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 11, Cited by 1]

Karnataka High Court

V T Jayavelu vs Nisar Ahmed on 30 May, 2008

Author: Subhash B.Adi

Bench: Subhash B.Adi

,_.
£E{«,"AxKfl'}fi)\""-(M ' =

5 £9
3 /2

IN THE HIGH comm' 09' KARNATAKA AT BANGALQRE
DATED THIS THE 30TH DAY 0? MAY 2002:; A'
BEFORE 4"%'  } 
THE H()N'BLE MR.JUS'I'lC_E..SU_BH£xSH" §.§,;_é,Ij5'1:  Q  
REGULAR FIRST APPEEH. xG. :,-Qzéz   }~ i' M

clw R.F.A..CRO88 OBJECTI03 NO.6 

in R.F.A.Nc. .'§@_[_2(§03 *- "_= V' 
BEIWEEN:   % «-

Sri.V.'I'.Jayavc1u   L

S/0 V.M.'f'hirugnana Chetty  '

Aged about 52 years   _  '

No.30, M.F.Na1'QnizavRoad V     ' 
Shiv.-=.1jiNagar, B.AN§L¢x1.QRE-i1_."' "   "  APPELLANT

(By     
Sri.Ash-Q1:+N...Na3rak;'i:;,    
S1i.K.R.:v_Sathy9;'§-.';ra1;I::3,, Ax 'V5.3 _ --

Sr'i.Nis2:f  2 

 Aged,a};>o1z't 53  V
 ' 'S;/o L-ate Sinai}; Mahafjdbb
 R] at.  _10._, Laser Layout, Frazer Town
'l3ANGALG«REv3.,_  .. RESPONDENT

(Bf As!:%i.s,1é_...Isz*Vii;5_;e£:b, Adv.)

In Cross Obiection No.6! 200'?

  

  " ' ' 'Sri.;Nisar Ahmed
 Aged about 53 years
'KS/o Late Sheik Mahaboob, R/at No.10
" Laser Layout, Frazer Town

BANGALORE5. .. CROSS OBJECTOR

[By Sn'.S.A.iVIujeeb, Adv.)



AND:

Sri.V.'I'.Jayave1u

S] 0 V.M.Thirugna:1a Cihetty

Aged about 52 years

No.30, M.F'.Na1*o11ha Road

Shivaji Nagar  "   " .  
BANGALORE-1. .. R.}I*ISP__GN{)ENT   

R.F.A.No.329/ 2003 is filed under Secjtien 96'--ai1dv§}It1e;f' 41V, _j
Rule 1 of CPC agaixzst judgment and "deeree 'dt. 1*3_.'lpas$ed °
in e.s.No.15131/1999 on the file 03" e1e'xxv:e..4ddV1.eity'; Ci'.ri1*§$a
Sessions Judge, Mayo Hall, Bailgélqre (C"CH-2O)Véieé1je'eing"the stat

for ejeetment and for eempensakiénw/ltiamages.  -- -

RFA Cr.Ob.No.6/  in_"lR.Fl.A.,§<5Q.l329/ 2003 is filed under
Order 41 Rule 22 of  ai%-;sins--tf jxidgment and decree
dt.13.12.2002 passed in O.'S,N%§;15131/'1§99_'_.on the file of the
XXVI Addl.City Civil 85,Seseim1s'_J12&ge,aMayo Hail, Bangalore
(CCH--20), ta set 'aside the finding givenofi issue No.3 fixing the
rate of <iamsges..fo:5;iv:rm¢gfi1l~ }i$€2_ ueeiipation of the premises
at Rs.1500/ wIvIié§11I11"a:nr1"d_i1§ect-,»the court below :0 held an
enquiry and fix dai:1ages'fof--wmngfi,il use and occupation of the
pzemises 'a"fl'Rs,'V;iO,0O1G/-lper moiiih fmm the date of filing of the

Theselllffijpeal  Cibss Appeal having been heard and
reserve(1~ for judgmem: 'and coming on for Pronouncement of

 . fldutlfffiifiililifi L-'live day; t'c;e_«f3o"u:rt deliverecl the follewing:

JUDGMENT

~_ r'l.--.f'hls'l§s».de:feiflda33t's appeal against the judgment and decree V . da:e¢i""13t%i:De5ember 2002 in e.s.No.15 131/ 1999. » AA 'l'l1e parses will be referred to as arrayed before the trial

