IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 3RD DAY OF SPETEMBER 2009" BEFORE: THE 1~;oN'ELE MR. JUSTICE ANAND A ' HOUSE RENT REVISION ?ETITION'NQ.271, OE 20081': BETWEEN: Sri.Mohan Gulati, Son of Late Munshiram Guiati, Age 63 years, ' . Shop No.G.2 and G3, _ Ground Floor, ' 'Neelkant House'_, _, No.69,.Mamulpei,v , Banga1ore--560" , PETITIONER (By Shri.I5A._R§S_und.éiz¥§§h%iV,'EAv§1v.o¢g::é) G G'Svr.i.BEERo'§§m.aEhankar oshi,' 'V 'o-fVGu1abChAand J oshi, No;69','-Mamu'.1jpe'§I,= A 'Banga1.o;"e~_§5tE0 .7053. . .. RESPONDENT
A H H ‘T 1 4.” ‘ 3! Shri Shivakumar, Advocate)
=i<*=|==!<=!<
é
2
This House Rent Revision Petition is filed under Section 46
(E) of Karnataka Rent Act E999 against the order dated
16.08.2008 passed in HRC.NO.2l/2004 on the file of the_.~Chief
Judge, Court of Small Causes, Bangalore, allowing the petition
filed under Section 27(2) (r) of the Karnataka Rent”-Actflfor
eviction.
This petition having been heard and preservedli
and coming on for pronouncement of gorders’ this day3__.Vthe._Court’7
delivered the following-
Heard the Counsel for the petitioner’ and the respondent.
2. The petitioner is a .jtenant5′ respondent in
of premises -. ‘ N’ol;t39,:Maln1oo*lpet; Bangalore. The building
consists of a grouiid additional floors. The building
.~’ ib_e1ongs’3’«:to_tThe Vresponde.nLv In the ground floor, there are said to
be s~e\ientpte.nern’ent’s*;. One son of the petitioner is in occupation of
0 two the tenenieints in the ground floor running a business in tea
~Tfjv»-V’«._p1=oducts.” .__}\nd one other son Rajendra Joshi is said to be in
oc:;up.ati.on of a tenernent in the hind portion of the ground
it ‘floor running a business in children wear. The respondent had
é
fiied an cviciies p<:i££i:33'1 uncier sec-iitan 2'?(2}{r) .–;:Qni:r;1 ciifn'gT,ii:a§'.
the {we prmnises t,:,ndr':,-z" fin: e<:cup:ai'§:n':. gaff' ~ i§:1r:_V.,té£:'Eé[i_i:.3i1«::?'.V xaicre'
raqaxircii by him fix' the betnxsfii. ii}? §':i*:s .:-.;{.m }§~3:ijé::3c§'r*¢iV
busimtss which he wanittd Eu
. The peiifien was r2:"si:g£::d {fie pzzjiiéiiyner hefsiéa on scverai
grmznzis. This Cuuri hcaxvtziécwf '§":é:2?ing;g;'~.;£§i:§3x:c:1 {he pt3£iijL§i"} an
marks, {he peiif;.E'<_§1':A:?;rV-i':; bé-ilrrég this éi:-r;.:=Vn.:'–§,;"
TheV'*C.gAu1:se3A :§3;.::" €'}2;;"–pc£ii§'::fi:;f wmuid urgta iht: i2:iEuw=£:;g;
grmmdig":–_~
FirsiEyL,'"'§h:».i'i .i£ §.s f;_::,«i 'iii di:-ipuiaa Limi ifm: EanL§§u;'d is §}'§§:
~va3wr'z:m"":3i:'-ihr:—§n£§r<:: §§££'i'iti§ng which cunzaisis mi' sevcrai iiwmrs and
§;tiifii$.:§i1:~,=_§i;§_ i§'zsz{:=§3£§§3di12g had §a§Et;:r: magi}? {mm iima Eu iima even
efzzrzrzg ~;'2=ej1¢§:::2c}; 95 iim pcéiiiun. zizzgi Emnceg afismaééxrc
V:.éi:§§.2¢,§I'I1£"1'3(;r{si§;i¥L§i3£'£ wax avafiafiivs an 33% §i}{;}I"S :1? 32: bgiéigiéiig w%:i:.:%;1
" . ha.3§€– riixi been avaikzd ufarzd ihcrczfizrre, Eh: mztzé gr requérczmsni mi'
' " -ihcl raspvndeni was net genuimt.
