High Court Karnataka High Court

V Ibrahim Beary vs V Narayana Padiyar on 25 November, 2010

Karnataka High Court
V Ibrahim Beary vs V Narayana Padiyar on 25 November, 2010
Author: Anand Byrareddy
IN THE HI.G§~i COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25"' DAY OF NOVEMBER 

BEFORE

THE HON' ELE MR. JUSTICE ANAND &BY'l.i{'i#:§1R'E.D'ljV'f.'_:'&.  

REGULAR SECOND APPEAL  2277 OF  1 "

BETWEEN:

V. Ibrahim Beary,

S/0 Moidukunhi Beary,
Aged about 54 years,
Merchant,   I  _  - 
Ideal Electric       

Vitta] Kasba  " -I  V'    ' '

13.0. Vittal,    A A   ..  
Bantwal    ...APPELLANT

(By Shri.  Sudi1a1<Va'r..'"iff'ai;' vi4?i¥éf'i'i?Ectate)

AE:~?_13_; 

 'Elk A  N'aray'a,,I1a 

 "Since 'd.ec.eased by
 Legal Representatives,

V E a. "Suda_rs'h-aii Padiyar

Ag~ed'3.b0ut 45 years,

    Kanchanamaia

 "Aiged about 44 years, 8/



 .110. ysa;ta1,d'*Bmwa;--frq_g(p,.K) M 575 001.

  V. N4am:2rde\*a Padiyar

 g   CB. Abdul Sab, Advocate for Caveator/Respondent)

C. Suneethi
Aged about 43 years,

d. Bharathi
Aged about 4?. years,

e. Shobha
Aged about 40 years, A

f. J yothi
Aged about 38 years,

g. Shreevalli v __
Aged about 36 years, ‘

h. Asha ‘V , yg L V _

Aged aboflutg

i. Muktha: {I ll ., . ‘
Agedl’a’b'<)uiti,32 years,' ' ~ .

Responde fits l1{a)V I0 ‘are’ ~ ». .

All children ‘€3f,__’¥,;a,tVe V’, Nateayavna Padiyar,
All are Residing at V.it’ta1″Ka§.ba Village,

, ‘CS,/0″ afayana Padiyar,
‘A V Aged ab()11{35 years,
“”Res%;ding”at Vittal Kasba Village,
RD. ‘ivfittal,
* :,BantWaI Tq. (DK) — 575 001. …RESi3ONDENTS

=l<=%==-I%==€<

5

This appeal is filed under section 100 of Code of___Civil
Procedure, 1908 against the judgment and decree ‘dated
27.07.2010 passed in R.A.No.l26/2007 on the fiie of theV.fC.jiril

Judge (Sr.Dn) and JMFC, Bantwai, D.K., partly allov.r.i1_ig: the
appeal filed against the judgment and decree dated.”27;06;20{}7″_”e
passed in O.S.No.l68/ 1997 on the file of the Prin_c’ip’al :C.ipv’i~l.V§ge * V.

(Jr.Dn), Bantwal, D.K.

This appeal coming on for,Adrnissio”n._ he C:ou1’lt”‘deli\;=elredl’~_

the following: — 2 V’
Jonomatiiiigli C

Heard the learned counsg for,

2. The in a suit for
ejectment in prernises. The suit was
contested:blylti1el..i§lfo:ifelndVantli”l.lflowlei}_er;’ the trial Court decreed the
suit by a decree, which was carried in

appeal before ltheV_:llow.eriiappellate Court. The lower appellate

Court” p’artl”yA.¢decreedllthe appeal and reduced the rnesne profits

paya’b.le from the date of the suit till the date of

V judgmle-nt, V-._howelver, decreed the suit insofar as ejectment was

” “goincernedillll It is that, which is sought to be challenged in the

Z

present appeal. The respondent has not preferred any appeal
insofar as reduction of the mesne profits are concerned.

3. The substantial questions of law that are sought.-to be
framed in this appeal are as follows» i T

“(a)Whether the Courts below werejf»:
justified in granting the decre-e”‘when the if

notice was defective?

(b)In the absence ‘o_f”‘*~..pproo.t’V._ of-..Aljvura–l:4l””
relationship of landlord an.d..te’nant,pwhether_thef
Courts below were jAL1″;1’lLplf”;3.§3EVl.:g’1’IippI]tiI1g a
decree for p.ossession_?’_”–.V ‘V V 2 V

4. The jasfcazn be ifjseenrlrelate to whether the
quit notice l-~wa’s~._”de:fecti.v’–et or lbw-hether there was proof of
relationship of These are findings of fact.

The findings as ..can be seenare supported by reasons and cannot

i’lbe_sai’d.: ;_b.§; infirrr1lon””account of the application of the material

e’videncerso_n».recor:l in arriving at such findings. Therefore, there is

no substan.t.izrl_r;uestion of lawghat arises for consideration. The

a contention by this Court, sitting in second appeal. Henee, he

would submit that the appeal be rejected at the threshold. .:

7. Given the above facts and circumstances; *

though without merit, the appellant:”would-‘_: “aen4titileCi1i’,» to, 2

reasonable time to quit and deliver vacant lpoissessioirof «.the_ii’su’it~._

premises. The appellant having in possession iofiiithe suit V

premises since 1977, granting and deliver
vacant possession would arn_o’unt :p1aeivn’gi{_’a._iiargesse on the

appellant to the ,_andii_pr_ej’uiciiC–e’: of the respondent.

Hence, the question oi”i4g1’a4nti.ng twonj/ears time would not arise.

I-lowever, i1″gthe_ appeli-art! iis–.__igrahted about six months’ time, it

would bereasona-b1e.” lnthat, proceeding on the footing that if

in this {m}e«t9 be admitted on a substantial question of law, if

itiiiwaisi-eapalile.__o’tl,being raised, then it would have been possible

‘for theiiiiappeilanit to continue in possession for much more than six

Therefore, on that premise, the appellant is granted six

i”-.___i”‘.tn.oi:ths’ time to quit and delivg vacant possession of the suit

premises, namely, on or before 3.l.5.20_1.l subject to payment of

the entire arrears of rent after setting off Rs.5,300/~«,

admittedly a security deposit held by the respo’ndevni;Q

appellant shall therefore pay the balanceofwithiriasiixp V

weeks from today failing which the respondent at

to execute the judgment and deoree”‘-ofthe CouIts_ “oel.ow’.”::

8. The appellant ‘shall ;1’lso_iVifi’Ie_ ~.affida\i/it within two
weeks, undertaking to quit_and».deliiVve>r *(/’aea’ii.tjV possession of the

premises on or .5,i201€1;Jwit_hoatany”further orders of this

Court or thezviurespondent E§ei:igi’d.r:iven towexecution proceedings.

The appellant shall alsow.payfnies—ne”p’rofits which would be due at

Rs.350/~« per” month Niiwvember onwards till the date of

ya::ating».the premises to the respondent along with the arrears

sd/.2
IUD GE

h V ‘ l;:l;:i1b,,u-‘