3. Respondent -- plainfiif sought for decree for eielivexy of : actual vacant possession of schedule property and for damages at Rs.10,{)OO/-- per month. W '_I of the had filed

4. Case plaintifi' was that, he H.R.C.Nc>.10040/1996 before the Additional Small Causes Judge under Section 21(1)(h], (1') and (p) of the Karnataka Reat Con.t1o1 Act [hexeinafter referred to as 'the Act') for evietle:af.._ofVV the defendant. However, the said petitien was the provisions cf Section 31 of the Aunt and ;a'1s'o-~ 15:11. _ decision of the Apex Court upholdingthe:

the rent of the schedule pmperijr 'teas was let out for commercial is that the tenancy of the defendant 'legal netlce dated 3031 December 1993. The by RPAI) and also certificatevofv It is also alleged that. desjaite' tenancy. the defendant had not vacated the It is alleged that the cause of ..actiozt«.§;aecrued is vathewgainfie to seek possession and also for "ydaziziages, 2 l' resisted the suit by filing wzitten statement _ Tirfzterallfczg the allegations made in the plain': and alleged we is no valid termination of tenancy and fuxther alleged __ tlae plaintiff is not entitled for compensation.
6. The trial court based on the pleadings, framed the follcswing issues:
W 9 4%.;
-4..' 1, Whether plainfifi proves that the defendant has been his tenani in respect of suit schedule property No.30, M.F.Naronha Road, Russel Market, Square, Bangaiore, on a monthly rental of Rs. 600/ -? _' V
2. Whether the plainfifl' has properly _ temmcy ofihe defendant? L" 1
3. Whether the piaintifffis entiiletiftti' ihe at whairate?
4. Wheiherplaintifiis enteieg; to A
5. Wlruzzt decree or order?
7. The trial court the efiieeoee held that, the defenciant is property on the monthly rent é j "j--'te*eaa1:icy has been vaiidly termsn' ated A s. 'rm ;}"s4:'_1.t:CIr1.'1}g for the defendant submitted that, the suiufeieV%uotVVi11ei11teieL.€1b1e before the City Civil Court, as the 'docs Vziot _g:_ease to fie a tenant He relied on the '.p1*o;\%ieio1L${ of"See?;ion 31 of the Act and submitted that. since the rexitfh Rs.5Gd]~ and premises being used for
--eoz33n:'{ereie%1 pfi§pose, I3aI't--V of the Act is excluded and in respect H K 'e'.1i»othe'IV Farts, the Act is appiieable. The defendant continues .%.;;:o"<}5"e "§e11a11t even after the determination of a lease. if the T defendant continues to be tenant, the suit for possession before 3 u U the Civil Court on the basis of termination notice is not (V \s':;.

.1 -5- maintaizlable. He submitted that the Civil Court has no jurisdictian.

9. He also submitted that, the question of jurisdiction can be raised at any stage of the proceedings i1::.c1ud.ij1ig_ in the execution proceedings. He further submitted eecree passed by the Court is without jurisdiction %{;r;ee_ eye of law.

