' " ~ a , ' A s5: 'A KRISHNA BHAT, ADV. For: C] R)
HRRP.No.240.20G8
IN 'THE men com? or KARNATAKA AT
% DATED 11113 THE 578 DA'! on NOVEMBER;"2éGf8;'._j: _
BEFORE V L. 'L 1
THE i~i0N'BI..E M1:-s.Jus'r1c:=§:
H.R.R.P.N9s§40}29® .' '. V' V'
H VEERANNA vaaégv sf 02.j_HiJ4G¥jI£§iFf?A
AGED ABOUT 48YEA.RS
AGR1c:u::r_UIus'r,. % 2 A
R/0 Pum--1sI«am:aAM1§.«:GALLIj 'V
NEAR aLn;vEramfA3LE M_&RKE'i'""
curraazguiaesa % %
AAAA « '_.m,mONER
(By Sri: %_mv.)
.M.R-rmmmaa D/0 c: s RAMARAO
_ AGED 1u3c1)'::_5e YEARS
"GCVER'm9iEENT"EMPLOYEE '
4'i'H'CROS$3_J0n' ' isy. um 999L%%':;%c»:;,9.m my
the cider dated 22.29008 by me
2 Additkmai cm': (@9193; 5» Chitradurga and
tbs order dated A: Revising: (Rent)
No. 1/ Jéldgc, Chitxaduzy. by
which {meter Section 27(2)(a) of
was posted for adn:1ssn' ' n, learned
sides took time to explore the posabifity ofa
accordingly today have filed the joint memo
'avfiich thc petitioner hm been granted 6111:: till
" (one yea!) no quit and hand over wit
__ ofthe schedule pmmiaea to the mspondtmt and
tha-'td1m'ngthc saidpcriod thcpetitioncrwnouhinotczeatc
asnythiniwaiyliyraminrmpectofthcschedulc pmxzzfmw
axwlthathewouklpaymntsmgnlaflyhothaenespondtmtmd
alsowould notdrhmthcrcspondcnttofiicanemecntioa
54,.
HRRP.No.. 240 . 2008
-3".
petition seeking possession of the achcdulc
joint memo is taken on award. It is signed hy__§:iic_
and the: learned ootmscl iar the petitioner ..
counsel for than respondent. The
coult and he is iicmificd by
pct1uom=r’ ‘ and though the respond’ ” mt is n:$_t’ aft,
123:: the respondent submits :4 20 enter
me oosnpromise with th}efpeMxsa1on”Vi” ‘Vcr__.&:.hg1’E:!fli’ The pctitx)ncr’
has jcgaggz me joint
memo E : V
1′ herein fled
IJRCJVe_4/20gO5[._b¢{fo&*e the I A C5017
§Im.Dn.;v Chitmdurga under
.2?(‘£.?_A¢€I,¥_ Rent Act, 1999
_. The teamed C252»? Judge (Jr.Dn)
rm aI!awsed__ the petition an 22.2.2008 on the
‘ of Section 27(2)fa) and 27′(2,¥’o).
_ T. ~ Revision Pbfition No.1/Zflmfiled
. , before the learned PrI.C:’m’I
‘ .hJ:¢.599»V.Cln?:udza’gaaarne1obedis:ru’:ssedbyar:
20.8.2008 granting two months time.
??wpefitt’t2nerIms}fledthe%entHRRP
fiwpefifionersmteafiaatzfmwgpwfinwzb
graniedfnam today, the petitioner is ready to
vacate and hand over vacani possession and
oont:’1uaetopayreni:-egu!w’Iywxdmr%§”arzy.
The nmpondeni Ianfiord aka agnaed to
grwuoneyeartime.
fik
I-IRRP.No.240.2008
.. 4 ..
Thepefifionerprays fiat th:’sHon’ble Court
uwyldndiybeplemedtogwdwzeyeartfizwto
tizepetifionertovaoatetiwsdtedzdsprveeraisas
anddz’sposeoftheafor’esaidHRRPintennsaftIge
The rent in deposit in We Han’bl§:..__C’~m;’r:”‘;~ 3
may be ordered to bepaid to the ‘
voluntarily vacate, not to subjfet,
nerd, before the Hotfble cow’! *
failing whidr the time ensm_ 1; ‘
tomebenefizofaaepeziuoyzenf N = ‘
3. in View of the to draw up
decree in team .foft.h¢”;o:n’ ~ £;mcm._ net is mooted’ to
state§1.i11 of four wccks £10333
4%’ ” uln tlztiss compromise, the rcviwn pcfiticm is
9; accordingly. The rent deposited before this
Sd/-
Judge