Karnataka High Court
Sri H N Keshava Reddy S/O S Narayana … vs Sri P Vijaya Kumar S/O A Ponnaswamy on 6 January, 2009
-1-
IN THE HIGH coum OF KARNATAKA AT
DATED THIS THE 6*" DAY Q? JANiJAE§Y~'.. f
BEFORE [ A. 2
THE HON'8LE Mn-JusTIcEka.§or4Af%j N %sHmrmm.4saum%% %
H.R.R.P.#"!$Jp.14~9'?2:~.' ()g'§6;{§\fIa)&
Between:
I-LN. Kcshava Radqy--. é _.
S/0 S Narayagég Reffidy _
22/a Dodda milcuncii Po.-3.1; ~ " V
Bangaiore43'?.. " . '*§:, ..Pcti1:iom:r
Aug: " ' 4'
P.Vij€£yaK21mar " _
W0 A .Pmna3Wamy _____ ..
Ag 'c'Ma3<zr=, _
'R/kg .x~x"a%.29:2, :1'
I Grow, Stt1::_shq.i?ax'apuram
Ulscqr, Bangss§um--O8. ..Respondent
‘ QB)’ ‘Narayana Mllrthy, Adv.,)
…u–
us
This petition is filced under Section 4-6 (1) of KR Act
agfiinst order tiatcd 14–12-2005 passed in HRC H0203}/1996
the file of the: 11 Add}. Small Causes Judge, Bangalore
‘ ‘ dismissing the petition filed under Sectien 27(2}{a}(m)® 85 (j) of
KR Act for eviction.
,2-
This Petition coming on far hearing
{hurt made the follmving : _ ” ‘ ~ gj
None appears for the pcitit.§onef” f,1;i0ug11T, is »
called twice during the day. £1516 iiast date
also, none appears for petition is
dismissed for non:-p1’os§:c.uii(§xL”v–. _ V .
""" ._ _ _ judge