10. In this regard. he relied one tieeisiofi' the A reported in AIR 1979 SC mete:f'_:ei"§.V;4§5fD;§£ANAPAL CHETIZAR -vs- YESODAI eeeeeeeee; even if the 1eese is determined by transfer of Propexty Act, the tenant.ctmfinue;eVVte' there cannot be any forfeitufe of teneiiv:'}! cf law, the tenant becomes liable to be evicteei t"e:€feitii:e-- into play only if the tenant has V inctztfzjed uthe V to be evicted under the Act and not submitted that, Section 3 ciause (r) of the Act I =£eeee£%;w«emeh includes the tenant, who has eueered an _ ort1ei=._ ofeviefien. He further submitted that, even after the of the tenancy, defendant continues to be a tenant A such, Section 8 of the Karnataka Small Causes Courts Act, read with Schedule provides exclusive juxisdietiexx to seek ejeetment ef tenants and no other Couxt has got the jurisdiction. \'i ,5- In this Iegaxd, he relied on a decision of Division Bench of this Court reported in {LR 1984 Ker 1115 in the tnéztter of B.S.GIR'IDHAR -vs- PJZSHETTY and submitted ttte.t;._31 exempts the operation of Part--V deaiing with centre} tenants in respect of non-Iesidentisi1W1j're.:nises;' 1$7:Iitose_V'n1onthI3'e'._ rent exceeds R3500/--. The said then providing exemptions from tltg 'V Act respect of such class of id confined to evictions and this is cleet e~.:§itt_.)--sectio11 (2) of the Act, which makes Part:-HI of the Act continue to decision, he further submitted" the defendant is a tenant or not the decisicm of the Division Bench. He further on anethetf'..'decision reported in 2001(4) KLJ 412 theuvngtatterxt"ef_____fEfFJ11@NI mrgarms, BANGALORE -vs~ 3_R;$.enet:4t;t?t1tt;teAND ANOTHER and eubeetttett that, the View of t1de.is followed ey the learned siegte Judge of this submitted that, subsequently also, the learned aJLiVd'fg.e of this Court in a judgment reported in {LR 2002 L in the matter of RAMESH P.sE'm ~--mvs- M.S.KRISHNA but & women has followed the said decision and has held " " that, tenant eccupying non-msidenfial premises, tent of which exceeds Rs.509/- continues to be a tenant even after the -7- determination of lease and is iiabie to pay rent and not damages. He further relied on another decision of this Court reported in ILR 2004 KAR 98 in the matter cf BANGALORE PR{;N_TING & PUBLISHING CQLTD. ~--vs- SOUKAR TPREMNA7H.'s;s3V"siz§i§mitted that, suit for ejectment and suit for possession-'siev suits; suit for ejectment is filed befQ:e"'ihe¢ .i_C?oin*t respect of cases to Which, Act is appiiicaiolej suit _Vfo-njpeszéession is it filed before the Civil Court in of is 'net applicable and the possession uiicier:.the.i§o1'di1ia1y law before the ordinary -..t}V:1e provisions of the Transfer of P10i3¢3ft3'.__Act.:A""E~i'e* this Court has held that. tenant:.eve1i to be a tenant and govemeiéi 'by Act.

11. of the jurisdiction issue. be relied '~ ._Qfi of Court reporteti in AIR 1954 SC 340 in the' iastief*sf-f{fl*?;4IV SINGH AND omsss «~«vs- CHAMAN PASWAN submitted that, decree passed by a Court fl haviiigjiiiisdictiox1. is a nullity and that its invaiidity could be it i' 'iipuéveiiiencver and wherever it is sought to be enforced or relied

--i Iipgeiiiieven at the stage sf execution and in coiiateral proceedings. T further submitted that, since the issue touches the jurisdiction A of the Court to pass the deems. it can he raises in this appeal. He relies on another decision of this Court reported in 1989(1) KLJ 83 in the matter sf SHIVAMURTHLT MALLAYYA SWAMI ~113- BQKHADEV UAMRANE and submitted that, this Court iiiterprefing Section 9 of the Kamataka Small Cause Courts 'that, no amount cf acquiescence, Waiver, consent, lof.,ll1aiv, bonafides, goed flaith or any oe;;e:?' Al jurisdiction on the Court.

12. Per contra, learned the p1ajntifl' submitted that, Section exelugfleeje conferred on the tenant from e7;ictioz1,__ Part-V of the Act deals with proteeti§;:h.'Vof Vlhbmeeviciion and if Part-V is exeluéed, the Act and if there is no oeefi seek possessien against the tenant file .for.l_:f§eesession. The object of the Act is to protect the even in cases of determination. of " _ it. is ofily------under such circumstances, the tenant is 31 cf the Act does not protect the tenant of ne12§feeide11ti;a§1..e:;p1emises, having monthly rent of more than / -3" submitted that, in respect of such tenants, the only V' to the lesser or the landlord is to seek detennination ' of and he further submitted that, lease is determined in this " eese. Once the lease is determined, the oeeupafion of the defendant becomes wrongful oeeupatiien and is iiabie to pay the -9- damages. In such circzuxiistances. it is only the Civil Court, which has got jurisdiction to pass decree for possession and damages.

