Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Haseena vs Syed Peer
2025 Latest Caselaw 1676 Kant

Citation : 2025 Latest Caselaw 1676 Kant
Judgement Date : 25 July, 2025

Karnataka High Court

Smt Haseena vs Syed Peer on 25 July, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                            1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 25TH DAY OF JULY, 2025

                          BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

         HOUSE RENT REV. PETITION NO.2/2021 (EVI)
                           C/W
           HOUSE RENT REV.PETITION NO.3/2021

IN HOUSE RENT REV. PETITION NO.2/2021:

BETWEEN:

SMT. HASEENA,
W/O LATE ATAULLA,
AGED ABOUT 63 YEARS,
R/AT M.K.K.ROAD,
SHIVOMOGGA-577 202.                             ... PETITIONER

              (BY SRI. BALRAJ K.N., ADVOCATE)

AND:

INAYATH,
S/O AMANULLA KHAN,
AGED ABOUT 36 YEARS,
BEEDA SHOP,
R/O M.K.K. CROSS,
SHIVAMOGGA-577 202.                        ... RESPONDENT

              (BY SRI. B.S.PRASAD, ADVOCATE)

     THIS HRRP IS FILED UNDER SECTION 115 OF CPC,
AGAINST THE ORDER DATED 01.06.2020 PASSED IN REVISION
(RENT) NO.3/2019 ON THE FILE OF THE III ADDITIONAL
DISTRICT JUDGE, SHIVAMOGGA, ALLOWING THE PETITION AND
SETTING ASIDE THE ORDER DATED 06.07.2019 PASSED IN
H.R.C.NO.06/2014 ON THE FILE OF THE PRINCIPAL CIVIL JUDGE
                           2



AND JMFC,   SHIVAMOGGA   ALLOWING    THE   PETITION    FOR
EVICTION.

IN HOUSE RENT REV. PETITION NO.3/2021:

BETWEEN:

SMT HASEENA,
W/O LATE ATAULLA,
AGED ABOUT 63 YEARS,
R/AT M.K.K. ROAD,
SHIVAMOGGA-577202.                            ... PETITIONER

            (BY SRI. BALRAJ K.N., ADVOCATE)

AND:

SYED PEER,
S/O GHOUSE,
AGED ABOUT 39 YEARS,
SHAMIYANA EMPLOYEE,
R/O M.K.K. CROSS,
SHIVAMOGGA-577202.                         ... RESPONDENT

            (BY SRI. B.S.PRASAD, ADVOCATE)

     THIS HRRP IS FILED UNDER SECTION 115 OF CPC,
AGAINST THE ORDER DATED 01.06.2020 PASSED IN REVISION
(RENT) NO.4/2019 ON THE FILE OF THE III ADDITIONAL
DISTRICT JUDGE AT SHIVAMOGGA, ALLOWING THE PETITION
FILED UNDER SECTION 46(2) OF KARNATAKA RENT ACT, 1999
AND SETTING ASIDE THE ORDER DATED 06.07.2019 PASSED IN
HRC NO.7/2014 ON THE FILE OF THE PRL. CIVIL JUDGE AND
JMFC AT SHIVAMOGGA, ALLOWING THE PETITION, SUIT FOR
EVICTION.

    THESE PETITIONS HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 11.07.2025, THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:
                                  3



CORAM:     HON'BLE MR. JUSTICE H.P.SANDESH

                           CAV ORDER

      These two petitions are filed against the orders passed in

Revision (Rent) Nos.3/2019 and 4/2019, vide order dated

01.06.2020, on the file of the III Additional District Judge,

Shivamogga, allowing the revision petitions and setting aside the

orders passed by the Trial Court in HRC Nos.6/2014 and 7/2014

dated 06.07.2019, on the file of the Principal Civil Judge and

JMFC, Shivamogga.


