Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri B H Sridhar vs Smt Kamala Narayan
2024 Latest Caselaw 11466 Kant

Citation : 2024 Latest Caselaw 11466 Kant
Judgement Date : 9 May, 2024

Karnataka High Court

Sri B H Sridhar vs Smt Kamala Narayan on 9 May, 2024

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                       -1-
                                                     NC: 2024:KHC:17147
                                                 CRP No. 187 of 2024
                                             C/W CRP No. 365 of 2023



                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 9TH DAY OF MAY, 2024

                                    BEFORE
                   THE HON'BLE MR JUSTICE N S SANJAY GOWDA
                    CIVIL REVISION PETITION NO. 187 OF 2024
                                      C/W
                    CIVIL REVISION PETITION No.365 OF 2023


            IN C.R.P.No.187/2024:

            BETWEEN:

            1.     SRI.VENKATESH.T.
                   S/O LAT THIMMAIAH,
                   AGED ABOUT 76 YEARS,
                   'VARIETY FOOTWEAR'
                   NEW #45, OLD NUMBER 1606
                   MKK ROAD, OPPOSITE DEVAIAH PARK,
                   BENGALURU-560 021.
                                                          ...PETITIONER
            (BY SRI. SRIDHARA., ADVOCATE)

Digitally   AND:
signed by
KIRAN
KUMAR R
Location:
            1.    SMT.KAMALA NARAYAN,
HIGH              W/O LATE T.C.NARAYAN @ NARAYANA,
COURT OF
KARNATAKA         AGED ABOUT 88 YEARS,
                  R/AT #1000, 5TH CROSS, 1ST MAIN,
                  IDEAL HOMES TOWNSHIP,
                  R.R.NAGAR, BENGALURU-560 098.

                                                         ...RESPONDENT
            (BY SRI. HEMANTH.S., ADVOCATE)

                 THIS CRP IS FILED UNDER SECTION 18 OF KARNATAKA
            SMALL CAUSE COURTS ACT, AGAINST THE JUDGMENT DATED
            04.01.2024 PASSED IN SC.No.575/2019 ON THE FILE OF THE I
                            -2-
                                        NC: 2024:KHC:17147
                                     CRP No. 187 of 2024
                                 C/W CRP No. 365 of 2023



ADDITIONAL SMALL CAUSES JUDGE, PARTLY DECREEING THE
SUIT FOR EJECTMENT AND DAMAGERS.

IN C.R.P.No.365/2023:

BETWEEN:

1.     SRI.B.H.SRIDHAR,
       S/O B.P.HARI RAO,
       AGED ABOUT 64 YEARS,
       QUEENS STUDIO,
       NEW #45, OLD NUMBER 1606
       MKK ROAD, OPPOSITE DEVAIAH PARK,
       BANGALORE-560 021.
                                             ...PETITIONER
(BY SRI. MOHAMED NASIRUDDIN., ADVOCATE)

AND:

1.   SMT.KAMALA NARAYAN,
     W/O LATE T.C.NARAYAN @ NARAYANA,
     AGED ABOUT 88 YEARS,
     R/AT #1000, 5TH CROSS, 1ST MAIN,
     IDEAL HOMES TOWNSHIP,
     R.R.NAGAR, BENGALURU-560 098.
                                            ...RESPONDENT
(BY SRI. HEMANTH.S., ADVOCATE)


    THIS CRP IS FILED UNDER SECTION 18 OF KARNATAKA
SMALL CAUSES COURT ACT, AGAINST THE JUDGMENT AND
DECREE DATED 01.04.2023 PASSED IN SC.No.574/2019 ON
THE FILE OF THE I ADDITIONAL SMALL CAUSES JUDGE,
BENGALURU PARTLY DECREEING THE SUIT FOR EJECTMENT.

