High Court Karnataka High Court

V Padmanabha Raju vs Smt Lakshmidevamma on 4 October, 2010

Karnataka High Court
V Padmanabha Raju vs Smt Lakshmidevamma on 4 October, 2010
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 4"' DAY or-' OCTOBER 2o1"o§

BEFORE

THE HON'BE_E     

HRRP No.252/2o1o;ANo 
MI§C. cvd_:g17o8a/do

 

BETWEEN:

V.Padmanabha Raju ' 4_ .
Son of iate K.Veni<ataraj:}g 0'
Aged 73 years, V    so 
M/s Venkateshwar.a_ Fa_brica'to.-s,"«..f-,_ 
No.14, Roshafn bfagh Road,  "   
V.V.Puram;;"  _  A'    »
BangEaore~¥Su60._'C"_04. " '  «_ '

 ----          Petitioner
[By Sri K.P_oorrh.aoo~dha.4VF<ao, Adv.,]

AND: A

Smt; Laigshrtiidevarnnia 
Wif'e1:.of late C.Nag.a_ra1u,

 Atias Sréshachar,
 ' Aged 69v'ears..__
 Re-sidinVg«..oa't ¥\jiroV,_1'4,

 Bangal'ore¥560 004.

Roshan 'Bag hf=Road,
V. V, Pu ram ,jI=

  This HRRP is filed under Section 46(1) of K.R.Act
 'against the order dated 31.08.2010 passed in HRC
" . _AIo.2o1/2oo9 on the file of the IX Additional Judge, Court of

...Respondent

Smalt Causes, Member, MACT~7, Bangalore, rejecting the

0037/

2

E.A.No.1 filed by the respondent therein under Section 43 of
K.R.Act read with Section 151 of cPC.& Misc. cw, £oi.._115i’-igiefc-,.

X n’1,:5’c..Ov[ H –.

This HRRPAcoming on for Adm~’_’si_O’nV”tyhis
day, the Court made the following: ‘ S

Q E D R

This revision petition is it
dated 3 1.08.2010 on the fi|e*o.f_. the’i)§v.”Additioh.aVi.. ¢;r”cii;«i’ii _
Judge, Small Causes the
application filed by Section 43 of the
Karnataka Rent_Act, it it

2. rd

3. Lgakshmidevamma initiated
under the provisions of
Section’ Sections 31(1)(a) and 31(3)

of the Karniataikahilen-t 1999, (hereinafter referred to as

on thewpremise that the petitioner herein is a

,V’Vte_na’i’:.rv’:;i.5j(v”tVh’§:-schedule property and has committed default

inupaymenft of rents. She also urged that the premises was

glet oiutito the respondent on the monthly rent of Rs.300/–,

~..V”vvh’i=ch is periodicaliy enhanced up to Rs.500/—.

4. The petitioner has resisted the proceedings firstiy,

(%@.,«

3
denying the jural reiationship of iandiord and tenant, and

secondly, disputing the iocus of the respondent to his

eviction. In this regard, the petitioner averr’ed4′..’,t~1ii’_;f:1iiI’ _.the

premises in question was owned by

he was a tenant. During his iife ‘t_ime_ha;d’exiecutedVttheflyviiii

i.e., Ex.R.5 bequeathing the.4__prop’e_rty in

daughter Smt B.N.Shantha ar”id’«_”:auth’o§riaing the
respondent herein irhus, Smt
B.N.Shantha Kumari the premises
being iegapteeiiihuindperé itfie the respondent
to collect or even seek

eviction. _A it ”

5.2T-h%e,.ieatfned” Court considered the materiai

prio5pos_iAtioVns in”-teheypvieadings and the evidence led by the

‘ V:partie~s,V’~viz,,§,”the respondent/landiord had produced twelve

“documents Vwvhich includes notice and reply notice sent to

the ..p”etitioner. Apart from the above documents, the

it ipet.itioner~tenant had produced repiy notice in which there

dis’ a ciear averment that after the demise of Nagaraj,

petitioner herein accepted the respondent as iandiord and

gitv

5

7. Section 43 of the Act is a provision which deals with
jurai relationship of landlord and tenant. The saidvprovricsion

reads thus:

43. Dispute of reiationship

tenant-

(1) Where in any proceeding.’lb’efor’e_t’t.hce.VVc’oiu«rt;’l~:a

contention is raised denying the~lrlexister’ice~ oig
relationship of lan_d’io_rd arid te.na-nt’:als”~ between

the parties it shali-._be lawful. for” the court to
accept the;-~docurnerit'”of “lease o’r~wh.ere there is
no document of. -«lease., a receipt of
acknow|edgem’en”t._ofispayment of rent purported
to be signed’ bygthxe -i’a.nd’lord*’ as prima facie

evidence of rel’atio_nshfi-p_ andzproceed to hear the

(2) “V’~’h–€?**3″*?’.. V .

