High Court Karnataka High Court

Mr Nevil Naronha vs Dr Arun Kumar M Nehemiah on 27 August, 2008

Karnataka High Court
Mr Nevil Naronha vs Dr Arun Kumar M Nehemiah on 27 August, 2008
Author: Subhash B.Adi
' "  1 ' ~ 3:; Eenkagaram, Advs.)

!.N THE HKEH COURT QF KAR!\}ATA§(A AT 8AN€'.:.-ALO.§.E

DATED was THE 27"" am' as: AUGUST 2088  

BEFGRE  kk  _
me Hor~rBa.5 MR,JUS'?!CE suBHAsHfi.%Aa»;A%k%T%jkA  % T 1  

H.R,3.P,go,?6£:f§Q§V::,"  

BEWNEEN:

Mr. Nevi! Nayonha.

Aged: 61 years,

Sen 0?: Laze J. Namnna, V - 
Residing at: No.7 (Gk! No.4)  
First F100;, Rose Lane;

Richmond Tawn,    'V

eAr~:r.;ALoRE-.550 Q23'  M

(By Mia. AKS  :Ar}i'¢'$.,  
Sri. Ajesh Kuma}'_& 5S{i_; S.   

Smt. Umash.:ee,_AAd§is.}:,: :1.  .,
AND: I  2

Aged: 58years§  ' .

Dr. Arum Ktsmér M.*Nehiet_r§i'a Ah.»--  44 V
Son of: 1,-%3ate.23. Menemlah, V

 'vfiasidirgfatz ;_N,o.?f;. (GB! No .4}-----« "
?.Gro'und F!oo'r,F.osa._i.aner,

§"€!£hmd§?€1_TQ\??iR   A ' 
BANGA-;Q¥€E§-$58 

  " {By Sfifiestur  Blfsadrashekar,

33:3. Gopaififishha and

an-um-«war

t K .. ¥3ET!T!ONER

.. RESPO!\.*DENT

, --   This H.R.R.P. is flied wide: sectien 45 (1) 9? Karnataka Rent Act
 "against the order and decree dated

' V ._ "HR{3".Ne.522f20iJ@ en the file of the Qhief Jtsdge, Geurt of Smal! Causes,
'»._8'angalere, afiowing the petition filed U!s.2'?{1)(c)(g)(%1} 8; (r) sf the
 Karnataka F2entAct.

22.12.20

{)? passed in

deposéted the rents for the earféer period. The respendent is e_n;it!ed to

withéraw the same. if any admitted advance $3 with the !a:nd;§¢z§i;’-‘the

same may aithae’ be adiusted towards future rent or be5_-:§fu:*:”deéi’&f”-t?c’i§§’é~

tenant.

KNM!-