Karnataka High Court
Sri Dawood Shariff vs Sri B M Mohd Noor on 17 June, 2008
1
IN THE HIGH comm' OF KARNATAKA AT
DATED THIS THE 17TH DAY»VO.I§ 2:::oL3 A "
BEFORE? *
THE HONBLE MR.JUsT1<jE (3
REGULAR FIRST APPEz';§:'NGA?37 'oF»29i)8
BETWEEN :
Sri.Dawood 31231111' ' .
Aged 60 years V _ _ "
S/:3 SI'i.}¢':1§t"§V1"riN§'<_«'2£i'L'£fi-#5'; ' V
At Sephia PI'1flia1'f.?
And *?f€ffliS&S ' "
Site N.os.Fs4';<S; 8; E2V;)Iv<)13«::;'ty _'
Sjy'.N0.'88;'3 ' " __
Situated .3fenka%.eshap1"niani
Bangalore 553 045., ...APPELLAN'I'
(35: 3:1: M;G.e.Iaveed Ahmed Khan, Adv)
NW
S/3.2008 passed in 08
No. 154461200 the XXVI Addl. City Civil
and VS¢ss:i'dizsV_"J1;dgAé;;_» Métyo Hall, Bangalore (CCI~I--20)
.. the suit "" 'fbr possession and future mesne
pmjms% [%4
.' 'fhough this mattei' is listed far admission,
'A 'V V' consent sf learned Counsei for the appellant as
$3 leamed Cxmnsei for the oaveator, this matter is
' " on merits. 'i'h¢ material placed before thifs Court
9./'
is sufficient to dispose of the case at the 'pf
admission.
4. The parties wiil be
the status in the Trial Cmlrt .
5. The conte1'1j£fjon,ef t1;e"£he Trial
Court is as foliowsz < E V V' %'
The sbsolute owner of
the premises 6, property Suzvey
N088 -»:13';Eefyksteshpuram, Bangalore-560
G45, and c.vefends:i't.:f1erei11 is the tenant in respect of
A_ the_»»'-3peei12isesV.' is morefully described in the
*sV:,heduJee"~s1f;efeunder (hereinafter zeferred to as the
The defendant is the tenant in the
«:_ps"emises on monthly rent of RS.75Q/- and the
VA commences from 20th of each month tn the 1931
A' 0f';sue<:eedi11g month of English Calendar. The schedule
u premises is nowresiclezztial premises. The plaintiff'
states that he requires the schedule premises for his
9/
4
own bonafide use and occupation and to start the
Computer Insfitute.
The plaintiff further states that he
a. legal notice dated 16.08.2001 .tei'I}:1i.n.;;£1iI1g:«
ef the defendanton 20.09.2001 end"eelIed@:.pen'~
vacate and deliver the vacant'-vetgesseseiexj ef seheduie 'V
premises on 21.09.i20Q_}. _He_ steites" that the
defendant despite receipt'-def has not
therein. The copy of
the leged__net;iee__.d;efted"-..§6.'i)8.200}, the pestal receipt,
acIe1.eznz1edgdhei}t'e .':i'or." served the notice dated
. receipt of letter sent under
are all produced aiong with the
pleim. Apiaintifl" submits that the mnancy of the
Jdefe;1d311;t herein has been terminated and therefore the
-_d.efeu*1de;1t becomes the trespasser in the schedule
Vt 'xitemisee. The defendant is also iiable te pay the
damages at the rate of f~2s.3.00{)/-- per month from the
Q]!
5
date of terminafion of tenancy till the date of
schedule premises. The cause of action
defendant has failed ta quit, Vacate, 2
vacant possession of the schedixlet'-pfemiSe.s '~iz1:s;5it'e..Vei'
receipt of Iegaf. notice dated' 3... '
6. The defendant has 'w_:_-ittetzi' szmemen: in
the Court below as t' V V
The afleg:-itiens were al} denied
as false. Thettes1¢fendatxjt« ~.f_1_.1.".t1j1er states that the plajntifi"
is the é1bee]uteV.. the premises bearing Site
Ne.1§'g4', 5 .ef 'tpreperty bearing survey No.88/.3,
vvenkateshpuram, K.G.Ha}}i, Bangalore-
__ further states that the defendant is a
V _ tee:-int of the premiees described in the
on a monthly lfiflt of Rs.750/-- and that the
-- commences fiem 20131 of each month it} 19th of
" "7s'ueeeeeii2"zg month. The echeduie premises is a non-
residential premises. The defendant took; the schedule
1
'Z/'
premises in the year 1981 to run a school. At the time of
inception ef tenancy the rate of rent was Rs.5{).G,/_
month and the defendant has also paid__ 'l _
deposit of Rs.5,000/~« te the pIaiI;j;ifi'. The »
enhanced the rent from
periodically. The defendant' 'etetes . file *
building comprises of the
ground fleor is . ldlefelndant to run the
above and style of "SOPHIA
NURSERY PRIMA§§l3V.:l§lGH SCHOOL" which is aided
and Vreeoglzijeed. _¥3yAA'f_l1e"'llVState Government. Kejmada
Sehoel 'iS""a1so run 2311 the premises. The
that the plajntifi' issued a legal notice
has suitably replied for the same.
