Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 17, Cited by 0]

Karnataka High Court

Smt Vathsala Bai vs Shri Sathyanarayana M R on 11 July, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                               1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                               TH
                                                               R
           DATED THIS THE 11        DAY OF JULY, 2025

                         BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

           HOUSE RENT REV. PETITION NO.22/2019
                          C/W.
           HOUSE RENT REV. PETITION NO.21/2019
           HOUSE RENT REV. PETITION NO.23/2019

IN HOUSE RENT REV. PETITION NO.22/2019:

BETWEEN:

1.     SHRI. MAHESH
       S/O LATE GANAPATHI
       AGED ABOUT 33 YEARS
       MAHESH FOOT WEAR
       J.C.ROAD, SAGAR TOWN
       SHIVAMOGGA DISTRICT-577 401.
                                                ... PETITIONER

              (BY SRI. B.N.SHETTY, ADVOCATE)
AND:

1.     SHRI. SATHYANARAYANA M.R.,
       S/O RAMACHANDRA M.K.,
       AGED ABOUT 48 YEARS
       CLOTH MERCHANT
       J.C.ROAD, SAGAR TOWN
       SHIVAMOGGA DISTRICT-577 401.
                                               ... RESPONDENT

     (BY SRI. S.V.PRAKASH, ADVOCATE - [THROUGH V.C])
                             2



     THIS HRRP IS FILED UNDER SECTION 115 OF CPC,
AGAINST THE ORDER DATED 07.03.2019 PASSED IN HRC.RENT
REV.10001/2018 ON THE FILE OF V ADDITIONAL DISTRICT AND
SESSIONS JUDGE, SHIVAMOGGA (SITTING AT SAGAR)
ALLOWING THE PETITION AND SETTING ASIDE THE ORDER
DATED 24.09.2018 PASSED IN HRC NO.3/2015 ON THE FILE OF
THE PRINCIPAL CIVIL JUDGE AND JMFC, SAGAR, DISMISSING
THE PETITION FILED UNDER SECTION 27[2](r) OF KARNATAKA
RENT ACT, 1999.

IN HOUSE RENT REV. PETITION NO.21/2019:

BETWEEN:

1.     SHRI. SATHYANARAYANA
       S/O EASHWARA ACHAR
       AGED ABOUT 71 YEARS
       R/AT SRINIDHI LOTTERY CENTRE
       BEEDA SHOP, J.C.ROAD
       SAGARA TOWN
       SHIVAMOGGA DISTRICT-577 401.
                                           ... PETITIONER

              (BY SRI. B.N. SHETTY, ADVOCATE)
AND:

1.     SHRI. SATHYANARAYANA M.R.,
       S/O RAMACHANDRA M.K,
       AGED ABOUT 48 YEARS
       CLOTH MERCHANT
       J.C.ROAD, SAGAR TOWN
       SHIVAMOGGA DISTRICT-577 401.
                                          ... RESPONDENT

 (BY SRI. S.V.PRAKASH, ADVOCATE FOR R1 - [THROUGH V.C])
                             3



      THIS HRRP IS FILED UNDER SECTION 115 OF CPC,
AGAINST THE ORDER DATED 07.03.2019 PASSED IN HRC.RENT
REV.10002/2018 ON THE FILE OF V ADDL. DISTRICT AND
SESSIONS JUDGE SHIVAMOGGA (SITTING AT SAGAR),
ALLOWING THE PETITION AND SETTING ASIDE THE ORDER
DATED 24.09.2018 PASSED IN HRC NO.1/2015 ON THE FILE OF
THE CIVIL JUDGE AND JMFC, SAGAR DISMISSING THE PETITION
FILED UNDER SECTION 27[2](r) OF KARNATAKA RENT ACT,
1999.

IN HOUSE RENT REV. PETITION NO.23/2019:

BETWEEN:

1.     SMT. VATHSALA BAI
       W/O DAMODARA NAIK
       AGED ABOUT 60 YEARS
       R/O 3RD CROSS, AZAD ROAD,
       SAGARA TOWN,
       SHIVAMOGGA DISTRICT-577401.
                                          ... PETITIONER

              (BY SRI. B.N.SHETTY, ADVOCATE)
AND:

1.     SHRI. SATHYANARAYANA M.R.,
       S/O RAMACHANDRA M.K.
       AGED ABOUT 48 YEARS
       CLOTH MERCHANT
       J.C.ROAD, SAGAR TOWN
       SHIVAMOGGA DISTRICT-577401.

