IN THE'; may: <:.ou'm"' 0? KARNA'}'Al{A A'? BA€'€G2%_LORE
Dféltfiftd thf: 271*' day of June 2008 V "
:BEFORE: A ____A
THE HON'BLE,', l\£EE2.JUS'I"IC3E ; v.i5AGAN§$§_§s1%§:T;§&é "
REGULAR SEECCDND APPEAL. 34¢. 1146Q'*f7.;:¢j{;'3,'_'
BETWEEN 2
1. Viiznal Juga;t'a_§ Jain,
skgesd about 3 1 years, _
Occ: Busin.3s$, RIO H1;hEi..A "
2. Sanjay Jugaraj " ;
Agevd 33 years, R[§_)"£~iLz?;31i. L
3. Ragnesh a V'
Ageg:?.3Es j;%:a;s,= L
QCC': Bgisiziesfi,»R]L{;:,H'<:.i§3:§i.
:5"
Ra1jeI19;ii€31_§§3i11,
"*%'\g*i~'=<?1- 39 " ..
Gs:;<:<§": ._Busi1::ess, R / :3 Hubli.
' Bhavarlal Jain,
Agiitd 4;:1Vyea1"s,
(l'Cfi:4:'..--B113§11fi$S, R} 0 Hubli.
?. " ,1-wa Vijay Biaavaflai Jain,
Agcci 41 years,
QCC: Business, F2/<3 Hubli.
'E8. B.Is/£.C)swa} Stores,
xtpmsented by Rajendra Jain,
Hubii.
Ail are 1",! 0 Javafisaai, H11b1i~122.
...£'sppel1a11ts
{ 83: Sri Sadiq §'§.G0(3€h'~?ala, 15§{§V(X',8.t€' )
IN-J
ANS:
L
pi
_ C"."P.C;._ é1gz3Einst $3.16 judgmelit and dacme dated 1.452008
A paS$£:;d :'i:1, R.A.N<}. 6312007 on the file of the I Add}. Civi}
" : V§Ti{1?t$.ge (SI'aB13t)_3 Hubli, dismissing the appeai flied againsst the
'j'ii<i:gmf:11f, and riscree datad 122.1300? passeé in O,S.N0.
-- 466j2()05 can the file Of the if Add}. Civil Jlmge [Jr.Dn.) 5.; {H
_ :;,_ _
W; O ?'§.ie;mic}';a11<i
';_Ag::::' .'i§V8V}'<:ja'r§g §:)(?Q72."H011S€}'.1O1d Wark.
Murarsa Tuljansa Habih,
Age: 81 years, Occ: Business,
R] 0 New Javaii "Bazaar,
¥~E11b}i"22.
Motibai,
W] 0 Manikchanad Jain,
Age: .39 years, Occ: Housetviié; ~
1?] 0 Hubli.
Hirachand Bhavarlal $22531,
Age:-.: 88 years, 000: Busiiistss.
Smt. Shanfibai,
W] 0 Pazafimal Jain,
Agaz :36 years, Oécé: _
rm' to Saal,
_ _ Hub1i--2i2.. _
JMFCE, Hubli.
This appeal coming on R31" acimis-$i<:31:: this ciay, the
Court dezliverad the following :
Sri Mahesh Wodeyar, Advccate for (:1 9- 1. )
' Rt;;~Tgj;§11§.¥fi"VSeco11€1 Appeal filed under Section 1130 of the
... Respondents
3
J{,}’I§€.’r§’v’EENT
E-leard itha Eaamzfid counsei for the . “Fhe:
911}? point i11v(3lved in this apptsal is with
9:’ time far the appellants 15:} ‘A§*.a’11 of the suit pr€:I_ni;:3_es E0 }3§8ifLfifif.
2. The submission 01″ ‘fi1i1%”}€:§aI’II{€§{1v.VVVf0I’ 1:316
appeliants is that §i%,%:'<:..b€ '§§A'Aai%.t€d :9 the
appveilarxts a:1§ i this 'AAfi:i1%'.3'-V*'1ear£1€d counsel
for R-1 fhe trial court. hack
grafited–. fhe suit is of the yeai' 2085.
3. Eiéviiég ” sublnissions made as abeve
aiiiiii <;;t:§1ei4"'e"3.s;.1;3:.€t:::ts of the case being not in dispute
' .bt3~t;g;ra3;é'I1 §3art,ies, in View of this: request Illadfi by tile
" "u{ii<;1¥;if£':1Vs€} £01' the apgeliaizts and taking note of £1316
pe;ris:n;i*«pi'V}1:11i£atio:1, I am 3f the vicw that 1116 app<_=:}.3ants
be g'am:<:x:£ time tili the and of December 2009 to
%(if31iV€I' vacant possession of the suit ptrernises ts R~£
anti subject to thizii" paying I'eI1tS 1'eg'uia3:'iy'.
4. Hence, the foiiowing order is passed:
Er
«
1?;
The appaiiants are graxitsd tima till 3 . to
vacaiit: 1:116 suit premigess arld. deiiver “E5 I’
and t:.h<-:3,-* shall continue {:0 pa};-* ":4e:;ts Z§.f6g3;11g3§}'§}f '
Vacate E116 suit premisfis. : A11 $11321 E15:
givrsn by the appaliants wifilrifi
three weeks from tlué 'd'ate_«'c9af dvfdel".
The appeal is dispéseii EEITHS;
Salt
‘Judge