High Court Karnataka High Court

Sri T Nageshwara Rao vs Sri G Venkateshwara Raju @ G … on 3 September, 2009

Karnataka High Court
Sri T Nageshwara Rao vs Sri G Venkateshwara Raju @ G … on 3 September, 2009
Author: L.Narayana Swamy
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS ON THE 3" DAY OF SEPTEMBER 2009

BEFORE
THE HON'BLE MR. JUSTICE LNARAYANA 
HRRP N0. 152/2009(EVI] . .

BETWEEN:

SR1 T. NAGESRWARA RAO
AGED ABOUT 73 YEARS   
RESIDINO AT NO.9() (NO.420/4.261

AVENUE ROAD   
BANGALORE 560 002    _   
REPRESENTED BY. EY POWEVRQF A1 TQRNESY
HOLDER SR1. T. SATHYANARAYVABI RAO  
SON OF SR1. T. NAG--E'SH'WA;R RAO 'A 

 RRRR  '. _  A    PETITIONER
[BY:_SRI:_ 51;'se1.ARJUN,"~ADVOCATE1
AND:
SR1 VENKATESHWARA RAJU @ VENKATESH
 SON,OR_L.ATE G-;-£zAKSHI\/IINARAYAN SHETTY
0' «,A'C»EDAE'O0T 60 YEARS
   RES;i--DlNG._AT NO.30, 2ND FLOOR
 ._ '2:é£> I\zIA_{N,».5?H CROSS,
'AZAD_NAC}A;R
S"ANSALORE--5S0 O18.
..   AA   2  RESPONDENT
 DA  ~ ;SY SR1: SRAJASHEKAR ADVOCATE
" N. _  FOR M/S BLACK COAT FIRMS]

  HRRP FILED U/S 46(1) OF' KR ACT, AGAINST THE

 DATED: 25.04.2009 PASSED ON IN HRC

* NO.59'7/2006 ON THE FILE OF THE CHIEF JUDGE,

A

'\__



 

2

COURT OF SMALL CAUSES AT BANGALORE. ALLOVVING
THE PETITION FEED U / S27 [2)[()) 81 (r) OF KR ACT.

THIS HRRP COMING ON FOR ORDERS THIS DAY,
THE COURT MADE THE FOLLOW1NGr:

ORDER

A joint memo is fiied. Petitioner undertakes to’~xza«o_ate

and hand over the possession of the premises

permitted to remain in possession .r;f~t»he prerriises fi3r’_}siX_ it

months from today, for which the

agreed.

In \{ie*Li{fof.:Aithisijjetition is disposed of and
the petitiorier to file an affidavit on or
befinf:O7/O9/2OQ9,f

…..

JUDGE

V BSV