I R/€13.GONDIVQHATPé£%VHAL{,E;
:ss{;MoGA'TA:;uK 3:; £";1:s;>mc*r, RESPONDENT
v3-¢Jfia’_5¥¥1E?~£T A945 {DEGREE mraa 5«11–2c:rs4 PASSED IN
::s.{:T,ra’ozV.1,%49;’19§8 GM THE mg OF TRHE PRL. CMLJUEJGE {s::1.aN.) 3; gm.
“V3:+»;VI:=«’z«:,tt.;€A£; §lS§’-*E§ES$iNG THE sun” FILES 3? ma PETITIGNER HEREIN FUR
[RECQEEERY GF ARREARS (BF RENT fidxifi EEECREEIEKE THE CGU!’4TER CLAIM
“~:vm::>E 87* THE Rfispormfim” HEREIN ax! axaacfiws THE PETITIGNER
HIG§’-§ COURT LEGAL SERVICES CCEVEMITTEE, B;iNGAL3RE
EEFORE THE i.fil( ADALAT
IN THE HIGH COURT QF KARNATAKA AT BANaALot=§;E
warren THIS “rue 8″‘ war or-‘ DECEM3£R
CONCILIATQRS PRESENT: M u %
aaN’3LE :~:R.3us’rIcE
Arm
sn1.H.c.sH:vA§mMu, rwasmkasa . 2
cm Raurisian gods
Lois: Adaiat F«Ig.:1’52.?’2; I .
BETWEEN:
C.3..a:%£A:’x:TH,a ?A£s%%A§*é;%;§H’£%5’$HET7fY;– V.
sgamsre Cfigavaaazm :–3.;;~4ETT’:g ._
AGE: 55 YEARS; ‘?:;cxJ?’i;::R?;s;:;:.H’;:a;’L1 ?0’v’~..*m’,”
$HIM@(3fia TQLUVK &D1s*’zf–m;:r,, ‘ g .. P:.=.°rx’rIor~cER
{L32 ‘SRI}$_.iJ”;. ?l:§;fiJ{}i’SH, ADVOCATE}
am: %
ma, ¥éL;§%zg’§J\({«£g§4I§{!V1ée, %f;’M $50.7. §§é§é :mA:AH,
grass: 4§3″:’.E33:RS;._F”IEB<ICfi:L PRACTITIONER;
% , x "Vgéik $RI.G.S.BALAGANGAflHAR,
" AA fr.NAp:A3A & A.c.s4usRAMAm, ABVOCATES)
'C§E'? Fiifiifi GISEC. 18 *3? THE SMALL CAUSES COURTS ACT AGAINST
HEREIN TO PAY RS.3fS!3Gf~ T3 THE RESPOPJDENT HEREIN AIW FUTURE
€_4——–«.~…,_,,_,,..,.-
£3 Bath Petitimer and Respcrzfient agree far setting agide
the §mp:.zgned Judgment and decree déregtifig the
petitiener pay a sum ef Rs.35GQ,«’~ with i;j:.*;»;’$%}é§éi:*.:éi::Vthe
sate sf’ 18% and also ‘:6 fiismiss the suit
as meeét ag munter ctaim made by tg§’*: e ‘A
3ud96
PR