1.
\_uE\_u
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 61*' DAY OF AUGUST, 2019'"Qfj=f-,_
BEFORE
THE HON'BL.E MR. JUSTICE s.Ix;sA.TyAeN'Ar{A$.?'Ar§1A['_;_
WRIT PETITION NOS.23481--23483 or ;?010
BETWEEN: ' '
BaE<son's Homeopathic Centrenfoz'.Ai!erg'y.,A }
R/o A-5:, South Ext:e.nsion.,r'PaArt'-E
New Delhi ~ 110 O49»._f ;
Represented by its : V_
Chairman--cum--Mana_géng'*~Di'rec.tor 1 " "
Dr.S.P.S.Bal<shi";. I - ' ''
Dr.SPS.Ba
Cha'iVrmAa"n Cum 'Af{an1a'g.i.ng Director
Ba l<?s_.0n._'s Ho'IT.e.DDath'éc'"Centre for Atlergy
R/0 A-5}, Sout'rTfEVxt'e_nAsiQr-s, Part--E
New Delhi*-- 1'10"'oA'A9,"*----.D,
The Regional .__Branc|:1 Officer
-Ba'kson's Homeogathic Centre for Allergy
'V._,No,4'83,.<i3fh Cross,
V _Ihdi:r'a_r¥ag'a_r 2"" Stage,
'._ "Esang'a!"D.r_e'~:}"560 O38.
PETITIONERS
'V._(By M/sv.'Niyaya Law Chambers, Advocates)
Shri H.Kesari Ma!
S/0 Shri Hagamital
Aged about 74 years,
Reséding at No.55/1
L.)
Kesar Kunj, \/iviani Road,
Richard Town,
Bangalore -- 560 005.
2. Mrs.Rajshree Jain
W/o Shri Raj Kesari Mai @ Raj Kumar
Aged about 45 years,
Residing at No.55/1,
Kesar Kim}, Viviani Road,
Richard Town,
Barigaiore -- 560 005.
3. Mr. Prakash
S/o Shri H.Sujan Sivnggh
Aged about 36 years,
Residing at No.55/1, _
Kesar Kim}, Viviani R,oa,d,'=. '
Richard Towv, _, :
Bangaiore} _OQ5; _ "
,..'.RESPOi\iDENTS
(By srijoTit.iHef»§sh¢,"i:;:§'d«.aet«e_te totvic'/R-3)
_T.hese4"'W._rit'Petitions. are filed tinder Articles 226 &
227..dgf the Consti-tiition, of India praying to quash the order
"T"-pas'sed ion "T-.1,6.7.2O"1"O' (interiocutory application No.3) 8:
.Mem_o filed :n"os.No.8643/o7 passed by the Addi. City Civii
i.'3ud_ge,- _B.:'a;jga'iVo_re.. (CCH-45) vide Anriextire--R.
Petitions coming on for preiiminary
-V hearing 'this' 'day, the Court made the foHowing:-:-
ORDER
it HCOUf1Se§ for petitioner tenders four Demand Drafts
hearing No.1″/’Z145 to 172148 issued by Orientai Bank of
°””\
Commerce, New Delhi payable to the respondents 1 to 3
and another Smt.\/irnala Devi, each for a siirn of
Rs.3,79,300/~ and the entire amount is towards air-jreeirsfcr
rent due from petitioners to respondents.
2. Counse! for respondents~~submi’t”t’ha’t’.’jVth’é’,r_’_are_ it
accepting the Demand Drafts issue;Ci.Qin1’th’éir
Nos.172146 to 172148. HioVweyer,”‘-the._o’aVrn’a_ndrr…D:rarr = D’
bearing No.1721-45 issued in tAh.eVVV:nva_m*e»Lof .Smt.rrVirp:a|a Devi
cannot be accepted for the-reiasorij.th’aVt’jshie. is no more and
she is also not a_pa_rty to”‘t’he::’sai’daSLi_itrl ”
appearing for petitioner has
taken the Draft bearing No.172145
issued -in then.arne7’of’°Srnt.VirnaIa Devi and undertakes to
. DD”‘payvthe*san’iec&_equa§ivin favour of respondents 1 to 3.
“I5ia.ci”(‘.ig undertaking of Counsei for petitioner
on.__rec:ordi”ifltiie Demand Draft drawn in favour of
3-‘ri__”-»Smt.Vi’ina’1ia Devi is returned to the Counsel for petitioner
“‘«ai2.d_remaining three Demand Drafts are handed over to
Counsel appearing for respondents 1 to 3 herein and the
entire payment is accepted by respondents 1 to 3 subject
to the accounts to be settled at the end of the su.’ip:t”‘»for
payment of rents in the aforesaid proceedings. i’ H’ ‘V
5. Writ petitions are allo}ale’d”‘Witti
petitioner to cross–examine PW–1 datepiof
i.e., 07/08/2010 and it is fort-h”e~r_p>direVcted .th’atVV”pvVéti’tEo:ner ” V
shall complete the crossfexaAm’i’n–aVti-o’n’-»of within 10
days from the next datleidof’ hevaériingiiiiavndishall co-operate
with the responde’r’sts SEA”: at the earliest.
At this”v..’ju’nctuVre,V’f-i.tf’iis4″ialso ‘made clear that a sum of
Rs.3,79,3C’)”Q/’4l drat~.;nV’i’n”fa:”vo4ur of Smtvimala Devi shail be
paiditoiv d~efend’a’n.ts__1 to 3 in equal share before the trial
.Co’L.-.r_t with..iV:’:,ten__ days from today.
6._”».__vWVirth.}~ these observations, writ petitions are
disp.osed,-otf.4j’..– it
Sd/3.
JUDGE