High Court Karnataka High Court

Sri Ramchandra Bindurao Joshi vs Smt Sunanda W/O Narayan Kulhalli on 29 October, 2009

Karnataka High Court
Sri Ramchandra Bindurao Joshi vs Smt Sunanda W/O Narayan Kulhalli on 29 October, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD V _ V V
DATED THIS THE 29:21 DAY OF OCTO}3Er+.i:_f:2oO:§:   

BEFORE       4

THE I-ION'BLE MR. JUSTICE ARANO 
C.R.P. NO."i.O2-7_j2OO3:1 A    'A AA 1

BETWEEN:  ' » ..

SR1 RAMCHANDRA BINDURAO. JO'SfH1'=   'A  _
Age:66,0CC RETIRED T V  A  

R/O 1786, IRLOOR,  

KELKARBAG,I73E§;G'_AUM_  4. 
'1'Q&,DIST:B'E'L,OAUM . 2 _  1; O  PETITIONER

(By Sri : O.RAx(Ii<tt1y1AR.'C»O'KA1. -
- A "I{_EI:}'<AR BAG, BELGAUM
,, ., TO.' _&.A ~DI.ST»: BELGAUM

2 - A ' SMT V'INITA

/ O..'J1_NAY GALAGLI

Age:*41,'OCC HOUSEI-IOLDWORK
 R/'O CTS NO 1044, 10TH CROSS
 * VCBHAGYANAGAR, BELGAUM

. _TQ 85 DIST: BELGAUM

6



ORDER

The counsel for the parties have filed”

stating that petitioner–tenant has aigreed. to \iacé1te”and .i

over possession of the petition schedule 01%; or

before 31~10~2010. The pet;iti0iriiei<:._V1fv123 sVVa1so'a_gi"eed pay the
monthly rent of Rs. to file
an affidavit before this Co_L;i"t over vacant
possession of and pay rent as

The grieiiio * The petition is
disposed of

sa/-*
…..