      2.      The factual matrix of the case of the petitioner

herein in both the HRC cases is that, the respondents are the

tenants in the respective petition schedule premises and sought

the eviction order praying the Court to direct the respondents to

deliver the vacant possession of the same and also to pay all

arrears of rent and that they have committed default in payment

of rent. It is the case of the petitioner that the petitioner is the

absolute owner of the petition schedule property and the petition

schedule property is required for their bonafide use and

occupation.     The petitioner acquired the petition schedule

property through registered Will dated 16.04.1986 executed by
                                4



the grandmother of the petitioner by name Smt. Sydani Bi W/o

Hayath Sab, who was the absolute owner of the petition

schedule property. It is contended that after the death of the

grandmother and mother of the petitioner, the petitioner became

the absolute owner of the petition schedule property. It is

contended that the respondent is a tenant under the petitioner

on oral agreement and the tenancy between them commences

from 1st of every month on a monthly rent of Rs.300/- during

the period of the deceased mother of the petitioner and

subsequently, it was enhanced to Rs.600/- per month as per the

oral agreement. The rent has to be paid on or before 5th day of

every month.


     3.      It is further contended that the schedule premises

has been let out to the respondent for running a petty beeda

shop in HRC No.6/2014 and for running a shop/residence in HRC

No.7/2014.    The respondents committed default of payment of

rent from last four months and the respondents are due of rent

from October 2011 to the tune of Rs.28,800/- in both the cases

and on demand also, they did not pay the amount. In both the

petitions, it is contended that the petition schedule premises is

required for bonafide use and occupation and to construct a new
                                 5



renovated building, as the existing building is very old one and

the petitioner has terminated the tenancy by issuing the notice

to the respondents on 29.10.2011 and called upon to pay

arrears of rent of Rs.21,600/- and to surrender the vacant

possession within 15 days from the date of notice. Though the

said notice was personally served to the respondent, the

respondent in both the cases not surrendered the vacant

possession and not paid the arrears of rent and hence sought for

the eviction order.


      4.    In HRC No.6/2014, the respondent appeared and

filed the written statement and denied the claim of the petitioner

by stating that there is no jural relationship of landlord and

tenant between him and the petitioner. It is contended that the

father of the respondent was a tenant under one Smt. Hanifa Bi,

W/o Buden Sab. After the death of Hanifa Bi, the petition

schedule property was under the ownership of one Rameeza Bi

W/o Basha Sab and after the death of his father and also Smt.

Rameeza Bi, he has been in occupation of the petition schedule

premises as a tenant under one Smt. Shanaz Begum W/o

Mohammad Rafiq under the lease deed. Further, the respondent

denied the petition averments that he is a tenant and took the
                                 6



schedule premises for running a beeda shop and contended that

he is the tenant for ground and constructed a petty box shop on

his own and the allegation of chronic defaulter was denied and

also the petitioner is a landlady was also denied and for bonafide

requirement the petition schedule premises is required was also

denied.


      5.    In HRC No.7/14 also, the respondent appeared and

filed the written statement and denied the jural relationship and

contented that he has occupied the petition schedule property in

his own right as an heir of Ghouse Sab. It is contended that the

said Ghouse Sab is the son of Hanifa Bi, who is the original

owner of the petition schedule property and abutting premises.

After her demise, her son Ghouse Sab was in occupation till he

died. Thereafter, the respondent being the son of Ghouse Sab,

has occupied the petition schedule residential house. The

respondent denied the plaint averments that he is a tenant and

contended that he has not paid the rent at any point of time and

also the petitioner is not the landlady of the respondent.


      6.    In HRC No.6/2014, the petitioner examined herself

at P.W.1 and got marked the documents at Exs.P.1 to 31. In
                                   7



HRC No.7/14, the petitioner got examined herself as P.W.1 and

got marked the documents at Exs.P.1 to 33. The respondents in

HRC Nos.6/2014 and 7/2014 examined themselves as R.W.1 and

got marked the documents at Exs.R1 to 5. The Trial Court

having considered the material available on record, answered

point Nos.1 to 3 in the affirmative in coming to the conclusion in

both the cases that the respondents are the tenants in respect of

the petition schedule property and the same is required for

bonafide use and occupation of the petitioner and the petitioner

is entitled for the relief as sought.


      7.    Being aggrieved by the allowing of the petitions in

both the cases, Revision (Rent) Nos.3/2019 and 4/2019 are

filed, respectively. The Revisional Court, having re-assessed the

material available on the record in both the cases, formulated

the points whether the landlord and tenant relationship exists

between the petitioner Smt. Haseena and the respondent,

whether the petitioner Smt. Haseena is entitled for the relief

claimed in I.A.No.2 filed under Section 45 of the Karnataka Rent

Act, whether the respondent is entitled for the relief claimed in

I.A.No.3 filed under Section 43 of the Karnataka Rent Act,

whether the impugned order under revision is contrary to law,
                                  8



facts   and   evidence   on   record   and   whether   it   requires

interference. The Revisional Court, answered point Nos.1 and 2

in the negative, but allowed I.A.No.3 filed under Section 43 of

the Karnataka Act and set aside the order of the Trial Court.

While setting aside the order, in paragraph No.33, in detail

discussed regarding the jural relationship between the parties

and also discussed the documents which have been produced by

the respondents and observed that there is a dispute between

the present petitioner and the legal heirs of    Buden Sab with

regard to the property in question. The petitioner has not

produced any document in writing to establish the landlord and

tenant relationship and she has not produced any rent receipt.

An observation is also made that there is a serious dispute with

regard to landlord and tenant relationship between the petitioner

and respondent.     On the other hand, the respondent has

produced one rent agreement executed by him in favour of

Smt.Shanaz Begam W/o Mohammed Rafiz in HRC No.3/2019 and

hence comes to the conclusion that it is not safe to confirm the

eviction order passed against the respondent holding that there

exist landlord and tenant relationship between the petitioner and

respondent.
                                   9



      8.      In Revision (Rent) No.4/2019, an observation is

made that plaintiff No.5 Ramiza is the wife of late Mohammed

Ghouse who is also son of Khatunbi in O.S.No.505/1997.

Considering     the   facts   pleaded   in   O.S.No.505/1997   and

O.S.No.272/2005, comes to the conclusion that the properties

were divided between the branch of Hayath Sab and Buden Sab.

Buden Sab got eastern portion measuring 16' x 50' and Hayath

Sab got western portion measuring 15' x 50'. But in the case on

hand, the claim is made that Sydani Bi had executed a Will in

favour of the petitioner Smt. Hasina and her mother Smt.

Mehaboo Bi. The Revisional Court having considered that there

is a dispute between the present petitioner and the legal heirs of

Buden Sab with regard to the property in question and also the

petitioner has not produced any document in writing to establish

the landlord and the tenant relationship and also not produced

any rent receipt, comes to the conclusion that not established

the jural relationship between the parties.


      9.      Being aggrieved by the order of the Revisional Court,

these two H.R.R.Ps. are filed before this Court.
                                  10



      10.   The   learned    counsel   for   the   petitioner   would

vehemently contend that the relationship is disputed, but the

Trial Court having considered the material on record, particularly

the pleadings and the evidence, allowed the petitions and the

same is reversed by the Revisional Court. The learned counsel

would contend that the Revisional Court committed an error in

entertaining the revision invoking Section 43 of the Karnataka

Rent Act and ought not to have invoked Section 43 in the rent

revision.   The   learned   counsel    would   contend     that   the

applications are filed under Section 43 of the Karnataka Rent Act

in the Revisional Court.    The learned counsel relied upon the

judgment of the Apex Court in the case of ASHA RANI GUPTA

v. VINEET KUMAR reported in AIR Online 2022 SC 983,

wherein it is held that only basic requirement in suit of nature

envisaged by Order 15 Rule 5 is character of tenant as being

lessee in suit premises. Thus, it cannot be said that in every case

of denial of relationship of landlord and tenant in suit for eviction

and recovery of rent/damages could enjoy holidays as regards

payment of rent. The learned counsel also brought to the notice

of this Court the discussion made in paragraph No.12 of the

judgment.
                                11



      11.   The learned counsel also relied upon the judgment of

this Court in the case of A.M. MALLOEGOWDA v. KARIYAPPA

GOWDA reported in 2004 (1) KCCR 143, wherein discussion

was made with regard to Section 43 of the Karnataka Rent Act,

1999. Section 43 of the Act, which provides for stopping of

further proceedings in case of disputed relationship of landlord

and tenant, applies only to the proceedings before original Court

and not to the proceedings pending in revision. The learned

counsel also brought to the notice of this Court paragraph No.4,

wherein discussion was made with regard to Section 43 of the

Act. This Court held that, the Court as referred to in Section 43

has to be understood as the original Court and not the Revisional

Court. Any acceptance of the submission of the petitioner would

defeat an order of the Court after contest by the parties. That is

not the intention of Section 43. Section 43 is an enabling

provision in the matter of decision with regard to relationship

between landlord and tenant. When parties go before the

original Court and the original Court decides the relation issue

after contest, it is not open to the tenant or the landlord as the

case may be to stop the proceedings after an order passed after

contest. In fact, this view of mine is supported by the wordings
                                  12



of Section 43 itself. Section 43 provides for stoppage of all

further proceedings before it and direct the parties to approach

Competent Court etc. The Court in terms of the Act would mean

the original Court.    It would depend upon the area in terms of

Section 3-C. The wordings of 'Court' and the stoppage of further

proceedings before it would be in fact show the intention of the

legislature in confining the stoppage of proceedings before the

original Court.     Only that stoppage cannot be extended to a

Revisional Court.     The learned Judge is therefore right in his

findings with regard to the stoppage of proceedings.


       12.    Per contra, the learned counsel for the respondent

would vehemently contend that the two suits are filed in

O.S.No.505/1997 and O.S.No.272/2005. It emerges that one

Gidde Mohamed Sab had two sons namely, Hayath Sab and

Buden Sab. Smt. Sydanibi referred in the present petition is the

wife of Hayath Sab. Buden Sab had two wives namely, Zulekabi

and Khatumbi. The plaintiff No.1 Abdul Wahid and plaintiff No.2

Pyarijan in O.S.No.505/1995 are the children of Zulekabi.            The

plaintiff    No.3   Ramizabi   and    plaintiff   No.4   Fathimabi    in

O.S.No.505/1995 are the children of Khatunbi. The plaintiff No.5

Ramiza is the wife of late Mohammed Ghouse who is also son of
                                 13



Khatunbi. The plaintiff No.2 Pyarijan had two children namely,

Shanshad and Shahnaz Begam. As per the facts pleaded in the

suit   O.S.No.505/1997    and   O.S.No.274/2005,    the   property

situated at M.K.K. Road were divided between the branch of

Hayath Sab and Buden Sab. Buden Sab got eastern portion

measuring 16' x 50' and Hayath Sab got western portion

measuring 15' x 50'. But claim of the petitioners in both the

cases is that, Sydanibi had executed a Will in the respect of

property measuring 15' x 135' in favour of the petitioner Smt.

Hasina and her mother Smt. Mehaboo Bi. Both the suits were

decreed against the defendants and liberty was given to evict

the tenants under due process of law.


       13.   The learned counsel would contend that both the

respondents are not the tenants of the petitioner and nothing is

placed on record before the Court to establish the jural

relationship and the same was noticed by the Revisional Court.

The learned counsel would contend that the Revisional Court in

paragraph No.33 of the judgment discussed the same in detail.

The learned counsel would submit that the citations relied upon

by the learned counsel for the petitioner are not applicable to the

facts of the case on hand.
                                      14



      14.    In reply, the learned counsel for the petitioner would

contend that the very rent revision filed before the Revisional

Court is not maintainable and no jurisdiction to entertain the

application filed under Section 43 of the Karnataka Rent Act, but

erroneously passed the order.



      15.    Having heard the learned counsel for the petitioner

and the learned counsel for the respondent and also considering

the material available on record, the points that would arise for

the consideration of this Court are:

      (i)    Whether the Revisional Court committed an
             error in coming to the conclusion that jural
             relationship is not established in both the cases.


      (ii)   Whether the application filed under Section 43
             of the Karnataka Rent Act, before the Revisional
             Court is not maintainable         in view of the
             judgment    of   this    Court   in   the   case   of
             A.M.Malloegowda (supra)?

      (iii) What order?


Point No.(i):

      16.    Having heard the learned counsel for the respective

parties and also considering the material available on record,
                               15



with regard to the jural relationship is concerned, specific

pleading is made before the Trial Court that a Will was executed

by Smt.Sydanibi in favour of the mother of the petitioner. The

petitioner also contend that after the mother passed away, now

she has become the absolute owner of the premises. The

petitioner in HRC No.6/2014 relied upon Exs.P.1 to 31. Having

considered both oral and documentary evidence placed on

record, there is a clear admission on the part of P.W.1 that the

respondent has not executed any rent agreement, but claims

that there was an oral agreement.    P.W.1 categorically admits

that for having paid the rent also, not produced any receipt

before the Court and also even with regard to the quantum of

rent also, no document is produced. But says that even inspite

of the respondent was called upon to come and execute the

rental agreement, refused to execute the rental agreement.

Except oral tenancy, no document. In the cross-examination, a

suggestion was made that she was aware of Hanifa Bi, who is

the wife of Buden Sab, was the owner of the petition schedule

property and after her death, her son Ghouse Sab inherited the

petition schedule property and after the death of said Ghouse

Sab, the respondent being the legal heir of the said Ghouse Sab
                                 16



is residing in the petition schedule property and the said

suggestion was denied. A suggestion was made that the petition

schedule premises belongs to Hanifa Bi and under Hanifa Bi, the

respondent's father was a tenant and the same was denied. It is

elicited that in 2011, she has given the notice to make the

payment of rent and the rents are not paid. A suggestion was

made that no such notice was given and the same was denied

and reiterates that there is no rental agreement.


      17.   Having perused the material available on record and

also the evidence of R.W.1, even in the cross-examination of

R.W.1 also, nothing is elicited.     But categorically says that his

father had taken the premises from Hanifa Bi and claims that

there was a written agreement and he can produce the same

before the Court, but not produced the same. However, admits

that notice was given, but do not remember giving any reply. In

the cross-examination, though suggestions are made that they

are the tenants under P.W.1, nothing is elicited.


      18.   Having   considered    both    oral   and   documentary

evidence placed on record, in order to prove the factum of jural

relationship, nothing is placed on record. There is a serious
                                17



dispute with regard to the property belongs to whom and they

claim that they are the tenants under Buden Sab W/o Smt.

Hanifa Bi. In the     absence of any documentary evidence

regarding relationship of the tenants and the landlord, the

Revisional Court rightly comes to the conclusion that the same

has not been established and there is a serious dispute with

regard to the ownership is concerned. But claim is made that

there was a Will.


      19.   Now with regard to Revision (Rent) No.4/2019 and

also HRC No.7/2014, P.W.1 reiterates the averments in the

evidence that he was a tenant. In order to prove the tenancy

also, specific question was put that he was a tenant under the

petitioner and the same was denied. In this case also P.W.1

denies Hanifa Bi is the wife of Buden Sab and also denies the

suggestion that after the death of Hanifa Bi, the property was

allotted to her son Ghouse Sab and also clearly admits that there

is no any rental agreement and when demanded to execute the

rental agreement, they came forward to assault the petitioner

and also no rent receipt.
                                   18



      20.    R.W.1 also reiterated the objection statement and

relies upon Exs.R.1 to 5 i.e., suit documents and admits in the

cross-examination that he has not filed any objections. But he

claims that Buden Sab is his grandfather and the petition

schedule property belongs to his grandfather Buden Sab and the

same was given by the Government. He says he cannot tell in

which year the property was given to Buden Sab. In the cross-

examination, though suggestion was made that the petition

schedule premises belongs to Sydani Bi, the same was denied.

In the cross-examination, he admits the issuance of notice and

the same was taken by one Sameena, but admits that no reply

was given and also rents are not given in terms of the notice.


      21.    The Revisional Court taken note of the dispute

between     the   parties   regarding   jural   relationship   and   no

documentary evidence is placed before the Trial Court or the

Revisional Court to establish the jural relationship between the

parties.    The Revisional Court also taken note of the serious

dispute with regard to the ownership is concerned. It is also

important to note that when there is no rental agreement and

also no rental receipt, in the absence of establishing the jural
                                  19



relationship, the question of granting any eviction order does not

arise and the same was taken note of by the Revisional Court.

Hence, I do not find any error committed by the Revisional Court

in coming to the conclusion that relationship is not established

and hence, I answer point No.(i) in the negative.


Point No.(ii):

     22.      The learned counsel for the petitioner brought to the

notice of this Court that, an application is filed before the

Revisional Court under Section 43 of the Karnataka Rent Act.

This Court in the judgment in the case of A.M. Malloegowda

(supra), has held that application could be invoked before the

original Court and the same is discussed in paragraph No.4 and

this Court would like to extract the same:


        "4.    A careful reading of Section 43 would show
     that Section 43 is only applicable to the original
     proceedings and not to the revisional proceedings.
     The Court as referred to in Section 43 has to be
     understood as       the   original Court   and not   the
     Revisional Court. Any acceptance of the submission
     of the petitioner would defeat an order of the Court
     after contest by the parties. That is not the intention
     of Section 43. Section 43 is an enabling provision in
                                20



      the matter of decision with regard to relationship
      between landlord and tenant. When parties go before
      the original Court and the original Court decides the
      relation issue after contest, it is not open to the
      tenant or the landlord as the case may be to stop the
      proceedings after an order passed after contest. In
      fact, this view of mine is supported by the wordings
      of Section 43 itself. Section 43 provides for stoppage
      of all further proceedings before it and direct the
      parties to approach Competent Court etc. The Court
      in terms of the Act would mean the original Court. It
      would depend upon the area in terms of Section 3-C.
      The wordings of 'Court' and the stoppage of further
      proceedings before it would be in fact show the
      intention of the legislature in confining the stoppage
      of proceedings before the original Court. Only that
      stoppage cannot be extended to a Revisional Court.
      The learned Judge is therefore right in his findings
      with regard to the stoppage of proceedings."



      23.   Having read the above paragraph, it is very clear

that Section 43 is only applicable to the original proceedings and

not to the revisional proceedings. An observation is made that

any acceptance of the submission of the petitioner will defeat an

order of the Court after contest by the parties and the intention

of Section 43 is very clear that the same is an enabling provision
                                 21



in the matter of decision with regard to relationship between the

landlord and tenant. When parties go before the original Court

and the original Court decides the relation issue after contest, it

is not open to the tenant or the landlord, as the case may be, to

stop the proceedings after an order passed after contest. Having

taken note of the principles laid down in the said judgment, a

specific observation is made that the wordings of Section 43 is

pertaining to the original Court. The Court in terms of the Act

would mean the original Court and not the Revisional Court and

hence, I am of the opinion that the Revisional Court ought not to

have entertained the application filed under Section 43 of the

Karnataka Act, when the said application was not filed before the

Trial Court either by the owner or by the tenant and committed

an error in entertaining the same by allowing the I.A. filed under

Section 43. Hence, it requires interference of this Court.

However, taking into note in the original proceedings, in the

absence of the application under Section 43 of the Karnataka

Act, nothing is placed on record to establish the jural relationship

between the parties and in the absence of any rental agreement,

though the petitioner claims that there was an oral agreement,

nothing is elicited from the mouth of R.W.1 in both the matters
                                       22



that they were the tenants either under Smt. Sydani Bi or under

the mother of the petitioner Smt. Mehaboo Bi and also under this

petitioner.    Under        such   circumstances,    the   question     of

entertaining the Karnataka Rent Act does not arise and hence, I

do not find any ground to interfere with the findings of the

Revisional     Court   in    coming    to   the   conclusion   that   jural

relationship is not established, except answering point No.2 in

the affirmative.


Point No.(iii):

      24.      In view of the discussions made above, I pass the

following:


                                   ORDER

Both the HRRPs are dismissed by confirming the order of the Revisional Court that the petitioner has not established the jural relationship. However, the application entertained under Section 43 of the Karnataka Rent Act before the Revisional Court is set aside.

Sd/-

(H.P. SANDESH) JUDGE

MD

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter