Citation : 2025 Latest Caselaw 790 Kant
Judgement Date : 8 July, 2025
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 8TH DAY OF JULY, 2025
BEFORE
THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
REGULAR FIRST APPEAL NO. 1340 OF 2025 (RES)
BETWEEN:
1. MR. SURESH BABU C.
S/O CHINNASWAMY
AGED ABOUT 57 YEARS
R/AT NO.484, GROUND FLOOR
8TH MAIN, SADANANDANAGAR
INDIRANAGAR POST
NGEF LAYOUT, BENGALURU-560 038.
...APPELLANT
(BY SRI. NAVEED AHMED, ADVOCATE FOR
SRI. NOORMOHAMMED, ADVOCATE)
AND:
1. MR. V. VARADARAJAN
AGED ABOUT 94 YEARS
2. SMT. VANI PRAKASH
D/O MR. V. VARADARAJAN
AGED ABOUT 60 YEARS
RESPONDENTS NO.1 AND 2
ARE RESIDING AT NO.485 8TH MAIN, SADANANDANAGAR INDIRANAGAR POST
NGEF LAYOUT BENGALURU-560 038.
...RESPONDENTS
(BY SRI G. KRISHNA MURTHY, SENIOR COUNSEL FOR SRI. JAYSHAM JAYASIMHA RAO, ADVOCATE FOR C/R1 AND 2.)
THIS APPEAL IS FILED UNDER SECTION 96 OF THE CIVIL PROCEDRUE CODE, PRAYING TO SET ASIDE THE JUDGMENT AND DECREE PASSED ON COUNTER CLAIM BY THE X ADDITONAL CITY CIVIL AND SESSIONS JUDGE, BENGALORE IN O.S. NO.6726 OF 2024, PASSED ON 18.03.2025 AND ALLOW THE APPEAL, WITH COST THROUGHOUT, IN THE INTEREST OF JUSTICE AND EQUTIY.
THIS APPEAL HAVING BEEN HEARD AND RESERVED FOR ORDERS ON 17.06.2025, THIS DAY ORDER WAS PRONOUNCED THEREIN, AS UNDER:
CORAM: HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM
C.A.V. JUDGMENT
The captioned first appeal is filed by the tenant
assailing the order passed in ejectment suit.
2. The present appellant filed a suit for injunction
simplicitor in O.S.6726/2024 by specifically alleging that he
is a tenant under the respondents and the respondents
have let out the suit schedule property under lease deed
dated 1.3.2013. Appellant further alleged that respondents
despite aware of the fact that his son is studying in 9th
Standard in Bishop Cotton Boys School, are high handedly
demanding the appellant to vacate the premises on or
before 30.9.2024.
3. On receipt of summons, respondents filed
written statement and by way of counter claim sought for
ejectment. Appellant as a defendant filed written statement
to the counter claim admitting jural relationship and also
the quit notice issued by respondent No.1 on 1.10.2024.
4. Trial Court based on rival pleadings formulated
the following issues:
"1) Whether the tenancy of the plaintiff over the suit schedule premises is determined by efflux of time?
2) Whether the tenancy of the plaintiff over the suit schedule premises is terminated by defendant No.1 through the quit notice dated 01.10.2024?
3) Whether in a suit for a bare injunction filed by the plaintiff, defendant is entitled to seek the relief of ejectment of the plaintiff/tenant by filing a counter claim?
4) Whether the plaintiff is entitled for the relief of injunction sought in the suit?
5) Whether the defendant is entitled for the relief of ejectment of the plaintiff sought in the counter claim?
6) What order or decree?"
5. The trial Court answered issue No.2 in the
affirmative holding that the tenancy is terminated by
respondent No.1 through quit notice dated 1.10.2024.
While answering issue No.3 in the affirmative, trial Court
held that in a bare suit for injunction filed by
appellant/tenant, respondents/landlords are entitled to seek
relief of ejectment by filing a counter claim. Accordingly,
appellant's suit for injunction is dismissed and respondent's
counter claim for ejectment is decreed.
