m 'rim mar: cczum' ma' Kmxamraa AT Bfi§{3rALGRE
MTEB ms mm 25% my QF gamma
BEWRE
mm Hmsrma» £km.dUS'I'I£3_E;.A;J4E:;'i%?.§E§" f
SR2. H RAMA SWZRHY
AGES 63 YEARS , '
SIG LATE H831 5WAMAP?A. '
nzszmria AT snsusammréavx-Vvzamsa '
KR?t}RA?4 HBBLI,._CBAL£.A!(E_R£ "
aausamne egs1im,ug%~A
3Ar4c3ALon£, ' v
PEIHIONER
591. {st §aa.3ES'r: $f€1.§A*3aEfiSfiAH anew
fi.€E..§5§39"!'Efi.%"~...' V
' ' .a;A.ua*;-4s,V»A.HeuA EWCEAVE
.3w_€|7'.33'53_. 3m--._Ma§I?i
camsmxyér
3:§?J_§ALQREV,_13.'Vv'V asspereserrr
{aft ski' §é.fiAHJ££?iDAS*a*éAPs&'¥', Aw. FOR cm.)
835:? ?Ii..Efi ws 46(1) as K.R..ACT AGAIKST THE cream
'I'L».9:a"¥am24.s.2a3.u masses Iii Hat; 3:12.213/awe 9:: 'me FILE
j " $5, _Ti"fE I AODL. 3§JOGE, CGURT GP' $¥!%A£.L CAUSES,
-- fi.--'jK¥§GALflRE, DI$?€I$$IHG THE PE"§'IT£!3N FILED 2ifiD'ER
SEC.2?{2}{a} G? 1(.R,A€T RED AL1.(3WIf%G TEE ?ETITIG!*i FILED
T Human sec, 2?(2}(r) as K.mcr.
OW
.g.
THi$ HRRP CDHZ!§G 993 FOR Flflfisi. HEfi;R.Z§*iG THIS [3A'?',
THE COURT MADE THE F{§LLOWiH€3:
ORDER
Tamanfs revision against 131$ ardsr cf wEr:§i§:–n ‘~w.§n
Haazla/290 aamd 24.08.2619 an the fife af*:§i’s é:’
Jamge, Court af Smafi Causes, Barsggiofe.
2. Heard both sides.
3. The rasords rgvsapai 4’t%1F§’tV. thiigf.29§s:éa§1:§lé’:z§ *
initiated eviction pracewirsgs ‘éfiéinst this.V;p”a::E.i:iafi§;)r.:ndsr
seztiacm 27 (2) (a) ané of~.Raant’}§Li:i:; 19% an
the basis that petitionarVV_E;§as§u;a§:?s”__?:é under him on
a mon§:h!y«. re2.'{t’}:~f:-which he has mt paié as and
when it é7’~»*.%’%.4.r,€f:.:v.;fl5VV’_d.¥.’V:’~E-§_.” is in arrears cf rent. The
5&3″ Q13: he requires the premises fer
»::2§ém.;I#:~$ ra:1’zi V¢:r_::.t;:atmr2.
‘~ “V”.”.”L:’._!’!fi ;%Jaafi’ticznesr attested agpwrance and twisted
¥:31a. {2:fra’t§gei:i”in:zgs on the grezmd that he ia 391: a tartan:
.j u’née;f {fie respondent herein: ané contended that fim
§*zf.£§p§:tde:1t has my titte and interest in the pmperb; in
méufitian. His main eiefence is ii-sat he was inductad fines
W
.3.
the whaézfie gremisa by Smt.Mun¥yamma an 3 maonthty
rent at’ $3.25]-. The acheéule premims was 3 new shed
and he has irwesteci heavy amaimts ta 5
residentiai unit. Smttflanwamm was receiving.
Rs.25[~ per month rmm the year 1939 an¢’A *;,;%At§§,Wa;§&.’
1935, she received Rs.10,wO/-j gfi::”s§£’%’«_ :he%%%%%;.mga%gk;ej«
prasmrty and exewsed g9;r’ a»e:1éiaa=–::_i’:’*V. cf ‘s”»;:.l:fa
Thereafter alga, she raceived arr*’i<:-;:'.,:':*f:i%:.V*.-ir.'s»eViixa.~,z-V=§iVi-V.«'s saie
price but did not eaceztuféa-._t!1e="V§$§a* §e§&, Grivvfiaét basis it
was urged that resp9;}véia_V;1E"__' §j'é:ra§ fivAA~'.i'V_:§;:"e;+¥::¥ net have
purchasad thus; i;21 :.§17ei* as tmre was
binfiing: a§_Vr e?e=;é§:aVar3_i1.VV¥:1– §jié§___ fasyfrzaéxflr. rm azemfcm, saught
¢:.smim:« graze p§:;«;i%en;%i.%T[%
4; 'S. '4l;he;'_f:ri=a1! fiifiuft naticsé that savor: afaar $3¥"§'§C6
.«'V::2fV«V z:Tc:~V.1;ia:E§ié:;,A fi*.§_ yaiaiénfiéfiarliesnant had entered appearance
under signature 0? his iawyer which
rveaiés ag;'ti2.%133:
VA j 7?’17e rewpanafant £3 hereby pays Rent fram
zaazczas to 23.9.2399 at tha rate 0:’ 35.153;— gm. 3:9 the
” petfiianer in the aéowe saw, the seam may in: kindlyr be
9/
-4;
acted dawn in tfae arder sizeet in the interest at’ justkré.
