11* 1'" 111 'mu: 1-non count or xammmm AT BANGALORE mmo THIS TI-IE 18h may or MARCH 2003 azmrr. ° J*i5" .. _ -_._..nn THE HOTEL" Hr. JUl'5T'I E M BETWEEN: Mn. 9i1kTrndnm. Ground Floor, No.34} 1, .J.M.Ru1a%f=% .
Ased % A —P-‘=T1′”°NER
[Sr-i
5;» a me
… ….. .. v
I’!1’I.n.n.u
V
=
Ba;-agazaww as 9.. ….1=ms_ -2-Lam
‘ Ma-lam Nmrnin Gupta. mm
‘l’h’nHRRP’nfihdundm-Suction!-6[1]ott’t11o
Refit act. 1″»? mu’-at t’;-ma fififi’ -as-.1′. an-61-ea
dated 31.08.2007 passed in HRC No.21′?! 06 an the file
of the Bhiafdudge, Court of Small Cannes, Buqainrva,
Eli’
allowing the petition fihd all 2′?(2][r) of than KR Act,
1999.
F”.-1-uni -an-nan-In it’-In
Wm’ W Elf Ifijfllw ..
Th: I-IRRPcon1i_:ganforIdmins’nnt11’n
unaar s¢.«.:t.4ox;.3?! IMTi’%t11¥sk
1–.– -.-r’.’-.. V: -~»——-
_………’I…….n. 1..
Tue my feupomem us it
whamna monthly rent in moon!-.
The and he want. the petition
‘ ha Inn-IInAflIn_’l-g. %_ g_u__.,_n 9_q1I_._
vars an-II
»A _it in one that ha dual not have any
– accommodation to not up his dental
xii» am his use an: tho uchadula bum in; is
01:1. Hoixsrithtanm the request made by the
3. The respondent has entered appearance and
fihd Ha statement of objuclionu. Ho the
NI’ ‘Inna-‘llnnul and innn
‘VI mlf M Ilffi
rent
also. fiut inwuvur, denial tint
requires’ the petilion premises »
oncupation in net up B ‘; .
the peuuoner has a well eemma Jmicagar e
a.’I…….,
IBE-
EL
4. and Judge
has found has proved that he
….._ -.fl.._.._.!
um ‘ ox Inna.
–‘ L’……._… I…
ouou””‘i:iLii9fi m a.i’1e2ie
Aw-ui, hr the nu-pendent in home
A …..
I: ‘ ‘ L’ 4-»… .-….++…-
.57.!’ ‘Tel KI’? Ifijflil
V -In I-n’Innn an
an. in’. -{-u
AA I\lr.k!;,_V.Kumnrnwamy, ieurnati aaunei nppanring for
–t11}’3 reepondent, having regarding to the pleadings and
evidmmahtinbytimpanieuundtheihldhagu recorded
11
i4,.,
_{
thezreaf. Submits that he does not have: any uoafal
suhuzcduinnmmnkuinflxintau.
5. Mr.1umum fingunjn fiupfn,
appearhg R): the petitioner »
during the courts of
imhn __t dapaaad that L’
1,! 4;A_J_4QL …_.4._. a.1…… ……….–._:_……..
wuruln wanna Ina £i’i”” 9.5.9.: ‘..’l”.$
wldem-a was fiance he
subnzitn may be grnmad.
In-W the raupondant 5. right in
V’ – _ does not have any useful submission
mridunoe, the Court babw has found that
V::*;– ,.-:-was-..e-. is by :1».-.-, ,mt.1t_4.n..–.s.«- Q
set up a dental clinic in the petition pa-embeu. The
Finaidmquiremaxntcramntbaunidtnbaunrauaunbla.
I.-2.d_.eeé.tl.’.\.-:r_~¢.is I.I_r;¢.ae_11:e1Ilm_ac;’;t¢,:1’need. ,1)
4*’
Iruofnr an the grant
9..
t_.h.A;.t me.»
would certainly quit and cieiivenr
\m:n.n1: 7 out for an
altemnw into consideratbn
2…-z 1.~:._.1_1 3;.I_15:.2.oo9 to
quit ‘iii: grin’: -if this fi
uuhjgcf %a@pk¢mm’ t-tenant ran; an nflilnvit in
weeks ii-om today incorporating
TV ijmnditbm:
n1;-
thatthayshnllmatdriavuthnlnndlordiaofilnan