High Court Karnataka High Court

Smt Yeshodamma W/O Late M K Raju vs The Secretary on 22 November, 2010

Karnataka High Court
Smt Yeshodamma W/O Late M K Raju vs The Secretary on 22 November, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALOREK»

DATED THIS THE 22"" any or NOVEMBER, 291::  

BEFORE

THE HON'BLE MRJUSTICE MomN5Ham'ANAeorLimxea_ ' 

wnrr ggmxom NO.35'§9G..QF 2010 {ca/u4..4Rs.z¢;;rr  J

BETWEEN :

1. Smt. Yeshodamma
W/0 late M.K. Raju
Aged about 54_years i"

2. MR.    ' 
S/o late iVi._VK..j_Raju  » é  - V
Aged _a--bo.u1:'3_6 yeyarrs   ' "

3. Smt. M.R.' s.=m-iir'r.e: 
D/o lateVM.K. 'Raj'uf~.   V.
Aged abouut%3v3 years = . 

.._4. Sn<i:{t.'VM~.R. Kévaxfia _
 'Dr'-0 late M._K. Rajij "" "

' VrVA»gVed..vab.out''3Q years

S--,.{_o late  Raju
Aged about 28 years

.. AA A!l_ar e residing at No.25
 * Eshwara Devasthana Beedi
 Old Town, Mandya City



tx)

Rep by their GPA., hoider
Ramakrishna

S/o Kagegowda

Residing at l\Eo.1844

7"' Cross, Subhash Nagar

Mandya City, Mandya. ..Pet1t1o'n_er:»j-ii 

(By Sri H.C. Shivaramu, Adv.,)
AND :

1. The Secretary
to Government of Karnataka V
Department of RevenLje.V_(Mu2a"'ra':)" 
M.S. Bending  " I 5 w  '
Dr. Ambedkar Veedhi

Bangaiore-560001.  '
2. The DeDu.t\~'~   

Mandya Eiistr_.i"ctp,    _ "

3. The av'-éfisiieciazéiir _& fitazrjai.ofrice'f"'" 
Mandya -D'istri'<:i:',f- !~a4'and'yTa'.---« ._ ' -

4. The Cor'nmissio'ne'i' »-- 
Offiice of theCharitx/=_Co'ahmissioner
C.h:ama~rajpet',"Bangalore--S6O 018. ..Respondents

 (By--.S__ri $a.nga'mesh G. Patii, AGA.,)

H 2  is filed under Articles 226 and 227 of

the.__Cons_titut'io0n of India, praying to quash the order dated
2-'-L.1'1.2009'~p'assed by the first respondent in his order in so

 Hfar as "fixing the lease amount from 1.1.1991 to 2004 and
"._Va;iso__ from 1.42004 to 31.3.2010 and subsequent years at
V' * AI1ne§g<ure~J .



-3-

This writ petition coming on for preliminary hearing,
this day the Court made the fo11ow1'r1g:-- I 

ORDER

Learned Government Advo.cate_is.’_’ to

take notice for respondents. V
Heard.

2. Petitioners areat-hoe’i’.i’e’§;fal.:.revp:re’S_entatives of
late M.K.Raj’t12_.: premises
described ‘Writ petition. The
said Temple, Mandya

Taluk. “i”hey arewfiquashing of the order at

Ann,e§$5ore~J, “‘d.ated At 24.11.2009, by which the

peti»tioners__directed to pay the rents at the rate of

for the land in possession of the

‘v._’petit’ion:’e.rs.” By the very order, the petitioners are

A r~.if”dAAir:e”cted to pay goodwill of ?300/~ per sq.ft. for the

h property in possession of the petitioners. The order

\~*”7

E4″

impugned is made retrospectively effective, i.e., from

1.1.1991. The petitioners have also sought

direction to the first respondent to cons.i’tii«er’_:’y”theT

representation dated

Annexures-P, P1, P2, P3 and

3. Sri H.C.Shivaramu, the
petitioners submits thatthe is iiiegai,
inasmuch as to pay
the rents with 1.1.1991;

that the paid the amount
reiatii\g«ap,,,txo the impugned order.

