High Court Karnataka High Court

M/S Kamat Hotel vs M/S Ganesh Mahal on 22 August, 2008

Karnataka High Court
M/S Kamat Hotel vs M/S Ganesh Mahal on 22 August, 2008
Author: H N Das
IN THE' HIGH coum OF KARNATAKA AT I?3AI\F<;"?f2iI;:():}*{N<).3Q, LA'I'ERN?;}-..2C8_§
SUBEDAR C}iA'1§i~?.AM.vI€:Q;%D   %%
SESHADRIPURAM,'?BANGALOf3Ee56(3 029
REPRESENTEE. :33?  
SRI.L.R.isfAMA"T.   

  L A A    APPELLANT
(BY SR1     ADV)
       
 
A REGISTERED ¥?AR'I'NERSH3IP FIRM

I~L&.VTI§G"?FSV..OFfF'ICE AT GANESH LODGING',
No.2o8/ 3, saagmk CHATRAM ROAD,

 _SESHA.Di€if'EJI?AM, BANGAL()RE--56{) 020
% %   R.EPRES§3I'9?}'ED BY ITS
%  = "?.{A;;'€AGiNG PARTNER
'  S--RE..L.1§'IWAKAR.  RESPONDENT

% j a3’f SR} ; B.M.AR{IN, ADV FOR

M/S: KESVY 335 CO BY M N BALAKRISHNA )

OLWN

THIS Rm FILED U/SEC96 OF CFC xiazmsr

THE JUDGMENT AND DEGREE DT.1I.1.2G0.8.4§’A_SSEiL1A
IN O.S.NO.’?’O25/2004 ON THE FILE F0 THEE”: IH”ADD b
CITY CIVIL JUDGE, BANGALORE’ (sigma-25}-«, _

DECREEING THE) SUIT FOR EIEQTMENT. e % A

THIS RFA COMING ON i3?or%Le%eAD1i&e:ssio3$:

BAY, THE comm’ DEL1v.ra::fa§’,’D THE §:*oLLe£v;r;e:- kg
JUDGfi§fi$ aV
A joint memo eefecates on
both sides is fied and *’;inder:~
“The state as

1., has Iii} objections for
granting” time to the appellant to

‘ ‘;va{:afe’ and hand over the vacant

. __f’pesses”sion….0f the suit schedule premises
V’ f;g. “ihe appellant that is on or before

” — eej[‘:2e1’1.e§3..2ee9.

appellant shall not seek fulther
“extension of time.

” The appeiiant shall pay the arrears of
rentals with in 2 weeks from this date.

(J’\””‘””

4. The appellarit shall file an underta,.1 V.

5. The appellants sha1lv’pay;””thje furore :if
as and when itsVaeeruei:iA..v_ ” ‘

6. In View of theV,….é,beve.,?’ seiflemeni the

appellam not above appeai.

The ‘praise tffit eppeal may be
disggoseel terms and may also
be for refund of the
~ the appeal memo in the

interest of ji§}’s3€icejV%iIici equity.”

The j-oAi:in’:’_:nei”11o is placed on record. In terms of

memo, 1vV’§}ear’s time is granted to the appellam

»–..§&a’;ieie-.VV’cieliver the vacant possession of the

se’l}_e du1Ve.sofeiiV.1ises to the respondent. The appellant has

*-also agafeed to pay the entire arrears of rent Within two

from today. In terms of the joint memo, the

etfvpellant to fiie an undertaldng in the form of an

affidavit Within four weeks. In terms of the joint memo,

JH/