IN THE Hi9 t ' E
BETWEEN;
1. BATA 1I\m:iA'i,IM:TED '
A co iN--COgi_E'x"P{)i%€ATE;D UNDER Tilfi 00. ACT,
REPBY I'?S"'ii?i;5;NA{§E;R.,V * ' '
LEAsE,A»N:.} RENT 65, «_ 1
s"NTvBa§§ERJ§;§; RQAB,
'POST iéfi';-.'X..NO 89,13,
KoLK0TA'7feoGT1¥3;T.J+__'"'---- ' '
. (By Siri. ['smt.; ;;*._s"Sia113'I'rY)
V' . ' 2} B.&3'AA1Nb'iAv-fir '
_DQOR~.NO 15 1 AND 2
" J. 4TH».W.ARD BANGALORE ROAD
« '131i*;_LLm2*~i",
mi 'i'~I.'_S'MANAGER APPELLANTS
(By J :3 smsrrrv, ADV.)
VADDINA SATHYANARAYA,
Sf O LATE SADASHEVAPA SHEJTFY,
Ags: 60 YEARS,
R/O AGADI COMPOUND
IST CROSS LEFT,
HOUSE NC) 4, IST FLOOR
BELLARY. REsP<)r_sm;j;«2si*3*--
(By Sri. B S SANGATL ADV.)
THIS RSA IS FILED U/sECWi0e._CPe;,' iér"*m13;.;§Q;,1.OW'I*:~2.'{;:
%%%%
Thefi % I'epee_se':fi:at§ve of the appellant ané
'~ _ reeiropeient are"'pres;ent before the Court along with their
submit a joint memo seeking to allow
§3.e'Vappeéf{ terms of the jeini: memo.
V' * 4_ The joint memo is taken on record. The
' is gaxited time till 31.12.2811 to quit, vacate
deliver vacant possession ef the pefitiofl schedule
property to the respondent-iandlord and that he shali
we
pay the rent at the rate of Rs.2Q,O0{}/ –
1.5.2005 to 31.12.2011. The said. ,1fent_.Sh’all:”_l.1e”§)aé.d ~
or before 5th of every month Withjtiui’ 1311 ‘1vit.?iV’iieu’§;:ie
default clause. The sluaalli 11Qt’l§’eA’v§e11.ii.tied L’
seek extension of time to ?a,ee;te_ the eehetitzlelipremises
after expiry of the the Joint Memo.
The :°e1″eate 3rd party
interest i3:1″tlj.e_ A l
between the parties that
in vieef ll:1eé:1:§{g”‘.iI1creased from RS.4500/– to
Re,_2(),Q00} and the appellant continuing to
of the leased premises fill 31. 12.2011,
at his cost shall carry out the repairs
the leased premises to enable the appellant
” to1.g;af§yout his business peacefully.
3. Tina appeal is allowed in terms of the joint
memo. Since the appeal is settled at the intervention of
°L,L,§
the court, the appellant shall be
court fee as applicabie in law.
Sub* +_ _[}.:%’