High Court Karnataka High Court

M K Battya vs Smt Yamuna(Since Deceased) on 23 February, 2010

Karnataka High Court
M K Battya vs Smt Yamuna(Since Deceased) on 23 February, 2010
Author: Aravind Kumar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2331' DAY OF FEBRUARY, 

BEFORE

THE HON'BLE MR. JUSTICE T   

H.R.R.P NO. 31.01?  "

BETWEEN:

M. K. Battya.

S/0. Iyappa Madyar,

Aged about 63 years, A  
R/at. N0.4~19, Ke.r_fibar~_P2;--di1;'~--.__g 
Marigalore ~ 7.       "
  »   V V  Petitioner
[By Sri. Iyag HaS.Sa.iI_,1,_:fidV.§''vTf~_2 ' 

 Yamu .d.t:C€&1S€d}
W/0':  vShVar.na, 
Adult. 'E-a11dy.a l\}'iva"s,

. .e{u11;~.1, Ma"rxg.a1orevTa1uk,

" VDé1":s:sf;ina Kavfifiada.

ma  

   Syama.
 W/0. 1?. S. Bhandary,

 about 47 years.
Regent Park.

~  «--._Opp. Ragh21V*céndre1 Mutt.
'- .:E~£c)sabettL1 -- 575 025.

Surat.hka1, Mangalore.



l(b)

1[C1)

!~.J

Mrs. Vidhya P. Bhandaly.
Aged 45 years.

Sandhya Nivas.

Ullalbail.

Ullal -- 575 020.

Melxigellorq.

Mrs. Vijaya Kumari, 
Aged about 43 years.

W/0. Santhosh Ullal.

N0.[2) S. B. College, Qu:arf£_§3rs. "

S. .8. College C0mpound';._"'*%.
Karkala -- 574 104. 

Mrs. Saclhya G. VI\I"iaV:i'1?j.:3sh\xfafé{f- f 

Aged 41 years.

W/0. GirisE'1--M.   '. V "

C7, Sam1'aj3G; Duplex"
M u j an 21J*2vk,41(,i5:{1_,    
Akoui. 'VV£i'.d_(,)dO.1"€t, _   '

Pjzi    
 "Anj a} i:  .  ,--~

W/ 0': ma  Vaégudeva,
Adult, 'D: 'l\?0.. «-1- E9 / 1 ,

V, . _%;Kemb21r . _
" 'M?ang'a1Qre -- 

 "I~:,,j:'c';%;5vi%r-=.;:1%4c_:.. Raj.
'-.8/0'. .'K21r):1a Chettiar,

X  AC11;1li._.  No.4~ ; 9/2.

' Ifiémbar Padil. Mar1gal0r<: --7.

'T  «..«Ga1;1;§e1dha1',

" -. HAS/0. Mayappa Kottary.

Adult, D.No.4-- 19/7.
Kembar Padil. Mangalore -- 7.



5. Smt. Chezmamma Ke11'ke1'a.
W/0. Kati Poojary.
Admit. 1".).No.4«9/4,
Kembar Padil. Ma1"1ga101'e - 7.

6. San. Pushpa.
W/0. Koragappa,
Adult. D.N0.4- 19/6,
Kembar Padil. Mangaiore M  

7. Smt. Leela, W/0. Jeevan.
Adult, D.N0.4-19/9. V __
Kembar Padil, Mang'a}0re_}4'~--7.

8. T. M. Vishwar1ath,~._ e A  
S/0. Chama Be1cha'da.'._  " '
Adult, D.No.4~19/3,5 L,  1% 
Kembar Padil. Mja1'1ga1e1'e'*j"»7. V

9. GaI1ga.di--1a1'i: __--:_ '  _ '~    V
Father's _Né}_Ihé"~--Y1.()f"kn(§v.f1i't,  

A*.:_iuI._t,.*  ' -
Kemba1' P--adiV}';e'~1\/Eargggalore ~« 7.
10. VRamaé'wfé.rr:y;'*
.. «.3{Fat.he1"s Name not, known.
  Ad"u1t';* D.No.4"¥1'9/5.

 2 §ier1abar"--P_adi1, Mangalore - 7.

  "   . Respondents

_ (By_ iswanath Sabarad, Adv.)

AA “‘~«This HRRP filed under Section 115 Civil Procedure

-_’C_VO{:ie”against. the order and decree dated 2340-2008
passed in RRP.No.i28/1992 on the file cf the Iif Add}.
{District Judge. D.K., Mar1ga10re. dismissing the rent

revision peiitioii and confirming the order dated
14-10-1992 passed in I~lRC.No.267/1989 on the ille–__0f the
I Adcil. £\/Iunsifi’. Mangalore. allowing the petition filedil/S
21(1) {C} and (D ofKRC Act.

This Petition coming on for Hearing. ‘ilflis.-diayl”

Court. made the following:

oRnEa»fa

After having argued tl;;€::Vg4l”‘:*r1at.ide”r for the’?

learned Counsel for ,.–the petii;ionle*rs and~..th–e learned
counsel for respondeniis till today to
arrive. at a lithe matter was
adjourned V.

” counsel for revision

petii.ionerlli–as vfiled a*:1’laffidavit of the petitioner by way of

-“‘.,.Vund:e}ftal_g{ing agree.i.ng’ to vacate and hand over vacant

schedule premises within 15 months

i”rorn”lliiodal§ii__iiiounsel for the respondentelandlord also

l’..,agrees~dfo;.r granting time of 15 months from today for

“~.”v”c1ee£.i1’§’I1§§ and handing ovel’ Possession. %//’