6. In the present appeal, appellant has challenged
the decree rendered on counter claim and there is no
challenge to the decree passed in injunction suit wherein
the appellant's suit seeking relief of injunction is dismissed.
7. Heard the learned counsel for the appellant and
learned Senior Counsel appearing for respondents.
8. The following points would arise for
consideration:
(i) Whether the trial Court was justified in proceeding to pass a decree for ejectment without permitting the appellant to lead evidence, and if so, whether such procedure suffers from any legal infirmity vitiating the decree?
(ii) Whether a counter-claim seeking the relief of ejectment is maintainable at the instance of the landlord in a suit instituted by the tenant seeking a decree of permanent injunction simplicitor?
FINDING ON POINT No.(i):
9. The appellant instituted the suit seeking a decree
of permanent injunction against the respondents, asserting
that the respondents/landlords were making unlawful
attempts to dispossess him from the suit premises without
recourse to the due process of law. However, a detailed
scrutiny of the pleadings and the judgment of the trial
Court discloses that the appellant has categorically
admitted material facts which go to the root of the dispute.
Specifically, the appellant has unequivocally admitted the
jural relationship of landlord and tenant between the
parties, the expiry of the lease on 28.02.2014, and receipt
of the statutory notice issued under Section 106 of the
Transfer of Property Act terminating the tenancy. These
foundational admissions made by the appellant clearly
establish that the tenancy had come to an end in
accordance with law.
10. In light of these admitted facts, the trial Court
was fully justified in shifting the focus from the issue of
alleged unlawful dispossession to the larger question of
whether the appellant had any lawful right to continue in
possession of the suit premises. The trial Court has rightly
concluded that once the tenancy stands terminated through
the issuance of a valid and admitted quit notice, the
tenant's legal right to remain in possession ceases, and
consequently, the protection under a suit for bare injunction
is no longer tenable.
11. The grievance of the appellant that he was
denied an opportunity to lead evidence deserves to be
rejected in the factual context of the case. The
respondents/landlords, upon entering appearance, filed a
detailed counter-claim seeking the relief of possession on
the basis of termination of tenancy. Once the counter-claim
was entertained, the lis between the parties was no longer
confined to the limited scope of prohibitory injunction. The
moment a landlord files a counter-claim seeking ejectment
preceded by a statutory notice under Section 106 of the
Transfer of Property Act, the very foundation of the tenant's
suit for injunction alleging unlawful dispossession collapses.
The cause of action for an injunction simplicitor becomes
infructuous, as the issue shifts from apprehended
dispossession to determination of lawful entitlement to
possession.
12. In the backdrop of appellant's admissions which
went unrebutted, and the legal effect of termination of
tenancy, the trial Court rightly held that no further evidence
was necessary to examine the appellant's claim. The Trial
Court's approach in treating the matter as one governed by
admitted facts and proceeding to adjudicate the counter-
claim accordingly does not disclose any procedural illegality
or irregularity. The appellant's failure to contest the
termination of tenancy or assert any subsisting right to
possession further weakens the claim for injunction.
Accordingly, point No.(i) is answered in the negative.
FINDING ON POINT No.(ii)
13. It is a well-established proposition of law that in
a suit for permanent injunction instituted by a tenant,
wherein the relationship of landlord and tenant is either
admitted or otherwise established through pleadings or
evidence, the landlord is not precluded from asserting his
right to seek recovery of possession by way of a counter-
claim. The maintainability of such a counter-claim is firmly
rooted in the statutory scheme of Order VIII Rule 6A of the
Code of Civil Procedure, which permits a defendant to set
up any right or claim against the plaintiff, independent of
whether it arises out of the same cause of action as the
suit.
14. The Hon'ble Supreme Court has authoritatively
affirmed this legal position in the landmark
judgment Ramesh Chand Ardawatiya v. Anil
Panjwani1, wherein it was held that when a tenant
approaches the Court with a suit for bare injunction without
disputing the title or the tenancy, the landlord is entitled to
assert his claim for possession in the same proceedings,
including through a counter-claim, provided the conditions
under Order VIII Rule 6A CPC are fulfilled. The Apex Court
further clarified that such a counter-claim is procedurally
valid and legally sustainable, as it arises out of the same
tenancy relationship which forms the substratum of the suit
filed by the tenant.