2.     SHRI. JALEEL
       AGED ABOUT 31 YEARS,
       COCONUT MERCHANT,
       R/O J.C. ROAD, SAGAR TOWN,
       SHIVAMOGGA DISTRICT-577401.
                                         ... RESPONDENTS
                              4



 (BY SRI. S.V.PRAKASH, ADVOCATE FOR R1 - [THROUGH V.C];
      R2 - IS DELETED VIDE ORDER DATED 04.01.2024)

     THIS HRRP IS FILED UNDER SECTION 115 OF CPC,
AGAINST THE ORDER DATED 07.03.2019 PASSED IN HRC.
RENT. REV. NO.10003/2018 ON THE FILE OF THE V ADDL.
DISTRICT AND SESSIONS JUDGE, SHIVAMOGGA [SITTING AT
SAGAR], ALLOWING THE PETITION AND SETTING ASIDE THE
ORDER DATED 24.09.2018 PASSED IN HRC NO.2/2015 ON THE
FILE OF THE PRINCIPAL CIVIL JUDGE AND JMFC, SAGAR,
DISMISSING THE PETITION FILED UNDER SECTION 27[2](r) OF
KARNATAKA RENT ACT, 1999.

    THESE PETITIONS HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 07.07.2025      THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE H.P.SANDESH


                        CAV ORDER



     1.    Heard the learned counsel for the petitioner and

also the learned counsel for the respondent/s in all the

petitions. These petitions are filed challenging the order

passed by the Rent Revision Court in HRC.Rent.Rev.No.

10001/2018,        HRC.Rent.Rev.No.10002/2018           and

HRC.Rent.Rev.No.10003/2018 allowing the Rent Revision

Petition filed under Section 27(2)(r) of Karnataka Rent Act,

1999 directing the tenants/petitioners to quit and vacate
                                     5



the schedule property and hand over the possession in

favour of the petitioner within 3 months and also directing

to pay the damages of Rs.1,000/- per month from the date

of petition till handing over the possession in favour of the

respondent in the revision petitions.


         2.     The factual matrix of case of the landlord while

filing    the    eviction   petition,   it   is   contented   that   the

respondent is the owner of the petition schedule property

and by way of gift, property devolves upon the respondent

and the gift deed was executed by father. The premises

mentioned in all the petitions is measuring 7 ft x 9 ft and

4 ft x 5 ft and the rate of rent is Rs.10/- per month. The

respondent is running the foot wear shop in the premises.

In H.R.C.No.2/2015, it is contended that original tenant

died that is husband of the respondent and now the

respondent No.1 has sublet the premises to respondent

No.2 on monthly rent of Rs.100/- who is running a coconut

selling shop. It is also the case of petitioner in all the
                                    6



petitions that the petitioner wanted to build a shopping

complex for his business in the above said property

including    the   schedule      property    and     he   has   already

obtained license by submitting the plan and estimate and

petitioner is required the schedule premises for his bonafide

use and occupation. The counsel also contend that legal

notice was issued and the same was served and reply

notice was given which clearly discloses that not willing to

hand over the vacant possession and also contend that in

view of termination of tenancy, the respondent is liable to

pay damages for their illegal possession at Rs.1,000/-per

month and also contended that respondents have not paid

the rent in spite of the demand and issuance of notice. The

tenants     appeared       and    filed   the   written     statement

contending that the vacant land was given and petition

itself is not maintainable and also contended that petitioner

is   not    the    owner    of    the     schedule    premises     and

Sri.Ramachandra purchased the schedule premises out of
                               7



the joint family nucleus. The site in question is the joint

family property and the alleged gift deed is void.


     3.    It is also contended that entire site belongs to

one Kaikini Datta Bhatta and it was a vacant site measuring

22 ft x 52 ft with a common passage about 4 feet on its

northern side to support this site, out of this site, the

respective tenants took the northern portion on a monthly

rent of Rs.10/- for installing wooden cloth shop and after

the death of the original tenant, the respondent is running a

foot wear shop and also contend that there were talks to

purchase the premises between the respondent and original

owner Kaikini Datta Bhatta, but the father of the petitioner

had purchased the premises behind the back of this

respondent. It is also contented that earlier also HRC

petition was filed and same was allowed and hence

challenged in HRC.RP and the same was allowed and the

same was questioned before this Court and in HRRP also,

confirmed the order of the District Court.
                              8



     4.    Having considered the grounds which have been

urged in HRC No.3/2015, the original owner examined

himself as P.W.1 and got marked document at Ex.P.1 to

Ex.P.5 and respondent also examined himself as R.W.1 and

got marked Ex.D.1 to Ex.D.12. In HRC.No.1/2015, landlord

examined himself as P.W.1 and got marked Ex.P.1 to Ex.P.9

and respondent/tenant examined himself as R.W.1 and got

marked Ex.D.1. In H.R.C.No.2/2015, landlord examined

himself as P.W.1 and got marked Ex.P.1 to Ex.P.3. The

respondent did not choose to examine any of the witness

and original tenant was no more and wife was brought as

the respondent and also impleaded the sub-lessee No.1 as

respondent No.2.