The arivaace amamrt In the afimre casa is Rs,..2,59,§00/- to
that sashsdaée pmmlw”.
6. The rwgzaondant herairz axamined him§£~;§f} §s
PW1 and the pratitioner tandarezi avidanfie
rmpondenhfiandfiard relied an V1AQ dcsczsizéigi-,rg”A~.:::ss:§}i:i¥§”
irschided deed af saie dated :6. 12.:=;§3§.%;zéa§y new
and rent recaipm Ex.?5 am’ 95, “‘fT§f\ v7e’ Vp.eta*:§e2;:j;:ér;?tne£:a§::: ‘,
mm an Ex.R1~agrmm$rst §is;::%§:g% canes and
sisactrécity bins. Analysin§%”§;}€V_ex§_f£dém:e §::s_»»racerd, tha Triai
Caaurt haw rwpc*ndant -ta-«.. bj-‘a £}ag;;s§::’:¥¥£2n:€§.¥:i?d hm rejected
the éaéferscsrxx§%?éé–«V..§E%9w$§-…1:h–efpsatitinn by the. impugneé
arder ag§ivr~gst%whizh “the fiafiéfit is in revision.
counsei far the patitéoner submim
is mt a tenant under the 2-esgandent
evittiar: promadings was mt maintainabke.
._A¢ce’r’fii;:§§ is him, Ramflf-was the rent payasbée m
A ” “1fb*’§.:§>§i¥yamma which he depcsitad in Caurt. Maggi? bscause
V. § %m/same: by mistake was fiiwd, the defence cannot be taken
away. He wauid furfixsr submit that Mnmivamma E tbs
(W
urfzu
ariginai iandlord arsd she has received rzwnay mwayds tins
saée canside:-atian. BLs£ when asked as he why ¥~§:2n£yan-sma
has not hear: axamirsed as witness, he sabmits thsfinher
whereaficuta are mt known. From ti-ea rr=z¢:z:s:*ds.,..i_i:_é»2:§’__’£$&afi._
as agafizst fins vaiid deed of saw greduwd _
markeé as E192, onty wnuantianlhff fietitieéiierfzgngg.
Es that he has entared into an _1agr:av45e2*;_1;§::t v§d£é–“.E§ev;’R’1.n
evidence so tendered by _na”‘2*gg«y the V
evidenge ef remon§er;t}’iaAndir§?tdVgVA as-5 £3:-tiisfied that
the defense 5:; taker} evidence
taandersd by t;_i*’2’e “A.~7’.L§t.”.’3p::r§’=e_ée:rj’st.”‘:is”vé§§§i*t=g .§§é hzzid exiwtence af
:a::m~o2 aunt
:_5é§aF§de arse and cn:cL:pat§an, tha
£an;i£j<:src£,ha4é '-»$.p;_}§u:'ifiv.*.§'V2's§!3:.v; averted that has msqzsires the
sshé;iu¥é.é:'Ap§ér:}ises for bk awn we ant! céaugazicn and orai
A'~ejvé:$e'fic-.é:f"~«sV;;;i§:$§'m his case. The trim Court has flat
aééaptejé izhé at' &;e iandéorfi that the petitwrner hemin
V!i;abz5%ew– t'o pay rent at Rs.z$fi1- pm. and thus dismfisefi
T%&%;:e:,=:%§n finder Sacfiaan 27(2) (3) cf the Act whim the
-fiséndiard has not quwtisbned but aflowed the yetftien under
(}Q/
.5.
sscfion 27′ (2) (r) of fits Karnamica Rent Act. The finding
rmcsrdeé by tha Tm? Court is basw an evidarsce an record
and I find mt: reasarr: as inherfare wifiw this
Therefazre, ma crder sf evécticn is affirmed.
B. 3-iowever, the EaamwMH;::§:::xs£.a¥”**s–§.§’b’ré:§iir§ ~tViw.§ ‘=
rgporzdent may & gratified reégania-Eié ‘-a!’:1:1:’¥;:~-.,_’_a:: §§;;fA’
cfirect tbs patfitinner to flxaé”aki:z;;:n$; §:§;i£1._:§0:255¢
fcrtmr larxdiord. Yha fitst but
not the ascend rwuas’t;; }’1s fixe;,:1%§s§*a’1=4ifv.LAi§t::;ug;2«aAévd”has ban
canfimm, in ordgr which the
paatitimzer of the
fiixe year time tn vacate and
deliver th§L«..ya:a§£._’.’ffi#¥;%I91*i;§:ffis§on. The fietitionerfdefendant
sha§»§i-~§j.:t’3’fiEr__iA;:?s:ai’n ;V’ia’v <V:;r_:f___Ad;a9rasit at? the arrears as ciaimwd by
.rgs§$n$§f¥dhn6bm within am manth from mew. if
Vflééaufi in wasting the arrears af refit: as in
payu§im;n'é.:§? V fimzre rent far cansfiume perwd of two
'A "'..jLjV.:1?§¢1:t:':§fss;'!:§-seer: aha mrrafit af thés arder wiii kapsa and tha
Qégéfifindsnuianébrfi wifi W «mm :0 sxacuha the
ffiflgggd crdarx In artist fie amid any further Bmation,
«*3.
the petit?2ona:* ifi diraatad so wiimtarfiy eacate and hand
aver the vacant parssessicn cf the schedufie pmmisfi to the
respunderst without campefling him he exec:1t£§ “*.i:§:e
impugned arderz wifia this observatian, the paeti3.:*;§’r:A’
cfiisgafiaé at
vgr’-