High Court Karnataka High Court

Lalithapaul vs Bellary Bavasara Kshathriya … on 30 May, 2008

Karnataka High Court
Lalithapaul vs Bellary Bavasara Kshathriya … on 30 May, 2008
Author: Mohan Shantanagoudar


.3.

use of the property inasmuch as the

prelnises for oonstructioll of Kalyana V A.T.:: ._

3. Undisputedly the *3 isj%’a. %%%eéh::;a;a&~.:e

institution. The records *

area have come fqrwmfi for
construction of Kalydgétz. the landlord-
institution peufigsp yam i.enam.s.
The various tenants,
mc1uaii;g% it is not in dispuu:
that it is sllfiiciant for the

is a need for him to occupy

he has no other reasonably

In this mater, the landlord

being charimbie mstjtuuon wants to construct

Mantapa for want of public at large. Thus,

A’ the Courts below have rightly held that the

” – “iandlord needs the premist;-:3 far bursa ficie usse. It is also

not in dispute: that the landlord does not have any other

/3

\f'”

reasonably suitable accommodation for wnsuuctipn of

Kaluana Mantapa. The property in Questfaon

purchased by the pctitionerw’It.h the help ”

landlords in the year 1988 Except

no reasonably suitable

for construction of —

4. ‘I’he building fé. issued

to the landlord for; Mantapa.

Except this are sewed and

other tenants Under such

this not find any grumd to

-V _ t findings of both the Courts

the petition is liable no be

dismissed. ‘

gage. it is prayed on behalf of the

I/>

. 5-

premises in QUESHGIL Having regard to the of
the facts and circumstances 6f the case,__
justice would be met if the petigoner x
menths’ time to vacate the fl

foilowing 011161′ is made:-

Petition is dismis ‘ L petitioner is
granted Ithe pminisves in

question, it: regulariy.

. Edi-

Efidger

,4-..l~