High Court Karnataka High Court

Sri Ladulal vs Sri K Krishna Murthy on 19 August, 2008

Karnataka High Court
Sri Ladulal vs Sri K Krishna Murthy on 19 August, 2008
Author: Subhash B.Adi
1N THE HIGH CQURT OF KARNATAKA AT BANGALORE-

DATED THIS THE 19TH QAY 0? AUGUST 2008

BEFORE-

THE I~!()N'BLE MIMUSTICE SUBHASH B.A::;~1 V V  * 

I-!.R..R..P.HO.145 ct}; 

BETWEEN:

Sri. Laciulal,

S/' 0. Late: Sri. Jaithma},

Aged about 6 1 years,

Canyiug business ullddl'

The name and style of

M ,1 S. Mahaveer Enierprfiiges, -. 
$11010 No.103./3, Ground. floor',-'--  .  V
Axmugam Mudaliar  V
Chickpet Cross,   _. _ Q 
BANGALORE--56G'O53¢~. "    

(fly Sri. P. D. VV':'3uranza.,VV    fiahctghurara,
Sri. Shiva Sha1"ana§pa   'E).V"'Ra§u, Advs.)

AND:

SEE.'  Ki*is3;u;a.AIvE1:11hy,  ----- ~ 'V
 ai3_ut 73 yea1"~3,

3/ '39' LL33 
Residi.::1_gV" Vat. NV0;.fV?. '-15, V V V 

 V V «_A.ndaflappVa Lane, ~ 1. _ 9
_ _V'T*-«13A?4{}AI,ORF§»fi{-SO 002*

.. PETITIONER

.. RFISPGNHFZNT

  Sudharshana Reddy 8:; Associates, Advs._
 V' KV.Vea:1Vkaiu=-sudheer, Adv. 8:.
' fj $itE;VB'Ig§.-.3agad-tteslza Babu, Adv. for C] R)

This H.R.R.P. is filed under section 46 {1} of KR AC5?' 1999

 jggajnat the orcim," dated 15.03.2003 passed in IHRC. No.44'?/(')5
on the file. of the Chief Judge, C33-urt of Small Causes, Bangraiore,

aflowing the peiifion filed U/s.27(2)(e}, (i) 8:» {I} of the KR Act,

1999.



Thifi Revision Petition Gaming on for Admission this day,
the Court made the following:

9.3.1

%th the parties submit that. the matter is CO$.jf;}}’O’Ii;i:$%¢I3_,:.: ‘

parties have entered iato a. fresh lease (Iced b

far a period of 10 years.

in the light 01′ the iease deed, Qrdef ‘p2″;sv.3e_€1?’
below granting evictian Qf f.a*::t:i’i;’}<;~:11c1" jéecome

inexecutable.

mm}-