High Court Karnataka High Court

Sri R Subramani vs Sri B Muniramaiah on 19 November, 2008

Karnataka High Court
Sri R Subramani vs Sri B Muniramaiah on 19 November, 2008
Author: Anand Byrareddy


IN THE HEGH COURT 0;’ KARNATAKA AT

DATED THIS THE 19″‘ DAYGF 2i’>%€:é

THE H{)N’BLE MR. flJST1C§§ANAN}}V.}3’&’§%{Ai§t£Z§3}}Y

HOUSE 33:15:’ Rgxzsm P1;:T32?Io1~;%k r¢o.252 0}? goes?

HOUSE RENT RB*J1:3:0Nf P§i%k1’I’.r%:{.}:~s:«:~:mg_._261% (3? 2007

BETWEEN? % ?

Sri. R. Subrama;2i,AA3?’_-vygaaxé .

Sic: Late B Rma$xx*a;;;;\a,, ”

Residing aiBeii_urz:ppa”. ” V’
Cempormd, Yemr.a;2a£ya A
Ramzmz tgrfiiirzagar P{)’;~;!._

,B&23gaifizF§2§€;§€! 91.3 %%%%% PETITIQNER

IN HRRP 26152907

Sri. R; Ra.me$’h,”32 ygars

V _ ” ‘ Sfe I,atAc-£3 Rasxlafitéwamy
Rcsidiizg at .Be§.Iuns,ppa
‘ ” ” ‘A i.ii?e:iépg:und, ‘i*<:i*az:apa!},ra
V 'i."'«Ra;i§az:1a%Lhi11agar Post
Bang33;:i;*;:~f§6G 915 PETITIONER

IN HER? 26252007

V Shri. Pmkash T Htsbbah At} voeaée}

fa?

AND:

Shri. B. Muniramajah
Dead by Legal Representatives:

1(a) Smi. Lakshmamma, S8 y<:';:<:1_r_§'s"~~
W10 Late Muniramaiah

:0}; Suit. M. Sruthi, 42
Die Late: Muniramaiah '

ms) Sara. M. Mmn,4a y%sé%s%%LL . T
3933 Late4I\'1un.é§'a:}1aiah _V :;–

1(4) Sm. M.pmi;:,3e *
Dgfiiaie .

1(6) Smi. ” a
25 jgmrsg [359 Lats Z*{Iu:3ita1j:::2.iah

, A3 Réztiding fii’ A ….. .. .

~V “3.”é ‘Mai:i.:L”1g”%’€{Qss
.7 ‘ B6f§u.rfap;ia~ pound
” B;S.K”.’.,» _E55£i€§t,’ Layeut

_ V . , Rajriiim uyghiiiggar

V _ Ba:~§’g:a3<:re–5:iO 016 RES?()NDENTS
" CGMMON

" M. Mariyappa, Ad vocals}

V_MH $$$$#
u ' These: Hausa: R3211 Rcvisimn Peiiiionrs are {Red tifidcl"
*-, Sac"£ion 46 (1) of Karnataka Rent Act against the Order dated
'6.7.2{}<'}7 passed in HRC No. 14Lz*'2005 in HRRP No. 2615260?
and HRC No. 14232005 £2: HRRP N0. 262933.007 on the fiie ef the

5

Chief hidge, Cuuri cf Sinai} Causes, Bangaksre,
petitian filed under Scctitm ?.7(2.}{z3) and (2′) of _

These House Rani Rtzzvision Pciiii0ns””L::3~i:t;v§;1 gV. {tn _fi:si”” . Z

Hmring this day, the Cauri made the 1′-i2V;2l1»;>’i,1;-iJ21,g’:.~ =’

oRnE§

Heard the: Cuuna-ma! fur E316 _*’&nI..§ £116′ Ctsufisci for £533

respvndtzzfis.

ihe sami: fuming §u::i}2an<§' Er; iaw.

3. It tgiaieé i§1;£.§”i§1€ pt:£1:ti:3ncr is the sun of ihe rt:$p0ndeni’::~;

!r;:;:’Qi’Iri?e:r the iineai desccndrmi of a. cmnmun afiuasiwr

they btfiungcd £1} Hiniiu Join: Eamiiy. Thaw

V _ wmfizu pfiriiégon by mates and bounds ins-via: as ii}: fanliiy

” ” 2 wart: conczrned, This is 3. t§E:~!;I’K§ Eakan by {hes peiiiéencr

i;’§:’ 21 ;5:$~Az:’11<.§i:'2g paréiiion suit in 0.S.»'$f§{}2;'2GG4 which i3 pemiirzg

" " V , siixgsosai.

