Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K Madhav Rao vs D. Banumaiah'S Educational ...
2025 Latest Caselaw 750 Kant

Citation : 2025 Latest Caselaw 750 Kant
Judgement Date : 7 July, 2025

Karnataka High Court

K Madhav Rao vs D. Banumaiah'S Educational ... on 7 July, 2025

                                                  -1-
                                                              NC: 2025:KHC:24518
                                                              W.P. No.5572/2020
                                                          C/W W.P. No.5533/2020

                    HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              DATED THIS THE 7TH DAY OF JULY, 2025
                                                 BEFORE
                          THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                             WRIT PETITION NO.5572/2020 (GM-CPC)
                                                  C/W
                             WRIT PETITION NO.5533/2020 (GM-CPC)

                   IN W.P. No.5572/2020:

                   BETWEEN:

                   K. MADHAV RAO
                   S/O P. KRISHNA RAO
                   AGED ABOUT 66 YEARS
                   R/AT NO.D.NO.605, 2/1
                   BANUMAIAH'S COLLEGE ROAD
Digitally signed   MYSURU 570024.
by RUPA V
Location: High     ALSO AT:
Court of           HOTEL GOKUL
karnataka          SRI. KRISHNA COMPLEX
                   D. BANUMAIAH'S SQUARE
                   MYSURU 570024.
                                                                 ...PETITIONER
                   (BY SRI. SRIDAR A.G. ADV.,)

                   AND:

                   1.   D. BANUMAIAH'S EDUCATIONAL INSTITUTION
                        AND EDUCATIONAL TRUST
                        REP. BY ITS ADMINISTRATOR
                        NEW SAYYAJI RAO ROAD
                        MYSURU 570024.

                   2.   SMT. SHANTHA BHASKARA
                        D/O LATE SRI. KRISHNA RAO
                        AGED ABOUT 72 YEARS.

                   3.   SMT. PREMA KARANTH
                        D/O LATE SRI. KRISHNA RAO
                        AGED ABOUT 67 YEARS.
                              -2-
                                         NC: 2025:KHC:24518
                                        W.P. No.5572/2020
                                    C/W W.P. No.5533/2020

 HC-KAR




4.   SMT. PUSHPA KAKILIYA
     D/O LATE SRI. KRISHNA RAO
     AGED ABOUT 64 YEARS.

5.   DR. GOVINDARAJU
     S/O LATE SRI. KRISHNA RAO
     AGED ABOUT 59 YEARS.
     RESPONDENTS NO.2 TO 5 ARE
     ALL R/AT D.NO.605, 2/1
     GOVINDA KRUPA
     BANUMAIAH'S COLLEGE ROAD
     K.R. MOHALLA, MYSURU 570024.
     ALSO AT:
     HOTEL GOKUL
     SRI. KRISHNA COMPLEX
     D. BANUMAIAH'S SQUARE
     MYSURU 570024.
                                              ...RESPONDENTS
(BY SRI. SUMANTH M.S. ADV., FOR
    SRI. P.N. MANMOHAN, ADV., FOR R1
    V/O/DTD:01.07.2021 NOTICE TO R2 TO R5 ARE D/W)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO DECLARE THAT THE ORDER
DATED 18.01.2020 PASSED ON I.A.NO.XIII IN O.S.NO.322/2016 ON
THE FILE OF THE III ADDL. SENIOR CIVIL JUDGE, MYSURU,
PRODUCED AT ANNEXURE-J. ALLOW THIS WRIT PETITION WITH
COSTS & ETC.


IN W.P. NO.5533/2020:

BETWEEN:

     K. MADHAV RAO
     S/O P. KRISHNA RAO
     AGED ABOUT 66 YEARS
     R/AT. D.NO.605, 2/1
     BANUMAIAH'S COLLEGE ROAD
     MYSURU 570024.

     ALSO AT:
     HOTEL GOKUL
                                -3-
                                         NC: 2025:KHC:24518
                                         W.P. No.5572/2020
                                     C/W W.P. No.5533/2020

 HC-KAR



     SRI KRISHNA COMPLEX
     D. BANUMAIAH'S SQUARE
     MYSURU 570024.
                                              ...PETITIONER
 (BY SRI. SRIDAR A.G. ADV.,)

AND:

1.   D. BANUMAIAH'S EDUCATIONAL INSTITUTION
     AND EDUCATIONAL TRUST
     R/BY ITS ADMINISTRATOR
     NEW SAYYAJI RAO ROAD
     MYSURU 570024.

2.   SMT. SHANTHA BHASKARA
     D/O LATE SRI. KRISHNA RAO
     AGED ABOUT 72 YEARS.

3.   SMT. PREMA KARANTH
     D/O LATE SRI. KRISHNA RAO
     AGED ABOUT 67 YEARS.

4.   SMT. PUSHPA KAKILIYA
     D/O LATE SRI. KRISHNA RAO
     AGED ABOUT 64 YEARS.

5.   DR. GOVINDARAJU
     S/O LATE SRI. KRISHNA RAO
     AGED ABOUT 59 YEARS.

     RESPONDENTS NO.2 TO 5 ARE ALL
     R/AT D.NO.605, 2/1, GOVINDA KRUPA
     BANUMAIAH'S COLLEGE ROAD
     K R MOHALLA, MYSURU 570024.

     ALSO AT: HOTEL GOKUL
     SRI. KRISHNA COMPLEX
     D. BANUMAIAH'S SQUARE
     MYSURU 570024.
                                           ...RESPONDENTS
(BY SRI. SUMANTH M.S. ADV., FOR
    SRI. P.N. MANMOHAN, ADV.,
V/O/DTD:01.07.2021 NOTICE TO R2 TO R5 ARE D/W)
                                   -4-
                                                  NC: 2025:KHC:24518
                                               W.P. No.5572/2020
                                           C/W W.P. No.5533/2020

 HC-KAR



     THIS WRIT PETITION IS FILED UNDER ARTICLE 227 OF THE
CONSTITUTION OF INDIA, PRAYING TO DECLARE THAT THE
ORDER DTD.18.1.2020 PASSED ON IA NO.XII IN O.S.NO.322/2016
ON THE FILE OF THE III ADDL SENIOR CIVIL JUDGE, MYSURU
PRODUCED AT ANNEXURE-J. ALLOW THIS W.P. WITH COSTS &
ETC.

       THESE PETITIONS, COMING ON FOR PRELIMINARY HEARING
IN 'B' GROUP, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:       HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL

                             ORAL ORDER

W.P.No.5573/2020 is filed seeking the following reliefs:

"(i) declare that the order dated 18.01.2020 passed on I.A.No.XII in O.S.No.322/2016 on the file of the III Addl. Senior Civil Judge, Mysuru, produced at Annexure-J;

(ii) ALLOW this writ petition with costs."

2. W.P.No.5572/2020 is filed seeking the following

reliefs:

"(i) declare that the order dated 18.01.2020 passed on I.A.No.XIII in O.S.No.322/2016 on the file of the III Addl. Senior Civil Judge, Mysuru, produced at Annexure-J;

(ii) ALLOW this writ petition with costs."

3. Sri.Sridhar A.G., learned counsel for the petitioner

submits that respondent No.1-plaintiff has filed a suit against

the petitioner and other respondents for judgment and decree

of ejectment and damages. The petitioner has filed a detailed

written statement denying the contents of the plaint and

NC: 2025:KHC:24518

HC-KAR

specifically contended that the Court fee paid by the

respondent No.1 is insufficient and the said issue is required to

be dealt as a preliminary issue. It is submitted that the

petitioner filed an application in IA No.12 to consider issue No.4

as preliminary issue before recording the evidence. However,

the trial Court without appreciating the fact that the premises,

which was given on lease to the petitioner, was a vacant

premises and thereafter the petitioner has put up a structure,

hence, the respondent No.1 is liable to pay the Court fee on the

market value of the said structure, the trial Court by incorrect

finding rejected the application. It is further submitted that as

per the lease agreement the property has been improved by

putting up the structure and now that the respondent No.1 is

seeking to take back the superstructure, hence, he is liable to

pay the Court fee based on the market value and the present

market value of the superstructure is Rs.6.00 Crores. Hence, he

seeks to allow the petition.

