High Court Karnataka High Court

Sri. S.P. Sathnam Singh vs Sri. Sandeep S Kakde on 28 October, 2010

Karnataka High Court
Sri. S.P. Sathnam Singh vs Sri. Sandeep S Kakde on 28 October, 2010
Author: Jawad Rahim
, ,,  EEY   NI/s"'TARAKRAM ASSOCIATES, ADVS.)

 I<AéRNATAt<A RENT ACT, 1999, READ WITH SECTION :51 OF
  'CF-'C PRAYING TO STAY THE ORERATION AND EXECUTION
" A  OF THE ORDER DATED 22-04-2010 PASSED BY THE CHIEF

1
IN THE HIGH COURT OF KARNATAKA AT BANGALO'RVE»._4:"'E._V'
DATED THIS THE 28*" DAY OF OCTOBER 2010 5V.[_j   

BEFORE

THE HON'BLE MRJUSTICE j=AwAD. fRA'Hi:§\<1'  A'   A " I 0'

MISC. CVL. NOSi3__1.,_6  
H.R.R.R. NO.18,7]"201O I '

BETWEEN:

SRI S.P.SATHNAM SINGH,     "
S/O PAYARA.SINGH.,~~--»--.._V '-  
MAJOR  4'       
R/O    
MuDAEIYAR,STR,EET,.;j-I-, f.  I '
BAN_G_VAL'QVRE  560 2001.' ~-- 

1  ..    PETITIONER
(BY__SRI-- K,V-;NARASI«MH,AP.!, ADV.)
AND:
_:_;R1ISANDEEF'S.KA.KDE,
 v-IS/Q~-,S.S.KAKAD-E,"
.=.NMOmV,
 V _ 'TR,/ONIOLSQ
. 'T .._1BRAi_4.,IM» SAHEB STREET
' VSHIVAEOENTAGAR,
'BANGAEORE - 560 OOI
~   RESPONDENT

‘THIS MISC.CVL FILED UNDER SECTION 46(2) OF THE

JUDGE, SMALL CAUSES COURT AT BANGALORE, IN

fiwfi/”