Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Samyuktha Systems & Software Ltd vs M/S Shri Chitrapur Math
2025 Latest Caselaw 11471 Kant

Citation : 2025 Latest Caselaw 11471 Kant
Judgement Date : 16 December, 2025

[Cites 5, Cited by 0]

Karnataka High Court

Samyuktha Systems & Software Ltd vs M/S Shri Chitrapur Math on 16 December, 2025

                                                  -1-
                                                                NC: 2025:KHC:53966
                                                             RFA No. 1013 of 2010
                                                         C/W RFA No. 1004 of 2010
                                                             RFA No. 1014 of 2010
                      HC-KAR



                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 16TH DAY OF DECEMBER, 2025

                                                BEFORE
                                   THE HON'BLE MRS. JUSTICE M G UMA
                             REGULAR FIRST APPEAL NO. 1013 OF 2010 (RES)

                                                 C/W

                             REGULAR FIRST APPEAL NO. 1004 OF 2010 (RES)

                             REGULAR FIRST APPEAL NO. 1014 OF 2010 (RES)


                      IN R.F.A.NO. 1013/2010:

                      BETWEEN:
                      SAMYUKTHA SYSTEMS & SOFTWARE LTD
                      A COMPANY INCORPORATED UNDER THE
                      PROVISIONS OF THE COMPANIES ACT 1956,
                      HAVING ITS REGISTERED OFFICE AT NO.6-C,
                      6TH FLOOR, CHITRAPURA BHAVAN,
                      15TH CROSS, 8TH MAIN MALLESHWARAM,
                      BANGALORE-55 REPRESENTED
                      BY ITS CHAIRPERSON
                      SMT. SHOBHANA S. RAO.,
                      MAJOR
                      WIFE OF SRI. J.S. RAO
Digitally signed by
PRASHANTH N V         PRESENTLY RESIDENT OF
Location: High        NO.803, SHRI CHITRAPURA HOUSING
Court of
Karnataka             SOCIETY, 15TH CROSS, MALLESHWARAM,
                      BANGALORE - 55
                                                                      ... APPELLANT
                      (BY SRI. D.R. RAVI SHANKAR, SR. ADVOCATE FOR
                         SRI. HARISH KUMAR C, ADVOCATE A/W
                         SRI. ACHINTH A. SARVESH, ADVOCATE AND
                         SRI. RISHI .S. CHUGH, ADVOCATE)

                      AND:

                      1. M/S. SHRI CHITRAPUR MATH
                         132, 15TH CROSS, MALLESHWARAM,
                         BANGALORE - 55, A PUBLIC TRUST
                             -2-
                                            NC: 2025:KHC:53966
                                      RFA No. 1013 of 2010
                                  C/W RFA No. 1004 of 2010
                                      RFA No. 1014 of 2010
HC-KAR




   REGISTERED UNDER THE PROVISIONS
   OF THE BOMBAY PUBLIC TRUSTS ACT,
   REPRESENTED STANDING COMMITTEE,
   SRI. N. MURALIDHAR

2. M/S. LADDAR CONSULTANCY SERVICE
   PVT. LTD, HEAD OFFICE 27/2-A,
   RAMESHWARAM ROAD, T. NAGAR,
   CHENNAI-600 017, ALSO AT BRANCH
   OFFICE AT CHITRAPUR BHAVAN,
   5TH FLOOR, OFFICE NO.5 D NO. 68,
   8TH MAIN, MALLESWARAM BANGALORE-55
   REPRESENTED BY ITS CHIEF
   EXECUTIVE OFFICER, SRI RAMANAN,
   V CHITRAPUR BHAVAN, 5TH FLOOR
   OFFICE NO.5 D NO. 68, 8TH MAIN,
   MALLESWARAM, BANGALORE - 560 055

                                      ... RESPONDENTS
(BY SRI. SRIDHAR PRABHU, ADVOCATE FOR R1
    V/O DT.2/2/15, NOTICE TO R2 IS D/W)

      THIS R.F.A. IS FILED UNDER SECTION 96 OF CPC AGAINST
THE   JUDGMENT   AND   DECREE   DATED:26.02.2010   PASSED   IN
O.S.7776/1998 ON THE FILE OF THE XIV ADDL. CITY CIVIL JUDGE,
BANGALORE CITY, DECREEING THE SUIT FOR POSSESSION AND
RECOVERY OF ARREARS OF RENT.

IN R.F.A.NO. 1004/2010

BETWEEN:
SAMYUKTHA SYSTEMS & SOFTWARE LTD
A COMPANY INCORPORATED UNDER THE
PROVISIONS OF THE COMPANIES ACT 1956,
HAVING ITS REGISTERED OFFICE AT NO.6-C,
6TH FLOOR, CHITRAPURA BHAVAN, 15TH CROSS,
8TH MAIN MALLESHWARAM, BANGALORE-55
REPRESENTED BY ITS CHAIRPERSON
SMT. SHOBHANA S. RAO., MAJOR
WIFE OF SRI. J.S. RAO
PRESENTLY RESIDENT OF
NO.803, SHRI CHITRAPURA HOUSING
                              -3-
                                            NC: 2025:KHC:53966
                                       RFA No. 1013 of 2010
                                   C/W RFA No. 1004 of 2010
                                       RFA No. 1014 of 2010
HC-KAR



SOCIETY, 15TH CROSS, MALLESHWARAM,
BANGALORE - 55
                                                    ... APPELLANT
(BY SRI. D.R. RAVI SHANKAR, SR. ADVOCATE FOR
   SRI. HARISH KUMAR C, ADVOCATE A/W
   SRI. ACHINTH A. SARVESH, ADVOCATE AND
   SRI. RISHI .S. CHUGH, ADVOCATE)

AND:

1. M/S. SHRI CHITRAPUR MATH
   132, 15TH CROSS, MALLESHWARAM,
   BANGALORE - 55, A PUBLIC TRUST
   REGISTERED UNDER THE PROVISIONS
   OF THE BOMBAY PUBLIC TRUSTS ACT,
   REPRESENTED STANDING COMMITTEE,
   SRI. N. MURALIDHAR

2. M/S ORCHIDSOFT INDIA P LTD
   A COMPANY INCORPORATED UNDER
   THE COMPANIES ACT 1956, HAVING
   ITS REGISTERED OFFICE AT NO.OLD
   NO.33, NEW NO.41, SHANKARA PARK,
   BANGALORE - 560 004

                                       ... RESPONDENTS
(BY SRI. SRIDHAR PRABHU, ADVOCATE FOR R1
    V/O DT.28/10/10, NOTICE TO R2 IS D/W)

       THIS R.F.A. IS FILED UNDER SECTION 96 OF CPC AGAINST
THE    JUDGMENT   AND   DECREE   DATED:26.02.2010    PASSED   IN
O.S.7775/1998 ON THE FILE OF THE XIV ADDL. CITY CIVIL JUDGE,
BANGALORE CITY, DECREEING THE SUIT FOR POSSESSION AND
RECOVERY OF ARREARS OF RENT.


