High Court Karnataka High Court

Victor Lobo S/O J M Lobo vs K T Chinnaiah Gowda W/O … on 3 March, 2009

Karnataka High Court
Victor Lobo S/O J M Lobo vs K T Chinnaiah Gowda W/O … on 3 March, 2009
Author: H N Das


. g uzzrx 7ivr:’3,»t’x,»rr:=r’*-rkxtztfixa
VVV I \J I .’»L_ll1d’l1Vl3…l\.J\.!””i’Y.LJ.£ 1
SINCE D’%E}C.Ef_}§S§flZ3 BY HES £5332-

” {,1 M mafimma.

3 RSEE -33 l?’;’12*-3={,’!6s

{N THE HIGH CGLJRT C3}? zé{Ef§~’ ~
¥}&’FPi?D ‘§’H¥S THE 9339 DAY €3.¥§’»A.?;zf;*§4¥?CE%f’Vi2{}E%5?;v» ” ‘
BEFGRE 1′ _”u’1 1.1A_
ma HONBLE2 M§2.JLISTICE’H;.P§.NAGA’?§if}fiAI§A :5

REGUEAR sscczm Appagx;-«§::<";« 3: 1'7?;


8E'{'WE'EN:~
vzcrma LOBO, _  A "  _  
:3";'Q.J ML::::3<:':,      4'   

AGED ABOUT 3_f’:3″”£’.?§f’-.z”9iR;’,f. ‘ ._; ” _ »
122;’ 0 P. :¢:Ar~z.A.3NNL.’¥: 2 .. ‘ ”

N R PUEEA ‘I’ALU£{,.._ _

2 . . ~ APPEL-LAN?

(BY SR: {::_ N sArszG{;LL:;,.A::*_V}’;:i

F

K ’14’ 535:9:2N:§Avmz, {;f§$iriDA,

., ‘;«.f’;4::2 f3E~£E%I?E.”.I;’.H -:::::;”.vm,

* _§E%_¥£§ARS.

5:30 KHANKERE: ROAD,

:?:;;~.L.f::ic;rzr:m2 ‘:”.*::*:,

bi yuzaza ‘£’AL-U!'{..

CHH«:MAc3~A,LOR£: DISTRECT
ml CGSE m 5?? 10:.

av’

3 REA 3: }:’.7′;”ZE'{}£>é

to

B C MAMIULA.

fijff} i”3}%”IE’5i’$f;Efii~{ *'{3′(}”.’¢’§13,
49- Yi.iA.%{S.

RIO }{}{A}”«E}{€RE RQAE,

“ii.-iii E’C}i’é ‘i’€ U ‘[3 ‘T’if}’.’5

E’? hf Pijfifi ‘i’AL-GK’
C’HH{MAGf’;L{}§E DISTRICT
PEN CQQEI ~= 5??’ 101.

3 B C GEETHA,

i”\if”\ r”?Ef’RT?sTz\’Eil¥¥ f”{“t’€°£5’§_”\x\

L)’; \J \_.-£l.l.1’l}.1,l1l£\.lJ. var 3~l11A,.—- _

:33 YEARS. g 3 _ ..

R;'{.3* i{E~31;”‘;.E”Ei’;”.F.’;'”52§’;. F€*C)f”i§}, :.
5AL,B}ti{)2’s’§’*&LJ!<'1'£)\Az'£'4.'' V ' '

N R PUREK 'I'fiI,.–;LTI{,. * . ..
1""? ttt7n.;:.a:"=,z:~«1wr'~.?1sI:= 1":3.¥C1"£'T_"H.f'3/"'r"¥"'y

K»: u.1$.u'1.r 3<\..V-{\1..'.§.V»,.'l_'\.I_l 1e~1\.J1 ~ '. ~.
PIE'? COI§E'.– ;~'§§'??_ HEL _V '

4 B C S$A'e?ETEE££, _ — ~ _
rx :.».r'1"'k*~ ér_:né'~.'.m A 3 'r.':_~r~:. r~'.'mt'*z-:r\ :1 '
L}; R.) \./1 1'~t'V1's_'£'i 111 }..£ 1 \..l\;! 3!! .!..JJ l_,

32 YE1_ARS',-'Q . .

D {fix ¥}tJ!%’?T?fL§§;’}=’$§ t;’>rx’:x.r’x

1x! ‘uuT’ J,3.J.”.l.k u\ !_.L£..uxV\l.;-j V£\.’L,..fi.k 1..:r’,
_§:§fiL-i:§~._%j”1£_3§’*4 DE Ufi ‘
N R PU’E{:’X TAL~’__?K;,. ..

/*$’.I¥T”1\.a: A rt .1 I ‘K: ‘3 1′? 7 ECVF’-T§If””=’T’~
‘.k)1’£€§X1V£l\LAI.i’LJl \£..J ‘.lL).l. £\J,’~._»*.l

*§?’§N_ CQDE –i3??’____1.€} 1.

RESPQEQQEPQTS

{.B5$:.._SEI .:§;i–A}~E;5;f€f{‘i}£SH 5 HQSMATH, A1}1!’.,}

“”=’m:s’ ma FELE-D UNDER 559.105 :3? CFC AGAINST

7<:f1-1E. JU~:§}G;ME?~I'E' AND $301955 DATED 15.o9Q2<;z::5 PASSES
$3.. R_'A.P~§:f).12f20QQ cm '£'HE 911$ 01? "mg PRESiD¥NG
g§P15EAL Arm cgmrzxmxmé mg JUESGMENT AND
__ "'BE.§Z'ZREE m::'Is;3 22.02.2902 PASSES IN Cv,S.NO.'7f 1995 cm
FELE; my TEIEE {L'i'.='EL JUDGE {Jf2..€}i'é.} .3, awe,
",N.i~$=§'UbZA,

This ABIZEEEII zsommg $11 for acémisaian this (.1355, ihff

.. ..

r”%m.’-.+ .-I-‘}r~<'E4=<79r'<1-re'-3 +£..,,. £.'».'1T,m.-i..' m_
\JL5Li1t upuvuxuu mu, x.um.uv1ru;.;.;.

'*-…a

RSA 31l'?f20{}6

JUDG IEENT

Tizis secoml 213333631 is ciixwscigg-:ci'A"'a'g§;;ai;1i;t t;}1¢ '§%,;dVgrzi€nt".

and decree of the trial Ceurt

O.S.No.7f 1996 passed by ths Cixzfi"aE:1dg§ 'V

and the judgment dtjgt-:e,.*é –rii=1f¢ei fl1'6'.'€}9V.A2:QG6 in
R.A.?'€e¥12!2GO2 gassed Court, Tarikera

decreeing tbs: suit _n:9.i1d mean garafits.

2. ‘is »t}i’¢3.’ *:iéfcncia;j1t”a11d respontients are
the Cfilifi. In this judgmezzt far
canverxiezicift,’ thzé pari:i§::s”T§z;:¢ 11efz:1Te:£ to thsir stattis before ths

trial Caurt.

., A contend that ziefendant is their temant in

tbs: sc}1¢d1’ta1€«.;f3Ie§3;ises an manthly rental basis. As per Ex.P3_.

the 33’E:1i11t§fi”5-iréxminatfid fhe tenancy cf the dafandazxt and

~ L” “-;<: é'11.;ed; upc-:1" him to quit and delivar vacant possession. of the

A $éh€dI3_§€ pmsmises. Sines ths dsifzndant. failsd to comply the

.%i§:1{:a11d mafia in the glaintifik lawyer's nofiea, {hay flied

313.?! 1996 for cjflctxnent, arrears of rent anti for ether reliefs.

Befem Chg: trial Cfizrmrt, the defendant filed Written statsmzznt

intsraiia danjring the title of the plaiutiffs 831$ qtjzestioned

C94?”

6 EEISA 3§3C?!2C*Q6

GQUER

The: appeai is hereby dismis;;cd,.,__4 fE’711é'”‘
éefendant is granted threa months :VC_{I’fit ‘
vacant posscssion GE” the schecl:Lz12_Vz pr¢;fi’1i.-é:€3V
Ccmdition sf ffiing an undertaking _»f:_:sf within
thma weeka £0 tha fofiGwi:fl§_..éE’f¢c:iE:~ 5’ ” Z

i) The §;3=1antari13′ quit

and Z’-dfilifigfilf xracafat pg:s$»::ssi;oi’iV 01″ 1:11: schsdule

pfa_mi$ e;3 w:i’t1i=;iI_1″t.”:1V’_.<t'!::_é"1A2'1<*;r:i*f:h s fmm ?Od8,}f.

ii} 'IfAVVa §_;}€:1i1::'wa,t1t;'«:i_aéfr:_r1da*§:1t shafi pay the menthly"

r&:1ts €iSVvV$.5§1'£§i'l#'§i§§iii"?Ei.€ game fall due. 'I

'V _.T11ea dfifflfldfifit 5112131 no: alter the

vSC}3.£€lL1l€ gjfifiémises in any manner.

V ' Végpgjzfifiant shall not sublet or tmderist or pari

_::§?i£§:: ggemion Qf Elm schadule pmmises.
V' .. ,Qrde1"$d accordingiy,

Sd/-e__
judge

3311"'