     THESE PETITIONS HAVING BEEN HEARD AND RESERVED
FOR   ORDERS    ON   25.04.2024,  COMING   ON   FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE
FOLLOWING:
                                 -3-
                                                    NC: 2024:KHC:17147
                                                CRP No. 187 of 2024
                                            C/W CRP No. 365 of 2023




                              ORDER

1. Smt. Kamala Narayan--the respondent herein in both

petitions instituted separate suits (SC No.574 of 2019 and

SC No.575 of 2019) for eviction against B.H.Sridhar--the

petitioner in CRP No.365 of 2023 and Sri.Venkatesh T.--

the petitioner in CRP No.187 of 2024.

2. She contended that she and her husband--

T.C.Narayan had purchased the suit properties on

04.12.1980 under a registered sale deed from

Chandrashekar and, thereafter, her husband--T.C.Narayan

passed away on 10.10.2008. It was stated that after the

death of her husband, all the municipal entries were

changed in her favour and she had become the owner of

said properties.

3. She also stated that T.Venkatesh was a tenant

paying a monthly rent of Rs.2,425/- and B.H.Sridhar was

paying a rent of Rs.2,550/-. She stated that she had

terminated the tenancy by issuance of quit notices to both

and had called upon both of them to hand over the

NC: 2024:KHC:17147

possession and, instead of handing over the possession,

they had issued a vague reply, as a result of which she

was constrained to initiate eviction proceedings.

4. B.H.Sridhar and T.Venkatesh contested the suits that

were filed against them.

5. B.H.Sridhar denied the jural relationship and stated

that Chandrashekaraiah had inducted his father--B.P.Hari

Rao as a tenant on monthly rent. He stated that

Chandrashekaraiah had passed away in the year 1962

leaving behind his sons and daughters as legal heirs and

since he had died intestate, Kamala Narayan was only

collecting the rents from various tenants on behalf of the

legal heirs of Chandrashekaraiah and, therefore, she was

not the owner of the shop premises to which Hari Rao was

inducted. It was stated that the B.P.Hari Rao--the original

tenant i.e., the father of B.H.Sridhar also passed away

leaving behind his sons as legal heirs, who had succeeded

to the leasehold rights and, therefore, the issuance of

notice under reply to B.H.Sridhar alone was improper.

NC: 2024:KHC:17147

6. B.H.Sridhar also stated that the name of Kamala

Narayan and her husband were wrongly mentioned in the

notice and that her children were staying in the United

States of America. A plea was also stated that

Chandrashekaraiah had promised the tenants that he

would sell the suit premises, but due to his sudden death,

the sale did not fructify. He thus sought dismissal of the

suit.

7. T.Venkatesh also contested the suit by filing a

separate written statement. He also contended that the

suit premises was owned by Chandrashekaraiah, who had

leased it in favour of Thimmaiah--his father, and after the

death of Thimmaiah, he was continuing the footwear

business in the leased premises. He also stated that as per

the instructions of Chandrashekaraiah, his father--

Thimmaiah had started paying monthly rent to Kamala

Narayan and she was acting as a rent collector on behalf

of Chandrashekaraiah.

NC: 2024:KHC:17147

8. He stated that at no point in time did Kamala

Narayan furnish any documents standing in her name with

regard to the title that she possessed, and, therefore, he

was not admitting that she was the owner of the suit

premises and was recognizing her only as a rent collector.

He submitted that in view of the above said facts, Kamala

Narayan had no authority to initiate proceedings against

him.

9. In both the suits, Kamala Narayan filed applications

for amending the plaints in respect of the property

numbers mentioned in the schedules wherein she sought

substitution of the "Old No.1606" with "Old No.1605".

These applications were allowed and additional written

statements were permitted to be filed by the defendants.

10. In the additional written statement, both

T.Venkatesh and B.H.Sridhar raised contentions that the

quit notices that had been issued to them to terminate the

tenancy was illegal since, admittedly, it was in respect of

"Old No.1606" and by virtue of the fact that the suit was in

NC: 2024:KHC:17147

fact filed in respect of the old No.1605. In other words,

both of them contended that the tenancy had not been

terminated as provided under the provisions of the

Transfer of Property Act, 1882 ("the Act") and the suit

was thus liable to be dismissed.

11. The Trial Court on consideration of the evidence that

is adduced before it had come to the conclusion that

Kamala Narayan had purchased the suit properties along

with her husband and after his death, she succeeded to

the properties. The change of municipal records also

indicates that she was the owner of the properties.

12. The Trial Court also took note of the fact that both

T.Venkatesh and B.H.Sridhar had admitted that they were

paying rents to Kamala Narayan. The Trial Court also took

note of the fact that no document was produced to

indicate that Chandrashekaraiah had entered into any

written lease agreement with them and since they

themselves admitted that they were paying rents to

Kamala Narayan, it was clear that the tenancy was in fact

NC: 2024:KHC:17147

admitted and also stood established by the fact that

Kamala Narayan had purchased the suit properties along

with her husband through a registered sale deed. In this

regard, the judgment of the Supreme Court cited by the

counsel for the petitioner in Giridharasa Narayanasa

Kategar1 is of no assistance, since the matter adjudicated

therein was clearly on the basis of an existing registered

lease deed, which is absent in the present case.

13. As for the amendment to the plaints regarding "Old

No.1605" and "Old No.1606" as well as the contention

taken that there is no valid termination, the Trial Court

has come to the conclusion that though the notices

indicated property as "Old No.1606", the notices had been

issued to T.Venkatesh and B.H.Sridhar--who admittedly

were tenants and, hence, there was no need for issuance

of fresh quit notices and the ones that had already been

issued were sufficient to determine the tenancy.

Giridharasa Narayanasa Kategar v. Jagadguru Gangadhar Dharma, Pracharak Mandali, AIR 2021 Kar 187.

NC: 2024:KHC:17147

14. The Trial Court accordingly came to the conclusion

that the jural relationship had been proved and the

tenancy had been terminated, and as a consequence, both

B.H.Sridhar and T.Venkatesh were liable to hand over the

possession of the suit properties. It accordingly passed

decrees and also ordered for a separate enquiry to be

conducted in respect of the claim for damages.

15. As against these separate judgments, B.H.Sridhar

and T.Venkatesh are in revision before this Court by filing

the present revisions petitions separately.

16. The learned counsel representing B.H.Sridhar and

T.Venkatesh strenuously contended that the entire

proceedings stood vitiated by virtue of the fact that no quit

notice had been issued in respect of the actual property

i.e., Old No.1605 and issuance of a quit notice in respect

of Old No.1606 would be invalid. They therefore contended

that the tenancy had not stood terminated and, as a

consequence, the initiation of the eviction proceedings was

illegal.

- 10 -

NC: 2024:KHC:17147

17. It was also sought to be contended that B.H.Sridhar

and T.Venkatesh had contended recognising Kamala

Narayan as rent collector and not as the owner of the suit

properties, and that the Small Cause Court did not have

the jurisdiction to record a finding regarding the title of

Kamala Narayan.

18. At the outset, it has to be stated here that the

requirement of issuance of a notice under Section 106 of

the Act is to essentially notify a tenant that the landlord

does not wish to continue the tenancy any longer and that

he was required to hand over the vacant possession, and

the tenant was being granted fifteen days as provided

under Section 106 of the Act to hand over the possession.

19. The requirement of the law is only to notify a tenant

that the tenancy was being terminated and the time as

provided under Section 106 of the Act was being granted

to hand over possession. The moment a tenant is notified

by the landlord about the landlord's inclination to

- 11 -

NC: 2024:KHC:17147

discontinue the tenancy, the requirement of the law is

complete in all respects.

20. The argument that the wrong property number i.e.,

Old No.1606 was mentioned in the notice which was

corrected only after filing of the suits had rendered the

quit notices invalid, would not be an argument with any

substance.

21. Firstly, Section 106 of the Act does not require that

the intimation to the tenant about the termination of the

tenancy should contain a description of the property in

respect of which the notice was issued. In a case in which

the landlord is required to notify the tenant, the question

of describing the property would not be necessarily

essential because, both the landlord and the tenant are

aware of the property which was the subject matter of the

lease. Therefore, even if a property number was

improperly described, that, by itself, would not vitiate the

notice that had been issued under Section 106 of the Act.

- 12 -

NC: 2024:KHC:17147

22. It has to be also stated here that there is no

requirement under Section 106 of the Act to describe the

property that was the subject matter of the lease.

23. There is yet another factor which is to be taken note

of. The quit notice that had been issued indicated both

numbers--the new number as well as the old number.

Both B.H.Sridhar and T.Venkatesh did not deny that the

new number that was mentioned in the quit notices as

No.45, was incorrect. They also did not put forth the plea

that the quit notices were invalid because the old number

was wrongly shown as "Old No.1606".

24. An argument was, however, advanced by the learned

counsel for B.H.Sridhar that in the reply notice, it had

been stated that the boundaries and measurements

mentioned in the schedule are not accurate and, therefore,

a contention had been taken up regarding the schedule.

25. This argument cannot be accepted since, even

according to the claim in the reply, the only grievance was

- 13 -

NC: 2024:KHC:17147

regarding boundaries and measurements, and B.H.Sridhar

did not really put forth the plea that the quit notice was in

respect of the premises to which his father had been

inducted.

26. It may be pertinent to state here that even in the

reply submitted by T.Venkatesh, he only stated that the

measurements of the leased premises as shown in the

schedule were not correct. He thus did not raise any claim

regarding the mentioning of the wrong number of the

property. A reading of the reply would also indicate that

the reply was given on the premise that he was a tenant

and was in occupation of the premises leased to his father.

This would therefore indicate that no contention as such

was raised by T.Venkatesh regarding the termination

notice was invalid because of wrong property number

being mentioned.

27. It has to be stated here that both B.H.Sridhar and

T.Venkatesh were aware of the fact that they were tenants

and that the person who had issued the notice was,

- 14 -

NC: 2024:KHC:17147

according to them, the rent collector and was calling upon

them to hand over the possession. Since both of them

were aware that a demand was being made by the rent

collector calling upon them to hand over the possession, it

was obvious that they were aware that the tenancy was

being terminated and that they were liable to hand over

the possession.

28. The fact that the Trial Court has recorded that

Kamala Narayan had purchased the properties jointly

along with her husband and the further fact that both

B.H.Sridhar and T.Venkatesh admitted that they were

paying rents to Kamala Narayan would therefore clearly

establish that she was only the owner and was entitled to

seek ejectment.

29. In my view, the Trial Court was justified in coming to

the conclusion that the tenancies in favour of B.H.Sridhar

and T.Venkatesh have been rightly determined and both of

them were liable to be evicted.

- 15 -

NC: 2024:KHC:17147

30. I see no infirmity in the judgment and decrees

passed by the Trial Court and, consequently, both civil

revision petitions are dismissed.

31. However, it may be necessary to grant some

reasonable time to both T.Venkatesh and B.H.Sridhar to

vacate the suit premises under the facts and

circumstances of the present case. In my view, it would be

appropriate to grant them three months' time from today

to quit and deliver the vacant possession to Kamala

Narayan, subject to them undertaking that they would quit

and deliver the vacant possession of the suit premises and

would also continue to pay the rents regularly, even for

said period of three months.

32. They should also undertake that they shall not induct

any third parties or create any encumbrances in respect of

the suit premises which they are in possession of.

- 16 -

NC: 2024:KHC:17147

33. The undertakings as indicated above shall be filed by

them within a period of two weeks from the date of this

order.

Sd/-

JUDGE

RK/ CT: SN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter