High Court Karnataka High Court

M/S. Kolhapur Motor Transport vs Sri Shivashankar S/O. Late Sri N … on 16 March, 2009

Karnataka High Court
M/S. Kolhapur Motor Transport vs Sri Shivashankar S/O. Late Sri N … on 16 March, 2009
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 161'?! DAY OF MARCH  _

BEFORE)

THE HODPBLE MR.JUS'i'ICE   & "

RFA.No.17;2«l*2;.§_Q9% 1

BETWEEN:

1.

M] s Kolhapur M§>t0réT:*ar1spért,
Procedure and  "   _
Co-Operative Society Ltd;  __
110.496-E,  'V " '
ShaI1apu:i,%Vya1pari9efl1.'%%  L   
Ko1II.9-t3*UT55jq4..1.5"'3:O1'"179P¥"3$'31'¢¢d"

by its   

    
 C{)i'iS'tH31CI'

Co~Oper:3,fii%§:.S<}<;ietgLz--'Ltd.,
No":2__6"--26f _1, Sré Qgnss,

. ..NeWExtensior1.,

.. APPELLANTS

    Rao, Adv.)
T S..S5*hfivas11ankar,

"  V LS'/0 Late Sri N.Sidcia1ingappa,
 Aged about 63 years,

Residing at No.54,
4% Cross, 3631 Main,

L/..



Dollars Road, BTM 1" Stage, 
Bangalore-560 068. .. REsm:-3pENT

(By Sri M.V.Raghunathachar, Adv.)

This RFA is fi1edj1g;%s.96%%er cm, 'egaisxst the'?

judgment and decree "dlt; 15---1-20(_)9','  in
OS.No.9823/12007,--- on t11.e:"f";lé"of the XII Add}; City Civil
& Sessions Judge, gadcacrceing the Suit
for Ejectment and [Damages ;by__yWa3t.of._mcsne profits.

This   f¢,§Vf':»7éKi;'fiié;sxiVon this day, -the
Court  the f(;~11oW_i_n.g;V-' 
%%%%    g gfibGMENT

__S€)IE16 time, the leamed counsel

for fllfi  if reasonable time of five

,, 5§f§a1*s is  the appellants will vacate the

' = .. p1~e:n1is--:: s;~--. '

   The learned counsel for the respondent

x T sfibiiiits, cane and half year time may be gantcd and

V’ ” {E16 appellants may be directed to pay the arrmrs.

%

3. However, having regard the

circumstances of the case, I consider it ,to

yarn: time, till 30-06-201 1 to vacate

4. Accordingly, the:=.._appe2J ‘és : :,_of, ‘

granting time till 30-06′-T 2€)__11, to. >

The appellants shall vacant
possession of respondent on or
before 30*”Q6j.20].:’1V.MV:.’ shall pay the
a1’roar:s,~ sis and from 1-4-
20{19..o, ” shall pay the
rei1I_’.Sf ‘hrémte of Rs.5,()00/– per month,

till t1ie3!_VVaoéiteufl:;oVfiiemises. The appellants shall file

afi’1ds€ri£,.. _____ _fWithjI1 two weeks from today,

‘ to vacate the premises on or before 30-

~ is directed to refund the (:ourt–fee

” “permissibio under Section 66(c) of the/\CouIt Fees and

£2,
Suits Valuation Act, 1958.

f«/

Misc.CvLNp.3266l2009 does not

consideration and accordingly, it is reject1e d_ :”‘-./1:. ”