IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 24TH DAY OF AUGUST 2019 BEFORE THE HONBLE MR. JUSTICE Jzf-WAD 'if it _: " HRRP No.204/20:10 ; BETWEEN at H S Srivathsa, S / OH R Srinivasan, Aged about 40 years, V x R/a.1\Eo.3448, 13' Main, 6th Cross (New 3rd Cross], Gayatrinagar, _ A 1 Bangalore-56O Q10, 1. 9 '..7Petitioner (By sn Ganagjathi» S"Shastfi,A'}'xd§f..]9*-_ ' AND: Umdu11azShariei'.' T97 V S/o.Ishuk sha1~a_¢r." % ' No.281_,/,5, 20:1: £3/lain, v4..v..\«/ijayariagar, _ B*a:1Vg"a1or:et--=56Q 040. """ " ..Respor1dent is filed under Section 46(1) of the Karnataka Act, 1999, praflng to modify the order dated..__3.6;20.1'O passed by the learned Chief Judge of é Small Causes, Bangalore in HRC No.138/2007 by 7f.direetingv..«t'he respondent to vacate and hand over the _ Vxiaoaritopossession of the petition schedule shop to the ' .petitior'1er instead of within six months. 2%" T his HRRP coming on for admission this day, the Court passed the following: ORDER
This is landlords petition against the ‘
3.8.2010 in HRC No.15-38/2007 on tile file .o’£gtherA1§ar;1§a’Vg
Chief Judge of Small Causes, gBangalo-re.’r.
2. The petition is posted for
3. The main grievanceflof landlord is
that though the granted an
order of eviction–i;i_n;»’g_his” six rfronths time has been
granted {to _~ improper. Learned
Counsel wouldp further that the respondent —
tenantghas st:ib’-let the lprernises to someone for higher
against Rs.l,500/–, which is
paying.to’4tfi_ie_ petitioner. It is further urged that notice
V .was issuveid the respondent on 27.3.2010 regarding
H ” but he did not participate in the proceedings.
the learned counsel has pressed this ground, it
are
is noticed from the proceedings that the ground ._ of
subletting is not urged before the Trial Court.
petitioner sought for eviction of the .
under Section 2’7(2}(e}(g)(h] 8: [r] of
1999, without raising the ground of
succeeding in obtaining the
landlord undoubtedly c.ontin.ueE the
proceedings on one }’he ground
urged in and
unacceptablef” are unworthy
acceptan(:”ef’ Heinceu,Ifthe'”1’eir’isiori'”petition is rejected.
Sd/1.
Judge