IN R.F.A.NO. 1014/2010

BETWEEN:
M/S. SAMYUKTHA COMPUTER SERVICES PVT. LTD
A COMPANY INCORPORATED UNDER THE
                              -4-
                                            NC: 2025:KHC:53966
                                       RFA No. 1013 of 2010
                                   C/W RFA No. 1004 of 2010
                                       RFA No. 1014 of 2010
HC-KAR



PROVISIONS OF THE COMPANIES ACT 1956,
HAVING ITS REGISTERED OFFICE AT NO.6-C,
6TH FLOOR, CHITRAPURA BHAVAN, 15TH CROSS,
8TH MAIN MALLESHWARAM, BANGALORE-55
REPRESENTED BY ITS CHAIRPERSON
SMT. SHOBHANA S. RAO., MAJOR
WIFE OF SRI. J.S. RAO
PRESENTLY RESIDENT OF
NO.803, SHRI CHITRAPURA HOUSING
SOCIETY, 15TH CROSS, MALLESHWARAM,
BANGALORE - 55
                                                    ... APPELLANT
(BY SRI. D.R. RAVI SHANKAR, SR. ADVOCATE FOR
   SRI. HARISH KUMAR C, ADVOCATE A/W
   SRI. ACHINTH A. SARVESH, ADVOCATE AND
   SRI. RISHI .S. CHUGH, ADVOCATE)

AND:

1. M/S. SHRI CHITRAPUR MATH
   132, 15TH CROSS, MALLESHWARAM,
   BANGALORE - 55, A PUBLIC TRUST
   REGISTERED UNDER THE PROVISIONS
   OF THE BOMBAY PUBLIC TRUSTS ACT,
   REPRESENTED STANDING COMMITTEE,
   SRI. N. MURALIDHAR

                                       ... RESPONDENT
(BY SRI. SRIDHAR PRABHU, ADVOCATE FOR R1)

       THIS R.F.A. IS FILED UNDER SECTION 96 OF CPC AGAINST
THE    JUDGMENT   AND   DECREE   DATED:26.02.2010    PASSED   IN
O.S.7777/1998 ON THE FILE OF THE XIV ADDL. CITY CIVIL JUDGE,
BANGALORE CITY, DECREEING THE SUIT FOR POSSESSION AND
RECOVERY OF ARREARS OF RENT.


       THESE R.F.AS. HAVING BEEN HEARD AND RESERVED FOR
JUDGMENT ON 19.11.2025 COMING ON FOR PRONOUNCEMENT OF
ORDERS THIS DAY, THE COURT DELIVERED THE FOLLOWING:
                                 -5-
                                                  NC: 2025:KHC:53966
                                          RFA No. 1013 of 2010
                                      C/W RFA No. 1004 of 2010
                                          RFA No. 1014 of 2010
HC-KAR



                  CAV COMMON JUDGMENT

      The appellant in these appeals being defendant No.1 in

OS.Nos.7776/1998, 7775/1998 and 7777/1998 on the file of

the   learned   XIV   Additional   City   Civil    Judge,    Bengaluru

(hereinafter referred as to 'the Trial Court' for short), is

impugning   the   judgment     and    decree      dated     26.02.2010,

decreeing the suit of the plaintiff for possession and for arrears

of rent and directing defendant No.1 to vacate the premises

and to hand over the vacant possession to the plaintiff within

four months from the date of judgment and also to pay the

arrears of rent and continue to pay the periodical rent.


      2.    For the sake of convenience, the parties shall be

referred to as per their rank and status before the Trial Court.


      3.    Brief facts of the case are that, the plaintiff filed the

suit OS.No.7776/1998 before the Trial Court against the

defendants seeking vacant possession of Schedule-B property

and for arrears of rent and other dues i.e., a sum of

Rs.58,772/- with interest at 18% per annum till realisation and

also to pay periodical rent during the pendency of suit.

Schedule-B attached to the plaint describes 1,870 sq.feet of
                                 -6-
                                               NC: 2025:KHC:53966
                                            RFA No. 1013 of 2010
                                        C/W RFA No. 1004 of 2010
                                            RFA No. 1014 of 2010
HC-KAR



office space identified as No.6-C on the 6th floor of the multi

storied    building,   Chitrapurbavan    situated   at   No.68   (old

No.742), 8th Main Road, Malleshwaram (hereinafter referred to

as 'the schedule property'). Schedule-A attached to the plaint

describes the entire piece and parcel of their land, bearing

Corporation No.68 (old No.742) situated at 15th cross of which

Schedule-B property is a portion.


      4.     It is the contention of the plaintiff that it is a

Charitable Institution as defined under Hindu Charitable and

Endowments Act. It is a Public Religious Trust registered under

the provisions of Bombay Public Trust Act, having its Central

Office at Shiralikkanara, Uttar Kannada District and it also has a

branch at Bengaluru. The plaint is signed by the authorized

signatory.


      5.     It is stated that the provisions of Karnataka Rent

Control Act is not applicable to the premises as the plaintiff is a

Charitable Trust. Defendant is a Private Limited Company

incorporated under Company Act, 1956, of which, Smt.Shobana

Rao is the Managing Director and is representing the Company.
                                  -7-
                                              NC: 2025:KHC:53966
                                           RFA No. 1013 of 2010
                                       C/W RFA No. 1004 of 2010
                                           RFA No. 1014 of 2010
HC-KAR



     6.      The plaintiff contended that it is the absolute owner

in possession of Schedule-A property. During 1980, the plaintiff

formed a scheme for construction of commercial complex in the

portion of property, comprising of office premises and parking

space.    Accordingly,   the   construction   was   completed   on

Schedule-A.


