Citation : 2024 Latest Caselaw 540 Kant
Judgement Date : 8 January, 2024
-1-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 8TH DAY OF JANUARY, 2024
BEFORE
THE HON'BLE MR JUSTICE H.P.SANDESH
REGULAR SECOND APPEAL NO. 2544 OF 2011 (INJ)
C/W
REGULAR SECOND APPEAL NO. 2542 OF 2011 (INJ)
REGULAR SECOND APPEAL NO. 2543 OF 2011 (INJ)
IN R.S.A.NO.2544 OF 2011:
BETWEEN:
SMT KEERTHI R. RAI
W/O RAM MOHAN RAI
AGED ABOUT 42 YEARS
RESIDING AT DIGVIJAYA BEJAI
MANGALORE TALUK
D.K.DISTRICT-575001.
...APPELLANT
(BY SRI. BALASUBRAMANYA K.M., ADVOCATE)
AND:
SMT. M.M.LAXMI KUTTY
W/O LATE M.K.NAMBIAR
Digitally signed
AGED ABOUT 65 YEARS
by SHARANYA T RESIDING AT DOOR NO.16-8-489,
Location: HIGH MISSION COMPOUND, BALMATTA
COURT OF MANGALORE TALUK
KARNATAKA
D.K.DISTRICT-575001.
...RESPONDENT
(BY SRI. M VISHWAJITH RAI, ADVOCATE)
THIS RSA IS FILED UNDER SEC.100 OF CPC., AGAINST
THE JUDGMENT AND DECREE DATED 16.06.2011 PASSED IN
R.A.NO.76/2001 ON THE FILE OF THE III ADDL. SENIOR CIVIL
JUDGE & JMFC., MANGALORE, D.K AND ETC.
-2-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
IN R.S.A.NO.2542 OF 2011:
BETWEEN:
SMT. KEERTHI R. RAI
W/O RAM MOHAN RAI
AGED ABOUT 42 YEARS
RESIDING AT DIGVIJAYA BEJAI
MANGALORE TALUK
D.K.DISTRICT-575001.
...APPELLANT
(BY SRI. BALASUBRAMANYA K.M., ADVOCATE)
AND:
1 . SMT.WINNIE MENEZES
W/O RONY MENEZES
AGED ABOUT 52 YEARS
RESIDING AT HARMONY MARY HILL
MANGALORE TALUK
D.K.DISTRICT-575001.
2 . SMT. M.M.LAXMI KUTTY
W/O LATE M.K. NAMBIRAN
AGED ABOUT 65 YEARS
RESIDING AT DOOR NO.16-8-489
MISSION COMPOUND, BALMATTA
MANGALORE TALUK,
D.K.DSITRICT-575001.
...RESPONDENTS
(BY SRI.ANAYA RAI, ADVOCATE FOR R1;
SRI M.VISHWAJIT RAI, ADVOCATE FOR R2)
THIS RSA IS FILED UNDER SEC.100 OF CPC., AGAINST
THE JUDGMENT AND DECREE DATED 16.06.2011 PASSED IN
R.A.NO.33/2001 ON THE FILE OF THE III ADDL. SENIOR CIVIL
JUDGE & JMFC., MANGALORE, D.K AND ETC.
-3-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
IN R.S.A.NO.2543 OF 2011:
BETWEEN:
SMT. KEERTHI R. RAI
W/O RAM MOHAN RAI
AGED ABOUT 42 YEARS
RESIDING AT DIGVIJAYA BEJAI
MANGALORE TALUK
D.K.DISTRICT-575001.
...APPELLANT
(BY SRI. BALASUBRAMANYA K.M., ADVOCATE)
AND:
1 . SMT.WINNIE MENEZES
W/O RONY MENEZES
AGED ABOUT 52 YEARS
RESIDING AT HARMONY MARY HILL
MANGALORE TALUK
D.K.DISTRICT-575001.
2 . SMT. M.M.LAXMI KUTTY
W/O LATE M.K. NAMBIAR
AGED ABOUT 65 YEARS
RESIDING AT DOOR NO.16-8-489
MISSION COMPOUND, BALMATTA
MANGALORE TALUK,
D.K.DSITRICT-575001.
...RESPONDENTS
(BY SRI.ANAYA RAI, ADVOCATE FOR R1;
SRI M.VISHWAJIT RAI, ADVOCATE FOR R2)
THIS RSA IS FILED UNDER SEC.100 OF CPC., AGAINST
THE JUDGMENT AND DECREE DATED 16.06.2011 PASSED IN
R.A.NO.71/2001 ON THE FILE OF THE III ADDL. SENIOR CIVIL
JUDGE & JMFC., MANGALORE, D.K AND ETC.
-4-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
THESE APPEALS COMING ON FOR ADMISSION THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
JUDGM ENT
These three appeals are filed by the plaintiff
challenging the judgment and decree dated 16.06.2011
passed in R.A.Nos.33/2001, 71/2001 and 76/2001 by the
III Additional Senior Civil Judge, Mangalore, D.K., in
reversing the judgment and decree passed in
O.S.Nos.29/1994 and 436/1996.
2. The parties are referred to as per their original
rankings before the Trial Court to avoid confusion and for
the convenience of the Court. Heard the learned counsel
appearing for the respective parties.
3. The plaintiff has sought for the relief of
mandatory injunction, permanent injunction and
possession before the Trial Court. The Trial Court after
considering the material available on record, granted the
relief of mandatory injunction and for permanent
injunction and dismissed the claim of possession against
-5-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
defendant No.2. The original owner-defendant No.2 also
claimed the counter claim in the suit and the same was
dismissed by the Trial Court. Being aggrieved by the
judgment and decree of the Trial Court, defendant-owner
had filed the regular appeals against the judgment and
decree of mandatory injunction and permanent injunction
and also against the rejection of the counter claim.
3. The First Appellate Court on re-appreciation of
both oral and documentary evidence placed on record
reversed the finding of the Trial Court and set aside the
judgment and decree passed in O.S.No.29/1994 as well as
O.S.No.436/1996 and granted the relief of counter claim in
favour of the respondent-owner in coming to the
conclusion that already possession has been delivered.
The First Appellate Court on re-appreciation of both oral
and documentary evidence placed on record formulated
the points and answered point No.1 as affirmative in
coming to the conclusion that defendant No.1 has
surrendered the possession to defendant No.2 as partner
-6-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
of the firm and answered point Nos.2 and 3 as negative in
coming to the conclusion defendant No.1 has acted in
terms of the dissolution and also the plaintiff is not entitled
for the possession of the premises as sought and set aside
the direction of the Trial Court to defendant No.1 to deliver
the vacant possession in favour of plaintiff by answering
point No.4 as affirmative and so also comes to the
conclusion that the judgment and decree of the Trial Court
needs interference. Being aggrieved by the judgment and
decree of the First Appellate Court, the present three
appeals are filed by the plaintiff questioning the reversal of
the finding of the Trial Court.
4. The learned counsel for the appellant would
vehemently contend that the question of considering
granting of mandatory injunction and permanent
injunction does not arise since the First Appellate Court
has reversed the finding that possession has been
delivered long back. However, the appellant is entitled for
mesne profit since defendant No.1 committed an error in
-7-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
handing over the possession in favour of defendant No.2
as against the terms of the Dissolution Deed. The counsel
also would vehemently contend that in the cross-
examination, DW1 has admitted that she has received the
notice sent by the plaintiff as per Ex.P8 but defendant-
owner has not replied to the said notice and she has
retuned the cheque issued by the plaintiff dated
02.11.1993 for Rs.1,200/- as per Ex.P12. The counsel
also would vehemently contend that when defendant No.1
was not having any right to deliver the possession in
favour of the defendant No.2-original owner, he is entitled
for mesne profit.
5. Per contra, the learned counsel appearing for
respondent No.1 would contend that when the partnership
was dissolved in terms of Dissolution Deed dated
17.09.1993, possession was handed over in favour of the
original owner-defendant No.2. It is not in dispute that
defendant No.2 in turn executed the lease deed in favour
-8-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
of the tenant consequent upon handing over the
possession.
6. The counsel for defendant No.2 submits that if
there is any partnership agreement and dissolution, that is
inter se between the plaintiff and defendant No.1. When
the possession was delivered in favour of defendant No.2,
defendant No.2 acted upon since she being the owner of
the premises hence, she let out the same.
7. Having heard the learned counsel appearing for
the respective parties and also on perusal of the material
available on record, it discloses that there is no dispute
with regard to the fact that lease deed was executed on
29.10.1992 in favour of the firm. It is also not in dispute
that a dissolution document came into existence on
17.09.1993. It is also important to note that in terms of
the conditions at Clause 5 and 6, the partnership was
dissolved and recognized the plaintiff as a sole tenant.
Though counsel for defendant No.1 contends that the very
said recital is void ab-initio, the said contention cannot be
-9-
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
accepted since defendant No.1 is also signatory to the said
document. It is also important to note that in Clause 6, it
is specific that defendant No.1 has to shift his belongings
from the partnership premises and hand over the keys to
the sole tenant that is the appellant herein. It is important
to note that now, the appellant is restricting his claim with
regard to the mesne profit is concerned. It is also
important to note that when the appellant/plaintiff
tendered the rent in favour of the original owner-
defendant No.2, defendant No.2 has not accepted the
same and not encashed the cheque. The records reveal
that the cheque was returned in terms of Ex.P12. When
such being the case, the question of making payment of
mesne profit in favour of the plaintiff/appellant till the
delivery of the possession does not arise. The fact that
partnership firm was dissolved on 17.09.1993. No doubt,
defendant No.1 acted against the terms and conditions of
Clause 5 and 6 of the Deed of the Dissolution of
Partnership. The First Appellate Court taken note of the
factual aspects that possession already been delivered and
- 10 -
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
in terms of delivery of possession, the original owner has
already let out the premises and the right of the tenant is
also limited and hence, the First Appellate Court comes to
the conclusion that the plaintiff is not entitled for the relief
of mandatory injunction as well as permanent injunction.
8. It is also important to note that the Trial Court
rejected the claim of possession by the plaintiff in the said
suit. When the owner has filed the appeals before the
First Appellate Court and the First Appellate Court rightly
appreciated the material available on record and comes to
the conclusion that defendant No.1 delivered the
possession in favour of defendant No.2 and owner also
acted consequent upon the delivery of the possession by
letting out the premises to the tenant. When such being
the case, when the appellant has not paid the rent in
favour of the owner, the question of claiming mesne profit
does not arise. Hence, I do not find any ground to reverse
the finding of the First Appellate Court when the First
Appellate Court considered the factual aspects of the case.
- 11 -
NC: 2024:KHC:878
RSA No. 2544 of 2011
C/W RSA No. 2542 of 2011
RSA No. 2543 of 2011
But the fact that possession was delivered in the year
1993 in favour of defendant No.2-owner and thereafter
she let out the premises to the plaintiff/appellant. When
such being the material available on record, the question
of granting the relief as sought in the suit by the plaintiff
does not arise. Hence, I do not find any error committed
by the First Appellate Court in reversing the judgment and
decree of the Trial Court and there is no merit in the
present appeals to determine the mesne profits as
contended by the counsel for the appellant/plaintiff.
9. In view of the discussions made above, I pass
the following:
ORDER
The appeals are dismissed.
Sd/-
JUDGE
SN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!