Karnataka High Court
K Adishesha vs Smt H Parvathamma on 2 September, 2009
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED EHIS THE 23"' DAY OF SEPTEMBER, 2009
BEFORE
THE I-ION'BLE MR. JUSTICE L. NARAYANA 's'wA1y1Efj _
H.R.R.P.No.143 or' 2009 A
BETWEEN: A A A
K. ADISHESHA,
s/0. KRISHNAMURTHY,
AGED ABOUT 52 YEARS,
PROP: FILM CENTRE,
NEHRU ROAD, V _ 5 _ ,
SHIMOG-A~577 201. PETITIONER.
(SR1. vARADARA.:;- R. HA.vALD'AR,..A.D\F,';. " A
AND:
1. sMT.'=H. RARvAT1a.AMMA,"" 1- '
W/O.
AGED ABOUT 68.YEA'1?ZS7;
R/O-R.M. RAOROAD,
PARK EXTENSEON,
. . . . .
15;» .§:{AiQL;AP.PA,
._s',I__Q. 'PA_RAsAPPA,
AGED ABOUT 35 YEARS,
R /'AT NEHRU ROAD,
SHIMQGA-577 201. RESPONDENTS.
A ‘~1Of(‘sR:A:”‘M. RUDRAIAH 85 D. GOVARDHAN, ADVS. FOR C/R1)
THIS HRRP IS FILED UNDER SECTION 115 OF THE
‘CDC R/w. 45(1) OF THE KR ACT, AGAINST THE ORDER
A
possession of the premises in question on or before 30-
11–2010 and a further direction to pay the rents
regularly tiI1 then. The petitioner is also directed to A
the arrears of rent within one month from vtotiiay,
Petition stands disposed of.
‘nJUDGEp__
KS