t' The fmdings of the Trial Court is as under:
'A The Trial Court has framed the fofiowing issues:
"1. Whether the plaintiff prove
that he has validity terminated the
Q2"
"F
tenancy of the defendant ever the
schedule p1'€I1}iS€S in aomrdance
law?
2. Whether the :g
entitled to future mfajans « _
damages at: ¥€s.3.()(}:%:',?/
prayed'? t t' " K
3. whet1iez{#it*g1}g is
entitled t<3*"t},jte I'3iiéI""s§ for?"
_ H hat Dééme or Order?
Thé' "answered the above issues as
foliows: xx
Iaéua Netti' ----- Affixmafive
_ Iss§§1¢é"1~{o;:}2 ; maimir is entitled for future
V Mesne profit at the rate
of 1,000/~ per month
"issue No.3 : Afiitmafive
V H Issue No.4 : As per the final Order.
K./t
8
On behalf of pzainen'. the plaintiff is
PW}. Ex.P1 to P32 are
examined as DWI and othef; tied' 'T " Lfweiee.
examined as DW2 and DW3 1 to.__D5.
The Trial that Hcxk-'rfendant
admitted the re1afions§1i11:ef. tenant. He
has also from 2031
of ef succeeding month
and _/e... During the evidence of
Will, t1eeVv..efif:ce netice is marked as Ex.P3.
The _; Vackfiewledgaent for service cf nofice is
L:Aa,s% Ex.P4. The plaintiff issued a notice on
%:e;:}e«;e as per the netzice, the plaintiff has
V' .V te1:ei'ina£ed'fhe tenancy of defendant and on the expiry of
H K ' "V.:e"L1:er1a:;c§}; the plaintiff demanded the defendant to deiiver
-- possessicm of the schedule premises on 215*
' " "deg of September 2001. The defendant is liable to pay
damages at the rate of Re.3,{)OO/-- per month finm the
Q;
9
date of termination of tenancy till the dfiffilidéiflt '~Vf3tCé{¢S
and hand over the possession of the
The Trial Court has come to the .oonciiioi'oo'jV K V'
termination notice issued by --
vaiid and the Court: has aisooozxge to the ' L'
the defandant is liablo to "at-..1:h=<:* rata of
Rs. 1,ooo/- per mont:h; has decreed the
suit diroctsing t'r:;:o.. deliver vacant
possessio-*1, :';{'. to the piaintfif
within was also directed to
pay mesfié'-firofif rate of Rs. 1,000 / - per month
v date mxiiz' till handing over of possession of
to the piajntjfi'.
arj' . ieamed Counsel for the appeflant fairiy
oubxglitiéo that he mquires four years time to vacate the
_ firomises in question, since he 13 ruzming 3. schoo}.
T "Except this, loamzod CO{1I"iS€I.f£}I" the appellant does not
urge any other wounds.
Q/_
10
9. Learned Counsel for the caveatofstibizijtged
that the appellant is not rzmfipg any" I;§e"
schedule premises and ..fizé;.i_'beV'g,ré:i'te&*I1io
vacate the schedule premises.'-..
10. In ordtixr' lac, V'V»"myse]f' H e1s V to the
soundness of the decisiez; " below, I have
examiraed the flexipuéned The tenancy in
question EX.P.3 is copy of the
legal ackfiewledgement for having
receives the court has held that the
teI:ni:1atA1'01"¥"ofAtefiarieyés Iegai and Valid. Even in the
. V. ufged memorandum of appea} it is net
I-i1ici_i!:ai'tc':§i«~..1f1{;%z£?-i;??1e notice issued is defective. Such being
the"-seeasve,' Iifde not find any infizmity in the impugaed
I 1. However, since learned Csunsei for the
-apspeflant has sought fer time to vacate the premises as
A' they are rumling a School, in my view, sufficient} time
42/
E}
has to he wanted and 8CC(}I'diI1gl}". time
the end of December 2009 to»e«~.v,z.'4'F'?*"'=1't:11A'£0 {fie landdord /' respondent.
V C)” The is directed to file an
by way of undertaking that he
V ‘ vacate the. schedule premises.
éiiifeé
Eeefigg