     7.      Defendant was intending to open an office at

Bengaluru and approached the plaintiff for providing the office

space. The plaintiff agreed for the same. A lease deed dated

19.03.1991 was entered into between the plaintiff and the

defendant creating a lease for a period of 45 years in respect of

Schedule-B property. As per the terms of lease, defendant was

to pay an advance amount of Rs.4,57,500/- at the rate of

Rs.250/- per Sq.ft, being interest free advance, which is not

refundable on expiry of the lease period. Defendant agreed to

pay rent at the rate of Rs.1.20/- per Sq.ft, totaling to

Rs.2,244/- per annum. Defendant agreed to pay the same,

quarterly in advance amounting to Rs.561/- per quarter. There

was an agreement to increase the rate of rent by 10% once in

five years. If the defendant commits default in payment of rent
                                  -8-
                                             NC: 2025:KHC:53966
                                           RFA No. 1013 of 2010
                                       C/W RFA No. 1004 of 2010
                                           RFA No. 1014 of 2010
 HC-KAR



for over six months, the plaintiff is entitled to re-enter the

premises and the defendant was duty bound to hand over the

possession of the premises.


      8.    It is contented by the plaintiff that as per clause 4

of part-B of the lease deed, the defendant was also liable to

pay maintenance and service charges for every month as

computed in respect of the leased premises. The failure on the

part of the defendant to pay such charges within the end of

calendar month would attract penal interest at 15% per annum

and he is also liable for eviction.


      9.    It is contented that the defendant is a chronic

defaulter in payment of rent and maintenance charges right

from the beginning. As on 31.08.1998, the defendant was in

arrears of a sum of Rs.58,772/-. The plaintiff made repeated

requests to pay the arrears and to pay the rent regularly. The

defendant vide its letters dated 31.12.1997 - Ex.P10 and

09.01.1998 - Ex.P12 while admitting that there are arrears of

rent and other dues, promised to pay all the arrears in monthly

instalments of Rs.20,000/- each. But the defendant has not

made any payment pursuant to the promise made.
                                -9-
                                             NC: 2025:KHC:53966
                                         RFA No. 1013 of 2010
                                     C/W RFA No. 1004 of 2010
                                         RFA No. 1014 of 2010
HC-KAR



     10.    The plaintiff contended that the defendant started

showing hostile attitude without paying the arrears, and

therefore, the plaintiff got issued the legal notice dated

10.06.1998 - Ex.P17, terminating the lease, demanding         the

arrears of rent, and seeking delivery of vacant possession of

Schedule-B property. The said notice was served on the

defendant on 12.06.1998. The defendant has neither replied

nor complied with the demands made therein. Therefore, the

plaintiff filed the suit for possession, arrears of rent and other

dues. During pendency of this suit, M/s Orchidsoft India Private

Limited is impleaded as defendant No.2.


     11.    Defendant No.1 appeared before the Trial Court and

filed the written statement admitting that it has entered into a

lease agreement with the plaintiff under the lease deed dated

19.03.1991 in respect of Schedule-B property for a period of 45

years. The rate of rent and other terms as stated by the

plaintiff is also admitted. It is contented that as per the terms

of lease deed, which was for a period from 12.10.1988 to

11.10.2033, the lessee was given an option for extension of

period for another 45 years, subject to the terms and
                               - 10 -
                                             NC: 2025:KHC:53966
                                           RFA No. 1013 of 2010
                                       C/W RFA No. 1004 of 2010
                                           RFA No. 1014 of 2010
 HC-KAR



conditions mutually agreeable within one year prior to expiry of

the lease, subject to executing a fresh lease deed. Defendant

admitted that, in case of failure to pay the rent along with

interest as agreed, the lesser is entitled to terminate the lease

and exercise the right of re-entry. It is contented that the

defendant has paid rent of Rs.16,572/- as part payment

through     cheque   dated   25.05.1996     and   the   same   is

acknowledged by the plaintiff. Therefore, it is contented that

the averments made in the plaint that the defendant has not

made any payment towards rent is denied.


      12.    It is contented that one Shri. J.S. Rao, the

Managing Director of defendant - Company was associated with

the Mutt since 1979 in both housing and commercial complex of

Chitrapur Mutt. He was the retired Commissioner of Income

Tax Department and he was the brain behind various projects

undertaken by the plaintiff. Therefore, it is contented that the

defendant - Company is not only a lessee, but also part of the

plaintiff's Mutt.


      13.    The defendant admitted that as per clause 4 of

part-B of the lease agreement, he is liable to discharge all
                                - 11 -
                                              NC: 2025:KHC:53966
                                            RFA No. 1013 of 2010
                                        C/W RFA No. 1004 of 2010
                                            RFA No. 1014 of 2010
HC-KAR



cesses, taxes, outgoings such as electrical, water and sanitation

charges, expenses of routine maintenance including painting,

whitewashing, lift, lighting and other items of common services,

or repairs or renewals of proportional taxes or any other taxes,

that may be levied from the Government or local authority, and

contented that the defendant is maintaining the schedule

property and paying all the dues promptly, as per the lease

agreement.


     14.     The defendant admitted that, he is liable to pay the

maintenance of the complex as regards to common utility

services. However, he contends that there are in all 30 lessees

of which, the defendant is occupying only one portion.

Therefore, the monthly maintenance amount will have to be

shared by all the 30 lessees. It shall be calculated on actual

expenditure incurred. The plaintiff has to give the account as to

the actual expenditure incurred towards maintenance. He has

not given accounts with regard to the same. Under such

circumstances, the contention of the plaintiff that the defendant

is due to a sum of Rs.1,06,671/- is denied. As regards arrears

of maintenance as contented by the plaintiff, it is contented
                                 - 12 -
                                               NC: 2025:KHC:53966
                                             RFA No. 1013 of 2010
                                         C/W RFA No. 1004 of 2010
                                             RFA No. 1014 of 2010
 HC-KAR



that the defendant is maintaining his portion of the premises by

paying all charges. Therefore, the claim of the plaintiff towards

arrears of maintenance is totally arbitrary and baseless.


