H.E.Ii'.P.NO.20[ ZQQ9
in THE man comm' or mmvarmm AT nmemmnx
DATED TI-I18 THE 11% DAY or mnmmav 2009 __
swam: V %
ms Homnm mlmusrrcm H.c+.12Aumn_f" * --' %
BETWEEN:
SR1 SUKUMAR SALIAN
S/0 LATE SANJEEV SALIAN
AGE: ABOUT «as "YEARS '
R/AT' Ncmss, 11 FLOOR, 53:: MAIN '
4m BLOCK,RA..IAJ1NAGARW ,
BANGALORE-560 010 .% _ -. g ,.PETITIONER
(BY SR} K.G0v:NDARAJ 0PMw,i$.j'VP.N--EHRU'3s ASSOCIATES.
ADVQCATES4 ' '
AND:
SMT. vlsmmksfli
W/O PU'i'I'ARA;§.U - V ._
AGE: AESOIET 32 YEARS
V. R /A'1"_N"O.6J8, W 'D' ';'vmi.NROAD
" , 'Ci»:0PQ ROAD. SHNANAGARA
'1_B.'=J§G-ALO§2Ee56_O"Q_I0 ..nns:-ozmzmr
131*. SR; N.' m. ADVOCATE.)
Vrazs' 'H..ié.R.P. IS FILED ws. 46(1) OF THE K.R.AC'I',
4 1999 A.GA=.¥_NS'I' THE ORDER D"I'.3. 1.2009 PASSED IN
" "..H.i?nC.TNO.4'€i---/O8 ON THE FILE OF' THE IX ADDL. JUDGE, COURT
V SMALL CAUSES, MEMBER, MAC?»-7 BANGALORE,
R%'EI'C_'AF'ENG THE APPLICATION WITH COST OF RS200/--*
THiS PET1TiON COMENG ("JN FOR ADMISSiON THiS DAY,
"ms COURT MADE THE mmowrue:
Hausa Rea? Revision Pe?ifignfl_q_ 4 '*
H.§.E.P.N0.20¢f 2009
ORDER
This revision petition by the tenant is .. V.
against an interlocutory order dated ‘ 1 ‘V
passed by the trial Court~t.he ec;1ifi.%o:it meet eAa¢11§*l
Judge, Court of Small
H.R.(3.No.46/2008, rejecting ‘tl::e’»applieation-I fiieelllley
the petitioner under Qrder 2 with
Section 151 of the T’ summon
the parents of
2. It the respondent-
landlorclethasl eviction petition in
H.R.c.No.4’6/2″o<Je tL~:de£' section 27(2)(r) of the
Rent 1999, for eviction of the
from the petition premises. The trial
Cot1rt;'lon.eor_tsitIeran'on of the matter, has rejected the.
lappliootéon filed by the petitioner with the following
' reasoning:
‘4. This is a petition filed U/s.27(2)(r) of
h V ll ffizmataka Rent Act 1999for eviction ofthe tenant
5’! //
‘/’
Q. R.R.P.No. 262 g 009
on the ground that petitioner requires the
premises forhis personal use and cccupation. V ‘
5. The scope of enquiry of this petition_; ~ : E
not involve the advance amount
respondent and the arrears of Ifséiii .; ‘
does not involve the pfiint :
deducted out of the
raised by the, petitioner on If
any caused by tenz;§rs~t&_ to
amount of R$;5o,oao/–~ point for
there is no
need to to prove that
respondent amomt of
R350, O00/-fr}: an. % .
I fmd no ‘in thé ~ of the trial Court in
IBj65C?,iv1″iAg:V”f!”}:1}€ filed by the pefisioner to
:;”V’.$_I1I1H1&.I-“X me p’h;;;e’n:sk'(%or the mpmdamamlora as
witnesses. ”
‘ R«:visi_¢n petition dismissed. ;
g sali
xuaqe