High Court Karnataka High Court

Smt. Susheelamma C V W/O Late Sri C K … vs Sri S L Krishna Kumar S/O Late S V … on 6 October, 2010

Karnataka High Court
Smt. Susheelamma C V W/O Late Sri C K … vs Sri S L Krishna Kumar S/O Late S V … on 6 October, 2010
Author: Jawad Rahim
rd'   A

1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 5?" DAY OF OCTOBER 2O10H3_%

BEFORE
THE HON'BLE MRJUSTICE 3AWA_D~ 9.AH1:Y.5Tf: .

HRRP N().22$A2='010.f--g;¥:'__E2"".>  " ' A A

MISC. CVL. NO. 1'5_5E=._9'/10 '-     

BETWEEN:

(BY SvRI"E9..AG5RA':VEND'€iA-_k.I ADM

SMT.SUSHEELAMMA c.,v-.--  " _
W/O LATE C K VASUDIEV  '    
AGED 70 YEARS "   
NO.13 & 14, PROPRIETR_X._
OE M/s_L:DA.YA sj;'TO'P;ES   
KEMPE?GO';Y»YDVA.R--OAD" "    
BAN;GA§__OREA-56O.._OY99.V   

* = " A   'E  PETITIONER

AND: 

1.

S L'  §5§ISHVN.AV ¥f_UM:A'R

' "S/O LATASV LAKSHMANNDEV

 AGED 47"'YEA_Rs, NO.11/1

;EKAS"TY~.CIRCLE, VISHWESHWARPURAM

A   _ ~vE3A~N:vG.A'LOREw560 004

' S'Y'§GO~"-YINDARA3

S~/O TEATE S VENKATAPPA

'' ,. AGED 70 YEARS

 K SAROEAM MA

 W/O s v GOVINDARA3

AGED 61 YEARS

NOS.2 AND 3 ARE HUSBAND 81 WIFE

3&1/'



2

BOTH R/A 219, RING ROAD, BSK

III STAGE, BANGALORE--56G 085
 RESPONDENTS

(BY SRI C M CHANDRAPRASAD, ADV FOR C/Rs)

H.R.R.P. IS FILED u/s 46(1) OF K.R.ACT, AEAINST
THE ORDER DT.8.7.2010 PASSED IN HRc.314/Ot7″vO_N_ THE
FILE OF CHIEF JUDGE, COURT OF SMAL’L’-«.i’C£_\_U»L’?E;E:3.,

BANGALORE, ALLOWING THE PETITION U/S ..2?(2):”(e)i,_'(h)*.
& (r) of K.R.ACT AND DISMISSING PETITI0NV__F~I1.E»D’ up/s 2:2»
(2)(r) AND sEc.31(1)(c) OF THE Ac=r,_AN:i> mzsexcvf. FER» E

5rA\g E-‘.”rc,
Cvt

. EC {YIx’§C,_ ltd’. ‘ ‘I ,V 4 I
This HRRP,’ C0iT!i|’IQ on for A’d_miSSi0r}.v’tIf!.iS day, theg

Court made the foliowing:

Tenant is in o:rd»er dated 8.7.2010

in HRC.314/7V9_:of3_ theiviifiivle:V:of.:’3«tiVd_geV; siriiiait Causes Court,

Banga;iore.’_A th:e~«.’petitEon filed by the respondents
under S’ectiOn and (r) and also Section 31

(1)(t;}., pf uthe”‘i<arnatai<a Rent Act, 1999, (hereinafter

revf'er:re"dftO'I'as theiéicti) has been ailowed.
'

Tvhe.V7p_e.ti'tiOn is admitted and by consent taken up for

finai disposal.

I Respondents initiated eviction proceedings against

theipetitioner on the basis that the portion in his occupation

837/

3
and adjoining portions which form one composite unit

bearing Nos.13 and 14, Kempegowda Road, Bangalorei,,.Vare

required for immediate demolition and reconstr’u’ct–ior1.§

petitioner was a tenant on a monthly rent~io.fA4_:l?t.s,3C:0,/– “and,

had taken the premises initially fo.r,tsf;el’i-in’g.,.’

changed the user subsequent.l_y. ‘It__i’s alleiged ‘t;:enar1:tj

has, in violation of the termsHoif_V’»vleaVse,Vtic-hangzedllithe nature
of business. It is ~alle’ged..,_’th’a«t_theH’strlucture had
become unsafe__on being uprooted.

The roots damage to the
building angj ‘:’i’ai’ndV’l:ords proposed to build a
complex and have obtained
leave an.d,4’lice’ncé Bengaluru Mahanagara Palike

for doing so. i_=o’u’r tenants namely, M/s Filmstan Exhibiters,

l\/iE’;§hnui~.E.3havaln’,’i’M/s KGN Stores and M/s Udaya Stores

1*~g(plfesejnt-.Jpetitliioner) were approached by the landlords.

While ,___vthelA.1’~v’other tenants vacated, the present petitioner

regsisteeziih. It is averred that after taking possession from

«H_’ot–her tenants, demoiition has been done and the new

= ..structure is almost completed. The landlords averred that

(W

4
the schedule premises is ideally suited for ingress and

egress to the building, and therefore, eviction was sought.