13. He relied on Section 801' the Kamataka Cause Courts Act and submitted that the Sinai} no jurisdiction to pass decree for possession. in on the Scheduie and pointed out thatjthe has no juxisdiction to award damages. iiiifther ist:}o1nittet1:"t11st,._the it i notice of termination is issued'i.i1'der Séci:io:i_ Transfer of Property Act and once the leaseis--dete::'m.i1ied,..1:he status of the defendant becomes flflfilfi is no protection under the pI'0\{'$2it)I1S of "of the Act is excluded and is iiomiprotectiozi under the Act and if the lease _is %%de:«.:1i4i;:;i;m;'d status of the tenant cannot be relegated tou"t}iatV»of £1 and his position remains as a . ofiespéisser 'and that the suit is maintainable and the court beiow does not call for interference. 14:.«.I3;'t"t13,e light of the contentions raised by both the parties, the that arises for consideration in this appeal is:

it "as to whether the Civil Court has jurisdiction to grant decree for possession and damages in respect of non- residential premises having rent more than Rs.500}'- to which Part-Vof the Act is not applicable?"
} \ r.e~"/ I .19-
15. it is very unfortunate case, a landlord files an eviction ilififitioll under Section 21 of the Act on the basis of the judgment of this Court striking the provisions of Section 31 of the Act. When the evicnon pefition was pending, the Apex Courft"nph<)1ds the validity of Section 31 of the Act. In View of , the plamfifl fiies; the present suit for possession. decreed the suit for possession. ;
issue of jurtsdicfion before the trial A' t 2 Vt H
16. in this appeal, '"2:
gmund of jurisdiction ax1c§.__}f1as,vAieIieei';_g't1e judgments of Apex Court as well as this in the aznatter of Vflhanapal Chettiz:tf"3_ that, terrnination of tenancy of the"'f'rensfer of Property Act is not necesSa:t3vf_,in of tenant, Whose tenancy is protected the 'Act the efiux of time or detenninatzion vof and 1tnS«he1{i' that, tenant becomes liabie to be evicted not into play only if he has incurred the liability to be 'evicted 1in7ri*er?the provisions of the Act and not otherwise. 17Urh¢ Apex Court in the said judgment has held that, in of statutory tenant, whose rights are pmtected by the statnte, there is no requirement of terminating the , uttktenancy. The Division Bench of this Court in B.S.Gin'dhar's case ,,§,w+~t,e/%
-;;-
(supra), has held that, in respect of tenant of 11031-I'€SidCIflial building having rent of more than RS500] --, the Part--V_ of the Act is not applicable, but does not exclude the other Parts of the"-Act and the tenant continues to be a tenant and other ..

continue to apply.

18. On interpretation of the provisiohsliofthe definition of 'tenant' as defined under se¢eog_ii3(r). iltsge mvisianji ' Bench of this Court has held that, tenaiit'-,continn.es"teiiisnt even after termination of thevte1.iaacy":i11.:lf'liis,. imssessionirviil not become unlawful and is liable tapaylthé ..g'g:_eed. The saicl View is fcllowed by _Cotii't st,bs¢quen:., Vdecision in the matter of ";l?lE;éTRfiS::i{stzp:*a}'land RAMESH P.s.e:rH (supra). The is that, Section 31 only excludes F'art--V not exclude other parts of the Act... '_vThev_»»clelihition of under Section 3(1j of the Act i:ecl1;ées"evex1., te:1.s3,_1t'-- against whom the order of eviction is passed and hes that, for all purposes, even after evicticn icrder, the continues to be tenant till evicted and is liable to

4. react not damages.

Under the Kamaiaka Small Cause Courts Act, the is conferred on the Small Causes Comt only in tespect of cases arising under Clause-4 of the Schedule,

-13.

inasmuch as suii for ejeemxent where the preperty has been lei; out under a lease er permitted to be occupied by a whiten i;t:.s1:rument or orally, the Small Causes Court would be ~ 3 to take cognizance of a suit for the rent of the propefiityv H such cases, the only substantial issue Wotfildhbe', :;_1ss'--.&to.;*.=.{IAi e*z'i;e1~' tihexl lease has been dete13::::1';a::ed by efiiux Qf "

has been éetermined by a netice Ehe time being in force. By of&,p1e;fi_sieiz3. of' Section} 8 read with Schedule, it excludes the suits for possession, but it ineizjeies the tenant and also includes ' vaiue does not exceed Rs. 25§{)UG';~ ' ; g V

20. Thelvvsfinejelaf befcsre this Court in the deeisign zegsorgeé. Bz§z¥GALoRE PRINTING & PUBLISHING on interpretation of the provisions of (1). (:2) and Section 9 of the Karnataka e...s,.-ma read with Schedule has held that, an _ '_1e._1":eepf;ion out in Ciause (4) of the Schedule i.e., in cases AAf6r'<-ejeeelnent' or Where the property has been let under a ea'; ;'}e:Armitteci to be occupied by a written instrument or . only the Court of Smafi Causes would be eompeteet to t;.;:3<e cognizance of 'suit fer ejectment'. it makes distinction between the Suits for ejeetxnent and suits for possession. Though (9%/?« .33- Smaii Causes Comte' juxisdiction is excluded, but in case of suit for ejecment, the jurisdiction is confcned on it. Whcn':.5,__"the transacfion is governed by the provisions: of the v;r'.;-ft Pmperty Act and the tenancy is terminated and the. cot' b governed by the provisions of the Act, {#16 'has before the regular Civil Court, where the ékmitttés governed 'by 'V Rent Act or the pmvisiofls of the suc'3zV_ for ejectment has to be filed beibzze On interpretation of the pmvisione Courts; Act, this Court has obse:Ve(Vi;V:-.th.é§t,' ce§iit"_jt'Q:%"":3c,é.scssicn is net maintainable befoite but in cases where the Act is a.;;.;;§1i¢5abV'3.%,%;,.,vt1tE;V maifitaifiable before the Small Causes i';'~f~iet+.z:* is taken by this Court in. the decision,_VmpVcf:e§1' 2564 KAR 2864 in the matter of ms. fifibmges CQLTD. -vs- G,S.MSAR AHMED whe1¥:in~» t_1;«ig, has observed that, Small Causes Courts 6} for possession with damages or mesmz:

it a suit only in cases of ejcctmcnt as t'::a.;j1d:er Arficie 4 of the Karnataka Smafl Causes Courts that, Wham the Act is applicable. When sixnikar . came up befeme the Division Bench of this Court in V,.4"'C,t§:P.No.1O1]2O(}4 dated 13th Juiy 2007', the civision Bench considezing the earlier decisions has heid that:
{Er} «£4- "The Smaii Causes Court can take cognizance only of such suits w}'u'ch are flied seeking ejeciment of tenants of __ the premises it: which Kamataka Rent Act and no! in' respect of the teruzmis/' persons who occupy other * premises to which the Act does not appiy and w.hQ$e 'e-'V tenancy has been determined or has come to ar--".~1_ end '7' either by efllux of time or by wfzhdrawaf of the sc:n*£e.,V" » The Division Bench has held that, v€:;Al:;er¢:A'j«ti1é' ;"§ct,:_ e applicable, the suit for ejectment is :ua§ntaiflai$ie befeie Causes Court. ' _ V H

21. in the light of the deffc;gion~s"';5fLV'£:~;¢gV eviajsion' Beech of '£315 Court in '€116 matters of B. THEATRES, BANGALORE and P. §%.ehe;?§%;i:1* it isfhéld that, even in case of exclufs-:i'(:2I1'€.)g1."x continues to be tenant. if be tenant and is liable to pay only the deijnages, in my view, the suit for pQ33essio:}'§, V da;fiagfi$.._.beforc the Civil Court is not mei3::._taiI§a?;1}¢, .,v'eve1:x th_Qugh it may work out hardship to the jéeovisions of the Act are applicable and the V f'¢%ef€f:1daI1t Bt3fi$ €iéiflilant, the suit is filed before the City Civil puoses7e:9,sion and damages, when the Karnataka Rent in force and provisions of the other Parts of the , V _ !Ac.i;'_j.rL%e1'e:app}.icable, as such, the suit before the City Civil Court is fiainmmable. This is also clear from the definition of 'tenant' finder Section 3(r} of the Act. If the defendant confinues to be V"?

. 15 .

tenant even after the notice under Section 106 of the Transfer of Propexty Act, then it is only Smaii Cause Ceurt, which 11"-as got the jurisdiction and not the Civil Court.

22. Since the issue touches the juxisdiefio1i".v;£ft!:e:iZ2e§i11V£i the contention of juxésdiction cannot be." iié:jected'--.Aon}y:ii'6i1_ AV that it is not taken. before the the 'A ohsewation made by the 'the SINGH AND OTHERS isuprjez) an:.';"i}ie:'det:i$fio1:i efflivieion Bench of this Court in case {supra}.

'.23. Durieg of the Karnataka Rent Control Act Rent Act has come into force. iiieertgr is given to the lessor to seek appropriate" xtemedji with law.

:i'I13..fir'?i.6\?'\flOf tliievifiseve, the appeal is allowed. The judgment December 2002 in O.S.No.15}31/1999 is qiia$_ii¢d- V. i' A. I11'fl.1e light of the above, the Cross Objection No.6/2%'? fiat survive for consideration. Aceordingly, it is dismissed. KNM/~ Sd/-

Judge