R.S.A.§\E(.). 11322/2()()9 8: IViiSC.CVi.17547/2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2ND DAY OF NOVEMBER 2oo_9.. _:
BEFORE
THE HON'BLE MR. JUSTICE
R.S.A. N0. 1322/2009311' '
8: MISC. cv:.12547/20g§;;--
BETWEEN: ' .'
C.J.Radhak1~1shr1a __ j
S/0. Iate Jambarma She'1.t.y * '
Aged about 38 years '-
Meciical Represent2aVii**.re
R/0. Srikathyanig' T _
Nagarajapura Ii-::'t»6:n.°.?{iQ;:1 * '
Behind Heiipaki ' '
Ashokanagar "
Shimoga my 9+
...APPELLANT
[By ri S . }-lief §7*i xiii' is-1ji1..12111 9. Adv .]
AND:
_____
gS/0..I_3. I.aXm2_1fi«..§_\i'aik
Agtid a'r:r<_3t;1.:4:?, 'ycars
R:/O.I'{TQ.26v, :22" Ci*0;4és
Ashok Nagar' ' f 'j_
Shimdga City'-.
_ Rep. by h'1s=.G.l?'.A. hoider
V ' ---E5"ti3.rkeswa1*é1 Naik
_ ~EIindu';--..Aged about "F2 yL'*.£'«:1'&-',
" R/' ()'.'»21.'."~" C1'0s.<s. Ashhi.§noga City 577 201 RESPONDENT
Sri. 13.5. Prasad, Adv.)
R.S.1’~\. NO, 13212 /2(){)9 82 M]S(‘f.Cv1.17547/2009
2
R.S.A. tiled 1.1/8.100 t’1{C’.P(‘,’, ztgetinet i.he_}’L1dgment and
decree dt.22.8.2009 §.3E1&~3;’.%{?{.t in i–Q..r’\.§\Eo.34/2(.}OE} on the fi.1’eq0f
the PH. Distriet tJt:Ctg§e. Shi1’11;;;.a. cE%s;1z1isas;i1’1;g_ the appeal
ntodifyittg the jt.1{1g§1’1:er1t amczi (I§(_'(.’1’t’:'(“T did 28.1.2009 pHa_s’sedt.i:}f1
O.S.N0.i’?3/200′? on tlae [tie at it Add}. {..’.§\.~’i.1 Jt.td_g-e
Shimoga.
Misc. cv1.17547/20us_3 is filed t.a’;iE:e<rt<)t::3ep;4't_-VRq1e–75
I'/W. section 151 of CPC ;3m_v§t1g to $:a:t.zt}..»<_'~t}.1r:? judgm'en't
decree passed by the 1e;It1'11ed 3-3-':1. [V)iSt1'i¥'t"'§,$11dg€.22.': S.hima__ga_ "
made in R.A.No.34/2009 (§'c;1.t.e('§ 2»2.-21.8.2009. '
RSA and Misc. CV1. c:~,Vjxcitttiefitetrt. this day,
the Court delivered the f’.é::11 §ti;’§_l’; ‘j-“c;icf1:::1Ac1a1.nt. / tenant is
directed age:ii;js:tt_”V;_t:h{5» éttqt} decree dated
22.08.2009 _ l_,(‘)_we1′ Appellate Courtwthe
Court of the Pr}. 1j>.i.é1’fit..’t_”c£.t:i'(.i§§<%. Sltimcaga. dismissing his
_ appealgin 2('3'{)9.. By the impt.2gned judgment,
A'-.th'ewet .AAA_t)A;’:«£:1121t.e C{)t}.I”t. hzsts c:<mfirrm=:d the decree of
ejt'eet'15:tet'1't,' the 't 1111.} Court in O.S.N0.l73/2007
but with eertaila m()di1"i("'21t:i.cms.
VA S.R.¥Ie_sgde Ht,.1dlzmtame. It-rartted Counsel
Vt”‘»a_p3$earing for the a«1ppe}Ee.mt’/t”ez1a:1t’. submits that the
VA ” «eppeal may be disposed of by g:ra’r:t;iz1g time till 315%
E
\H’:
R.S.A.N(o). 131112/2(){}E} 8: §VH.SC.CV].17547/2009
3
March 2010 to the appellam 1.0 v(;)lu1″1i.ari1y vacate and to
deiiver vacant” possession oi” the 51~.st.1.it premises to the
respondent/la.r1d1o1*d. He §’tari}’1e1′ sub1n_it,s that the
appelkant has today pair? ?€r~;,iZ2.(I)C)()/-» E0 the 1″e$p0I}.dei1.t_
through two Bank I.’)ema11c:1 i’)1*ai”1.<s c11*am1 in _
and that the 'responde_r:1t shzzli rei.ai11 _-t}':»e..':fSeet11*ity"
deposit/ adva.31ee am.o1.m1 of "I –":._
amounts totaling Rs.E53.00(')/-f,r.o be';:;o}')1'<)pria.teti"byvthee
respondent. towards cianxzagers 1'or_V{i*:e 1.1se—-a11do_ocez,1pation
of the suit premi.-ses E'o}'~~3':_}'1c's_?'peaFioé¢i V<:'?t1r:..c'li1"1g 3'19'-S March
2010. Learned~(f?o11Ii§§V{:1_£f't'f:::"1h<' 2-{.:.$pVe%1}2,1:'11. f1.1rther submits
that the a.ppe}1am_tv<:§:u}.tI'–~;}[é?;i'j; ~§'(";:' the water and electricity
eons11m.'®du LL-=.2u'm;t(,i <"om:1se1 for the
rae'-:~:pof1d.eEfit fairly st{'o1h1iio.s that the 1'es;':aor:dent has no
o'bj.eettioTnv..vto of Elm: appeai in terms suggested by
V V the a}3pe11_a':;11f_'.is cotmsel.
in view’ of Ehe 22{%’3o\.re, I :.1’1ake the foilowing order:
fa} the ap}’>eI1a.m’ is ;_{mm_<:(:_i iixne tiil 1'31" March
2010 to vc31L.11"n..2.u'i1y van-1i.e and 10 deliver