High Court Karnataka High Court

Sri A N Thammegowda vs Sri S R Yogananda on 26 February, 2009

Karnataka High Court
Sri A N Thammegowda vs Sri S R Yogananda on 26 February, 2009
Author: H.Billappa
IN THE HIGH com-2'r op' KARNATAKA,  

DATED THIS THE 26'?" DAY OF Fsmkufigvkzobgj    ,  

BEFORE: J X  
THE HON'BLE MR.JL}STI'(3F%"i£.BIIJQ2fi§ P§  

RFA.No.1'§3'V:[_2VO0&§ *  1  

BETWEEN:

Sri A.N.Thamx;;'_c-govkda,   
S/0 Late  , j. V ' V
Aged abémt     '
Propxictoro°i'~ s I<1ant$  
Assrjéiétes 8;  
at N-$23, 

HighG!.}0},.   _  .. .. APPELLANT

 Sri  Adv.)

 - :S';IfE'S;;R'a;.Yoga'nV" a. nda,

Ag:3§i'about 59 years,
Residiiig at No.23,

» AA Ham Krishna Road,
'  Grounds,
 Banga1ore-560001. ....R'ESPONDENT

" (By Sri R.B.Sadasivappa, Adv.)

._--_...

Q/'



This RFA is filed 11/ 8.96 of the CPC, against the
judgment and decree dt. I-7-O8  in
OS.No.4180/D7 on the file of the XXV Add}. 

Judge, Bangalore (CCH.No.23), decrccing the

Ejectment and Mesne Pmfits.

This RFA coming for ordr:rs._t1;is.'_'<ie.j¢*',':e K V'

delivered the following.--

JUDeMe§é x 
After arguing fo_r.some:p_t'i»rfije?,_ the  ceianset for
the appeiiant subtnitsv,""i%:".a. tfifinepef two years is
granted, the eppe!lant:_wifi
2.   submits.
one year    the appeflant may be
direefed is pay:he%a;r¢ars.   

_ _ 3.  regard to the circunmnees of

  tlfiéceee, cefisii.*er'proper to grant one year and flwree

  the appellant to vacate the premises.

74,.Aeu:ereingIy, the appeal is diww of, granting

 AAtipme"t.i{§A'3~31--5~2mO to vacate the premises. The appeflant

 'spelt vacate and deliver vacant powesseom of the premises

L/'



to the respondent on or before 31-5-2010, without seeking

further extension of time. The appellant shali

arrears within six weeks from today. He1_r;I’:9″a:f*’..Je;r;_._%j _

appellant shall pay the rentsldarrtages :r:ateA >

Rs.2,000/- per month, till he warm,rhepram:s%%rne%r

appellant shall file an affidavit,-xr{ithiri”‘ wee-ié tcfiary, »

undertaking to vacate the 311}-5-201 0.

Sd/-.

Judge