It ii; conitzzzdcd that swan during the

pariiiiun zsuii, the ffiSp(3fl{i6fi£ herein }’iEr:<,_i an Vpéiifiixgz T

under 83:: pmvisiuns of the Kar::ai3iLaV'Refi'£._Aa:i, 1'9 '99'V{h8f€i%§$§V€i' }'

refsrred is as 'the AGE' fur of {hit
Pciiiiuntzr hfsmin uniitzr S§if;§.itm Aesi read
wiih Stsciiuns 3'?(A3 ) uf that {fie grefiiiien
schcduic in Survt:;¢ 110.33 {if
Kuwécnahalii Bazigaiurts East Tahxk.

}i: was– fiixai the rzsapondrmi was

the Iandk.2r(ViE was {he tesmmi in rcspeci. of ihc

< SfJ;g'€(,{'1ilf3 though it was nui :;ia£cd. as it} the year

V'431°=tt{:rx:z1'i<:r§1£:£:rfi::i1i of the Ecxttancy, ihare was no £§€.'K3t£i3"§¢3'fiE.f"}?'

ttsiabiéz-;h ihc miaiiugzzrship <3? écsrzanaszy.

'A u " " *-.'{I1t: i:z@iiii::::z having bven preceded by 2:; Iiuiim isgzzed by I313

'~'«.i'§§§:x§2V§'§1=éJ:I}'(Ai6i'§f., fires p<-:£§§%am~:r had reislied far: the: same, in ésmnimd aha:

" _ *.ihére was no reia£i023:;hi;:3 of Eamiétsrd Eifid ienani. Tbs»: gwééiizsner,

§h§3f$.fi}f@5 imd :5im:1g§y f$?53i'S§t.'f£i ihe gmiiiiezn an ihc: gzmmd ihai

%

{hertz was no reiaiiurzship of landluré and {em-mt. Th¢_p :*;._ii'£§p;2cr

had €111:-EU filed an applicaiien undczr Si:t£3{i£)fi 213 of

{ha Trial Court The Trial Coufi, },£"p§.}i'l <;asri$i{i:_§"'aiii§:3 s:3{' éviuié" .

pieaéings cf the pariitss and the t:vidé:nce;[_'§e:§defed;'*

at cumtzlusiun. ihai {he pvc£iiiunerév_;i;s;..;z i€:11é:'1n£ under ih§.f}"3'E3§;iZ;(3fii§€£ii' V

ami Eimi hit: was in aireargoi' rr.~::}V¥;—-*:«,:S 'z,**sre'3i-..,L' in p1a'€x:m:-x.iivi%g £1} aikxw

ihe v;.:vi4.:i.io1:2 pcliiicgesza R is ihVi.*3_'whi;:;'§ is z_; ;3<5cf:::.<Si:;:I2<:;1ge.

3;. fufiégfgg 'j'%'!'ff'5;V%1{i€.)fit$'.§,;.VV5V.;"e;'iv.¥1i§(i take ibis Cum': ihrutsgh
the picadings ~::;§§'§';.¥;<§:é'11::.ié, it} dt3ln{3!"iSEI"&i€ £§'za.i apari frcsszzn

pm<iu;.;i%<3;; 01;}-:: résgiih "which, fix: reéspvndcni is ciaiming i.ii§t:

aim the pefiiiiu-1: xchtsdule premises {buns a.

has not produceé any dutzumené Eu émfiicaie

V _ £316 {3i'<3ai.¢ on which £311»: peiiiiuncr was izitimsied as as {fifiarli

': »;ii'1c.§~§.§2t: 1&3-Jrms, :32': which 3:221: ienmicy was creaied. II: {he {ace sf

* »§s§::i1t:z}:1t:r1£ objwiicsfi by {he 1:)<:£§E.%{mer as its iim absence 0? any

u H§3a:;i:s far {he peiifiiun, lbs: {rig} txmri Elawing &§§€3-W<3£.§ 316 ps€.§i§{an :31}

ihs specious priua of €331: :":::;p0r24.%t:n£ £5 w%::,2¥ij«; éiiegzfi and paieniiy

8'

