High Court Karnataka High Court

Bata India Limited vs Vaddina Sathyanaraya S/O Late … on 22 April, 2009

Karnataka High Court
Bata India Limited vs Vaddina Sathyanaraya S/O Late … on 22 April, 2009
Author: S.N.Satyanarayana
IN THE Hi9 t ' E

BETWEEN;

1. BATA 1I\m:iA'i,IM:TED   ' 
A co iN--COgi_E'x"P{)i%€ATE;D UNDER Tilfi 00. ACT,
REPBY I'?S"'ii?i;5;NA{§E;R.,V  * ' '
LEAsE,A»N:.} RENT 65, «_  1
s"NTvBa§§ERJ§;§; RQAB,  
'POST iéfi';-.'X..NO 89,13,
KoLK0TA'7feoGT1¥3;T.J+__'"'---- ' '

. (By Siri. ['smt.; ;;*._s"Sia113'I'rY)

 V'  . ' 2} B.&3'AA1Nb'iAv-fir '

 _DQOR~.NO 15 1 AND 2
" J. 4TH».W.ARD BANGALORE ROAD
« '131i*;_LLm2*~i",
mi 'i'~I.'_S'MANAGER  APPELLANTS

(By J :3 smsrrrv, ADV.)

 VADDINA SATHYANARAYA,

Sf O LATE SADASHEVAPA SHEJTFY,
Ags: 60 YEARS,
R/O AGADI COMPOUND

IST CROSS LEFT,
HOUSE NC) 4, IST FLOOR



BELLARY.  REsP<)r_sm;j;«2si*3*-- 

(By Sri. B S SANGATL ADV.)

THIS RSA IS FILED U/sECWi0e._CPe;,' iér"*m13;.;§Q;,1.OW'I*:~2.'{;:

 %%%%    

Thefi % I'epee_se':fi:at§ve of the appellant ané

 '~  _ reeiropeient are"'pres;ent before the Court along with their

    submit a joint memo seeking to allow

§3.e'Vappeéf{ terms of the jeini: memo.

V' * 4_  The joint memo is taken on record. The

'   is gaxited time till 31.12.2811 to quit, vacate

  deliver vacant possession ef the pefitiofl schedule

property to the respondent-iandlord and that he shali

we

pay the rent at the rate of Rs.2Q,O0{}/ –

1.5.2005 to 31.12.2011. The said. ,1fent_.Sh’all:”_l.1e”§)aé.d ~

or before 5th of every month Withjtiui’ 1311 ‘1vit.?iV’iieu’§;:ie

default clause. The sluaalli 11Qt’l§’eA’v§e11.ii.tied L’

seek extension of time to ?a,ee;te_ the eehetitzlelipremises
after expiry of the the Joint Memo.
The :°e1″eate 3rd party
interest i3:1″tlj.e_ A l

between the parties that
in vieef ll:1eé:1:§{g”‘.iI1creased from RS.4500/– to

Re,_2(),Q00} and the appellant continuing to

of the leased premises fill 31. 12.2011,

at his cost shall carry out the repairs

the leased premises to enable the appellant

” to1.g;af§yout his business peacefully.

3. Tina appeal is allowed in terms of the joint

memo. Since the appeal is settled at the intervention of

°L,L,§

the court, the appellant shall be

court fee as applicabie in law.

Sub* +_ _[}.:%’