IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 23% DAY OF OCTOBER._.'2OQ9 BEFORE ""H% THE HONELE MR. JUSTICE B.SREEi$i'IVA;§1if,. Goxvm ' 'E I-1.R.R.P.No.296 df2OO8';(EVi1_'A' .1". BETWEEN: G. V. Venkatarathnam... _ S/0. G. Venkaiah Sett3r_,V:." % e_ V Aged about 62 years, ' _ _ Residing at No.'?.. PraV.ee:1.Ma1'1siQn,"v_ ~ VMain R0ad,v€.}ar1dhi';r1aga15; ~ " " ' Bangalore ;»».~. &:.60s';jQQ9. ; % _ _ V » A A » PETITIONER (By Sr.i..**S; Kumar, Advs.) AN _ . , . M / s. _Mar'1i<:1harV No.15; B.V.K.'"Iye'Iiga1* Road, * _'B&%1galore .-- 560" 05-3; ~. , (Rep by j.tEPartner ' Mr. "G 'Jiin éi_K;.1mar, ' S/E... «Geeizvarrchand Jain, Bangélsfie -- 560 053). Aged a.b.m'1t:--_.4O years, No.15, "'B.'\'/QK. Iyengar Road, .. RESPONDENT
{By H. S. Somanath and Associates by L.K. Malini,
‘ Advs. for Caveator Respondent)
=f==i==i=S==k
ix)
This HRRP is filed U / s 46 of Karnataka Rent Control
Act, against the order dated: 28.08.2008 passedfinp I-IRC
N0.-‘-158/2007 on the fiie of the XVIII Add}. Judg.e;~.C’o1;1zjt of
Smali Causes, Bangalore, SCC–4», allowing.~theV._p’ctition
filed U/s 27(2][a) and [r] of the Karnatakae-u’:Rent’Actgffor. 4_
eviction.
This HRRP coming on for h.e§s}rifi–g,’1′.:h:s-VVd.gy,.:.p:ti1e ”
Court, passed the following: _ _
The petitioner aggrieved -A.i;:)3-riuthpe order the trial
Court in allowing the Vevictiojiii’ =__HRC No.45s/07
flied by the respondent to vacate and
hand over of the petition premises
in favoijr of the has preferred this petition.
2. _’1V’he responderit_»4″~Iand1ord have brought an eviction
“v..petitioIi1*-tinder ée’C”.’2″7(2){a} and (r } of the Karnataka Rent
after referred to as the Act for short),
see-iting» ~evi-ction of the petitioner from the petition
It was resisted by the petitioner by filing
:sta–te*0ment of objections. The triai Court after considering
-~.tl*E1e oral and documentary evidence on record, by
impugned order allowed the eviction petition both under
Sec. 27(2)[a) and (r) of the Act and directed the petitioner
to vacate and hand over the vacant possess_ivo,n’~«._oi?.vthe
premises in favour of the respondent. Agg;ieved»1’rj’byg:”vthe;
same, the petitioner has preferred~th.is it it
3. Subsequent to filing of this
has paid up to date rent to _respondent’-.an.d'”noiir he
paying rent at the rate of’*”I;és;-3;OQO/–A”per.-vrnonth, as
enhanced by this Court theV”ad1nission.
4. TvhedvIearnedd;’§Co1_i’r1«s_el appearing for the parties, after
arguingthe matVte1A{for”srorne time, have agreed to settle the
matter as ‘:
f€SpOi’1d€D.t’~ landlord has agreed to grant 2 %
‘years_ the petitioner ~ tenant to vacate and hand
favour,
over” vacant possession of the petition premises in their
The petitioner — tenant has agreed to vacate and
hand over vacant possession of the petition prernfise’sA in
favour of the landlord on or before 30th April–y4’:2O a
to the following conditions:
a}
b.)
The tenant should pay;”14th:e’r’ent’~.ai1d
charges as and V’-Xrlien they bec’on1jev…_Vdu_:e
payable.
The tenant :with or create any
third party interest’ of the petition
scheci1:leypre1i1is::s;”‘
” Volnntarily Vacate and hand
over’ Vaca’1fr.t”l’p.osse.ssion of the premises to the
landlord’ dragging the landlord to an
it ‘exec1i’tin.g Court.
‘:l’.3:1:<;f"~laridlord have agreed to refund the advance
of Rs.I0,000/– (Rs. Ten" Thousand only)
by them at the time of tenant occupying
~ the premises to the tenant while he vacating and
handing over the premises in their favour.
%