High Court Karnataka High Court

Sri Popat Lal Jain vs Smt Qurratullain Farook on 11 June, 2008

Karnataka High Court
Sri Popat Lal Jain vs Smt Qurratullain Farook on 11 June, 2008
Author: Mohan Shantanagoudar
-1-

IN THE H154-4 coum' OF KARNATAKA AT  

DATED THIS me 11*" a>Aypr= wmzma  _ f @ %  

BEFORE   5 *

THE HON'BLE MRJUSTICEV5iiéHANA§H4§¢NTm§3;§;éOl3DAR"' %

s--u2..:a.P. m;.73%/2djcs% «%

Between :

Popat Laldain  '   2.
S/0 HastiJna_1.~  f = '
Age Major : _  _
P1'°P1'i€t0F.9f   *¥:;.. , ..
M13  Disflihumfa' V
Shop N0v.2,._ii1IVF'1fJt3.I_'" '~ " _
'Karim ctimplex' in    V. 
portion of premises:  ' .. 
No.730-734,"A.M. ' '

V Chic;1§;13éi.,.,I3a11gal<:§;:§9?,¥53.' ..Pc1:itio:1cr

   ,)

1. Smt.  Farook
Wig Azam Fazal
» A Agcdéfiizout 32 years
A 'N'q.117, Cunningham Road

 = opp cue: Ltd., Bangalore-25.

   S. Manoj Kumar Khandclwall

S/o Sakalchand Khandeiwall
Age Major

Mfs. MP. Distributors

Shop No.2, in I Floor



'Karim complex' in
portion of premises
No.73€}-734, A.M. Lane

Chickpet, Banga1one~S3.  _  " °' a

(By Sn" Nagananci, Sr. Counsel)

um»..-
...

This HRRP is flied under Sef Rent Act, 1999, (hereinafier referred. to

_ as ‘thé ;’k.(i1’t’.:.foVr short), praying for evicfion of the petitioner and

f6′::~;pofi.dent No.2 herein. Petitioner and Iespondcnt No.2

‘–««.’.1e1i;f:i11 have been carryixag can the business in the name and

” of MI s.M.P.Distributors and the rents are being paid in

< the name of M] s.M.P.{)istributors. Though the notice of

V"

– 3 –

eviction petition was served on petitioner and mspendcnft N.2

herein, they preferred to remain ex parte. The trial: by

holding an enquiry into the matter, aliowed the ‘

and d1ree’ ted the tenants to vacate ‘.the

revision petitican is filed by the ‘

2. Sn’ H.J.SanghVi. 1ea1ifie§”‘~.eeu1iee1_£ippeaJ ‘ 2 bn Behalf’ V

of the petitioner–tenant. eubm.ii:teci–. ‘that t1ie’~–}anc§i1ady has
neither proved her Ieqt1i§.9ee3:e3:1 ‘L pfeveti that she daes
not have any 1eaee1;abiy’VVS”1iit§2§}M*1_e’«ei§te:fi1a1;i£%e accommodation

to startivgher in textiles. He relies upon the
judg,menf”e_f the the case of K.N.ANANTHARAJA

Germ »–tfa- £i..9;’;rse’a mkramum am 2008 ac 539), in

. . °eupj:r0§1″tEdfhieeentefifiens. He further submits that the rate of

es the legal notice and the rate of rent as

stated in jeviefion petition. are entirely different and as the

‘lendIad3%_3’e coming with the false versions, her petition is liabie

V’ V.’-{obe efismiseed.

The revision petition is opposed by the landlady through

u her advocate Sri Naganand, learned Senior {lounge}, who inter

V4

_ 4 –

aiia contended that there is suffieieut materiai on to

show that the need of the landlady is just and

that she does not have Ieasenably ‘:::–;§iten1é1ti{?eb

accomxnodation for canying on the 1:b11si_Iie-3.3 L-€31 te§:tiIe$;.__

Both the learned advocates hiave”teken 1vee”th.tro;a§h. the

material on record and the judgeeent of S

3. The records ci:m1os;:”£1;a£ :4L’1i€’~.nefieeVVef’Afhe eviction’
pefition were duly served the tna’ 1 Court.

l~ioWevei’; The matter was adjourned
numbeffiof the evitlenoe. Thereafier, the

matter Wee3:gearc1V’aed._v£he:7e1der impugned is passed. During

«_ ‘*the___tevnant has not even made an attempt to

appfieeifien to set aside the order piecing him ex parte.

‘Hgfiee, below was jnsfified in pm-ceeding with the

-V Lz::Jat’.1ee1f.At1iefabsence of the tenant-petitioner herein.

” ~ ‘T A4. The learned counsel for the petitioner relies upon the

~ dated 17.11.2009 vide EXP-7 issued by the landlady to

” ‘Vibe petitiener and respondent No.2 contending that the

monthly rent is only Rs.24()/- and not Re.713/- as stated in

– 5 –

the evieticsn petition. 011 the said basis, it is contended by the

tenants that the landlady has come up with the false veieiens.

