High Court Karnataka High Court

K Prasad vs Sri A K Satyanarayan Setty on 6 January, 2010

Karnataka High Court
K Prasad vs Sri A K Satyanarayan Setty on 6 January, 2010
Author: Ravi Malimath


IN THE HIGH COURT OF KARNATAKA
DATED THIS THE 6″‘ D.é;’f”‘O~F
THE HON’BLE MRV.»JV.L:)f’E3fI_”ICt’EA”‘P.VA’\z’¥_
HRRP.No.147-.or .u2OO9′(–E\/E)’ ‘;
BETWEEN: ”

Sr’: K.PraSad

S/o Sri lautel.R.aVma’r:ja.h[e§IaEL1′;’d
Agecie daabaoflf: 45%”%;:’ear’s.,’
Residing aU’«.!o,o«1,,

8A M_a’:”n,17″:’ C:jj”e_gsE,_ ” __

Ninth’ Main, F’oL:z*th B”I’a_ci’EN3″

a’«>é<1<

r"°"°'°"""""""""'

INQIOEWIWIN

This HRRP filed under section 46 of Karnata44i§a.V_ Rent
Act, against the order dated 9.4.2OO§3_'–pVascsed.. in
HRC.No.156/2008, by the XVIII Addi. JL_tdge;iw_'C.Q'ufi%t"of

Smaii Causes, Member MACT~»4, BangaEor"e_, ajiiowing._4the.__V
petition fiied tinder section 27(2)Mm(q) (j):tit'{-r_)'_v.of"~Ka–rVnataicaL

Rent Act.

This HRRP coming on for:”ord’ei’s this-v_ici’avy;~ ti’i’e’i~.coLiVrt
made the foiiowingv ‘ ‘ ‘- W v 2 *

ca3i~a

‘#1

None appe’a;._r_s’=. for Itneidpetitionet nor any
representation is ma_d_e:’, “tE<iVe"~r5'tvVia-tter was cailed on

twcgVVoccastir}»ns. 3"i?etEti'o.n is disnnéssed for non–prosecution.

3
§?ii’%Z?

§3%?3
to

s=-g§k/_