Karnataka High Court
Sri C V Mahadevaiah S/O Late ... vs H S Sakshayani W/O Late B. Nanjundappa on 24 April, 2009
Author: A.S.Bopanna
Bench: A.S.Bopanna
1
IN THE HIGH COURT OF KARNATAKA AT BANGALQRV'_E"'_:'A..,_
DATED THIS THE 24*!» DAY OF' APRIL A ;;--i if .»_.
BEFORE
THE I-ION'BLE MR. JUsrIcii_A $..BxGPuA;~ii~:A----. 4'
REGULAR sscorm APAEAL :10A,V_235/ 2 R
BETWEEN :
C V MAHADEVAIAH
AGED ABOUT 55 YEARS
PARTNER _ ~
s/0 LATE VEERABHADWAE... _ '
M/S HOTEL NAN-.}U--!*§I}--¥ESHZWARA'..:
8.1-I ROAD, TUMKIJl'{;)'A»A' _ . I 1
" vA....fApPELLAI~rr
(BY Sri: M _ .
AND :
1
H. s DA1€s1«1_A*zA1§1 V '
' ', ..faGa::':: Agoufrfs YEARS
- _w ;p_LA:_1fE 3 NArA3u"NnAPPA
AGEI3..ABOi.IT' 53 YEARS
; "W/OPA'RALMESHWARAPPA
D/O-LATER NANJUNDAPPA
N "SHEVAKUMAR
- AGED ABOUT 56 YEARS
' "4310 LATE B NANJUNBAPPA
N GEETHA
AGED MBOUT 56 YEARS
W'/O NAGARAJU
1)/0 LATE 3 NAN.m1~:mPPA
J
'*1
' 1E)L
N BASAVARAJU
AGED ABOUT 52 YEARS
S] O LATE 8 NANJUNDAPPA
M] S HOTEL NANJUNDESWARA
B H ROAD, TUMKUR
A REGISTERED PARTNERSHIP FEM' ~
REEPT. BY ITS PARTNERS
NAGARAJU S/O msavamuu
AGED ABOUT 53 YEARS * _V
ELECTRICIAN, AMMASANDRAL» "
DANDINASHIVARA HOBLI "
'TURUVEKERE TALUK...
G s SOMASHEKHAR " 7
AGED ABOUT 56 YEARS" ._
s/0 SHEKHARAPPA --
R/O sumnmizauu -_ 1 .,
cs: mvoxir, 'E'_Jl\qiK1J}?.'
T. ii. * -
SINCE DEcEzgsB:__I:.x_Bar._Li2g
NIRMAIJ-'.. §EVARA u'--v S
MAJOR ~ '
,_f isz /Q L.Afr3 '1'?-x «DEVARAJ
" ~ _Ma.aAVE Ié:R _
MAJQR"'
ts/0' L1_¥£'__E"§"'N DEVARAJ
""'13<:>'1'i~I Aés RESIDENTS 012'
BI~iEEM:ASAMUI)i¥A
KASJRBA HOBLI
' '*-r1fuM;<vI~2TALuK
"33 K ANAND @ BALAJI
MAJOR
s/0 KANNAIAH
saovm' AS PRGPRIETOR
J
in RA No.86/O8. The Lower Appellate Court by its judment
dated 5.2.2009 has amrmed the fin1:1i1:3.gs of the
and has dismissed the appeal. The defendants f
befoze this Court assafling the concmzent_.fi;¥dinge::'~
judgments of the Courts below.
2. Heard the learned the
the teamed senior counseigppea fin" 'gift:-rufltlcixe
3. ' the arguments
on the since this Court was of the
View that betht the ~.-tielow had properly appreciated
- the and at a finding of fact with regard
as contained in the lease deed dated
3.4..i933'V(E3;.:9g"1)',' the validity of the quit notice and also
{with {agate ix} the mesne profits, it was indicated to the
V' oeunsel for the appefiant that the appeal is Imbfie to
At this stage, the learned counsel for the
" sought time to take instructions as to whether the
$
'5
appellant herein would undertake not to p:*ess_ §1:1e,Vv "
further, if suflicient time is e
premises.
4. Pursuant theretg the' haa§e'V"'dieeussed
amongst themselves and "i'1é,'ye Court today
that the appcliaxgté raised in this
appeal Being granted two
years time_ premises. The tzial
Court ..d.~.fiI1agc:3 at Rs.25,000/- per
month. Hewever is inclined to accept the
sub111isjsiz*;z1A.pu'c.V1t;:it_I1k §n lékehalf of the appellant that a period
'V vdi-mévd vacate, noticing that a long period
time Dgrantecl, the financial interest: of the
' V' resp§)1.au§%ientVa.I'§;e_--ie to be protected to certain extent. 111 that
the flappeflant has voiunteered to pay a sum of
per month during the said period of two years if
by this Court. The said submissions are accepted.
J
payment of the said amount even for one month}thciobefiefit-"'..'t
of time granted by this Court vvould:'iiot"ez:I;_112'e to
of the appellant and the mspondeohf ''
execute the decree itnmediate1»3z"'--.:_oi:_»det'ou1tf' =.'I'I_':&_c
herein shall also file an a
period of four weeks of a copy of this
order undcxtaldng ' _ «V:...v}:to1'1dover vacant
possession of and also
finther sublet, underlet or
cause the's<:hedule pzemises during the
said penadfor ted by this Court to the
appeflant to vaoate_Vth'e premises.
'.' aspect of the matter which has been
bmught of this Court is that there is a proposal
the Notional Highway Authorities to widen the mad and if
proceedings, if the demolition of the building takes
due to the action by the highway authorities,
V the same shall not be construed as an interference made by
J
'-v
the respondents hexein being contraxy the '
to this Court to provide the appe3_1an1_:_ étwcg' . V vacate the premises. It is time of the appellant tzizge pfezeises, be entitled to remove the fixtures ae' of the said lease deed and the - TB in deposit would be at the time of In ' stands disposed of.
No oxtiefas iii _"
Sci/~ Iudgé AkC!._bfiiS . ' " .. ..