Karnataka High Court
Kapurchand Netaji vs The Trustees Of Karnataka Arya … on 20 April, 2009
" (éy Sri : sum: s.a.A0 ma RESPDNBENT )
IN THE HIGH ceum OF KARNATAKA AT BAN§E§L¢!F§$'__j: "
DATED n-us THE 20?" DAY 01:' A:>RxL1,.2c5§9_ A If} %
BEFGRE ._ ,
THE HONBLE MR. susn-:5 s<:';L.r~%Ar«£3u§s';ATH_ _ ' T
R..S..A.. N0. 371% at 29' 8 V
BETWEEN:
1 KAPURCHAND t
AGED 63 YEARS, sic: NE'fA.)I,"' 1 % _
CARRYING on 5~:.;%s1r~:Es:3} a:'2eDL-'~g.THE
NAME AND "TEX'?ILE~"COM'PfiL*NYffVVi
NC}. 3.010/%2..1r.1%, §§_,__R_.HQS_PI'fAl,«-ROAD,
MYSORE--.':37G!_30{§ % %-- - APPEHANT
(By Sri : IN
1 THE frR.u§5"i*§e$ 'oi? KA§?;?%}iTAKA ARYA VYSYA
CHARITABLE 'TRUST,
Mf\' ? "€'.'E\N\ 1\ff'§d1"1,.._I_}'_'f.'\ffi£lT \I'fl Afi Pfifih
tI»g....:,;~..; e''ns.n\.i|I.... , vnu; v.u..n,»..: \\~Ji""|n'_3
«aAs.avEsawAaAPuRAM, BANGAL9R--56G£"}(34,
RE.-P._ BY rm SECRETARY GENERAL
_S'RI,.C';E{;3A'Y.£§jCHAN£?&A SETTY.
2. :: R 3A.YAC§~iANORA Sam
5,10 C.J;_RATi-WAN same,
V " ..SECRE'€"ARY GENERAL mo aemasermuc-.2
~ oF*KARreATAxA ARYA wsm CHARITABLE 'runs?
k:~:e.3, "Sam JYOTHI",
'3.'ANI'»'ILAS RC}AD,BASAVESHWARA?URAM,
x % aAz~:GALoR.E.55tmo4 RESPONDENTS
9,3}
that he win not sub-iease the premises and thatfihe-e;ct:§eVV’«h’ene%
over possesslan within the period of 2 ..frgm _ _’
3. Accordingiy, this appear 1;. eemsesee by §:oenr:rmir§e’k’ttse’–..%
Etzdgment and decree of the CourtS’vt«ei§é¥»ew. >.eee itt-_s \’-ttree is V’
granted to me the undertakiif1¢~._by tneeeesee
AK