Howejvery, h.a’.veA’*.fiied representations before the

avfirst”‘res’pon’dent tovfreduce the monthly rent from $2/~

4.:””;.Writ petition is opposed by the learned

yV”:V’§3ov.e.rnment Advocate appearing on behaif of the

if”‘*.:_yv_r_éspondents by inter alia contending that the

M

-5-

impugned order is just and proper under the facts and

circumstances of the case, inasmuch as the petiti.-o~njer.s~.._

have not paid the amount since 1991.

S. The impugned order

respondent has fixed the re’nt«-at

with 5% enhancement per to
31.3.2004. The very that the rent at

the rate of $2′./~.f;pe_r sgg. “ftg.ik1[.is1g_n.xggdsrran1s1.4.2oo4 to
31.10.2010.” is passed on
24.11.20OV9′.”i’t the impugned order
is made!’ i.e., w.e.f.

1.1.1.991. enhancement of rent with

effe'”ct’,’v cannot be sustained. The

A1’enh’an1cern.enti~-rent can be given to prospective effect

and”«not_”retrospective effect. If the rent is enhanced

retrospective effect, the same wouid create

-1 Zh-ardship to the petitioners. Therefore, the impugned

Y’

-5-

order in so far as it directs the petitioners to pay the

enhanced rent from 1.1.1991 to 24.11.2009 (dajtei-o_f~..vv

the impugned order) is bad in the eye of law…_”::–~

5. From the impugned order dated 1..42E’l{Jg:_’.9V«.i…b.V’.’

it is clear that the rent fixed’~.loy

?2/– per sq. ft. as on the date___of».:t_r;e_vimipugnjediforder.
The enclosure to Anneiuzre.j3f–.’A:.issiiEd’~..by the first
respondent that the

petitioners .to:_;–p:a’yV__a”_ of ?11,760/- per

month :toyy’a’rd:s_re:iiVt; apga-rlt’frorn”‘§?1,64,093/- towards
goodwill.» V’As the goodwill amount is

already. paid” b:y’tl?:eA”pe’t’itioners. Now the dispute is

‘iioniy”~JQit»h:s regard tolllinonthly rents.

the petitioners and three similarly

3…_’po«ndent No.1 is on the higher side, they made

_re§presentations as per Annexures-P, P1, P2, P3 and Q

i/5

-7-

praying for reduction of rent. Such representation will

have to be considered by the first respondents-«.i4n’~.._

r.” ”

I

accordance with law keeping in mind

situation. Thus, this Court does not

anything to that aspect of the

Till such consideration, the petei:t’i’o.ners wiltV.ha.vezvtVo”‘p’ay
the rents fixed by fiirsti’he-:respondent” as per
Annexure-J, w.e.f. 24. _.~.,.i,2’ifi;.¢_cV§3.!rding|y, the

following
*’§i.;ord’e.r”–.’ “a’t”-~~-‘ifiinnexure-J, dated
24.11.2009. ined?itrairyes.yi:it-.. directs the petitioners to

pay the enh’anV_ceVd.’ren.t from 1.1.1991 stands quashed.

I-isf”TheV”it~–irnp’iugned ord”er’Vshouid be construed as having

the first respondent directing the

petitione’rs.siA.t’of pay enhanced rent at ?’2/– per sq. ft.

M f f i e.r. i2-4.1 1.2009.

M

-3″

The representations fiied by the petitioners as

per Annexures-P, P1, P2, P3 and Q shaii be consi_4d».ejreed-..V

by the first respondent in accordance with

on fact situation, as early as possibie i’ate_r

than the outer limit of three

receipt of this order.

Writ petition is d:sp’osea;ar éscgjtjridtingiy.

*ck/ r1Ak–..