2. Srj jVIR...Sa£yaI1aI9é1SzaI'1
Aged é1".:) uI.I{."5_5 years.
3-. . Sr; \2.R.:I2a'ngfana:ha,
_A1l aI9ev.:'esI'di.ng at'.
NO'.«..l&44, Ranganatha Mansion
' Axrerzue Road,
H map 3:3/2010
:1.
IN THE HIGH COURT OF KAR.NA'I'AKA AT BAI\I<3A;I;0--I+;I«:
DATED THIS THE 23% DAY OF FEBRU'ARygtI'IVef"Ij'--.:..
BEFORE J 'V '
THE: HONBLE MR. JUs'I'IcI;.AI14xVII\.I'Ij"I§iII;?II=§_'I9é
HOUSE RENT REVISION I3I3:*i*I'IfI(;5_I\I
BETWEEN T T A
Gowtham Chand Ranka,» _ I
S/0. Late D. Manikchan'd_RaI1k,
Aged about 55 years. ' ' *
Ranka Jewellers, Main Rodd: . =
Maddur,Mandyaéfiistrictfifi _ ' 'II:..'PE'F}I'1"EONER/S
{By Sri Ia.s.I:_e.;-II}; _Na1'eIIdia_ D--I.=v.T{,;owda. Advs.)
313.12 .... ..
1 . Sri Remlari; I ' '
S / 0. Late Ramasameeva. _'Sh efziy,
Aged about 57 y*'ezII':3, »--
Liate Ramasanj--eeVva Shetty.
S/'O. Late 'Qan'iasaI1jee\/a Shetty,
Aged aJ_b0LI:t*"51 Years.
"Bangalore - O2.
'H[AC1C1l'E3SS of respondents amended
5 HRRP 33/ZOEO
presurzipiion and panicrularly under ihe Rem. Act. Ejxpianation.
to Section 27 (r) provides for a presumption in i’a\:’yf«.
respondeiits/tenant by adduclng such evidenCe’;~ .. ._ b l
6. In the instant case, the res’p0ri:’r_A_1Ae’2’iis
evidence and demonstrate 1.l1ai__il’ze pres-umpii(5:_1 i:5i”faV0–ur of’
the respondents/landlord is ioAV_be:’iaikei1 on the
basis of evidence let ‘of rebuttirig the
presumption, the I’f)\v/’iSiOI:1″”p{3.lliiollvifiik’eiellllfliilié_l.tCfl1p'{. to collect
evidence thregggjigié lifieiiz of the above. I am
of the do infirmity in the order
Dassed the .. ‘
ACce1’dei_i1gly. liihea vpetition is dismissed.
_;l_11 View of” the dismissal of the revision petiiioii, Misc.
Cvl;34G stay does not survive for Consideration and
[lie dismissed.
sW»~’%
iii? “W
2 ii .
C533
_ 5L,’/Vii’.-‘jf