and d€CI'(‘{.’ dated 24.02.2007 passed in
‘ “R’,A,._Ne’;_«92,*’2006 on the flit: of the Addl. Civil Judge (S1”.D1’a.),
._’_HCspef, dismissing the appeal and confirming the judgment
and decree cit.12..07.2U(…)€; passed in O.$.1\E0.§.50/O5 on the fiie
V’0’f’the Prl. CiVi1Judge (\.§r.If.)1″:.), 81, JMFC, Hospet.

RS/«\ No.729/2007

This appeal eerning: on for admission, this day, the Court
delivered the following:

J UDGIVIENT

1. ln this second aippeal, the appellant is

judgment and decree passed by the learned 1′-_’.–i’;i'(ll..:iiflifiilidudge

(Sr.[)n.), Hospet, dismissing R.A.92/:2_VOO,6.sail1d2eenfirrning_.

dismissal of the suit {).S.N0.]W:’>0__./OS llilvelél

herein.

2. The plaintiffiappcll’ai__n’t._filed -«._§:.),_S’;N0.150/05 seeking
perrnane-nt injunction ;:.i;;;z:lin_s_ti’ t.hei.ldel’en–‘tiaiitérespondent herein

in respeel of l1lii~§.V)’I”L_}:£:).fi3’I’_iZy bearing No.229 measuring 40 ft
X 20 ft situated of Hospet town. E1: was her

contention that she 1-3’;-l::;_ ipuf in possession of the shed as a

__lessee aamonthilye V1″(“.l’%I£:1l of R3125/~ xvhieh later came to be

in’e;¢6£-ii1is:%cl The plaintiff asserted that she was

pay’l1}gl the”rer:tsa.te_:..th(> aiefendant from time to time by sending

money-9’erc§eréf.’j_ ..5’It wzis also urged than the defendant had

«assured her {hat in ee:1:~;g: he were to deeiric: to sell the property,

l avoiuld first pr<1rl'm"{«:n<:e to the plaintiil. Alleging that the

RSA No.72')/2007

'…:

defendant was trying; ‘zio dispossess ll(“T by using force she

approaehtrd the court 3§t.’Cl{ll’l§__{ perrrianeiit. injunction.

3. The defendant ntsisted the suit contending

the plaintiff was a trcss~passc:i’. He asserted th”at_l itjwaislthel V’

defendant who was rcsiciing in the su’it”s’c:hed’ule_vproperty-iandg

as he was transferred to Gadag, taldngotirl’.-due ad\’ar1tageiiQ_f”‘hiVs’._

absence and without any ri;_§h-t._*o_r interest-._(5ver—-. the suit’

property, the dei’end;mt;.–. had V.i-tr’e.s_s~;:’5assed lii’1’ito./the suit

property.

4. On the basVis–.of’—:._l’ic firespeiotiveiitzontrenfions, the trial court

framed rziecessan/V..iss:ies,ir1.r:ltiding the issue as regards the

alleged relationshipoi’i:la1″rdic’grtl.and tenant between the plaintiff

and the.defend’ani. e.mi;’i aiootit the lawful possession of the suit

li’proper.t’.j}- by the §:)i€\’i.’];.iVi.’£’f.’f-.’V The plaintiff examined herself and

ltwo”;:.>’itiirz_s’ses; f[‘_lic_: (l(“ii(?1’}d€}11l. also exmiiined himself as DW«l

and one 1″1’1QF€ii”‘\«*t:*i{1”:t*SSt

on VvEif(_l3}’)I”(‘3Cl&i?.’l(.)l”l of the oral and documentary evidence,

thevetriiéitl Court r”ec’:c)r’dr*c.i a fiizding that the plaintiff failed to

-flelstaiblésh the relat.io1’2.sl’ii_p of landlord and tenant. It also found

RSA No.72′?/2007

that no material was }’)I’0dLi(IC?{l to Show that any rents were
paid. It recorded at specific finding that the plaintiff was a

tresswpasser and was not in lawfui possession of theflsult

premises and hence was not entitled for a decree ‘

injunction. The appellate court upon re-appreclialtionV..olf V’

evidence on record has concurred wit%’1’Ath’e« fin’din_gs_lof_thetrial’;

court and has acc()1′{li1’c1;.;ly dismissed thsj alppzeal. *

6. Learned couns:-ti for me “a,o’pell;1nt the

findings recorded by §.,>oL§rl° the g:oii1″ts:’*l§e’lo.w holding’llthat the

plaintiff was a tress–;o2.-zsserlandd ;sl’1(;Al to establish the

relationship of la.;'”z.:llo:gl tcn;an4tA”i.s’_–zmsustalnable from the

evidence on record.” la?so~clo”;’1tends that even assuming that

the plaintlffl”vvasvv a _%1l’é;:’SS~.f5’g:1E’sS’%t31″ sinee she was in settled

__possessf.lon’of the }.}iT(fE1ilS€j’S, slur was untitled for protection of

Akhet’possesséonétas she muld only be dispossessed by following

the pfooe~vS_s V1″-Qm;

_7. Ravi-rig’reareftlllj.’ considered the contentions of the

counsel for the appellant and in the Eight of the

concurrent findings 1″(“(“,0I’dC’Cl lvjv” both the courts below, I find

RSA No.729/2007

that no substantia} question of law arises for consideration in

this second appez-1}. The findings recorded regarding the-

absence of any relationship of Eandiord and tenant is based on

appreciation of eVic:1e::insh_ip«¢ of; 1ain’d1_c>rVd”‘and’1

tenant between the pié..£i1’i[iff and the’det’eVndaint_g A’i”hi’~s

cannot embark upon rtvapprce.iatioh»of evid.enee exercise of

powers u / s 100 CPC3.

8. As regards the m.her…c::omen_tio;a ‘t’t1rged,1~s’umng that the

plaintiff who. i”:’:::;;.Saettiedipo’sse.s:sion though as a tress–

passer, itlhasito heifheld, th-.at”‘–even here also both the courts

have found tihsatiias the €i.5:tent_ia:11′, was irarzsferred to Gadag and

__Was istayingi’ia–!…’l-iospet taking undtle advantage of the

i’~.abise1a,c_e Vthe:’defen{::iz.mt, the plaintiff had tress–passed into

theshed conj’s.:ru~:§t’:irc.t m”: the suit schedule property. Therefore,

in thei”‘wa1;:eo!'”such l’indi1’1gs, is is not open for the plaintiff to

“‘*.i’eonteri_d that she was in settled poswssion of the premises.

fherefoiie, in the Eight of them: factuni findings by both the

RS/\ No.729/2667

COL1I’tS, the second 2.«1ppc*e:1§ cannm be <.-~1'1Lertain<:rd. Hence, the

same is dismissed. S/an

Jm/–

IUDGEf?f 7*