     5.    The Trial Court having assessed both oral and

documentary evidence in all the cases answered the point

Nos. 1 to 3 as affirmative, but comes to the conclusion that

petitioner is not entitled for the relief as sought in the

petition referring the judgment of this Court reported in ILR
                               9



2005 KAR 4817 in case of Chennachari and others V/s

S.Saroja and others, at paragraph No.23, the Trial Court

comes to the conclusion that, this case do not dispute that

father of the respondent has put up the shop on a

temporary basis on the area let out to him by the earlier

owners. It is also not disputed that earlier suit property

belongs to Kaikini Datta Bhatta and from him, the father of

the petitioner purchased the schedule property premises

and later the father of the petitioner executed a gift deed in

favour of the petitioner, ultimately what remains is the

father of the respondent was inducted as a tenant to a

vacant site and not to a commercial shop and father of the

respondent has put up the shop over the area on which he

was inducted as a tenant. It is held in the above judgment

that when there is no plinth area, there is no building. In

this case, only a vacant land was offered to the father of

the respondent as such, going by the above judgment

referred by the respondent, Court holds that petition is not
                                 10



maintainable, only given vacant land and he has put up the

structure over the same. Hence, the landlord questioned

the order passed by the Trial Court in all the cases before

the Rent Revision Court. The common grounds urged in all

the revision petitions.


     6.    The District Court in the revision petition, having

considered the grounds which have been urged, taken note

of the Trial Court has not read Section 2(3)(g) of Karnataka

Rent Act,1999 which reads any premises used for non-

residential premises, but excluding premises having a plinth

area of not exceeding 14 square meters and also the Trial

Court not read Section 3(h)(l)(ii) premises means any land

not used for agriculture purpose and also Section 3(n)

which reads tenants any person by whom on whose account

or behalf of rent of any premises. The Trial Court erred in

holding that judgment is applicable on the facts of the case

and also the revision Court relied upon the judgment

reported   in   2010      (2)   Kar   LJ   102   in   case   of
                              11



Sri.Jayanthilal Chandulal Kothari V/s Sri.C.K.Radesh

Murthy and having taken note of principles laid down in the

judgment and having considered the very requirement of

the land lord and also taking note of the above referred

provisions and comes to the conclusion that when the Trial

Court given finding on all the points and answered the point

Nos.1 to 3 in the affirmative, but committed an error in

coming to the conclusion that petition is not maintainable

and set-aside the said finding and also ordered to pay the

damages of Rs.1,000/- directing all the tenants to pay the

damages.


     7.    Being aggrieved by the reversal of the order

passed by the Rent Revision Court, these revision petitions

are filed before this Court. The main contention raised in all

the petitions is that the order passed by the District Judge

is erroneous, illegal and unsustainable in law and the same

is opposed to the provisions of Karnataka Rent Act, 1999

and also contend that there is no question of terminating
                              12



the tenancy under the Rent Act. After termination of the

lease, the tenant becomes the statutory tenant under the

Rent Act. It is also contended that under the Rent Act, it is

the rent controller (delegated power to the Civil Judge) the

Civil Judge sitting in a capacity of authority under the Rent

Act, terminated the tenancy comes under Section 106 of

the T.P Act and only in such case, after termination of the

tenancy, the tenant becomes a trespasser and only in civil

suit, rent by way of damages after termination of tenancy

arises, but not under the Rent Act.


     8.    The counsel also contended that in case Section

27(2)(r) of the Rent Act is proved, the tenant is liable for

eviction and not a trespasser, the District Judge committed

an error in awarding damages of Rs.1,000/- and also

contend that District Judge committed an error when the

petitioner is brought under Section 27(2)(r) of the Rent Act,

the Court cannot treat it as an application under Section 40
                               13



of Rent Act. Hence, impugned order passed by the Rent

Revision Court is liable to be set-aside.


