High Court Karnataka High Court

Sri Karthik vs Smt K Gowri on 15 January, 2009

Karnataka High Court
Sri Karthik vs Smt K Gowri on 15 January, 2009
Author: Mohan Shantanagoudar
-3-

in THE HIGH COURT :3? KARNATAKA AT aaggaétiiaé % A

DATED THIS THE 15*" DAY 0? Jamwiki,   T ' j

eemaze

THE HUMBLE MRJU snagvguxos-ms sHAmAw;eou:§'Aak  %

H.R.R.P. No; 2fj?3/zma &  
BETWEEN;    A'
K I'

Aged 24   

3,99. Shankzi: "
Rjat.N0.19, b

Old Police £1113  
IvIackai1"Raafi.; " _ 
B€iIl§,i§10I'_fi'f4:3}' .'     . _' .. PEFYFIONER

(By srimustaq  JA§ v.';)

 - '1;"'%sn;{g.'A 2;' 

' ~ .Ag€:d '8'_~},3_§£:ax"s

  W,f.¢;«!ate R.Ravichandran

A *----§2;at.N1;>.. 1117:'
»..44_1?**¥~Cr(;'ie;as, Lakshmipumm
i_¥1s%.*~g)r,' Banga10n:»8

  A' of Kanzzataka

.  E13' Rcvtnuc ficpartmcnt,
Bangalore .4 RESPONDENTS

M ” “(By M/s. Lega1Axis, Advs.,forR.1

Sri Sangamesh Patil, I-{CC}? for R2.)

n
I’-.}
I

This HRRP is flied under Section 46{1}_..__0f the
Karnataka Rent Act, 1999 against the on1er”» dated
4, 10.2008, passed on I.A.I’éo.6 in HRC.N0.1G09_8{2′{10?_ on
the file of the XV Additional Judge, Court of _C#:511_1sz=,5,

Mayohail, Bang.-aiczre, SCCH– 19, rejecting the7 I.A.’:{~7§’.6ii3et:1

under Order XII} Rule 7(2) 1”] W. Section 1E”_>1__Qf _

This H1212? coming 01:: for1;.ja:dI;§§.Ssi{$’:;, gvésde

the following: —

,3 R” .

By the irnpugxgjmd o;rd$f;Lv-i.’A.LN0fi.V’ andviivl fflad by

the tena:11;~petiti0ns’;.§r’% hy the Trial

Ceurt. Rule: 6 (if
CPO praying to the document
dated 1.1.QOQ§ of proving the
p0s$t;S§$ir)11 ‘ “1;%Ve1:»:ui0nsi’1ip of Eandlord and
I.A.No.V’I was filed praying

{Sf in Cafifi if I.A.N9.V fails. Both

..fi3;{{.§;ppfirmfior1s.§am6 to be dismisseti by the iI}1p’£1g1’3€d

“”-.mfder.”– HE;i”i*I;§,’:«.3ihiS resrisian is flied.

.5-

Iflamarnath us. Smt.Puttamma, reported

1999 KAR 4634, before precfiadirzg ‘

Fetitissn is disposed of