High Court Karnataka High Court

M Shekar vs Bhanu Jayaram on 3 November, 2008

Karnataka High Court
M Shekar vs Bhanu Jayaram on 3 November, 2008
Author: Huluvadi G.Ramesh


WW
OU

…-uuununna rub’!-I COURT OF KARNATAKA HIGH COURT CJF KARNATAKA HIGH C

..-r war:

at rm mam coum cs Kammmxa AT %
mt’:-31:: mm Tm cam my 91? HUVElmEEE;.é.§§GV-3;’—-

EEFORE

~

1 Haul-EAR _ .

mopmncy
ufaeaxuna coma-wvaics _
r:c}.14:-sjmcem R0113, 1
B£_a:E{‘d’s1.flRE-w mi

2
N0. xeaga,-.ce1:.33
BE%:i’fiFI:3:§.IIAHfi:1′;1.:,’1&,
REP HY n’ag_?g<:«*.?m*;.fT:}I€;- H sHEKAR

3
HQ. I-&3j B,v.£}!.£} Emma ROAD,
§r?¢Em0’B:vu’~IAImI.LI,’ BANGALoRE- 16.
. RFP€rLC.fie«-$73

ma am. nevmmsfianmma

A .aasocm’rss., ADV.)

= A~ : EHARU Jmranan
” , Wm.LA1*E H JAYARAM
“WEED A3911′: 5a mam
R{A”f*.HO.90, n B (moss,

mm fioum mwnanm
mmmsmm
aawcawxnas

. .. REBPGNDERT

zBysa~i:amauvsUI>Ha1cAR,Anvs.;
o*//

-~n..gg…- nnnnu-\lH!\A mu»:-I SOUR? or KARNATAKA HIGH count or KARNATAKA HIGH COURT or XARNATAKA HIGH coma

‘£TI{5 REA FILEQ {I18 96′ OF TEE CFC

Jvnammmr Am DEGREE m. .3o.*:r.oa PAmED’?,H~i’-i2;s~_.
HC}.1′?”123{fi6 on firm mm :2? THE zmmu::nL. _
&. smsxnm mmm, mmmm zmrr, mmcaaJ,c’m’E,_%’T =
(memes), nzacmxssmt; ‘rm: arm ma EJEQTMEHT. m’ A

E3.

I3l&Y’I’fl GQKIRT DELIVERED

mm mm conmcxcm F’éO1R”‘fi.Dhl13§i3I*£:§R’«.TfI§ %

31$ appefi aside the
judmm. M41. City

Civil & smaians . Unit, Bungalow City
inG.SJ§iz:;.1′??l$3’}w:1§£$f)6§ “‘~..:_:= %

plairxfl’, the defendant. is a
plafi aarryixzng on business in the

mm * of seaond defmdam with suspect to

p1’apm’t}’ beafiq Ho.14-3/B, Cid Math-as
% %%%y§W§%% _ % .:

. _ Bfialnre-I6, which ‘a let cut an

:;n::nth1y rent of Rs.6,{l’.X3{–. This ‘5 a mnfithly
fimeim fmm 2531 of men calmdar mtmth

a:sflu%nn24*=hdayafn:m:tsucceeciir:.gmnnth.

Iimaficrignéalprrapex-tgrwanletoutdurimflueyear 1994.

VII ……….mw. mun count or KARNATAKA HIGH count or KARNATARA 335E533 cou

From Aprfl 20-01 to Jam 2% for 2’?

aemm aid not pay the reritnh. The %
paid my Rs.40,0-00/- and um A
amount is not paid.

dcfcxndam arses dust: in a

arrmrs af rent. tifl “are
dim at Rs.1,05,G(§0,’;-t _t-:2 24.8.2006.

The suit in ma V V .

3. henanqr it is
stains! gm up on the pmperty in
qufitisn supply and also on a

“¢f§:;.:ss,ooo;* and a manthly mat of
%k’kRa§’2,::a3eg%f*; the year 11991, mm was a lease my
‘@ha:ji§sns«:iV’:aa.vi’%a.3,£l00;- per mm}: {mm mm begimming

I jam, in n1m’eaIse’ R¢.250/~ an every ymr

‘ mm the ‘Rh year and later, aaoordhg to the
also the rant was fixed In 1%a.5,m9/-».

Hwwar, denying um-payment of mania}, it is atatod
thntfiwdémdanth nntdu:eafn.::1%1an:iabout

WV