The said statement cannot be accepted, inasmuch 43?-.3 is

dated 17.11.2000, Whereas, the eviction peueenieg {see {fie

year 2005. Therefexe, naturally thefe”wqu1;i 31.71 V’

the rents within the span of five

the landlady just prior to the of the “‘petition.”‘ V

Therefore, the said co,t1tentiqrx—— the tefiant: fiaxmot be

‘ accepted.

hie: in her eviction petition that

she requireteetlge vpxertxtsee the bonafide use of her husband

, Sn’ Fazal eS”heV__i§ants to (zany on the business in textiles

She has further submitted that the

is ideally suited for the need of her

V ~V huettend”*-Vte “iii-‘zve an outlet in the schedule premises to do the

H u “4”‘Vta11;3i11ess§V’i).1″ whelesale textiles. The said fact is afiirmed in the

filed by the power of attorney holder of the landlady, in

T ” which, it is eategexiealiy stated that the premises is needed to

U start the business in “textiles by Sri Azam Fazal, who is the

– .5 –

pcfifionefs husband and that the premises in quc§§tig:fi1T.is

highly suitable for the businmss of A2813} Fazal.

Explanation-I to Section 27 (gxr; of t1;e; it, A ‘

amply clear that, in case if the applica§,’tioIi’_’_i1k:*§d

for evictien under Section 27 (2){é;)_v’0f,.the ‘Actfi is. V

afidavit to the effect that the by the
iandlatiy for use and pr fer the fiamily
members dependenfi. on shall presume
that the pmmifieég Thus, it is
clear tha’ii fl1§*. favour of the llflfld of the

landlady A thé: is supported by an afliciavit

with riegagnito in this matter, adnflfiedty, the

an “”” H «avit in support of the eviction petition

as aforementioncd, she has Ieaffixmed

thatAs1:_V1e Aizhc pmnsisses bona fide ibr the purpose of

” iiv*}:fidilesalc businctss by her husband. Thus, it is :1 clear

xzziiercin the presumption shall be raised in favour of the

% of the landlady. Added to it the oral evidence of the

._4 .}1and1ady fully supports her case made out in the eviction

petition. The said presumption is. not rebutteaci by the tenant

fir/S

_ 7 ..

by adciucing the evidence. In the absence cf the

tenant, the Court below is justified in holding that me 5):”

the landlady is just and reasonable.

6. The submission made an of tfie tine u ‘

landlady has neither pleaded nor

reascsnabie. suitable acoommddeflan 1:1__.er,.u be»?

accepted. it is mandatuxjf on the “1a_x1{11p1Efi to Show
to the Court that the seat have any other

reaecmable suitahie Fer said purpcse, the

iandiord AV ..j§reI_y_’ Words, such as, “reasonably
suitabie “-iagfkiis pleadings or in the evidence.

The abaeflee ef the vsfortis éieasonably suitable amommodafion”

~’ = tI§e«:’p}e;’1di-figs of VfiE1e«v1anci}c3rd has to be gathered from the

enxtire’ record and the circumstances of the ease.

Net%e_1f;fhe1esL$;:§*.Vi:i; this matter, the landlady has pleaded that the

‘~$ehe{i111e”faremi$es is ideally suiteé for the need of her husband

,,,f{§V.he§g3 an outiet in the schedule premises to do the husinees

offwhoiesaie in textiles. Same is her version in her evidence

u which gases to Show that, except this property, no other

property is ideajly suited. Under such circumstances, in my

in”

– 3 ..

considervcti opinion, the landlady has proved that shsfloes not

have any other reasonably suitable altemative

to start the Wholesale business in textiles.

has not even denixed the said subn1*;ssio:z 1 1séid_e; ‘

before the Court below, Thus, the jflsfifisti

ordsiing eviction under “(i2)(r) of tIisé”;’§%:t_

7. in the notice as as on 17.11.2000
to the tenants, it is categgz-_1fj<?:z111yiv'stster;.i'~13 y' landlady that the
property in is:-.su.b1st "in.: fs'vom':«of M/s.Ro11ak Fabs
controls' to sxtzacjuted by the tenant in favour of
the ItV.V_is"-iodispute that the said notice was

served tiie on 20*' of November 2000. The

.' V. :EC'sot'o'Ais'"c1ear fi~oi,sL«vEx.P–7 itself. But, the tenant has not

s.ds1}isdA fact by sending reply to the effect that the

131*sz1;oisesv.iI');L'<;;uh;:stion is not subdeased in favour of M/s.Ronak

*.,F'abs. "I_n 3=£hc eviction petition, as Well as, in her evidence, the

has submitteci that the property in question is sub~

in favour of M/s.Ronak Fabs. If at all the said facts are

untrue, the tenant would have come forward to contest the

miatter. In view of the same, the order of eviction passed by the

fv»

, 9 ,
Court below cannot be found fault with. Cansequently, the

revision petifian is iiabie. to be dismésscd.

Acacnrdingly, the revision petifion is V' '2 V.

However, having regard to theHf:ot,a1it3_r– 'cf iZ-:ic't$ £!:ii<i'v .

circumstances of the cast, the petiiiioncr jés 'G:1e___

tzimet to vacate and deliver varf.a;;gt péS3¢'S3i:)nT.o:f" ;

finm the date of passing of tI1i§'o;xfde1f, ijgaymcnt of