Karnataka High Court
Mr Nevil Naronha vs Dr Arun Kumar M Nehemiah on 27 August, 2008
' " 1 ' ~ 3:; Eenkagaram, Advs.)
!.N THE HKEH COURT QF KAR!\}ATA§(A AT 8AN€'.:.-ALO.§.E
DATED was THE 27"" am' as: AUGUST 2088
BEFGRE kk _
me Hor~rBa.5 MR,JUS'?!CE suBHAsHfi.%Aa»;A%k%T%jkA % T 1
H.R,3.P,go,?6£:f§Q§V::,"
BEWNEEN:
Mr. Nevi! Nayonha.
Aged: 61 years,
Sen 0?: Laze J. Namnna, V -
Residing at: No.7 (Gk! No.4)
First F100;, Rose Lane;
Richmond Tawn, 'V
eAr~:r.;ALoRE-.550 Q23' M
(By Mia. AKS :Ar}i'¢'$.,
Sri. Ajesh Kuma}'_& 5S{i_; S.
Smt. Umash.:ee,_AAd§is.}:,: :1. .,
AND: I 2
Aged: 58years§ ' .
Dr. Arum Ktsmér M.*Nehiet_r§i'a Ah.»-- 44 V
Son of: 1,-%3ate.23. Menemlah, V
'vfiasidirgfatz ;_N,o.?f;. (GB! No .4}-----« "
?.Gro'und F!oo'r,F.osa._i.aner,
§"€!£hmd§?€1_TQ\??iR A '
BANGA-;Q¥€E§-$58
" {By Sfifiestur Blfsadrashekar,
33:3. Gopaififishha and
an-um-«war
t K .. ¥3ET!T!ONER
.. RESPO!\.*DENT
, -- This H.R.R.P. is flied wide: sectien 45 (1) 9? Karnataka Rent Act
"against the order and decree dated
' V ._ "HR{3".Ne.522f20iJ@ en the file of the Qhief Jtsdge, Geurt of Smal! Causes,
'»._8'angalere, afiowing the petition filed U!s.2'?{1)(c)(g)(%1} 8; (r) sf the
Karnataka F2entAct.
22.12.20
{)? passed in
deposéted the rents for the earféer period. The respendent is e_n;it!ed to
withéraw the same. if any admitted advance $3 with the !a:nd;§¢z§i;’-‘the
same may aithae’ be adiusted towards future rent or be5_-:§fu:*:”deéi’&f”-t?c’i§§’é~
tenant.
KNM!-