(a) ._thie lease ‘p_”a,deovi~s oral and either party denies

—- .rgrelat’i’o;nsh’i~p and n-oreceipt or acknowledgement
_”of’,_-pacyrrient”o_f rent as referred to in sub—section
* (;1_)’ajbo_veispioduced, or

(b) ” in ‘the..jo.pIlnio’n«»of the court there Is reason to
su.spe.ct’rthercgenuine existence of the document
‘of, lease ‘or the receipt or acknowledgement of
payimggctcrgf rent,

–,_the*..cou._rt shall at once stop all further proceedings
‘ .._bef”ore._it and direct the parties to approach the
coir’fi*s.petent court of civil jurisdiction for declaration of
.their.- rig hts.

cThus”,v.i_t*is ciear that if there a document like a lease deed or

receipt, that has to be taken into consideration as

____5prima facie evidence establishing the relationship of landlord

air

6
and tenant. The very fact that in subsection (1) of Section

43 there is no reference to any title or the molderpand

manner of acquisition of title, a lease or rer’i’t”«’re.élé\\’pt”is

enough to determine relationship. The..pr_esent.::’c’ase’is”~__

much worse. The petitionerétienant

tenancy and he had not denied hvaying paid-3

respondent-landlord. On thleilovther is clear
admission in the has been
paying rents to the demise of the
original lan_d?l’o4rd1=stu’_,!’-lazgyarajllg demanded by the
resflonderitiw ‘.:en’h’an’ced. Hence, there is
estogpel _Besides, it must be noticed that
he is tr’y.in”gto’ Shanthakumari in terms of the

willwiide Eyenvhin Ex.R5, the testator has, in his

authorisvedllhis wife–respondent herein to collect

I o.t’fth’elVSch~’edule premises while ultimately bequeathing

hi-3, es_tate§?*to his daughter, Shanthakumari. Hence, the

., authorisation to receive rent is conferred through Ex.R5.

8. The next question is, whether a rent collector could

maintain eviction proceedings with limited right, as

§Q1»

7

contended by the learned counsel. The answer lies in the
definition of the word ‘landlord’ as incorporated iVn’i’,:S:eiction
3(e) of the Act which reads thus:

‘ “landlord” means a person who..f0’f”‘~tl1’eA_f.:”

time being is receiving ore’i.s_er§titled=(to ”

receive, the rent of any plremisyes, ‘wheth_er,;,_y A

on his own account or on”accou’nt o’f.oi-on ~ f

behalf of or for the: l:ienefit_of anyiothyer’ 1

person or as a t-rustee, giuavrdiavn

receiver for any othe.rl’p_erso’n._ or-‘who

would so receive the_.rent-or–.,t_o be” entitled

to receive the_4_’rent,_’ ifV_the_p,remises were

let to a tenant.” ‘ ‘ ‘
Thus, the tern1.__’landl’ord:?’:: blriifigg its sweep the
respondent’ ” ._un–..disputecllffwlfact that Ex.RS–will
makes..it.C_lear”tliiiil,the}-e:sAp’on:de_n.t is entitled to receive rent
by rn1a_kes’ tier”:V[‘a.nd–l.o”re§._:”und’er the definition referred to

above.

. E9; ‘fhe_ nextvualuestion is, whether the landlord can seek

.VVevictio:n«~..oi’iftheitenant under the provisions invoked by her.

mu’st.h~oltice that in the repealed provision of the Act of

x1;96.’t,’v..–for seeking eviction under Section 21 (1)(h), there

i’ a rider attached. While a bill collector/landlord could

ylseek eviction of the tenant on any other ground, it is only

atfiv

8
the land|ord~<:um–owner who was entitled to seek eviction

under Section 21 (1)(h). But that enactment vhasrsbeen

repeaEed by the Act of 1999 which contains no"'sL:ich'__:ri'd_ers

or fetters to the right exercisabie by the Ea_nd.lV_ojrd_ <:.iefiin'edV

under Section 3 (e) of the Act.

10. For the reasons diiscigssed a’boye,__I: doVV’:n’ot~find any’

infirmitvi legal or otherwise,i-i~nV:..t_h.e”0rder “of-theiitrial court
in rejecting of the appiic’a_ti’o’ne..f§’i»e:dtenant. However,
on merit, tenant’ to contest the
proceedings revision petition is
itIV’i:sc..v”§Cv|.17088/10 for stay of
the rejiected.

safi

V ” aaaaa Eixégé

PB«,!vg_h’* . it