IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 161'?! DAY OF MARCH _
BEFORE)
THE HODPBLE MR.JUS'i'ICE & "
RFA.No.17;2«l*2;.§_Q9% 1
BETWEEN:
1.
M] s Kolhapur M§>t0réT:*ar1spért,
Procedure and " _
Co-Operative Society Ltd; __
110.496-E, 'V " '
ShaI1apu:i,%Vya1pari9efl1.'%% L
Ko1II.9-t3*UT55jq4..1.5"'3:O1'"179P¥"3$'31'¢¢d"
by its
C{)i'iS'tH31CI'
Co~Oper:3,fii%§:.S<}<;ietgLz--'Ltd.,
No":2__6"--26f _1, Sré Qgnss,
. ..NeWExtensior1.,
.. APPELLANTS
Rao, Adv.)
T S..S5*hfivas11ankar,
" V LS'/0 Late Sri N.Sidcia1ingappa,
Aged about 63 years,
Residing at No.54,
4% Cross, 3631 Main,
L/..
Dollars Road, BTM 1" Stage,
Bangalore-560 068. .. REsm:-3pENT
(By Sri M.V.Raghunathachar, Adv.)
This RFA is fi1edj1g;%s.96%%er cm, 'egaisxst the'?
judgment and decree "dlt; 15---1-20(_)9',' in
OS.No.9823/12007,--- on t11.e:"f";lé"of the XII Add}; City Civil
& Sessions Judge, gadcacrceing the Suit
for Ejectment and [Damages ;by__yWa3t.of._mcsne profits.
This f¢,§Vf':»7éKi;'fiié;sxiVon this day, -the
Court the f(;~11oW_i_n.g;V-'
%%%% g gfibGMENT
__S€)IE16 time, the leamed counsel
for fllfi if reasonable time of five
,, 5§f§a1*s is the appellants will vacate the
' = .. p1~e:n1is--:: s;~--. '
The learned counsel for the respondent
x T sfibiiiits, cane and half year time may be gantcd and
V’ ” {E16 appellants may be directed to pay the arrmrs.
%
3. However, having regard the
circumstances of the case, I consider it ,to
yarn: time, till 30-06-201 1 to vacate
4. Accordingly, the:=.._appe2J ‘és : :,_of, ‘
granting time till 30-06′-T 2€)__11, to. >
The appellants shall vacant
possession of respondent on or
before 30*”Q6j.20].:’1V.MV:.’ shall pay the
a1’roar:s,~ sis and from 1-4-
20{19..o, ” shall pay the
rei1I_’.Sf ‘hrémte of Rs.5,()00/– per month,
till t1ie3!_VVaoéiteufl:;oVfiiemises. The appellants shall file
afi’1ds€ri£,.. _____ _fWithjI1 two weeks from today,
‘ to vacate the premises on or before 30-
~ is directed to refund the (:ourt–fee
” “permissibio under Section 66(c) of the/\CouIt Fees and
£2,
Suits Valuation Act, 1958.
f«/
Misc.CvLNp.3266l2009 does not
consideration and accordingly, it is reject1e d_ :”‘-./1:. ”