     9.    The counsel relied upon the judgment reported

in ILR 2000 KAR 565 in case of Ramesh P.Seth V/S

M.S.Krishna Murthy and Another referring this judgment

the counsel would contend that thereafter the possession of

the tenant does not become unlawful even after the

determination of lease and hence such tenant paying

damages for use and occupation of the premises does not

arise so all other rights and obligations and liabilities

continue to operate under the Rent Control Act. Landlord

can maintain a suit for ejectment and rent in the Court of

small causes as the question of tenant paying damages

does not arise.


     10.   The counsel also relied upon the judgment

reported in ILR 2007 KAR 3309 in case of Sarojamma

W/o Narasiah V/s K.M.Venkatesh and brought to notice

of this Court when the premises totally measuring more
                                     14



than 14 square meter, suit for ejectment and damages and

the premises measures more than 14 square meter and

monthly rent of Rs.1,000/- held that premises measures

more than 14 square meters and being outside the purview

of the Rent Act, small cause Court could not have taken

cognizance and as such, the judgment under provision is

not sustainable and ordered to return the plaint after

remitting the matter. The counsel referring these two

judgments    would        contend    that    petition   itself    is   not

maintainable and also contend that question of damages

does not arise.


     11.    Per    Contra,     the       learned   counsel       for   the

respondent        would     vehemently         contend       that      the

measurement of the premises it is pleaded in all the petition

that 7 ft x 9 ft, 4ft x 5 ft and 4ft x 5ft and rate of rent is in

respect of two premises Rs.10/- per month and Rs.8/- in

other premises. The counsel would vehemently contend

that the tenants have not paid the rent from 1996. The
                              15



counsel also would vehemently contend that in all the cases

documents are placed before the Court that is license, plan

and no challenge with regard to the capacity to build a

building and in all the petitions specifically pleaded that

premises is required for bonafide use and occupation of the

landlord and the same is admitted and even admitted in the

cross examination of tenant that license is obtained and

plan also obtained. The counsel also would vehemently

contend that though petition is filed under Section 27(2)(r)

and when there is no dispute with regard to the premises is

required and the same cannot be questioned and license

and plan also obtained and having sufficient fund to

reconstruct the building.


     12.    The counsel relied upon the judgment reported

in   2009    Legal   Eagle   (KAR)     1171    in   case   of

Sri.Jayanthilal Chandulal Kothari V/s Sri.C.K.Radesh

Murthy, the counsel referring this judgment would contend

that in this judgment, this Court taken note of applicability
                              16



of the Rent Act and also discussed regarding invoking

Section 40 of the Act seeking possession of the scheduled

premises and also would contend that this Court in detail

discussed Section 40 of the Karnataka Rent Act as well as

similar Section 24 of the Delhi Rent Act, 1958, special

provision regarding vacant building sites and also contend

that the word premises under the Karnataka Act is defined

under Section 3(i) and having considered the same, counsel

brought to notice of this Court discussions made in

paragraph Nos.23 and 24 of the judgment and also brought

to notice of paragraph No.30 of the Judgment wherein

discussed to note that Section 40 begins with a non-

obstante clause and also Section 27 and 40 are mutually

exclusive and also discussed Section 21(1)(i) and (m) of

the 1961 Act, and also the Karnataka Rent Act, 1999

Section 40 is the only provision available for a petitioner to

seek possession of the premises comprising of vacant land.

Therefore, both conditions mentioned in Section 40 namely
                                 17



the readiness and willingness of the petitioner to commence

the work and that the severance of the vacant land from

the rest of the premises will not cause any undue hardship

to the respondent are not mandatory conditions, but the

second condition would be applicable depending upon the

need of the petitioner and the facts and circumstances of

the case. The counsel referring this paragraph No.30 would

vehemently contend that in the present case on hand, the

principles laid down in the judgment are aptly applicable to

the case on hand. The counsel also would vehemently

contend that the very same judgment was considered by

the District Court and extracted paragraph Nos.22 to 26

and discussion was made and allowed the revision petitions.

Hence, it does not require any interference of this Court.


      13.   Having heard the revision petitioner's counsel

and   the   learned   counsel    for   the   respondent/s   and

considering the material on record, the points that would

arise for consideration of this Court are:
                                 18



     1)    Whether Rent Revision Court committed an
           error in allowing the petition filed under
           Section   27(2)(r)    of   Rent   Act   by   the
           Landlord?

     2)    Whether the Rent Revision Court committed
           an error in awarding damages of Rs.1,000/-
           per month in respect of the premises which
           is in question?

