2
IN THE HIGH COURT OF KARNATAKEK AT BANGALORE
Eiated: This the 2nd day of Becembar 2008
BEFORE “”
‘”§’}§I&E H(.}N’BLE’.i MR.JLfS’i”ICE vfiJAGANNA’r;§§A.%§ ‘ “‘
BE:1’TW E N :
MR NARAYANA RAG _
Sm .RAf3HAVE§N¥3RAiA§%._ ._ q
AGED ABOUT 55 YEARS
A§{SffA.Y£§ IVIEDICALS, DR..rx{z::»_8″‘~~.L~a7′;E:;’
SRQUND m,o2:s’__ 0.? U?_’;;}LA_£, (f.{_JMPLEX
KGLURFERI R0A1::,~ ;<:AM_B?:,s.L ' ' A-
§V§ANGALQRE1~03 '- _ i
" pf-.__.,.AEPELLANT
(37,; s,:c::<3kTx1v;::a;ss:i;*jsi;;:,, Arév. 3'
Azxsazv' % u'
Sgvfi' % EMA R 'i_}'LL_AL..\ .~
; 'W; :3 Lt.'-Efir." R S EELLAI,
a:}'U1;I' _____
_ R?'j';+*~;":*'3;R: r~z:LA¥A
§-i.AMBl.«A caass ROAD
3~g;a;;a;;;*\;G.%'1;r;i%~i21e';_a:3
' RESPi}§\Iif)E2N'I''
; {B3,,¥"':;=;;~:'£g KESHAVA B§~1AT, ADV. FOR CI:/'E2)
" RS3 FELEI} U/S. me: 99* cps AGAiNS'F THE',
V '~.}U'E}f3§v3Ew'IF;1\E"I' 1::rm 14.16.88 PASSED EN R.A,,N $13,398
V {ire ‘1’%~£E§ i«”«:’-M: :2? THE: in A:)s:>:_,.. £3iS’i”F€§£_Z’I’ d{,%§}{}EL. £351.,
Mz%.N{}A.L€3R.EZ, D§SM§SSIN(3 ‘THE APPEAL AND
C20bfF§’iE’MIN{}- THE: ._}E.§£}{}E§’s&EN’i’ AND I}lE1{3REEf {YFD
REGULAR SECGNI} APPEM;’T<$o–.«225–Y;3!2é§")§;.§"_
ix.)
23;';2.(}8 PASSIEILD IN G 3 262/{)6 ON 'ME: FILE. 0;? 'Ijm;
PRL, <;:;v1':,J:m<;E:, gsammg, MANGALGRE. '
THIS APPEAL COi'vfiNG Cm FOR ADMzS&;§.0f€ ' _
DAY, *1'i-:§:; cream DEZLXVERED THE F0LLs:)"sz!..!:§§:;;.'; '
JuDGMENT"
Haard both sides. ‘i’i’1s.’~f:{“”0in’: tfiat “£f&t;11i:*&s
to be <:011Si.(:£er<E:ci i$_ as IfegVé§1'c1_$"–._.the' time the
appefiant 1:0 hanci ovéx' the jt_;se:;Ls's;11 of the
Suit ‘pi’€1}1iS€S ihfi rE$§O1id¢fi§?§aIifilt)fi§.
two fxears ‘t’m15e”£§;.,§iz;ar:éE¢°E;?f1e’ premises 011 the ground
that the ‘p1j€111i$€:s is” héiixig rm: as a medium Shflp.
B1;i5f’«:.QIf§ ijihe i>’ti<1§:r__..}1and, k:arI1e<:i counse}. for the
' §?éé;§3Q;:';£j &r§t~. firpposed grail: cf 1110113 tharl one 3,5631'
time.
.. In view 0f the above submission I’I18.Ci€, 110
A if sigh-stantiai qt.1asi:i9:1 ef iaw amass for censiderafiarz
éééraii the apagatzaai is Eiabie to ba disposed of by gamting
‘time in the appeilantg Hfiifliifii, I §)£iSS the fbllewing
01’d<=::: %
3
it-.’1″}1e appellant 1S ganted time am 31.12.2009 to
vacate and hand max’ vacant prenxises ta
I’€:Sp{)I1d€I1i1-p}8.iI1tiff and 513311 Comfixluéi 1:0 ”
I'(‘3I1t and also to colnpiy with the Vv ‘
Cmirts helaw regaI~¢:1ir1g 13a}fI:1e1′}tg(3T}; xi
the appeilant Shel} net i11:iVi7$f)j (:-r_?~_: €’-iii. _ é;f . 4.’ac(:a=:’»’.ii1″:1g1hj,:-‘.
Sd/-2
Judge