      15.   The defendant has denied the authority of the Vice-

President of the Standing Committee to file and maintain the

suit. The defendant contended that, he is liable to pay rent of

Rs.443/- per quarter which is less than Rs.500/- and therefore,

the Trial Court has no jurisdiction to entertain the suit. It is also

contented that the statutory notice as required under Section

106 of the Transfer of Property Act, was not issued. Hence, the

suit is not maintainable. Therefore, the defendant prayed for

dismissal of the suit.


      16.   Defendant No.2 also filed a written statement

contending that the suit against it is not maintainable, as no

relief is claimed against it. Pursuant to an advertisement in an

English daily newspaper, defendant No.2 had approached

defendant No.1 seeking tenancy in respect of Schedule-B

property. A lease deed dated 05.02.2004 was executed and

defendant No.2 paid the sum of Rs.3,00,000/- as refundable

interest free deposit and agreed to pay rent at the rate of Rs.15
                                 - 13 -
                                                  NC: 2025:KHC:53966
                                             RFA No. 1013 of 2010
                                         C/W RFA No. 1004 of 2010
                                             RFA No. 1014 of 2010
 HC-KAR



per Sq.ft., The lease period was for 33 months.            Defendant

No.2 paid the rent to defendant No.1 promptly. It is also

contented that after the lease period, defendant No.2 vacated

and handed over the possession of the lease schedule property

to defendant No.1 on 31.10.2006. Therefore, prayed for

dismissal of the suit against it.


      17.   On the basis of these pleadings, the Trial Court

framed the following issues:

            "1) Whether Sri. N Muralidhar is competent to file
       this suit on behalf of Shri.Chitrapur Math, Bangalore?

            2) Whether the plaintiff proves that the defendants
       breached the terms of lease agreement?

            3) Whether the plaintiff proves that the defendant
       is in arrears of rent and other dues amounting to
       Rs.528,772/- as on the date of the suit?

            4) Whether the plaintiff proves that it terminated
       that tenancy of the defence in accordance with law?

            5) Whether the suit is barred under Section 21 of
       Rent Control Act?

            6) What decree or order?"



      18.    The plaintiff examined PW.1 and got marked

Exs.P1 to 19 in support of its his contention. Defendants
                                 - 14 -
                                                 NC: 2025:KHC:53966
                                             RFA No. 1013 of 2010
                                         C/W RFA No. 1004 of 2010
                                             RFA No. 1014 of 2010
HC-KAR



examined DWs.1 and 2 and got marked Exs.D1 to 95 in support

of their defence. The Trial Court after taking into consideration

all these materials on record, answered issue Nos.1 to 5 in the

affirmative and decreed the suit of the plaintiff as prayed for,

directing defendant No.1 to vacate Schedule-B premises and

handover the vacant premises to the plaintiff within four

months from the date of judgment and also to pay arrears of

rent upto date, while dismissing the suit against defendant

No.2.


        19.   Being aggrieved by the same, defendant No.1 has

preferred RFA.No.1013/2010.


        20.   The   plaintiff   has      filed   similar   suits   in

OS.Nos.7775/1998 and 7777/1998 in respect of two other

premises which are described in Schedule-B, referring to the

lease deed with similar terms and seeking vacant possession

and arrears of rent from the defendant.


        21.   The defendant has appeared before the Trial Court

and filed written statements taking similar defence. The Trial

Court framed similar issues and after referring to the oral and

documentary evidence led by the parties, proceeded to pass
                                     - 15 -
                                                   NC: 2025:KHC:53966
                                                 RFA No. 1013 of 2010
                                             C/W RFA No. 1004 of 2010
                                                 RFA No. 1014 of 2010
 HC-KAR



the   impugned           judgments,      which    are   challenged    in

RFA.Nos.1004/2010 and 1014/2010.


      22.       Since the contentions of parties in all these suits

and the appeals are one and the same and the parties are also

common, all the three appeals are taken up for common

discussion.


      23.       Heard Sri. Sridhar Prabhu, learned counsel for the

respondent.        Perused the materials including the Trial Court

records.


      24.       Learned advocate on record for the appellant even

though present before the Court has not addressed his

arguments inspite of granting sufficient opportunity. However,

finally he requested the Court to proceed with the matter with

liberty    to    file   written   submissions.    Accordingly,   written

arguments of the appellant with list of authorities is filed.


      25.       Learned counsel for the appellant filed the written

submission admitting execution of three lease deeds in respect

of the premises which are the subject matter of three suits

before the Trial Court.           By re-iterating the terms of lease
                                 - 16 -
                                                NC: 2025:KHC:53966
                                             RFA No. 1013 of 2010
                                         C/W RFA No. 1004 of 2010
                                             RFA No. 1014 of 2010
 HC-KAR



agreement, he contended that the claim of the plaintiff

regarding arrears of rent and maintenance is baseless.            It is

contended that when the arrears of maintenance are not

calculated or apportioned by the plaintiff, he was not entitled

for any such relief.


      26.    Learned advocate has highlighted the amount that

was due towards rent and contended that the defendant had

paid a sum of Rs.2,66,906/- where the amount payable

towards rent was only Rs.46,220/-. Therefore, it is contended

that since the defendant has paid the excess amount towards

rent, the plaintiff is not entitled for any relief. It is re-iterated

that the plaintiff without computation of amount towards

maintenance could not have claimed the same from the

defendant.    According to the defendant, the plaintiff has levied

the maintenance charges arbitrarily and thus he is not entitled

for the same.    It is also contended that the plaintiff has not

formed an 'association of lessees' to claim maintenance which

disentitles him from claiming any amount towards the same.


      27.    Learned   advocate     contended   that   as   per    the

calculation made in the written arguments, no amount is due
                                - 17 -
                                              NC: 2025:KHC:53966
                                            RFA No. 1013 of 2010
                                        C/W RFA No. 1004 of 2010
                                            RFA No. 1014 of 2010
 HC-KAR



towards rent and the plaintiff has not claimed the maintenance

on any specific grounds.     He refers to various clauses in the

documents that are exhibited on his behalf to deny the claim of

the plaintiff.   It is contended that the Trial Court and First

Appellate Court have not taken into consideration the oral and

documentary evidence placed on record in a proper perspective

and thus arrived at a wrong conclusion. Hence, prays for

allowing the appeals in the interest of justice.