4. It is also submitted that in W.P.No.5572/2020, the

petitioner is assailing the order of the trial Court, wherein the

petitioner's application seeking appointment of a valuer for the

NC: 2025:KHC:24518

HC-KAR

purpose of ascertaining the market value of the suit schedule

property is rejected.

5. Per contra, Sri.Sumanth M.S., learned counsel for

Sri.P.N.Manmohan, learned counsel for respondent No.1,

submits that respondent No.1 is the owner of the premises and

lease deed was entered in the year 1980 for a period of 35

years and the clauses of the lease deed indicate that petitioner

was required to pay a meagre rent as he was required to

develop the property, make use of the same and hand over the

same without claiming any right over the same. Hence,

considering the same, they have assessed the rent paid to the

premises and paid the Court fee, which has been rightly

considered by the trial Court in rejecting the application filed by

the petitioner. Hence, the question of interfering with the said

order would not arise. Hence, he seeks to dismiss the petitions.

6. I have heard the learned counsel for the petitioner,

learned counsel for respondent No.1 and perused the material

available on record. I have given my anxious consideration to

the submissions advanced on both sides.

NC: 2025:KHC:24518

HC-KAR

7. The respondent No.1 has filed a suit in

O.S.No.322/2016 against the petitioner and other respondents

for the relief of judgment and decree of ejectment from the suit

schedule property and further damages of Rs.7,50,000/-. The

petitioner has filed a detailed written statement, wherein at

paragraph No.5, it is averred that the petitioner has

constructed commercial building / complex in the suit schedule

property at their own costs and expenses and now the

respondent No.1-plaintiff is seeking to take back the possession

of the same; hence, respondent No.1-plaintiff is liable to pay

the Court fee on the market value of the superstructure and the

calculation of Court fee as per Section 41(1) of the Karnataka

Court Fees and Suits Valuation Act, 1958, is incorrect.

8. The petitioner has also filed an application under

Section 11(2) & (3) of the Karnataka Court Fees and Suits

Valuation Act, 1958, seeking to collect the Court fee on the

market value of the superstructure and prayer to consider issue

No.4 as a preliminary issue. The affidavit accompanying the

said applications indicate that the respondent No.1-plaintiff is

liable to pay the Court fee on the superstructure as per the

NC: 2025:KHC:24518

HC-KAR

market value and assessed the market value at Rs.6.00 Crores.

The trial Court, considering the rival submissions of the parties,

rejected the said application.

9. It is not in dispute that the clauses of the lease

deed dated 27.11.1980 indicates that the petitioner is liable to

pay the rent as per clause (3); clauses (5), (6) & (7) of the

lease deed indicates that petitioner is permitted to put up the

structure on the vacant land and alter the existing structure at

his own cost and he shall deliver back the entire premises

without claiming any charges for the improvements.

10. Considering the same and keeping in mind that the

suit is for ejectment, the trial Court has rightly come to the

conclusion that the Court fee paid and valued as per the rent

paid and recorded the finding at para 9 of the impugned order

that respondent No.1 valued the suit schedule property for

Rs.66,000/- as annual rent and paid the Court fees on the

same. I do not find any perversity or error in the finding

recorded by the trial Court calling for interference in the

present petitions.

NC: 2025:KHC:24518

HC-KAR

11. The clauses of the lease agreement are very clear

that the petitioner is bound to re-deliver the vacant possession

to the respondent No.1 with all the structures on the suit

schedule property. That being so, I do not find any reason to

interfere with the impugned order passed by the trial Court on

I.A.No.XII, which is challenged in W.P.No.5573/2020. In view

of the aforesaid finding, I also do not find any reason calling for

interference in the impugned order passed by the trial Court on

I.A.No.XIII, which is challenged in W.P.No.5572/2020.

12. For the aforementioned reasons, I proceed to pass

the following:

ORDER

Both the petitions are devoid of merits,

accordingly, the same are rejected.

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE BSR

 
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