_ TDasaLg*4a;1aIiL.Bax1gaia:>r§;"S60 O57 Respondent 1, A§:§.§ judgnf-3;! and dated 14.11.2908 in OS 8490:9005 by the X11 Add]. " T 'City Civil .J1idgc,VBatwlo1e. A. Appeal coming on for Admission this day, the Court following: m Tim men COURT 0}? KARNATAKA AT BANGALQRS: '_ ' " Dateéthisthe 16"'aay uflfanuary, 2909 Befom ms H0m31,£ MR JUSTICE HULi5VA }3_}fz 'G ffififivil ' Sxi Dhanna Singh, 55 yrs VA --_ Sic late Govinda Singit, Proprietor _T ' ' ' M!sR£2InDe:v33anks, # 15011 ' Athaulla Building, T Bangaiore (By Sn' And: Sri M Maxutiti. 8:9 13:": .. X E' 47 yrs, Rfa # 493, Marufivi Nflaya Bhubaneshwari Nfiélfif; Hesargiaatm; Main Road . " '3 filed under S96, CPC praying to set aside the JUDGMENT
Appeal is by the dfiendant wainst flu: judgment and decree passed by
the Add}. City Civil Judge, Bangalore in as 8490/2095.
2
A suit for ejcetxnent was flied afier due service of notice terminating
the tenancy. The appellant/defendant is enjoying the suit propexijzies a
tenant since more than 30 years. Plaintiff is said to be
purchaser of the property. The trial court tlxe
profits/rentals at the rate of Rs. 1’2eo/- péfiiiragatlx ;$e}’at:1e 1§;1e;v2ed5 to * %’
3.11.2605. However, according to theVAa;1;eei1ani”..sLA is
being ordered to determine and a common
order has been passed figjng ‘eft2;.§ later, conceded
that the entire at has been deposited
towards arrears of tits appellmt, he was paying
Rs.630;’~ was due from June 2093 to
September m,t fc::rV28′ fir directed that the plaintifi’ was entitled
ta reeeveapan erneiit1tV_:ef’ It is seen, the appeliant is shown to
‘V Ifiave «de§fiit£:>d».ti1e– V V’ “”” ” ‘ V
A “‘ _ impugned order, Ikio not find any east or iliegality
terminating tenancy by issufmg a notice as required under the
” gfrévisions ref Trmscfer of Property Act. Although summary enquhy has
V’ fixing the rentalldemagcs at Rs.l,26{3f~ per month appears
to in}! on the higher side.
While confirming the judgment and decree passed by the,
another one year time fiem today is ganted to vacate and .
possassien ef the premises subject to the V
undertaking along with an affid.avit to Vt!m.afi é:;’!?£§ct .a1so.Vt:ix’2§;t $531} sjgo on ‘ V
paying the rentals for the mrnaénjng .at”the rate’ ‘of.Rs..1.:40£}!» p.m.
regularly as and when it fa1ls””tii«i::;- sit be paid :0 the
respondent.