. IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 7"' day of September, 2009 B
Before
THE HON'BLE MR JUSTICE H BILLA1é1?gi_' ' in
Writ Petition 2567 / 2009::.J(GMfA'CPCi
Between .'
/°{r1:EReddy S/o Muniswamy, 57 yrs
# 39/2, Maalli Tank, Bund Road
Bangalore 2
By GPA Holder ~ Surya Prasad __
S/o Nanjappa, 50 yrs "
Business, R/o # 39/2, Mavalli Tank " _ s V __
Bund Road, Bangalore 2* V ' B' I Petitioner
(By Sri Basavaraj ) __ 1
Ana':
Suresh @ siiiyis/p.o:si}v::1da_;?'aj:ii . .
40 yrs, R/o #V39/2,4_Mava1liTa.nk.Bu'nd'Road
Bangalore 560 002 . Respondent
(By Sri Bniraj A C, .Adv,)V "
V Wir&it_i:Petivtion is filed under Art.226/227' of the Constitution
pra;nfig'_t.:d "q.Ltét'iih ui¢a..9'_n1er dated 12.3.2009 on IA 2 in os 7301/2007 _
anneitureiii) by City Civil Judge, Bangalore.
This"W_rit Petition coming on for Preliminary Hearing this day, the
jcaju:~£:niau¢. the following:
L/.
ORDER
In this writ petition under Art.226 & 227 of the Constitution.,”‘»,the
petitioner has called in question, the order dated 121.2009,
trial court, on IA No. «Elm OS No. 7301/2007.
2 By the impugned order, the trial courtihasirejecieed .;the:”appljcatVi’on
filed by the petitioner praying to direct the respondent herein_–v_to”deposiE’.the ii
arrears of rent. Aggrieved by that, petitionerhas filed this petition; i
3 The learned counsel for tiitetdpetit-ioner corrtiended-,, that the trial court
was not justified in rejecting tll,§*~tVztPP1:5,’Catic11;’»,,_ v_a1,so,v”siubmitted that the
respondent in huigevi.iarrears,Vof–rent_ and -therefore, the trial court ought to
have directeddvthe responder1t_ iher_ei’n.”to pay the arrears. He therefore,
submitted that the irnpug11ed.’–order cannot be sustained in law.
4-, As-iragainst this, the .ie_gt_rned counsel for the respondent submitted that
the t»:i2tl’eou1t., rightly rejected the application. He also submitted that the
respo1:dent,’has”disputed the relationship and therefore, it needs to be
considered’ at the trial and therefore, the trial court has rightly rejected the
it it ” ‘app,lica.tio_n anditherefore, the impugned order does not call for interference.