EN??W3HKHJCGURTCH?KARNATAKAifi'BANGALORéV.
Dated: This the 2731 day of Juiy 12010,~~~
BEFORE
THE HONTBLE MR.JUSTIC'.E \g:._1Ac;;A1x: 1~;:A*frfi-:'ga:SI"*
R.F..g_rgo.674g20€39 '" 1
BENNEEN:
M/S ST. JOSEPH" PRESS AND "
No.11, RESIDENCY F601-'-;D;"
{FIELD MARSHALL CAREAPEA RCJAD)
BA§\I(}ALORE--F56(} G25,
BY PROPRITOR $314? JQHN C:.HR_I$"£"'fi_.'.,_ '
M * APPELLANT
(833 Sn' 5-:.BE I<;;H'E:R, ADV.)
AELLQ; .
1, H J SH-:yA:~;I,"' _ ,
S/Q LATE} SRI..._¥fK SHIVANI,
AGES 49 ¥'Er'§RS, Rfo No.14,
V-CUNN,£NV{}HAM RUAI), GENEEVA HOUSE,
A . _Bz'.N(3c.fi.L..ORE-566 052.
2: : '«.M§1%:?*;i:i:ii«*;x%i2i:V;''
BAN-£%fiLORE~56O 052.
1 $20 LATE} SR1 J K SHIVANI,
a.;:;r:::)~ emvaaxs, RjO NO. :4,
CUNN.1VNGHAM ROAD, 'GENEEVA HOUSE',
".RESPONDENTS
. (:l?3j}v.f§fi’;?XBHINAV ANAND, ADV. FOR ms KUMAR
‘veg !~fJ?JMAR FOR c/12:.)
THES mm FRED U/’S 96 RIW (:3: R31 12 E
AGAINST’ THE: JUDGMENT AND DEGREE
13.03.2009 PASSED EN {).’S.NO.4S99[2GO4 c3:’é”Ar*if::~i13::VAT2%’:’L§: H
(:2? “mg. X3′: AD¥3L.C£’T”Y <::.1v;:, 3;;…s,E$S;';5§:%f§"-{;;_::§G§;,,
_BAN{}ALC!RE CITY, z::E<::RE:E;Ni} T
EJEC"T'MENT.
‘T’H{S APPEAL COMiNC} {ii}?-I._ xI4’ajR 15ir«:A _i; ‘:j;si~jGSAL
‘THIS DAY, ‘THE; <::<:aUR'1f- .aj3LIv,r3";réE:§ f;*I¥1';e::._ mLz;{34wI'Nc:;:
__
when ?2_vé.s for hearing,
learned c0L:i3::gs<~3.l'S1*i. E'i "Cf1§:Iidrashekar for the
appeilagfit sufficient tinle is g'az'1ted
to the 'a.pf:eI1ér;t,V " h¢: iland over Vacant
pOSSf:'§§Si011 ta; i'ésp€.»ndents.
' ether hand, learned ccmnsei Sri.
A¥:fi3ii"i§:1V for the respondeI1ts-plaintiffs
'vs;1bmittt:E£';. that the suit for ejectrnent had been
r'~\
A " by the trial court and tilougli the trial court
granted oniy 30 days time {:0 the ciefen1f€:said; .’r,h<: V'
factor to be considerctd is, é%Sv:.:§6..:f1e.v'gra§1£..
thfi': appel}.a11t and takiizig.11ote:"0f.f,I;r§VVVfzi§;t suit
itself was filed in thfi seen from
the judgzentiofifigfi 2 havixag
fiiapsed f1'oI§r1'Vt;l:f1~€: View that the
appeHa.;1r."CauI:.1§':;i)e.':': ' the fffld of July
120:}; t»:) "'Ax;e{c:§21t.'c: vacant possessicm to
the respondLe«nts–plaintiffs' to Cflfltjfllifi to pay the
zfc;r:t:é _w*€il as" arrears of rent due by the
..éa$e of defamt fm payment of 113111; as
waif bf rent, the r¢spond<:nts~plai;1tiffs are
iiberty to approach this court for mociifitzatiarz of
1§?;i_c.V:);ut'i:§€e:" grantgirzg one year time: to the appezllant.
to fie: an afiidavit: in regard to the above
}évii:11i11 Ewe: weeks fmm the data of this order.
K
/17
Appeal} stands dispased of in that abeve ' '