     3)    What Order?


Point No.1:

     14.   Having heard the respective counsel and also the

contents of the petition, it is the case of the landlord that

property was purchased by their father Ramachandra from

Kaikini Datta Bhatta and it was a vacant site measuring

22 ft x 52 ft with a common passage about 4 ft on its

northern side. It is also important to note that the said

Ramachandra gifted the property in favour of the petitioner

who becomes the owner. No doubt it is disputed that

Ramachandra had purchased the property from a joint
                              19



nucleus and Ramachandra was the manager of his branch

consisting of his two sons and daughters and site in

question is a joint family property and alleged gift deed is

void. The tenant cannot dispute the nature of the property

and cannot plead on behalf of the other family members

that it is a joint family property and also even cannot

question the gift deed and only family members can

question the same and the status of tenant is only a tenant

and the said contention cannot be accepted. However, the

tenants also admits that originally property belongs to one

Kaikini Datta Bhatta and also not disputes the fact that

father of the petitioner had purchased the same in the year

1979 and also it is not in dispute that gift deed is also

executed in favour of the petitioner and the same is also

not disputed.


     15.   It is also important to note that petition is filed

under Section 27(2)(r) of Rent Act. The Court while

considering the petition comes to the conclusion that
                                     20



referring the judgment ILR 2005 KAR 4817 that it is only a

vacant land was offered to the father of the respondent and

comes    to      the   conclusion        that    the   petition   is   not

maintainable. But, the fact is that though it was a vacant

land, it was given by the original owner Kaikini Datta

Bhatta. But, the fact is that property was purchased by the

father of the petitioner and continued to pay the rent to the

father of the petitioner on a monthly rent of Rs.10/- and

Rs.8/- respectively.


     16.      It is also important to note that when the

petition is filed under Section 27(2)(r), it is admitted by the

tenants in two petitions that plan was obtained and license

was taken and possession was sought for the purpose of

construction. It is also important to note that petitioner has

sought     for   the   petition   for      the    construction    of   the

commercial complex since he is running the cloth business

and the same is also admitted by the tenants and not

disputed the same. No doubt in other case the tenants have
                               21



not challenged the requirement and even not lead any

evidence also and specifically pleaded that premise was

subletted to the 2nd respondent and the tenants did not

choose to lead any evidence and contest the matter. It is

rightly pointed out by the counsel appearing for the

respondent/landlord that Ex.P.3 is a license and Ex.P.5 is a

plan and with regard to the capacity is concerned that there

was no any challenge and requirement is proved and also

made all efforts to put up the commercial complex.


     17.   Now, the question before this Court is in view of

main contention of the petitioner that it was only a vacant

land and constructed the shop and Trial Court rightly

dismissed petition, but the Revision Court committed an

error in relying upon the judgment of this Court in a case of

Sri.Jayanthilal   Chandulal   Kothari   V/s   Sri.C.K.Radesh

Murthy, it has to be noted that the said petition was filed

under Section 40 of Rent Act and the same is a special

provision regarding vacant building sites. The said provision
                              22



is an additional right granted to the petitioner to seek

possession of vacant land and not withstanding any such

right, a petitioner may have under Section 27 of the Act

which deals with eviction of a respondent. It is very clear in

paragraph No.30 of the judgment that though discussed in

detail in paragraph Nos.23 to 26, this Court held that

Section 40 begins with a non-obstante clause, the Court

also taken note of Section 21 of old Act as well as New

Karnataka Rent Act, 1999 and also the present Section 27

and 40 and held that both are mutually exclusive in the

absence of old Act and new Act and held that Section 40 is

the only provision available for a petitioner to seek

possession of the premises comprising of vacant land.

Therefore, both the conditions mentioned in Section 40

namely the readiness and willingness of the petitioner to

commence the work under the severance of the vacant land

from the rest of the premises will not cause any undue

hardship to the respondent are not mandatory conditions,
                             23



but the second condition would be applicable depending

upon the need of the petitioner and the facts and

circumstances of the case. But, in the case on hand,

already this Court has comes to a conclusion that there was

a need and also made all preparedness for obtaining license

as well as the plan and the same is also admitted and when

such being the case, even though petition is filed under

Section 27(2)(r) and the judgment is in respect of Section

40 is concerned, both the provisions of Section 27 as well

as Section 40 also discussed in the judgment.