§’
4
Sec.:;ndE§,v, ihai iht: peiiiiuncy had iakan fin: two p1′:;:mist:s am
E6213: at &iiE;–:re§£ peirzis uf iim-L: 331$ ai :.;i§lTereni raics Q1′ rcgiié-.;:nder
scparaic {case agreements, Hence, a single peiii~i<3;:_' . §,$.;-zz'..§: ;*mi
mainiainabie: ii: respeui mi" ihc: iwu ditsfirzul pFt5I1}§S'¢ S."~, V
This trial couri has cozigmiiiedfan ;:.§:'{jr 'is; §} gi§'dii1'g'fi:ic
paiiiiun was mainiainabia xvhiiéz -.};)i'::ze:é:ig_ r":;:iiam;t:"'z'.}n__va d_;§:cisin_r: .
reporicd in zimar Trampvri Cofizfiifhy 132*. 5§§:2T..z'{»fi£§hufrarzapafhf,
ii}? 2065 4335. fatzis of ihai case
inxéuivéé {weI::é:ié:s:"'a&=»gr<~:;:ti1:;i'!§:; in-respecisgf {we parriiunfi and {we}
suits t&rereV"'.§3é;§V aixd Vihersfure, ihe iwo mitts were heizi £0 be
!E1ki§fz'§C;§.i£1£ii}§£:. Tfxar g__q§sii0n whether a singie suéi if: rttspeci sf
'i.w:¢; érax:s.:§é1e;£ia:z::s; maid 33¢ Bmaighi. was Hui dc-ciaieé in Qhc:
sfiid s;;»ase. §”}fi:;_:3-até, rafianct: ceuid tmi fie piacegi mi Eha gagne. E: £3
“._»§:uri§zc?~~;:u0:1ic£:cicci that 32:: S5393 are uewneci by {ha rcspmnaiani -K
and sénca ii is rzziaimtzci firzai ii is requirsé far {he
VA u m:i:t:;::aiie,m ef his sun win: £55 a,dmEi£e.-cdiy Imi (i€:§3fil’}(.§%fi{ an iim
‘ respondent – iandiurd and whm has an incieptznaitzfii famiiy and
indcgfimig-ni §’~:::§§h;§¢ {E211 gmiiiéun xaaag 39% mairziaizmfiiga
/7
.’/
§
Rcziiancc piac-ed: by 133:: wuri bciuw cm a decision reporizzd
in C3.A.?~¢’c:r::.s’imi’;:c£ zifurifar vs. P.;’v’,}w’z:ri}zy, zm ,.?:(‘}(33 s;e:,}2;-£53.
It is conienéictd Lhai $323 rtxspundcnt ~ iamiizard h:.»1s: nL3_€;”éi3s;%a:fis:_id5
ihc prsmimsi its rtsquired as {item is nu r:;2;;:am}.f;a.};!’§e’V.Vsuiigfigyieab V
aiiemaiivc a<:c:}mm:.2dai.i0n. On 'Effie: ; ‘:_1::.Lrz<§;, iii-<:ri::1,ji:s
supprixssiczsn t.,3f' the {dc-i ihéi "'*~i§me '-:1iI'i(.§. a:jgair: _'~~:+:iiVtri*naiiv»:.:.L'
accommodaiizm has bccagrne ava.iiAb'§: the ia§;{{§§,:-1fg§.7 wh§:.:i's. £2313
£1231 been uiiiised, but Ems §€:§_v;E»ui £L$'eféVi}2;Vi:'»1::nar2§;~:. Yiécre is
1'30 aiiefiggyi 21mv;1é:'§3;,:'=§_hé;~ §é§:=;§.}{}rei' it: £§cmm'3:;ira1§¥: why ihc grmniszrs
ghmxid bc "p;f<.ivv§da£§_ {:1 §3i,$-Vsun imzpiia 2:? his sun 1'§(."}i bang
dtzpsasi-gicniizn him":-V _____
' '"§hé§:*t::WiS"'aisu ma t::~;p1a:1a,§is.}z1 :3? the: 3:31: aireaaigg; having
ciquaiided .¥§Lsusint:ss;~: in ihe a<;ic§i£i:3r:ai arr.-:3 aziiiismi fur ikt:
xupurpusa aifézzg wiiiz figs f}I";§i'Ilii§'.:3:-.§ umiiizr his; ecuupaifiun. "figs iriafi
"«.§_;m._:ri""_31as aim Lwerfuuiieti Eire faci ihai ii 1?-sag my: $1;-gsifiia £0
3
rcjinuva iizc ziividin i waif beiwtzzétn E52 -éiiiur: remises fififii {he
simps £1: ihc £_’&C-C-i£iI3Eiii0§’£ :3? {he Eaniiierdk 39:2, 33 ii is 3. i::sa{§–
bcarigg waii.
3
6
The Cu:.zn2st:¥ wouki §§.’d.1:&:: reliance on 39.: dtcisien in
G.Shm.tku£’:’1 us. V.Chanc1r*apra.?cas}z, 2034′ g’§’}fifCCR 2626, wherein
a Division Btznazh of {his court while piaazing rciianec an :4 égzciigitsrz
as? {he Supreme Cvzmrl in Ramciaxs vs. Ishwczr
A412: 1935 SC 1422, has new am;;¥khi:¢ ;:m%;a;;;[::g};aL A
benefit sf 3 gm-sumpiiun in his Favairr i:: _’¢.2;st:ST’1v§1::fr:
rsunai re: _uira:;:2t:nl for £112 r£:m4i’sx:s ankitzr SIi’*2′?”‘2′ and V
1 % V K A
iiéz-3 §:)£pL’:2i1é1{i;£) I.i”jlh€:i’5£§:§L’i,, ‘£c*}r:z:§i’i–~–..w;”€:upani car; addmze evicittmstz
10 rt:but1{he’«saiei f)k’*;.’;:E;-~’J.LIVI£}§i§'{;1_IA’i;”‘~ if any such z:£ {he use mi’ expre-ssfiuns iika
-5’f£:%;*.s1’Seciiun 27 (2)-; {) 9:’ iéxa: Am.
3
The £}1rLher cunimniiuti ifmi the hem prc::€1iSt::s’~T1;fi:§ér
cmzcupaiiun uf ihc: peiiiiuncr 2vere:'{éI¢e1:«;3r.z« ica:+::: ‘ «gnéittr iiw
iridcpcncicnl agreetnenés cm di£’f::r:233’iV__ai72:;::s ari;§’_ §iivcfe:£1$r«é;vA
common peliiiem couid not i’*;a§€i::’?:.V:V§§5€:*:2″§ itznaiyic.
G11 pzinuipiiz-, joiniiar ui’c%%uscs érécr IE Ruic
3 {}f ‘Lida: Coda €Jf{:Vi’i.”i§ be 3:.) such Bar _
A:-5 hang as ihe: ;;_3ii i: 1′:’§4s:_.r,eV:*;-:vivE$’;;.;?f_,”i§’:w0uid nui cxcsctzd 34
:squa,:”c: m<:it?1:3.v.;?.3§:."."\}if;;j}&¥. Section 2 (3}{g} sf this
Kart: aiaka E-5, .~_ 'A . ,.. __ —
Th: ii-“c:jz£ t;::£i(f:«fi. £3*1:1_[“aA.§:i3n ufiixes iandiurd was Hui dztpemittzzi
an iiiaeefiianiiigrei aIi£i’£31._c;rg:{L§rc:, wueuid {ml fiafi xaiiihin éhe cicfzniééion
(:aI.’ff?.a;!:1§i9\z'”;xf~§}ir:famiiurai arid hexzc-:3, a eiiiéon under’ Sass-iigan 2;’?
{Z.){£fj5″‘ e:«.,3:§ii :i:¢§T§ haw beer: breughi far {ides Enczleffi mi’ 3; iéxméiy
‘.;m:mb:3;VE 2:1 ‘
persun cktpendeni on him anti ;b<:§i:1g c'£m:si:*ucd .d§:-pengfijesii i"§:,i.r
his livtfiihocyd, ihtzrzs can be in the
instant ease, E13 3911 agxf faiifiar £133'
fitzing pr-iwided ['.fé;:..: ihai cxieni, iizsrrz
£3 éicpcndcrzgzjgf-..:V i<.:t::p£ in view, Se-;:-iign
2?(2) ihc I"£:?L§L££F{3Yfi¥;:II§ £3? a sun
wiih ;x&»*'a§}' bang 21 need wizfich is
a:m:icmp§a£&<..i_,a _
'-§.§:::~:é,3.i1Vr as .j_';:_L_ig.;;meni uf ibis: Cuuri in -£3.-fiéazzfizaifz 3: saw
*as;§i£a:h«». 'if;-.:—._:reiied upma in awniexad fizai ihc ftasunahic
ré!(§u;.§fémeJr.1§'V':§_§: Q16 iantiiwrci was mquiméi is be fisiabiigizad, ii} ihai,
has z*s;:-'.'i";.¥3»«-3:11 3;; asiabiisheé, £3 Qiwrcfzyre nmi ienabirs. in ihe:
"'-iggxiniiin of {his Cuayi, {he facts arid circumstances ané the Inaltiriai
0:75 reazurd cxiabfishax ihai $316 rcquimmeni £3!' £.§'1<:: }an.aiE:;.=rd FL}? #31::
V henrsiii 9? his gun is genuim: anti ihum is me array cammiiied 53!
Z
{ha lriai cuuri in having afimwed lhc peiiiican.
revision pciiiiut: £5: hereby diwstissetsi} The’ p£:i_il£-s.§m:__i”‘%_:g;._i”:(§ivc\}«t:r ‘
grant lxw moriih .5: [iffifl to quyl, and aieigxzcr vaa:TanLs,. pu;~;sc:s’s1u’:: {sf
{he petition premises.
‘V % Sd/-QR
% JUDGE
1}?’