      28.   Learned counsel for the respondent - plaintiff

opposing the appeals contended that the three premises

described in the plaint before the Trial Court were leased in

favour of the defendant, subject to the terms of lease deed.

Defendant in categorical terms admitted the ownership and

jural relationship between plaintiff and itself. The defendant has

also admitted that there are arrears of rent and issuance of

notice for termination of tenancy. The contention of the

defendant that he has maintained his portion of the premises

and not liable to pay the maintenance charges cannot be

accepted for the simple reason that, he himself admits that he
                                  - 18 -
                                                NC: 2025:KHC:53966
                                              RFA No. 1013 of 2010
                                          C/W RFA No. 1004 of 2010
                                              RFA No. 1014 of 2010
HC-KAR



is liable to contribute the maintenance of common area and

common amenities enjoyed by him.


     29.     Learned counsel further contended that the lease

deed dated 19.03.1991 is an admitted document and it is

marked as Ex.P18. This lease deed is signed by Sri.Muralidhar

the Vice -President of the Standing Committee. When said

Sri.Muralidhar in his capacity as Vice-President of Standing

Committee signed the lease deed Ex.P18, the defendant could

not have questioned his authority to sign the plaint. The other

defence taken by the defendant are baseless and they are

against the terms of lease deed, which is an admitted

document.


     30.     Learned counsel also contended that the defendant

had written various letters addressed to Sri.Muralidhar, either

seeking indulgence by granting time for payment of arrears of

rent and also seeking permission to sublet the premises. Under

such circumstances, the defendant could not have disputed his

authority.


     31.     Learned   counsel    further    contended   that   when

defendant categorically admitted that, there are arrears of rent
                                - 19 -
                                              NC: 2025:KHC:53966
                                            RFA No. 1013 of 2010
                                        C/W RFA No. 1004 of 2010
                                            RFA No. 1014 of 2010
 HC-KAR



and maintenance charges and he defaulted in complying with

the terms of lease deed, he is liable for eviction. He further

contended that even though defendant No.2 is impleaded

contending that defendant No.1 has sublet the premises in its

favour, the Trial Court formed an opinion that such subletting

was after the termination of lease and the said finding is not

challenged by the plaintiff.


      32.   Learned counsel further contended that Ex.P11 is

the letter which proves that the cheque referred to by

defendant No.1 in the written statement was dishonored.

Ex.P15 is the letter written by defendant No.1 admitting the

arrears of rent, various other letters i.e., Exs.P10 to 12, 14 to

16 were also written by him and none of these documents are

disputed. Exs.P7 and 8 are the statement of bills. Ex.P9 is the

ledger extract. Ex.P17 is the notice addressed to defendant

No.1. When the defendant categorically admits violation of the

terms of lease deed, he cannot be permitted to squat over the

property. The Trial Court after appreciation of the materials on

record, arrived at a right conclusion. Therefore, there are no
                                     - 20 -
                                                     NC: 2025:KHC:53966
                                                 RFA No. 1013 of 2010
                                             C/W RFA No. 1004 of 2010
                                                 RFA No. 1014 of 2010
HC-KAR



grounds to entertain the appeal. Accordingly, he prays for

dismissal of the appeals.


      33.     In light of the rival contentions taken by both the

parties, the point that would arise for my consideration is:


             "Whether     the   impugned     judgment   and   decree
      passed by the Trial Court suffers from perversity or
      illegality and calls for interference by this Court?"



      My answer to the above point in the 'Negative' for the

following:


                                    REASONS


      34.     The       plaintiff   had      filed   three    suits    i.e.,

OS.Nos.7775/1998, 7776/1998 and 7777/1998 against the

defendant for possession and for arrears of rent. The defendant

filed the written statement admitting the relationship between

the parties. It is also admitted that he has entered into a lease

deed dated 19.03.1991 in respect of the scheduled property for

a period of 45 years, agreeing to pay the rent and maintenance

charges. He also admits that on his failure to pay the rent, he

was liable to pay interest.
                                  - 21 -
                                                    NC: 2025:KHC:53966
                                               RFA No. 1013 of 2010
                                           C/W RFA No. 1004 of 2010
                                               RFA No. 1014 of 2010
 HC-KAR



       35.    The defendant has denied the authority of Vice-

President who signed the plaint and filed the suit. Interestingly,

the defendant has issued several letters addressed to the very

same      Vice-President.   Exs.P10       to   16   are   various   letters

produced by the plaintiff which were written by the defendant.

When the defendant admits that he was tenant under the

plaintiff who executed the lease deed as per Ex.P18, which was

signed by N Muralidhar, who was none other than the Vice-

President of the Mutt, who signed the plaint representing the

Mutt, the defendant could not have taken a defence denying

the authority of the very same N Muralidhar to represent the

Mutt while filing the suit. This shows again the conduct of

defendant in taking untenable defence only with an intention to

deny the rightful claim of the plaintiff and to squat over the

property indefinitely.


       36.    The plaintiff examined PW.1 as its witness. He was

cross-examined at length on four different dates of hearing. But

nothing has been elicited from the witness. On the other hand,

it is suggested to the witness that, N Muralidhar, who signed

the plaint and represented the Mutt was in-charge of the
                                - 22 -
                                                   NC: 2025:KHC:53966
                                             RFA No. 1013 of 2010
                                         C/W RFA No. 1004 of 2010
                                             RFA No. 1014 of 2010
HC-KAR



administration of Bengaluru Mutt. This suggestion was admitted

by PW.1. It is also suggested to PW.1 that Ex.P1 - Power of

Attorney was executed by the Mutt in favour of PW.1, and the

said N Muralidhar, who represented the Mutt. Therefore, it is

clear that the defendant is inconsistent in taking his defence, as

in the written statement he denies the authority of N

Muralidhar to represent the Mutt. But while cross-examining

PW.1, he categorically admits his authority. The letters Exs.P10

to 16 written by defendant to the plaintiff discloses that, he is

not in fact disputing the authority of N Muralidhar, who signed

the plaint. The question arises as to why the defendant is

taking such inconsistent plea. It is obviously with an intention

to drag on the matter and to hoodwink the Court.


