Q! N. I nntrvnnqunnnamnvn
" "TE" ':3 '1"''* 1247:: DAY OF'
Bl!Jl"(.)l4.':3_ A
THE HON'BLE MR. Jus<r1cDDDAJn~J
D303
1 D
S] O.SYED ABDUL--.KHADER SHQLAPURE,
AGED.AOBU'I_' 43 D
R;A1',N-:3.9,7frH <3Ross.,oLDDANGor¢DANaaAi.LI,
P1LLAMMflDDBL0CK»BANGA1#0RE»
BY ms DEA lji()L13r}1{,Al«§AZ AHMED SHOLAPURE.
L A A 3 j T % PETITIONER.
{By S1=1'MUSHT§{Q:.'A!.-:I:MED, ADV. )
£L§§l'D:,
" . R" ii \'I".l\\Jn unrunu
1 .1: yin-._r1n ununn
(By Sri SI-IIVAKUMAR, ADV.) .
_ "---CLASSIC ENTERPRISES,
D ND.4,(2,sJP 'ROAD.BAN.G_ALORE-2.
AND ALSO AT NQ.6_a3,111(1,DFD,
7TH'B*MAIN,YELAIiANKA NEW TOWN,
flAi'~EGn.u" ' ORE.
. .. RESPONDENT.
. THIS I-IRRP IS FILED U/S 46(1) 01? THE KARNATAKA
RENT ACT AGAINST THE D ORDER DATED’ 25.03.2007
PASSED :1»: m.No,e:»gg 12007 on THE FILE 01-‘ xx;
ADDLJUDGE, comm’ OF sM.A.1.L CAUSES,
SC-CH–8, HOLDING THAT PRESENT E)cEcuT1ioN L-PETITION
is ORDERED TO BE CLOSED KEEPING C)PEIi”THEfRiGH’T
OF THE DEGREE HOLDER TO RECOVERTHE ARRFJARS
OF RENT UPTO 31.1o.2oo6_.As PER 0.RDE_R”
I-I{‘\1\I’FlT 179’. HIGH (‘IXI IIIVI’ IN I-H.-‘)’l3’D Kin’) A’?!-‘.I’If’)Vl’\E’~\F’.~. V’
I-IV-IL’ I-JI-ll-J -Isl-L’-Jlul \.f\J’\JaIu’\L Ll’ II£’:\4I.\l lrrl V’ V ‘
THIS PET’I’T’iON COMiNG _6N _’i’?I’)'”7;””t”%.’V’i””‘I:?’:
DAY. THE COURT MADE THE OLL_OW_IN_G:*~._””
r ‘ .,
..__……. ~.
n u_.1_\ -1;’
. ‘U’ 1-.. u-._1..v_«1\
Learned counsel, petitioner has filed
tn cnavvnn n 3.’ I:-i”-ii I”I!’:’V’:*’}’ll’:;IIDl’§V’.I’ll’l’I .t’_\*- Ilgrnn I-nlrtgrm A11
03. ILIGILIU n$’6nx;,i5Vw;u’Au.l_uwu; U1 I-LID yuuuuu. IVIDJJAU un.n.ou uu
record. pgum; dismissed as
-S-15.,’-E
Iudgé