Madras High Court
Narayana And Ors. vs Kashappaya And Anr. on 13 December, 1915
Equivalent citations: 32IND. CAS.526, AIR 1917 MADRAS 182(2)
JUDGMENT Srinivasa Aiyangar, J.
1. It is argued that if days of grace are allowed for payment of the rent, Courts have no jurisdiction to relieve the tenant from a proviso for re-entry on non-payment of rent, and the decisions in Narayana Kamti v. Handu Shetty 15 M.L.J. 210 and Naraina Naika v. Vasudeva Bhatta 28 M. 389; 15 M.L.J. 208 and Adiraya Shetty v. Billa Tyampu 6 Ind. Cas. 438; 20 M.L.J. 944; 8 M.L.T. 108; (1910) M.W.N. 419 are relied on. This case and the earlier cases and the later cases in this Court as well as English cases were exhaustively reviewed in Appayya Shetty v. Mahammade Beari 30 Ind. Cas. 596; 29 M.L.J. 381; 18 M.L.T. 336; (1915) M.W.N. 857, and the conclusion was arrived at that the Court has jurisdiction to relieve against forfeiture in all proper cases, whether days of grace are allowed or not. I respectfully agree. In this case it is impossible to say that the lower Courts have not properly exercised their discretion. I think that this appeal fails and must be dismissed with costs.
Napier, J.
2. I agree.