High Court Karnataka High Court

Suresh Chandra vs P C Sampath on 27 January, 2009

Karnataka High Court
Suresh Chandra vs P C Sampath on 27 January, 2009
Author: Mohan Shantanagoudar
vv.' ... ......«wmm. wmrn mwuwu ua-= KARNAFAKWA H363"! COURT OF KARNATAKA HIGH COUR7 OF KARNAYAKA HE

GE-i COURT

IN THE HIGJ-I COCWT OF ICQRNATAKA AT' 

may mars TI-H.' 2?" my 92' Jswtrazer ;§'::*f¢'$-

BEFORE'

€E"z'-£21' &"a2v*5Lz* MR. JEZFSTICE'   

3.2.12. pm». 43cé)f2e:*%:i-E

BETWEEN

IIXXKCX

SURESH CHANDREL 

sic H.DEVAFLAYA _T 

AGED A3031' 5:: isms V

NO.20, 2??f'ELmR  _  

"1:u"       

      PETITIGEER

 

(By  '-sifizé a§'*..'=":'.2:..'~:i'.§ S.I~I.BASAVARAJ'U,
   

-o-ammu-an-u-«....

 

é '-~A'GE"1:~-- ABOUT 54 YEARS
»  5:'???  ._CHIKI<M£INISWh?£APPA
' ni.a;'»12srs.1§5c, 31" mass
 --::.'5""1a::'.;m, BABTASIIANKARI 1: STAGE
-.4BAH§z:_mRE-550 070

 2 spT;:.,__ @ c s::mAas1:m1»:

 " 'AGED new 43 3239.5
gs/0 LATE cnrmanmzxsmmpya

RM 35.146, 36'" cnoss

2*' mm, 5"" 33.033

Jaymmcaan

E!-'eNGA£&3RE-560 041  Rssmmmrs

{By Sri 3.SI23I3APPA & Szci B.H.HAI-IESIK, AEIVs.,}

 

am fiemflmdmwmm mm



 

VIWIHDI ..,..,,...m  _.,._._ .................m nrnwvri W-um W mmmmn mam (must as mmamm in-Wing mum W mmmvnm 1-ml-1 cam?

19

away FILED U13 45:1; or E3 A£T naazxsr
THE ORDER BATED:3B.€.2096 233339 A IN

Hnc.N0.195!2eo4 en' THE FILE 02 rfis*»f:i,
AnnL.snALL CAUSES Junsm, BARGALGRE, DISKESSIfiE.*
mam FETITIQN FILEB H13 27(2}{i} or $2 AgT'af:',
ALLOWING THE PETITIQN FILED U13 zvgzggxy as xa "» '

BET FOR EVICTIQN. g

23:3 EETITIQN conaus an 30% fixufia H®fiRiR$ 

THIS nay, THE COURT Mans $33 9oL1awI3Gr __

During thafg'  learned
Counsel fer    curd aubrnitm
that he  f;«.1f;.a'A":¢figina1 eviction
pa titizffi     éubsaquent events .
He  and elaborate the

grouxnds of 'ué:r i.'z: "?:h$  '§$.ti:=fionar submits that he could not

gcr:3s$wg9$§z;zii4i1a the witness of the landlord and
  caglfi not lead. the evidence because of Emma

 -f.%r.1:¢L:.fo'1:"esean circumstanaz-as.

3. fiance, both the: learned. Counsel in
effect submitted that the matter may be

remanded to the trial Cmnct for giving an

/Vé

 

 

 



. .. ~..-ww.-A ,9: wnmumannn rcmm wmvumt ur KAKNAIAKA HEQH CQEJRT 0F §€AfiNflfi'AKA HIGH COURT OF Ks%RN&'E'AKA HEGH CGUR?

N

oppcnct-unity ta both the parties ta: stxcangtrmn

their zeagaecztive cane .

4. In my conaidered c«p;i.n.i.o:2..,«.., :'é.;i':A€x:eai§ "

of justice will he met, if  

made at the bar by b<3thgtl;e ieafized 

accept ad .

5 . Learnzad £2c'§$£1V:1§z.hsa'1L_'V   .pat:i.t:E.onar-
tenant  not uppose
the e:raen:g."u4;1";1f;   out by the
1and1:d%----.,   ction petitien.
T119 5&3-d  Likewise, it:

is aumietga  ef the landierd that

,_the  itaagryvgaa, givan an opp-zxmtunity ta

"x_Vc».v:V§;;#$;!s;&~e:;At:::1;i.,;i't¢and tc lead the evidiaxzzm.

 v'.~~i_vf;§,-ATVview cf the above, I pass the

  : -

ORDER

The impugned orciar af aviation datad

‘- ~ 3£}.6.2006 in I-i.R.c.He.1$5/25.304 paaaed by the

II Addl. Small Causes Judge, Bangalore is set

aside. The matter is rawcaandad to the trial