High Court Karnataka High Court

Mr.Mohammed vs Sri H Ramu on 16 December, 2008

Karnataka High Court
Mr.Mohammed vs Sri H Ramu on 16 December, 2008
Author: Anand Byrareddy
\V J_D:%%j%   

IN THE HIGH comm" OF KARNATAKA AT  ~ %

DATED THIS THE 15'-"3 DAY  2é>§::3:k«k   L

THE HON'BLE MR. JUSTiG !§VA¢NAi§3D 3~zRm:,nnY
HOUSE RENT REVISI(§»}sIQ1PETImTjIf.E )35Jfi:i9§i<;g_8_2' {)F'2oo7 (EVE)
BETWEEN:         

Mr. Mohamm6d;"53'}::¥'i5ars:=._      

S./0 K.T.Abd.uiKha1de:'r_ "    '

Pmprietur: Sapnaii_S§aiufiérs_V  ._  V'

No.34z9,4s"*[Cxfi»?s   

Shanlhinagar,   . I  ?ETITIONER

(By Shri.   Advocate)

3{0"R. V. _Pfannti2an_ii'¥I3PPa

No. 34x9, s*"cm.«;s

   Sha:§t!;i;1agar,_;BaAngalore-27  RESPONDENT

_ .A zHc:;iia and Huila, Advocates)

,’._g twmtt
This Hausa Rent Revision Petition is flied under Section 46

:9I”Kamalaka Rent Act against the Judgement and Order dated

17.3.2067 passed in HRC. No. 100393003 an fhe file of the XV

g

Additional Small Causes Iudgu, Mayohail

(SCCH-19), allowing the: petition filed under V’ 9»

Karnataka Rent/£91, 1999.

This House Rent Revision ‘E?g§E§1ion wming i-‘prVvHcaring V

this day, the Court made a2;e%%ru1:uw;ng;Ag ~ %
&afi?ER} f!
During:.i§2;3v p¢;g.:.;m:,;;9rus.ss re-§£i;:i¢;;z pgm, which is tired
by the order of eviction, there is a

sc£llc:neni émi ve:4i ‘at. iandlord and icnani, whereby it

V is ag1j¢§:{f’i§1alt}v1e”,ttg§iii§onf§r-tenant wouid cuniinuc in uctmpy the

.vV§§”«-icnang an payment of the: enhanced rent of

mm». igom. and it is 3139 agreed that an miditiesnal

% ;t:fun;fi2hf1¢% :;V1.d’v£;ncc deposit of Rs. 1 .00 Mb would be paid and the

érangcmeai would be mduccd to a furrna} dved to be

_ by the paréics.

Recording this submission and alsu nx:ordi1c-gi’

of the landlord and lbs tenant in Ci}trr1, ‘the ‘

alluwed. The order of the Elia} cqurt is.»’ sr:_£ –. , J, n
‘»

{IV