IN THE HIGH COURT 0? KARNA’_{‘AKA AT Fs;%§4(;;£%T;,<)i\"§é'
DATEB THIS THE; 21*" BAY GEvNQw:Iv§BE§g £003 & kk
BEZFGR.E:':"*. T ' A
THE Ho1~rB:,E MR. JUS'fi~€:§}+:~V.AN1?$~§}¢!} 7B.F§5§1;5§'§§f}«§§}£§':'
HOUSE RENT RE'»'ES_§ONvA?E"§'VI'ff(f}NéNe:2S? <31? gee':
BETWEEN:
M. T. Swamy, Sic " V' ' Pmyrieityaer V
Prakm;I2i’£*iai:A:};§resé;§és;– ”
Keshava NiEé:ya”7′. ~.._ * “
Sa.Iagam'e:ARead «V 2 _ Samswaihi"Pa£:im Ha.%59f".5?3 PETFIIQNE-R
V’ (By-‘i§;i1£;.,”i{a$’i£ha H. C. ?mkas§2, Aaivucaifis}
Jaj;31*am,V._”3\/Eajxfir
. »_ ‘ V Hetelgafii Viflaga
‘ _ .LSh2.s3_thigfiama Hobii
V’ Tzilttk 573 20$ RESPQNBENT
H V’ Shri. A. Ravishazikar, Shit}. Eagadésh G Kumbzza”, Aévucaifis}
$$$¢#
Yhis Hutmc Rem Revision Peiiiion is filed undar St:c;:£it};’1 46
(.3) of Kanxaiaka Rerii Atsi againsi Elm Grdar éaicii 26.62887
6
bl
pajsscd in HRCRP N0. 4.32604 an the {He sf {he
Judge, Human, disniisxing the Rt’:Vi3it}l’l Pei.ifi;3i3–»2:§i'<§ {:t1¥1£i:rn§figV.»
ihe Order elated ';.2.2&34 passed in ;:{:ac%M§ 23ii§.9g{6'i3;§.,V:kih§:A $33
of the Principa} Civii Judga (Jr. Ydfi.)
partly aiiuwing {he peiiiion E166' S £:ct_iL3s3._.':2'}_:( KRC'
Act, corresponding £43 Srsc_£it3n 27{2_)(1*}._i7
This Hausa: Rani .,tZt.’!’e:V*’§?;~i.i'{}i”‘§A’v’.!s.:’Vjt”}§;viii§’~3′!:’§V’i§§f$i§}g on far Hearing
£hi:s day, iha Co1;r§. 3rna_dc V’
Tafic I3*:ii_’£i:)nar wceuld sublinii ihai the
respc}ndefi’i..h-as ragififiuisficd pusrstrssiurx of (hi: paeiiiiun
sehegiégzié prcmisiéagifid has hazldcé aver {ha same to £53 fifiiiiiuflfif
V. ilf£¢:A,!g¥¢?:::AA£i:%Vncy Lsf ihc psiiiioni.
2.” fur {his msporideni, huwever, stzbrfiéis £113: he
fixas no i’13;g:}ius;ii{:ns in this maitar.
~’Whi§e wtmrding ifze :si:»,:ie.m¢::n§, of the Counsci fur the
T peiiiiuner, ihct peiiiiua stands? dizipused :31; 3.3 iht: lyciiiioner dams
5
noi wait to press the pciiihsn in view uf post-:t::s~’siu:: if if}: pciiiitjiy’
schesdulc pwpcrty iiavifighfiscndciivertd.
{IV