:5
wiihuui am}: basis. In {his win, {he Counsel for {ha p§¢_li£is_311er

wuuid seek to ciemeanssimic ihai {hare was no substance {Ski £01"

ihe tfia.lC01:rt to hawc arrived 3% iis findings,

5. W’hi§t: the Cuuxnscl for the I-‘:*espond<};r1i

veiitttmttrsliy 29:33}: to urge ihai E1: pe{iiiu_nt}:jhas ialsmii '§.i'3'€£}'1"!.i~I"iSi€:I3.i,u

zgiands and has also made ir:cur::~5i'::if§~£I2i :siait:m_m%:~.: i.=r: iitgts évidezzcc,
which is coxiimdidcd {is;c:;;£§eniSL'~§yi1ir:;§:{ are giécéd 0;: record

and ii}§:f£§fL§ri:;A..:i3:fc wa:§ fiLé£ dear as R: his siaim; xvitil
respcci 'iouiheé kiwi {he i"€§Sp(Jfl{§t3!'fi was tilt:

ownezf Aihc been c::~:£ab§§shcd pzima facie, am {he

?}*.a;5iV"s fiégigsicrcd WE}! and {he tzubssequfini Saks transactions as

AL""£\{t.*;'4§__aT:§.: Vi{:sf£i§3caie and Taxwpaid-Rvm:cipis in respect sf {he

prufiriy-. aiid"'§.I"1t:r$ being my dwiai of {hes fact [fiat the resspundcni

u a p0r£iL;n of {hi-ii pmperiy, {he prcsmfipiiun £haE {ha

' iifixsndeni has cunéinxzcd as at iwani in t.'.vl3Ci,i§,'%'éi.§i.}i"i sf {he

prenxistzs izanrsrfi & mieai (mtg

an

The abstsflce of a furmai :.iucume11ic:"€a£ing é:._£%3ri3gx21.:§? i:i'2;§§st3'

mai surprising ur tzrmsuai, having reg-,'2'irdbi£5'£1:1§:_I3§i{s<3-{inmiégiififgshfip '

between file: pariies. The faci §h:a§ iht:}3'–a§.€ért: miz:1i,'s.:§£;i .<.:V'¥s.*::A§::i'_§§f

in be 2: airwmsiancsc which weglzigf' waicr' 'ei<§ w'n5 rigeur uf
Secliun 4 of Hm: Act :r.111<}A–.I.j'ifr,-*.:t.:e:-..;'_V Eh:-3. Z:.l1"§_*'?_£f_.".-25¢-§.§t5.'3l_:..? ihai [here might to

haw ban am agrcemcrgbvas:"be£x§:e¢;i ?;;.a;~::*m; is tzsiabiésh

tenancy, tzanndi iV§ "ilE£'eai {he righi of {he

re3gm13den£VTin'3;:%éki£;g ;wi¢£i«.§;: or .§h§:_ Eionex".

Tké u'i'"'s"ia1 iht: circtiinsianctzs in {ha

pruspeg' –{_vtj;rspé§:£&%gfe"zi:1d ihen:{ore, W621 in iht.-2 abgr.-race sf any

Viezzaiissy aitficzr dmttzmcnis £0 cvidetzce such iczzalzcy, and biood

L i'e_l:cé1"Ti"§__c'%;1T";x:§}1%»;.'-;:')_~v.g;:§{' 'iir}x: fact fhai the entire pruperiy is 's:€:Sit:d in {he

— mspfindeifi, itsfa circumsiarzcss ihai 113.3 weighed an iht: mimi of the

:i1’iai’€:&eu:;£ in accepiing the pciifiun avarmerzis. Therefore, there is

‘ IR; ifiafirmfiy or iiicgafiiy in the order of eviction that has been

‘4 gfiassud and hence, iht: Counsel would submit lhai the peéitiqm be

dismissexi.

Q

2

6. While it is true that this rcspondent has produced dwvuzifienés £0

essiablish an the faca of ii iizai the pr:Jp>€:riy__;’:ié’s””

bequeathed under a registtzrcd wifl, utggitsr whVicE:v– :fif;’¥:${}fi?n\3€l3’§”

ciaims, {hrs Cami that the pciiiiumtr ariii

by bioud would nut enable the :¢gpo;;dcn:%%:§ eiéxizxiiv’f}ié_:I%:321£i{)nshép. %

uf Landlord and ienant, .wiiho:u£— being” ‘ 2:v…9c::§1blancc of
documentary pmcvf 03″ uihér very fact {hat {hit

respondent had, “_!.~.~’.£:::.ic~.;i-3%.! during which the

pciiiiunby was inéuciéd 9é1’s~._ei’ *§t_:Ii.’:!f}i and the circumstances, itfidttf

which he cage ‘.9 {S¢:._<:£:A;:y' premises and (has: same being id! in

the v.i;"§gagii1aiionV.éfid. V£__l_r_1_§_:_F.3ut:;1:«;e} for the respondent being tznabk

eéér: -in this Court as to the pariiculars in this regard, it

£1131 the trial Court was jttsiificd in finding ihe

. "V._mlation3l;1i':p 131' iandiurd and tenant as between Ehc: parties.