4. The tenant resisted the eviction proceedings.e.ri’t,hree

counts: firstly that the landlords have entered;”‘i’ntoj_~

transaction with M/s S.V.B.Enterprises for_.39.

now in possession. Therefore, the landA.lford,s’:h.a’ve’lost ‘

right to seek eviction. Secondly, contended’.

lease period of 30 years in of the .5,ch’edu1le premises
has not yet expired till j;hei’i.__’hé«.cannotHbe evicted.

Lastly, it is contended….t.h’at. not required by

the landlords__for4l’th,eirV:’ov\fn”useand ‘occupation.

5. Thetrial co_urt,_ Fla}: examined these contentions in the

ligiii: oftrre ev’iden_cevon record and reached the affirmative

‘Vifindin-g_'<tha't"Vthe landlords have established the 'need'

,6. z this petition reiterating the defence made before

trial court, learned counsel for the petitioner submits

_.;%there is severance of relationship of landlord and tenant

(idly

5
between the parties as the respondents have transferred
the property in favour of M/s S.V.i3.Enterprises, developers,
who have demolished the buiiding and the landlord-s___ have

not been vested with the right to evict the tenant’L;–Vy:”‘v.He

further submits that the lease period of 30

of the petitioner is interminabie.

7. In negation of aii these con’tentions, i”earn.ed

for the respondents submits th:a’tV.ythere is rod passin’g’ of title’

by the iandlords in fayogr of’.M/st.’S;\/;’B_..Enterprises. All that

the Eandlords have done ;_is to.ier’1tri,isVtj’_»th’e._property to the

said firn’ii”~by:’w.ay’:of.a’bi’p.artit’e-agreement to demoiish and
reconstruct complex and oniy for that

purpose, bathe v.deyeiVorper«s7have taken possession. In this

rega’«rd,__iA’the ian'(iio.r_dsv have obtained permission from the

‘ by this act the right of ownership does

mi;r-.riimmish.f1v ”

8. z in mind what is urged by both sides, I have

examined the records made availabie. Tenancy is admitted.

Aifherefore, vincuium juris of Eandlord and tenant is admitted

ii

6
between the parties. The fact that the old structure has

since been demolished and that the new structuregvin its

place has virtually come up is not in dispute. fl7h.e_,’te_rian’t’s

grievance is that there is no need to as

building is compieted and let out t0,rVdj,ri’o,us’A

other words, his contentiong,is_ thatthle ‘nee.dT.projecte.di inn,

the eviction petition is now loi’s.t”ior rendered’non-«existent.

But the contention ot:t’i<1_e portion in
occupation of the building and
is required for 'iliigressiiand regresisl'~and._._t.herefore, demolition
of the I do not find any ill-

motiveylorv sulchlvcontention. The evidence
on reclord” the entire property was a

composite unit_e’a’rliexr and the new structure comprising a

shVo”pVpih’g clonjplexvvllhlas come up. If the iandlords have felt

the-_ to’-demolish the old structure and make it

ac’cessi__bie.tollthe main complex, it merges with the original

need zavnd cannot be said to be lost. The finding of the trial

W.c’ou.rt based on evidence, I feel, needs no interference. In

(Ry

7
the result, the order of eviction passed by the trial court is

affirmed. The petition, therefore, must faii.

9. However, learned counsel for the petitiorilerlits-ub.mi_ts,_V

that the respondent is a widow wVithtwo .u’nen?}pio”y:ed,Vso:nsii

and is eking out her livelihood bv’».,seii-in’g3 ‘iarid

if she is ousted the enti=”e’«–..famiiy-._will l..dve,pVrVi\/edit

subsistence. Undoubtediy har’d«s:hip.,_to a’ extent is
inevitably caused cons–ed”ueri.t of eviction. But
how far it can be mitigat-e’d:’iihas_to seen”. Since the new

structure ha’si…alr«e’adyi.cornexup_,,_4lthe’rie’will be no hindrance to

the ‘schlediuiiefipremises is said to be on
the margin oflithe’~,bu»i,l,d’i~n§”. Being of this view, I feel the

petitioneréenantlc_an._be.§ranted eighteen months time from

tor,_i:a§§.r Quit Vaindvaczate the scheduie premises subject to

‘ f.oi’idi,tivo’ns lvlielreunder stated.

V__i.’~ii’_ti’ie result, the petition is disposed of in the

following; terms:

I) The petitioner–tenant shall file an affidavit

before the regisgbywithin three weeks from

Vg

11)

” 4′ s’tand~é” __ ‘

8
today undertaking to pay an the arrears, if any,

within four weeks from today, and aisoV.rno’i1th!y

rents es and when they accrue,

shalt vacate and hand over the~vp»re’rnivset§. to ..

Iandiord within eighteen

If the petitioner Vconisn»its .c}efau!t:i”n rents” V

for two conzsecutive–.rnenths, he”-w.i.ii: iose the
unexpired iperiodi-.,.§ran_tedV’r,§in.der this order,

enti–tiin.g theH;re§:po.ndent—-i’aI’;ci’iord to move the

execgition’-“of«’.the decree.

II’ii)= No.15S89/10 for stay

sag
323.539