High Court Karnataka High Court

Syed Iqbal Pasha vs Mukthar Begum on 23 October, 2008

Karnataka High Court
Syed Iqbal Pasha vs Mukthar Begum on 23 October, 2008
Author: B.V.Nagarathna
HRRP.No. 213.2998

.. 2 ..
STE CROSS, RIGHT SIDE SHANTHINAGAR
MYSORE

6 SYED AJMAL
S/O LATE SYEI) GAFFAR
AGED ABOUT 23 YEARS  4' . _ }- ~
R/AT DOOR NO 604/1, MUDA HOUSE_----i_ ' -  
5TH CROSS, RIGHT SIDE SHANTHINAGARV  '

7 

(By Sri: S A SAMI, ADV.)

AND:
MUKTHAR      ..
w/0 LATE MOHAMMEVQ IVBRAHIM; .. 
AGED A-BQUT S36  - ~ "

 1%] :'a.*1§fz.3ocf$§':'g:"'z«:§i}~<.2;{s54, "ASIIOKA ROAD
 WE--S'i"CRQSS, 1?','vvI4A*SHKAR MOHALLA
I A  RESPGNDENT

  s__ N" Brit' *1'---§s«SRI.H.S. DEVARAJU, AEVS.)

*:§HzS 'ERR? FILED U/S 45(1) OF THE KARNATAKA

IRIENT I§C'I'f' AGAINST THE ORDER DATE!) 15.07.2008

FASS_E$D.VI§l RENT REVISION N617?/2007 ON THE FILE OF'
THIS III} ADDL.{)IS'}'RIC'I' JUIDGE, MYSGRE, PARYLY
ALLCNFING THE RENT REVISION PETITION AND FILED

 AAGZAINSI' THE ORBER DATED 27.012007 PASSED IN
 "HRC.NO.124/2503 ON THE FILE OF THE V ADDLFIRST
"ZCIVI JUDGE [JR.DN.) MYSORE, PARTLY ALLOWING THE
__7PE'I'I'I'IC)N FILED U/S 27(2)(r), 'I2'?'{2)(b) AND 27(2)(1) OF
KARNATAKA RENT ACT AND DISMISSING THE PETITION

FILED U/S 27(2)(b) 91:' KARNATAKA RENT ACT 19%,

This I-IRRP mining on for ADMISSION on this day, the
court deiivemd the fflilfiwitigi"

 



HRRP.NG. 213.2608

pefitioner Nos. 2 to 6 have :10 objection for the fixst pcfitioner
elztering into a mmpmmise with the respQnden{.~hé;1feifi£ j'i'}:g~;

terms of tht: joint memo are as follows;

'fire partie$ to the abcfive    
the dispufe an the following te22=*n'e5"rr and €3Q1'§¢SZi'fi0?'l$.":.' 

1. The pe1itioné'zs"'-.oonoed.es'  ihe
respondent requires  petitidn. _ sdzédule

premises for the ocxrupaiiofl and
agrees to vaca.Ee¢:¢nc_I Em-3nki_”m)er the vacant
possession. of Asda:&daIe_ Lpfethises to the
respondent on

H ?f%té_.p:;tfIioLf;ers sheaf? pazyrents reguiarly
to the V ‘

(3; ” “‘1″‘hg “petiiiiizners. . shafl’ “na:>.!v ‘sub-lease or
pan’ zviih the pé.ss_eSs;’onuof schedule premises
to any “third partgaré and hand over the
yawn: pcsséssian Ofthxékrgfwdule premises to the
resporzderitagm .31. I without dragging the
resprmdent ti: anyuimzéoessary litigation.

” 4;”LThe.partie«$ “i6 bear their own costs. ”

3. = =f}1;=._ “above terms, this revision petitiozx is

of the joint memo. 0&6 is directed to

“-«T..1€£:’aix«’-».up a dhgfie accordingly. The petitioners are diractcci to

of undezrtaldng in terms of the conditions

‘ that jvint memo within’ a period of forur Weeks fmm

‘ L» : AtQ£:§:–‘1y,

Sd/–=
Judge

KVN*