High Court Karnataka High Court

Vanamalidas K Jajal @ vs B P Padmarajaiah Sons (Huf) on 11 January, 2010

Karnataka High Court
Vanamalidas K Jajal @ vs B P Padmarajaiah Sons (Huf) on 11 January, 2010
Author: Ravi Malimath
  

1N"1'1~IE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE mi--1 DAY OF JANUARY 20

BEFORE

THE HONBLE MR. JUSTICE RAVI 13/1../x_1.,.1;f*V»rLAéfjI§1._ 1  'A  J 

H.R.R.P No.20ca:/2Q'd9;  "V - '
BETWEEN "  '

Sri Vaxmxriaiidas K Jajai @  _
V K Jajal. s/o.Ka1idas Jajal, 
Aged about 76 years,'    , .
Proprietor, A One Ga1*1*n.én.ts--.L  }
Shop No.3, Buiiding No.6, _ " '

Oid No.6 / 8, Sa_1'1thusap'ét,' 
Bangalore.  '     

I .. Petitioner

[By M,/vs;'Le2{'i'jfIVéf§:{jf;é;';-- Ark/';--}'  
AN1"): * % M V %

1. B P Padzrxxarajai.ah~--Sons (HUT),
4; ' NO.2. 3%' ..Cft3ss,'Sa11t.husap€t,
"  I*?3a;;1'1;.;{21i(>re. '1'<:--p«r'esent.ec1 by its
Niaxzagex-, Smt._[-3 P Suvarnamma.

 A  P.'P*Eeisha11t,h,
V S/_ Pad1narajaiaIi1 Sons {HUFL
E_\2'f0.2v."31'<' Cross, Santhusapet,
'"f'32i1;1g211()r<-2. .. Respmldents

 V B Shivakumal', Adv.)

Oflf"



This Revision Petition. is filed under Section 46(1)
of Karnataka Rent Act. 1999, praying to set aside the
order dated 3.06.2009 in HRC No.211/2008 passed by
the Sinai} Causes Judge, Bangalore (SCCH -4}. 9 *

This Revision Petition coming on for;"adnfris:s'ie.n"«_

this day, the Court passed the foilowingz

/1116 Iand1ords/ respondilenti-:_V_A. . . "

No.21 1/2008 -;,11'lC{€I' Section'v..i2"f{.2}(4~0j 'made tvitiiiédvdéeciiion 00

21(i]{j] of the Karnaitakzt&_Re3'1Vt'Ac.if?   to evict
the tenant/ petitioner herein   premises

was a11owed;"by«y:,t5"1e *1' riai-V:Coui"'tf.."*Jience, the present

revision "pei;_it'ion  the 9 tzeiiatnwpetitioner herein.
2. Sri Ravish~a'ri1{ar_,"=3ea_r11ed counsel appearing for

the petit_ior'1er"eor1tends'that. the impugned order passed

  bad in law and liable to be set

 _ €{:5i-dc-A 0'*7EI*1ve"1.a:*i§11o1'c1s / respondents herein have fai}ed to

o’pt ground under Seetiori 27[2)[4] read with

Section’_A’12l_(i)[j} of the Karnataka Rent Act, 1999. He

,,/.4’_,,n::n1te11ds that the Triai Court has hurriedly passed the

car

1.»

impiigned order without giving sufficient and adeqL1ai:e
opp01′{u11iiy to the petitietlei’ herein to plead his Case.

He further contends that an application was a1sc)’i’?.rfi»ade

by him seeking amendmenii to give partieuEa1″s~r~ah«e1it

premises owned by the landlord, wlaich,eame:”tQ be

rejected.

3. O1″: iihe other 11.21r1d,’dd_S’1″-i.__ Shi’\’>’:»1_ ” L

Counsel appearing fer the.resp()i’ide11ts”,’=d€f€:hds the
impugned order and atSU1)fl;1i_tEii’.diiltlldeifij’ *f11€If€ is I1() error
eomniitiied byidfhe d’IWieV’11as also flied

0l3_jec:i.1o11 _sta{ev1’*:1e_1it.%a1<id'Ehe. same is taken on record.

4. Ox”:hea1″ii1g]:»Qi?h._°[.V11e counsel, I am of the

eonsgidmfed View that this petition requires to be rejected

.i”c).r_t’.1:e ‘i’di§Q\X<i_11g reasons:

H ~. -._r'i'i*ie"_"T1*i:;§y;1"VC0ur1: while ceiisidering the ease of the

1.£11’1(:i]()l”dS/1’i3Sf)OHd(31’1J[S 11618 referred to the various

ii.vV,e’c)i’;1*:_e1’1t.ic>11s urged as well as the evidence on record and

9;/’Z./–

4
came to the conclusion that the requirement of the
landlords is reasonable and that they have proved the

requirement of the schedule premises to i’Lm-~,__the

business. Therefore, I do not find any error corr1rii.i:ti,ed

by the Trial Court and no interference is~e__ca1}edi’ ‘i’ca»:V”_:_4’t 0

However, in View of the fact that’the”petit.ione:rV’has

in the schedule premises for EL1I]’i~Ob;fl[,_ two dec’ades

the immediate requirement ofr.Vti1.e iaridlord be
just and proper if ti.m’e.A_is thi§en’d of 31st
December, 2010 to quit_ the vacant:

pOSS€S’o’l()’11_,Vziflf “VI::,tv1ie”–._=sche’dul«5 premises to the
ieindlorris}’respo1’idei1ets”i3,ei’ei1.i. This time is granted to

vacate the * premises subject to the

‘V’.._t.el1’飒i’1t./._]§eEiti03″1ei’~—h!3i’eiI1 filing an uridertaking before

he would Voluntarily handover the

S{I3’1€’rC111l€.’pi7_€ii1iS€S to the 1_ar1d1ords/ respondemis on or

‘*._’oei’ore Vv’3:.1**’ I’)ec:ember, 2010 and further that: ail the

payable on or “before 31*” December, 2010 t.o the

r”</-

5

I2,-Iradiords / 1’esp()11dei1i’,s is paid within two Weeks from
the date Of1′(i'(‘.£-Bipf ofthe copy of the order.

The a1’1’ears of rent deposited in this Ccitujt is

directed to be withdrawn by the landiords/1’espo3iVdef}1::s;. A4

The revision petition is disposed off

observation.

Bkm.