     18.   It is important to note that the Revision Court

also taken note of the fact that the discussion made in the

judgment particularly with regard to Section 2(3)(g) of the

Rent Act which reads as any premises used for non

residential premises, but excluding the premises having a

plinth area of not exceeding 14 square meters, but in the

case on hand, it has to be noted that originally vacant land

was given to the tenants and thereafter, tenants put up the
                              24



shop premises i.e., petty shop premises that is wooden

shops and also it has to be noted that the Trial Court

committed an error in coming to the conclusion that vacant

land was not comes within the meaning of Karnataka Rent

Act and the same is erroneous and the Revision Court also

taken note of Section 3(h)(I)(ii) premises means any land

not used for agriculture purpose and in the case on hand

when the land is used for non agriculture purpose and not

for agriculture purpose and also Section 3(n) of Rent Act is

very clear that tenants any person by whom on whose

account or behalf of rent of any premises. Having taken

note of the definition, comes to the conclusion that Trial

Court   committed   an   error   in relying   upon judgment

reported in ILR 2005 KAR 4817 and also taken note of the

discussion made in the judgment of Jayanthilal Chandulal

Kothari case reported in 2010 (2) Kar LJ 102 extracted

paragraph Nos.22 to 26 and also taken note of the

harmonious reading of Section 2(3)(g) with Section 3(i)
                              25



read with Section 3(n) and Section 40 of the Rent Act and

held that the empowerment of Section 2(3)(g) of the Act is

only in the context of building having a plinth area and not

in the context of Section 40 of the Act which deals with

vacant land. The judgment which was relied upon by the

counsel appearing for the petitioner reported in ILR 2007

KAR 3309 is not applicable to the facts of the case on

hand. In the case on hand though counsel appearing for the

petitioner would vehemently contend that area is more than

14 square and the same cannot be accepted and the

tenants also not disputes the fact that they are in

occupation only to the extent of 7 ft x 9 ft and 4 ft x 5ft

each in respect of two premises and though site vacant is

more than that the same cannot be a ground and they are

running the business in the small area which is less than

the definition under Section 2(3)(g) of 14 square.


     19.   It is important to note that, taking into note of

the Trial Court affirmed with regard to point Nos.1 to 3
                               26



holding that petitioner is the owner of the property and

respondent is the tenant and also petitioner required the

premises for the bonafide use and occupation having

considered the admission on the part of the tenant who

have categorically admitted that the landlord is doing the

business as well as obtained the plan and license but

committed   an   error   in   relying   upon   judgment   of

Chennachari's case. Hence, I do not find any error

committed by the Revisional Court in coming to the

conclusion that petitioner is in need of premises under

Section 27(2)(r) for his bonafide use and occupation. No

doubt the counsel appearing for the petitioner would

vehemently contend that the judgment which has been

relied upon pertains to Section 40 of the Karnataka Rent

Act and in the case on hand Section 27(2)(r) is concerned,

but the fact is that though premises was taken which was a

land and the same is not used for the agriculture purpose

and the same is used for the commercial purpose after
                             27



shops are constructed and not disputed the business run in

the shop premises. The fact that they are running the

business in the very same premises is not in dispute and

hence the very contention that the petition under Section

27(2)(r) is not maintainable cannot be accepted. Hence, I

answer the point No.1 as Negative.


Point No.2:


     20.   The main contention of the petitioner before this

Court is that awarding of damages is concerned, Revision

Court committed an error. The counsel appearing for the

petitioner also contend that judgment reported in ILR 2000

KAR 565 is applicable is very clear regarding damages is

concerned. No doubt the Revision Court awarded damages

of Rs.1,000/- per month. The counsel appearing for the

respondent/landlord also would contend that he is not going

to claim any damages and the tenants are enjoying the

premises by paying nominal amount of Rs.10/- from 1950
                               28



onwards and even not willing to vacate the premises and

also not paid the rent after 1996.


     21.    The counsel also would contend that he will not

press for the relief of awarding Rs.1,000/- as damages. In

view of the said submission of the counsel appearing for the

respondent/landlord,    the   issue   does    not    arise   for

consideration of this Court as he is not pressing the

damages as claimed in the petition and hence the point

No.2 is answered as affirmative in coming to the conclusion

that Rent Revision Court committed an error in awarding

damages of Rs.1,000/- per month.


Point No.3:

     22.    In view of the discussions made above, I pass

the following:

                              ORDER

i) Revision Petitions are partly allowed.

29

ii) The damages awarded by the Rent Revision Court is set-aside and petition allowed under Section 27(2)(r) of Karnataka Rent Act is confirmed.

Sd/-

(H.P. SANDESH) JUDGE RHS