The added cir<::;m:s£.anv.:e ihai ihc prestzni wéciimn pciiiion

" Hfiéas brtmghi even during the perxdcncy of 3 eivii suii between iha

parties; for partiLi1:un (3? the juini famiiy pmpcriy wuuid {bra-ck3sc

Z

9
the claim {hat then: was a possibiliiy 0.? landiord and %:;:n:;u}¥.

rciaiitsnship in rtzspcci uf the property, which is aiso

maibsr uf the: partition suit. Hence, the 3uggc5iiU13__1′-fig.'{h’€ .Ci>i:ji:::§§i~,»

for the pciiijuncr that {he suit for cvi;:§.i1_);1has’§1¥§£:f1A §:vft>.itghé_V3332′

manic:-blast to the pesnding pariiiiorz V1253

any t3\r’¢.i»’flL {he righi and iH£emSt’¢g§f’~<:ach niuf ihé'

subjttct matter ofa pendigygpivil «s{tii,=.ufin§iing:S éirriixek! an by {ha
trial Court in these nz§i"§i§..f§§:sc¥:sse the parlivss

from ti3t:vir"':*::§;pfi§'cLiiw:é:<3:1Ec::;f1{ions in iht: pentiing suit. The

1't3L':i[it}l12§i'liI)TV'();§'3E;1,I'l(fii.}!'d'A%j.fld'::£€7ii3fii, hawcver, cauzzoi be found and

£h<t::*:2fé*;rc? ihc tri::ii*(3._q1;rvi was set jusiificsd in m£r::ria§ning £116

g32:.££'i'iem aaz;£i%i';r.p$1;a=sing an arder u1'<:vi::i.i:3;1 against {ha peiiiéoller.

V' _ 3'. W}'2§3*«t?:{ .1126: prcaeafi, pciiiiun wouid netzessarily have £13 be

V »;;iiu2»zJ;7d, ii' is made Ukrar ihai (ht: obzgervaiienas {sf the £ria.l Cour: an

— 15$: fifiiiifiniiuns vi’ the parties or by this Cmzri wmsid rmi gsmjaadict

” pariitzs from mésing {heir r::spec£iw: conicniéons beibm ihe: {ria}

CGLXYE in flats: pwtmding frariiiiesz :4-am. Tht: rigizis, £1′ any, :31? fin:

1!}

patiitsa: can wail ha asiabiished in the p-mdiyig Suit and h-;*;§;:g:c9 all

qazesiions as bciwecn ihe parties; air: Etzfi upvczx. Oniyxlize

Ending of {he Eriai Ccsuri ihai fliere is reiaiienship,.Ivafig~}g,${d

ienani is sci aside.

The peiilion is ailewcd. V’Ti:«:;.V 1En§.§;:_g’¢»£ t!*1r:;:v ‘i r;i’fcziv._,CV§V§1;:§ri ;

iht.-re: is relationship (sf iand3o1f;i ‘u;1dV._»£enahi–«as the
peiiiioncr and the r6::pori£;§r3f:£.i$Ls§:i:.a:§i’si§3:.. The re-Iii, which has

bctzn deposited fiat: under prcrttzsl, is;

dir::ctc<i _£o its '%.fi€~f_m'iiiiflfl€f.

3. Having ‘wgard {£3 pazsscd in House Rent Revision

paagaggz 2t’ii;’2i3§’7=,..V:;vI;§’feiifiozzcr 32;; ERR? 262,:’2£}{‘:7 baing am

bffiihcr ..;§i’.£h*f;t;’pt:ii£ipt.)st:d :31′ in

._»€e;’s:;:=s cgf fisaxoning applied in ibis pciiéiolx.

Accardingly, HRRP zazgzam is alluwsd- The ordfif gr

“eé¥ic£iun £3 mi aside subjeci in {he result of £311: pazliiitwn saii

pending bekwaen ihe parties. The rtsai, which has been dcagwsitcd

g

by $316 Pfiiiiiuner in ibis ease, undcf E33.”‘{3it’:b’i, is cfimcied ” M

rcfundtsd to lhe pcfitionttr therein.