High Court Karnataka High Court

H Veeranna Yadav S/O Huchappa vs M R Tharamba D/O C.S. Ramarao on 5 November, 2008

Karnataka High Court
H Veeranna Yadav S/O Huchappa vs M R Tharamba D/O C.S. Ramarao on 5 November, 2008
Author: B.V.Nagarathna
' " ~ a ,      ' A    s5: 'A KRISHNA BHAT, ADV. For: C] R)

HRRP.No.240.20G8

IN 'THE men com? or KARNATAKA AT 
% DATED 11113 THE 578 DA'! on NOVEMBER;"2éGf8;'._j:    _
BEFORE    V  L. 'L 1
THE i~i0N'BI..E M1:-s.Jus'r1c:=§:  
H.R.R.P.N9s§40}29® .' '. V'  V'

H VEERANNA vaaégv sf 02.j_HiJ4G¥jI£§iFf?A

AGED ABOUT 48YEA.RS   
AGR1c:u::r_UIus'r,.  %  2 A  
R/0 Pum--1sI«am:aAM1§.«:GALLIj  'V
NEAR aLn;vEramfA3LE M_&RKE'i'""
curraazguiaesa % %    

 AAAA    « '_.m,mONER

(By Sri:  %_mv.)

 .M.R-rmmmaa D/0 c: s RAMARAO
 _ AGED 1u3c1)'::_5e YEARS
"GCVER'm9iEENT"EMPLOYEE '
4'i'H'CROS$3_J0n' '  isy. um 999L%%':;%c»:;,9.m my 

the cider dated 22.29008  by me
2 Additkmai cm':  (@9193; 5» Chitradurga and
tbs order dated  A: Revising: (Rent)
No. 1/    Jéldgc, Chitxaduzy. by
which    {meter Section 27(2)(a) of

    was posted for adn:1ssn' ' n, learned

   sides took time to explore the posabifity ofa
 accordingly today have filed the joint memo
 'avfiich thc petitioner hm been granted 6111:: till

"  (one yea!) no quit and hand over wit

__  ofthe schedule pmmiaea to the mspondtmt and
 tha-'td1m'ngthc saidpcriod thcpetitioncrwnouhinotczeatc

asnythiniwaiyliyraminrmpectofthcschedulc pmxzzfmw
axwlthathewouklpaymntsmgnlaflyhothaenespondtmtmd
alsowould notdrhmthcrcspondcnttofiicanemecntioa

54,.



HRRP.No.. 240 . 2008

-3".

petition seeking possession of the achcdulc 
joint memo is taken on award. It is signed hy__§:iic_
and the: learned ootmscl iar the petitioner   .. 
counsel for than respondent. The 

coult and he is iicmificd by
pct1uom=r’ ‘ and though the respond’ ” mt is n:$_t’ aft,
123:: the respondent submits :4 20 enter
me oosnpromise with th}efpeMxsa1on”Vi” ‘Vcr__.&:.hg1’E:!fli’ The pctitx)ncr’
has jcgaggz me joint
memo E : V
1′ herein fled
IJRCJVe_4/20gO5[._b¢{fo&*e the I A C5017
§Im.Dn.;v Chitmdurga under
.2?(‘£.?_A¢€I,¥_ Rent Act, 1999
_. The teamed C252»? Judge (Jr.Dn)
rm aI!awsed__ the petition an 22.2.2008 on the
‘ of Section 27(2)fa) and 27′(2,¥’o).

_ T. ~ Revision Pbfition No.1/Zflmfiled
. , before the learned PrI.C:’m’I
‘ .hJ:¢.599»V.Cln?:udza’gaaarne1obedis:ru’:ssedbyar:

20.8.2008 granting two months time.

??wpefitt’t2nerIms}fledthe%entHRRP

fiwpefifionersmteafiaatzfmwgpwfinwzb
graniedfnam today, the petitioner is ready to
vacate and hand over vacani possession and
oont:’1uaetopayreni:-egu!w’Iywxdmr%§”arzy.

The nmpondeni Ianfiord aka agnaed to
grwuoneyeartime.

fik

I-IRRP.No.240.2008
.. 4 ..

Thepefifionerprays fiat th:’sHon’ble Court
uwyldndiybeplemedtogwdwzeyeartfizwto
tizepetifionertovaoatetiwsdtedzdsprveeraisas
anddz’sposeoftheafor’esaidHRRPintennsaftIge

The rent in deposit in We Han’bl§:..__C’~m;’r:”‘;~ 3
may be ordered to bepaid to the ‘
voluntarily vacate, not to subjfet,
nerd, before the Hotfble cow’! *
failing whidr the time ensm_ 1; ‘
tomebenefizofaaepeziuoyzenf N = ‘

3. in View of the to draw up

decree in team .foft.h¢”;o:n’ ~ £;mcm._ net is mooted’ to

state§1.i11 of four wccks £10333

4%’ ” uln tlztiss compromise, the rcviwn pcfiticm is

9; accordingly. The rent deposited before this

Sd/-

Judge