15. The legislative intent behind incorporating the
provision for counter-claims under Order VIII Rule 6A
CPC is to avoid multiplicity of proceedings and to enable
Courts to adjudicate all interrelated disputes between the
parties in a consolidated manner. This procedural
mechanism serves the larger object of judicial economy and
expeditious disposal of cases. When a tenant approaches
(2003) 7 SCC 350
the Court invoking its equitable jurisdiction for a decree of
injunction to protect possession, it would be both illogical
and legally unwarranted to compel the landlord to initiate a
separate suit for eviction, especially when the issue of
possession and the right to occupy the premises arises from
the very same tenancy arrangement that is the subject of
the tenant's injunction suit.
16. Once the tenant admits the jural relationship and
does not dispute the termination of tenancy, the landlord is
well within his rights to utilize the platform of the tenant's
suit to seek recovery of possession by filing a counter-
claim. The jurisdiction of the Court to entertain and
adjudicate such a counter-claim is not ousted merely
because the original suit was instituted by the tenant for
injunction simplicitor. Rather, the existence of the tenancy,
its termination, and the continuing possession of the tenant
together constitute a common thread tying both claims,
thereby satisfying the test of commonality of cause of
action under Rule 6A.
Accordingly, Point No.(ii) is answered in the
affirmative.
17. Though learned counsel for the appellant made
an earnest attempt to persuade this Court to grant a period
of one year to vacate and hand over peaceful possession of
the suit premises, such a plea cannot be acceded to in the
peculiar facts and circumstances of the present case. It was
specifically brought to the notice of this Court by the
learned Senior Counsel appearing for respondent
No.1/landlord that the said respondent is aged about
94 years and is suffering from cancer, a condition which
requires peace, dignity, and stability in his remaining years.
In view of his critical health condition and advanced age,
the respondents have categorically expressed their
unwillingness to grant any further indulgence or
accommodation to the appellant by way of settlement or
otherwise.
18. The counsel for the respondents, while opposing
the appellant's plea for time, also brought to the attention
of this Court certain pertinent facts from the record. It was
submitted that the appellant is currently employed abroad
and that the suit was originally filed on the premise that his
minor son was studying in 9th Standard at Bishop Cotton
School. However, the present request for extension of time
is now premised on the son studying in 10th Standard. This
shifting ground reveals an inconsistent and evasive stand
on part of the appellant and appears to be a tactic intended
to delay compliance with the decree of ejectment.
19. In a matter where the landlord has established
lawful termination of tenancy, and especially where a
counter-claim for possession has been upheld after due
adjudication, this Court cannot grant discretionary relief in
equity when the respondents themselves have explicitly
declined any such concession. The appellant, having failed
to establish any subsisting legal right to remain in
possession, cannot invoke the appellate jurisdiction of this
Court to prolong his unauthorised occupation, particularly in
the face of the landlord's deteriorating health and advanced
age.
20. In light of the foregoing discussion and on a
comprehensive appreciation of the material on record, this
Court finds no justifiable ground to interfere with the well-
reasoned findings recorded by the learned trial Court. The
findings of the trial Court are based on clear admissions,
sound appreciation of legal principles, and a correct
understanding of the law governing landlord-tenant
relationships, particularly in the context of termination of
tenancy and maintainability of counter-claims.
21. The role of the appellate Court is not to re-
appreciate evidence or to substitute its own discretion in
the absence of any perversity or material irregularity in the
findings of the trial Court. In the present case, no such
error or illegality is demonstrated. On the contrary, the trial
Court has proceeded strictly in accordance with law and has
rightly decreed the counter-claim for possession in favour of
the landlords.
22. Accordingly, this Court is of the considered
opinion that the appeal is devoid of any merits and is liable
to be dismissed.
The appeal stands dismissed.
Sd/-
(SACHIN SHANKAR MAGADUM) JUDGE
ALB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!