     37.    Ex.P1 is the Special Power of Attorney executed the

Matadhipathi of the Mutt in favour of in favour of N.Muralidhar,

the Vice-President and PW.1 - Suresh K Savanal to represent

the Mutt in the suits that were filed before the Trial Court by

examining himself as PW.1.


     38.    A strange contention was taken in the written

statement   that   the   Managing       Director   of   the   defendant
                                     - 23 -
                                                        NC: 2025:KHC:53966
                                                  RFA No. 1013 of 2010
                                              C/W RFA No. 1004 of 2010
                                                  RFA No. 1014 of 2010
HC-KAR



Company was associated with him since 1979 and he was the

brain behind various projects and hence the defendant was not

a lessee, but he was part of plaintiff's Mutt. When defendant

categorically    admits    execution         of   the   lease   deed   dated

19.03.1991 in respect of the schedule property by agreeing to

pay the rent and the maintenance charges, this contention

taken by the defendant cannot be accepted even for a moment.

That shows the conduct of the defendant in disowning its

liability to pay the rent as well as the maintenance charges.

Such contention taken by the defendant assumes importance in

the light of the contention taken by the plaintiff that the

defendant was in arrears of rent. It is pertinent to note that the

defendant   in    the     written     statement         while   categorically

admitting the lease deed even refers to Clause 'B' (4) where he

was liable to discharge various payments including the routine

maintenance charges towards painting, white washing, lift,

lighting and towards common service etc,.


      39.   Even though, it is contented by the defendant that

he was not in arrears of either rent or maintenance, it is his

specific contention that he is maintaining the schedule property
                                - 24 -
                                               NC: 2025:KHC:53966
                                            RFA No. 1013 of 2010
                                        C/W RFA No. 1004 of 2010
                                            RFA No. 1014 of 2010
HC-KAR



which is in his actual possession. It is not the contention of the

defendant he has paid the maintenance towards common area

including the lift and electricity charges. But on the other hand,

it is his contention that the plaintiff should have given an

account of actual expenditure by producing the documents and

dividing the total expenses incurred by 30 lessees, and then

only   the   defendant   was     liable   to   pay   the   amount.

Unfortunately, that was not the term of lease deed agreed

between the parties. On the other hand, the defendant

categorically undertook to pay the maintenance charges as

demanded by the plaintiff.


       40.   Interestingly, the defendant has never raised any

dispute calling upon the plaintiff to give account of the

maintenance charges demanded by him. On the other hand, he

kept quiet without paying the maintenance charges, which

shows the conduct of the defendant only to deny legal right of

the plaintiff, who is required to maintain the common area by

paying electricity, water charges, maintenance of lift, white

wash and keep the premises in a habitable condition. Such

claim made by the plaintiff cannot be termed as either illegal or
                               - 25 -
                                             NC: 2025:KHC:53966
                                           RFA No. 1013 of 2010
                                       C/W RFA No. 1004 of 2010
                                           RFA No. 1014 of 2010
HC-KAR



baseless, when the defendant has never raised any dispute by

issuing notice to the plaintiff, calling upon him to explain the

basis for such claim of maintenance. When the defendant

agreed to pay the maintenance charges as per the terms of

lease deed, he is estopped from taking up untenable defence in

the written statement.


     41.   It is pertinent to note that Exs.P7 and 8 are the bills

sent by the plaintiff. Ex.P9 is the ledger extract. None of these

documents were disputed by the defendant regarding the

outstanding dues of Rs.58,772/- that was payable by the

defendant till the end of December, 1998.


     42.   A strange defence was taken by the defendant that

he is maintaining his portion of the building i.e., the schedule

premises and therefore, he is not liable to pay any other

amount. This contention is against the terms of lease deed -

Ex.P18. Moreover, admittedly, the legal notice as per Ex.P17

was issued to the defendant, but there is no reply to the same.


     43.   It is pertinent to note that the defendant examined

one J.S Rao as DW.1 and filed the affidavit in lieu of

examination-in-chief which runs into 31 pages. Many irrelevant
                                - 26 -
                                                 NC: 2025:KHC:53966
                                            RFA No. 1013 of 2010
                                        C/W RFA No. 1004 of 2010
                                            RFA No. 1014 of 2010
HC-KAR



facts are deposed in this affidavit which has no                basis

whatsoever. The contentions which were never taken by the

defendant in the written statement were stated in the affidavit,

which cannot be taken into consideration for any reason.


      44.   During cross-examination of DW.1, he states that

he had paid the maintenance charges under protest, as the

details of maintenance charges were not provided by the

plaintiff. But he had not called upon the plaintiff to furnish such

details, and he has also not produced any material to show that

he has paid the maintenance charges under protest or that, he

has raised objection in that regard with the plaintiff. When

DW.1 was further cross-examined about the letters, he is said

to have written to the plaintiff by raising objections. He

categorically stated that "I am not finding any letters written by

me objecting the plaintiff's claim". This again shows the

conduct of the defendant in raising baseless and false defenses.

The witness further categorically admits that, he had not paid

the amount as claimed by the plaintiff. Witness pleads his

ignorance as to what was the amount that was paid by him

towards maintenance. Even though            he    states that   such
                               - 27 -
                                             NC: 2025:KHC:53966
                                           RFA No. 1013 of 2010
                                       C/W RFA No. 1004 of 2010
                                           RFA No. 1014 of 2010
HC-KAR



payments were referred to in his various letters, he failed to

identify any of the letters that are produced before the Court.

The cross-examination of this witness discloses that even

though he claims payment of the rent and the maintenance

upto date, the witness was unable to lay his hands on any of

the documents produced by him to substantiate his contention.


     45.   It is pertinent to note that the defendant has taken

a contention that he had issued few cheques to the plaintiff

towards arrears of rent and maintenance. During cross-

examination, he categorically admits that two such cheques

issued by him were subsequently withdrawn. He admits the

letter Exs.P10 and 12 written by him to the plaintiff. It is the

specific contention of the plaintiff that even after Ex.P10, the

defendant has not paid any amount. Even though, such

suggestion is denied by DW.1, no materials are placed before

the Court to substantiate his contention regarding payment of

the arrears of rent and maintenance.


     46.   The plaintiff produced Ex.P9 copy of the ledger

extract to show the arrears of maintenance charges that is due

from the defendant. They also produced Exs.P7 and 8 to
                               - 28 -
                                               NC: 2025:KHC:53966
                                            RFA No. 1013 of 2010
                                        C/W RFA No. 1004 of 2010
                                            RFA No. 1014 of 2010
HC-KAR



substantiate   their   contention      regarding   the   arrears   of

maintenance from the defendant. These documents were never

disputed by the defendants while cross examining PW.1. Ex.P10

is the letter addressed by the defendant to the Chairman of the

plaintiff's Mutt. There is reference to the letter written by N

Muralidhar and also the telephonic discussions held by the

defendant with the said N Muralidhar, who is none other than

the person who signed the plaint. As per letter dated

31.12.1997 the defendant offering to pay monthly instalment of

Rs.10,000/- for January, 1998, Rs.20,000/- for February, 1998

and so on and requesting the plaintiff Mutt to treat cheque

No.217157 dated 15.07.1987 for Rs.19,235/- as cancelled and

to return back the same. Ex.P12 is again the letter written by

the defendant to the plaintiff regarding payment due to the

plaintiff towards maintenance charges, where the defendant

has offered to pay Rs.20,000/- by 17.01.1998 towards the

outstanding dues against return of the cheque referred to

above and undertaking to pay every month Rs.20,000/-

towards the arrears. There is again a request to cancel the two

post-dated cheques issued in favour of the plaintiff, with a
                                 - 29 -
                                                   NC: 2025:KHC:53966
                                              RFA No. 1013 of 2010
                                          C/W RFA No. 1004 of 2010
                                              RFA No. 1014 of 2010
HC-KAR



request not to present the same for encashment, as there is no

sufficient funds in the Bank to honour the cheque.


       47.   It is contented that the defendant had issued a

cheque for Rs.16,572/- dated 25.05.1996. According to the

learned counsel for the plaintiff, the cheque was dishonored

and returned. Ex.P11 is the document produced by the plaintiff

to evidence that the cheque issued by the defendant towards

payment of arrears of rent was not honored. It is not the

contention of the defendant that even thereafter, he paid the

amount towards arrears of rent.


       48.   Ex.P11 is the letter dated 02.01.1998 address to

the Mutt, regarding the payment that is due to the plaintiff,

requesting for grant of some more time to make payment of

Rs.19,235/- covered under the cheque referred to above, again

promising to pay the amount in instalments and informing that

they   are   making   efforts   to       raise   funds   from   financial

institutions. Ex.P13 is the letter addressed by the plaintiff to

the defendant dated 04.01.1994 informing it that legal notice

was issued on 05.05.1993 asking to pay the arrears of rent and

maintenance charges and also stating that only Rs.16,703/-
                                   - 30 -
                                                  NC: 2025:KHC:53966
                                               RFA No. 1013 of 2010
                                           C/W RFA No. 1004 of 2010
                                               RFA No. 1014 of 2010
HC-KAR



was paid by the defendant. There is reference to several

assurances given by the defendant and highlighting that an

amount of Rs.60,194.90/- was due i.e., Rs.9,147.54/- towards

the arrears of rent and Rs.51,047.36/- towards maintenance

charges. Ex.P14 is one more notice issued by the plaintiff to the

defendant dated 25.01.1997, again there is reference to

arrears of rent and maintenance charges as agreed under the

lease deed and asking the defendant to quit and vacate the

schedule premises on his failure to pay the rent as well as the

arrears of maintenance. Ex.P15 is the reply given by the

defendant to the plaintiff dated 13.06.1997 again assuring to

settle all the outstanding arrears and also referring to issuance

of post-dated cheques to settle all dues and requesting to

withdraw the quit notice. Ex.P17 is the notice to quit dated

10.06.1998 issued by the plaintiff to the defendant. Again

referring to pay arrears of rent and maintenance and asking the

defendant to vacate the premises by terminating his tenancy.


     49.    Ex.P18 is the copy of lease deed dated 19.03.1991

entered    into   between   the      plaintiff   and   the   defendant.

Interestingly, the plaintiff's Mutt was represented by one Sri. M
                               - 31 -
                                             NC: 2025:KHC:53966
                                           RFA No. 1013 of 2010
                                       C/W RFA No. 1004 of 2010
                                           RFA No. 1014 of 2010
HC-KAR



Umanath    Rao,   Chairman   of    Sub-Committee    of   Standing

Committee and the very same N. Muralidhar, the member of

Sub-Committee of the Standing committee, who is signatory to

the plaint. This document is an admitted document and the

defendant is bound by the terms of lease deed. As per Clause-

4 of the lease deed, the defendant has agreed to pay and

discharge all the cesses, taxes, outgoings such as electrical,

water and sanitation charges, expenses of routine maintenance

including painting, white washing, lift, lighting and other items

of common services, repairs, renewals, professional taxes or

any of other taxes that may be levied resulting from the use of

the premises. Defendant has agreed to pay maintenance and

service charges etc., promptly on the due date that is before

the end of the calendar month and agreed to pay penal interest

at 15% per annum on the amount that was kept due.


     50.   When defendant in unequivocal terms agreed to pay

the maintenance apart from the rent, he cannot be permitted

to raise untenable defence, that too, when under various letters

referred to above, he unconditionally undertook to pay such

arrears. The letters also disclose that the defendant had issued
                                 - 32 -
                                                  NC: 2025:KHC:53966
                                             RFA No. 1013 of 2010
                                         C/W RFA No. 1004 of 2010
                                             RFA No. 1014 of 2010
HC-KAR



cheques     towards   payment    of      the   arrears   of   rent   and

maintenance, but later requested not to present the same for

encashment and had requested to return the same.


      51.    Even though, the defendants examined DWs.1 and

2 and got marked Exs.D1 to 95, learned counsel for the

appellant has not drawn the attention of the Court to any of

these documents in support of his contention, highlighting as to

why those documents were relied on by the defendants.


      52.    Even though, learned counsel to the appellant has

never addressed his arguments and sought for permission to

file his written submission and has filed a detailed submission

running into several pages, a strange contention is taken by the

appellants that the appellants have already paid the amount in

excess of the amount stipulated in the lease dead to the

plaintiff and contended that there is no basis for the plaintiff to

claim the maintenance charges on the ground that lease deed

Ex.P18 do not contain any such provision for computation of

the maintenance.


      53.    I have referred to various letters written by the

defendant addressed to the plaintiff promising to pay the
                                 - 33 -
                                                  NC: 2025:KHC:53966
                                             RFA No. 1013 of 2010
                                         C/W RFA No. 1004 of 2010
                                             RFA No. 1014 of 2010
HC-KAR



amount that was due, including the maintenance charges and

issuance of cheques, and withdrawing the same as there was

no balance in the bank account. But the defendant has never

raised a contention that the plaintiff has to compute the

maintenance charges that is payable by the defendant in a

particular manner. It is only when the suit is filed, such

contention was taken by the defendant, which cannot be

entertained.   If at all, it was the contention of the defendant

that the plaintiff is levying maintenance charges arbitrarily, it

could have been mentioned in any of the correspondences

referred to above. There is no explanation by the defendant as

to why for such a long period he has not demanded the plaintiff

to give accounts of such maintenance charges in any of the

correspondences,     but   he      requested       the    plaintiff   to

accommodate to pay the maintenance charges in instalments.


     54.    The defendant has contended that the plaintiff

deliberately failed to form an association and unilaterally levied

the maintenance charges without providing any basis. Even

though,    PW.1   was   cross-examined       in    that   regard,     he

categorically stated that it was the duty of the lessees to form
                                      - 34 -
                                                    NC: 2025:KHC:53966
                                                  RFA No. 1013 of 2010
                                              C/W RFA No. 1004 of 2010
                                                  RFA No. 1014 of 2010
    HC-KAR



an association which they have not made. On the other hand,

the maintenance charges for the common area was borne by

the plaintiff.


          55.     Admittedly, there were common areas referred to in

Clause-4 of the lease deed - Ex.P18 for which the defendant

agreed to pay the maintenance charges as referred to above.

The lease deed does not mandate the plaintiff to form an

association or to provide account of the maintenance charges

to      the     defendant,    even   otherwise    the   defendant   never

demanded the plaintiff either to form such an association or to

provide the accounts. Under such circumstances, the contention

raised by the defendant in the written submission cannot be

accepted. The defence taken by the defendant in the written

submission is not supported either by oral or documentary

evidence.


          56.     Learned counsel for the appellant places reliance on

the decision in Charanjit Singh Vs Kehar Singh1, to contend

that the admissions will have to be unambiguous, clear and

unconditional. The admission of facts is to be very clear from


1
    2006 SCC Online Del 578
                                   - 35 -
                                                 NC: 2025:KHC:53966
                                               RFA No. 1013 of 2010
                                           C/W RFA No. 1004 of 2010
                                               RFA No. 1014 of 2010
    HC-KAR



records. It cannot be left to the interpretative determination by

the Court, unless it is supported by any evidence. This position

of law is very well settled and the same cannot be disputed.


          57.     He also referred to the decision in Chandradhar

Goswami and others            Vs Gauhati Bank Ltd.,2 to contend

that no person can be charged with liability merely on the basis

of entries in books of account, even where such books of

account are kept in the regular course of business. The facts

and circumstances in the said case are entirely different when

compared to the facts of the present case. Here the terms of

agreement between the parties are reduced into writing in the

form of lease agreement.          Execution of lease agreement is

admitted by the defendant.        He has also admitted that he is

liable to pay maintenance to the plaintiff.        Even though, the

defendant has taken a contention that such maintenance was

not quantified or apportioned between other lessees or that the

plaintiff has not formed the 'association of lessees' to enable

them to maintain common area, there are no such terms in the

lease agreement agreed between the parties. The discussions

held above disclose that the defendant has not raised his little
2
    1966 SCC Online SC 255
                                   - 36 -
                                                  NC: 2025:KHC:53966
                                               RFA No. 1013 of 2010
                                           C/W RFA No. 1004 of 2010
                                               RFA No. 1014 of 2010
    HC-KAR



finger requesting the plaintiff to give him the accounts

regarding        maintenance.    Under     such   circumstances,   the

decision relied on cannot be made applicable to the facts in the

present case.


          58.    He also placed reliance on the decision of Hon'ble

Apex Court in Ram Sarup Gupta (Dead) by LRs. Vs Bishun

Narain Inter College and Others3 to contend that once it is

found that inspite of deficiency in pleadings and the parties

knew the case and proceed to trial on those issues by

producing evidence, it would not be open to the parties to raise

the question of absence of pleadings in the appeal. The

pleadings of the parties before the Trial Court are entirely

different from the grounds that are urged by the parties in the

appeal. When the defendant has never raised the plea before

the Trial Court, cannot be permitted to be raise before this

Court in the second appeal.


          59.    He also placed reliance on Smt Sumitra Bai Vs P

Siddesh and another4 in support of his contention that

weakness of the defendant's case would not strengthen the

3
    (1987) 2 SCC 555
4
    ILR 2014 KAR 1311
                                  - 37 -
                                                    NC: 2025:KHC:53966
                                               RFA No. 1013 of 2010
                                           C/W RFA No. 1004 of 2010
                                               RFA No. 1014 of 2010
HC-KAR



plaintiff's case. The plaintiff will have to prove his contention

by placing cogent materials. This position is also not disputed

as the same is well settled.


     60.    In view of the discussions held above, I am of the

opinion that the defendant was in arrears of rent and also in

arrears of maintenance that was payable to the plaintiff, and

moreover his tenancy was terminated by issuing a valid notice

to quit. Therefore, he is liable to be evicted. When admittedly

the defendant is in arrears of rent and maintenance charges, he

has no right to be in possession of the schedule property.


     61.    I have gone through the impugned judgment and

decree   passed   by   the     Trial      Court.   It   has   taken   into

consideration all the materials on record and has arrived at a

right conclusion. I do not find any reason to interfere with the

same. Hence, I answer to the above point in the 'Negative' and

proceed to pass the following:


                               ORDER

The appeal is dismissed with cost.

- 38 -

NC: 2025:KHC:53966

HC-KAR

Registry is directed to send back the Trial Court records

along with copy of this judgment.

Sd/-

(M G UMA) JUDGE

PNV CT:VS

List No.: 1 Sl No.: 25

 
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