High Court Karnataka High Court

Sri N Basavaraj vs Sri G B Deogirkar on 12 November, 2010

Karnataka High Court
Sri N Basavaraj vs Sri G B Deogirkar on 12 November, 2010
Author: Jawad Rahim
III TIE EBGH CQIR? QF KARNATAKA. AT BAXGALORE
IJATEE THIS Ti-E 129* 33? OF §€3'VEN!BER 

BEFQRE;  _  V

THE I»-£{3x'aLa M§:..3Us2':cE JAWAD      
gm? NO.1'?3 01? 331:)'    k "   A
aim  

Sm.H.BA$AVARA5 ' 
3/0  ,AGE:41 mm     
33013 Ha. 1435 {EA8'I'ER.'fi_.G€3R1§1i3-R _  'V
33093, 132% cmsza, zfifiszémea  
wmaycnommm  % *-
Bmmawfim-saqoga   I

{BYsRLB,R.maa1r 5 
1. sm.:e,aF.n-mamax A

 

 *  $]v.i{3}*B:?:i3its_1"I 

'  P43-E: 
2: :3'fil:£ff. 7G§£E:T§_K imrfxzmxaa
@310 6.3.1: 
AGE: 513 &".%.Rs

BOTH. T  BIA z~Io.:43e5

 % ~ xawgzaoaa, 22w sraes
    are cmm ROAD

E Eh@}RAM

   .   - sec: 035  Rmsmxnsms

 X "   SRI.M.R.VL§'LYAR((:) fifth: KR Act. 

Tm mama coming on for achmmn  _

Ilcurt made the fi2Ht.=rwing:-

anannkw

'Hm is a tmmnfis pegifgion 

eviction in me Na.$4/G9 aanea.f%j%25.2.2'a%:o%k%¢n  {:3 of %

the ChiefJudge, Small  

2.  """   T'  angfiigiésinn aftar rmiicae tn the

 3'   '~  " - 

 -  4;  rxm-a%'ha¢h'  giades,

.' A  ?§§pute is £116; fiact that the petitiazmr herein'

   is a 'E'.811fiJ.'11'. under the rwpvndmts in rwpect

' p%'e.-s. wlmfin ha is mnmng'

  5. '.['he raspazxdexzm filefl a suit in

  S.'-.C.Ha.1822i 2003 an the: file: cf the Judge, Small Causw

 M,
,)'q<:3%%[%J;;m%kL%%L§:sx§:5Jmd as not
mm' 1'nabk€.ez;».  the vmflict

that the st;j§§A_;A:i1;,ot4..:fi.a§i:1ta5n1able, the reepondnmta

appxm  j:::é:5L No.1424~f$?.i}C34 questioning

 of  Tim impufid murder in

 :;2} 2£t*203 dam: 4.3.2004 wan affirm and CR?

W  '23.: 1.2004.

 .. , x the x-aspczfienta filed present I-WE

;§a.és4;éoo9 against me petmomr aflzar waitim virtually

kj  . fi1r' mx::z-e than 4%. years. In EEC Na.84I20G9, flm

xrmp-anc'{ent 30.1 imnzrleed Secfion 31(1)(c:) cf the Arm:

rawikx

'U



aeekm bmrmfit available 13¢ a aeanior c:i:t,'mx'1. I-Ie fxirm
afiqed that the pet?&%nm' hm-m'n was Em arirws 

from 1.7.2001. The tcnant hzghxighted 

Firstly, he urgw that the mama' mimm   &  

after dhmissal of the ejestment sfiit  

acfmzri imelf mum sum  z_1.:v::ii:: .

highl  was that     three
tzeznanm, but  fiizita, only the

two te:1.a§ts_._     urged that mare was ma
zmmsaa     by the mpandmm,

 feund he had become very praspcreua in

  . The Tue' xcmm 534%' with the

 V   tw tenarzt and by the impugned cnrder

.«  has akvsred Iv-EC» Kcaufi-4f2fi g:rant:ing

  mtmn tmder pzbwéniafi 33.£1)(c) cf the Act.
%  %    m   i1ingit,th5E pmzatan is filed.

fi®/

U



6;, Sam mums am miteratwl as they 

dam béore tk Trial flours'. 1:3 quesfiarz. the 

arder. In agafian of that, learmzi  vfgfv  _ 

msponaem ; landlord suhmim  ;»

has retired and dmizmsé ta atazft g   *'

the schedule  . He  the
benefit of scam; 31(1;:¢3«   He: 5
ezszfithed to   'henant has
% delfizrcrately   be:   and tkmcrefarc,

he appoaas    H  V

7.  m  mac 30.3-4l209, it mum

be     maria 01.11: a. case fiat grant

   31(1)(c} of the Act as he has
 mm trrihmia;

(1)   Emma simc mtkmnt and mqtzimd

 A.   forI5m hllfiiflfl-E5

   '(2};Be3x1g' agaci 65 years, he is a same' 1* »::it*men to

Whfifli the be-21% (sf fimim ixnmediahe

- 

;?V\’7/
U

pcsseasizan 7m pmvicleci under Ciauae (C) of

Sectim’131{1}oftheAct.

8. Since this is a. atarutcry benefit yanwd to such

person, the cmiy aspect the ‘Trial Court hat! to corxfifiiar

was, whemm Em was a sanier oitim and _

only mfi m avmla’ his to him far ‘

Court has fightly jpaaaed the

ma-my as grand: evicrtzinn. E1’1.t_.__at {E-.u;:~:” ‘mg; as

rxmsazjr to take mfioa ef the mat se=er1

avictian .v’WEi’!B;{v ‘w the rmpondanizs in
the yam? ‘L:g” the ejactwrrt suit in
s.c.No.1a22;2t:@ag§ai: was dismissed on 4.8.2904

CR? m».1+24;2»c:m, which was

c:on.&~m1ng’ the antler of the

the lit rmpoxmvent was made

is mfitbd to swk rem tn 8v:.ct.’1’11& pzaiutsa’

provsiam ofthe. Rmt Act. Fmm 2:304 an 2009,

VT It is zxnly in 2899, ‘that he has filai EEC

in which he put £01′-ward 3 pkg that he is a

A
W

:1′

smicr cifizm and im enfithad to the bemfit of

31[1§(c) af the Act. As far as ymrting

mmmd, since he has satisfied bath K

he is entifiued ta it. But, with cf

tcnarxt, (xmduct cf thse Larxdlerd *’

sswrx that fium 2504 till 21309,.’ m

did mthing and mw us.» my med of
the mm’ W 7″ the twat
mxaceepmbkx. cff. wnfirm the
in” tha schaduk:

pramises it is the truly scxurcve sf

i.z1:::a:1:te;Vi’:3rLA.11iJi,”‘*£3e1’ia::.1t is g-armed 18 mnnths’ time

deliver the possmsion of tbs

pram *
with azmam, petitinn ia dispoaeci of.

Sdi-3*
3udgQ