IN THE HIGH Comm' ()1? KARNATAKA A'§_E;%;§§;§. V « x
DATED T1113 T1113 1 1*" DAYFQF :A¥'JE}'i;*S'T.'2@{)9' ; 7
55333-5; V %
THE HOWBLE MR. _3USTI{§.é}?x}5Qz%1§ZD "B&*RA1?,Em)Y
HOUSE RENT Rsvisiem?13*;*1'f:{32«:'k}~:a3.1o7 OF 2009
BETWEEN:
Since d;3ceas'ed.i2y 4' _ Z
his Legal r<:p1'esciiié£ii_*kt:sb: ' ' .. '
3,) Shri. Kamar "
Aged aBc1,_'1iL§% jkeaars. " .
b) Rxzjcsh ____
V% é VAgéd»«.é=;bouI _3é years PETITIONER
'VM"fi":;':.x:'léii2uvax2 & Kaiiash,
Simpping Afcadée, P202: N04,
NeW44No,,.3§,- 5"' Main Read,
.4 _.Gandhi~nagar_,
Bafigalofe M E60 009
'SBfi.Y.K. Narayana Shanna, Ad wcaiej
V A. 154153. Przmranand And Suns,
A Registéred Firm of Partners,
5
la)
Gld N053, New Nu.84f35,
Bajaj Cempicx, 5"' Main Road,
Gandhinagary . '
Bangalore ---- 560 009
Represcniad by:
Power cf Attomey Halder, V . _ '
Shfi. Nawin B. Bajaj R}fiS?C}"i"DE1f5T
(By Shri. Srinivas, Advucazg)
This Hgézgst: §l'£:r_;i Rcviiglibn under Se-<1-{inn
46(1) of thei'Ka;i:af:£k& I{e:1ft,L.As.tV" the order and decree
«dated 13._|:)3.2§_Q9'fi1~2$SEL§_i1i HRC-__Nu.E%0;'2{)i}6, on {he file: of {he
XI Additiflnal, s:sf "Small Clauses, Bangalore,
aiiuwing {hrs 'ptsiiiiazzu {iEt~;d'=:.1_Ii<$e1" Suction 27(_2)(b), (d)==1-and (I) :3?
KR. Act and diSmij$Sing"?'~~Vigl1$' petition filed under Section
2'?(2)(q) of'K_,R.,VAéi, 7 " "
Huufié' «iigrnfi. Revision Pciiiiun coming un fur
the Court made the foilmaringz -
ORDER
The. ;2$ii*ii¢:s who are present bcfurt: the Cuuri have
._e:t:£.;rzjt:(i into a compromise and sueis: to fiie: 2:1 pciiiion tinder
–‘ Rule: 3 of the Code uf Cévii Pwcedurc’ 1983 la; the
” ” .’ §3lIowing effect:
1, “Petitic}ne:2* wants tvm years tithe to vacate the schedule pfemisses
and he wiii not ciispute the finding given by me iriai Court
23
peiitio:2r::i* fuxfltnez’ e”:01ifi1’111$ that orders uxzcief
27(2) of KR. Act by the Court s:,vf”Sn1ali Causes,
2. The raspéaderxt has no objectéoza t(:g~ig’i*a11t.ti;r{¢ ‘4péfiti.e§:1éi’-VA
previeied the petitiamer flies 2211 agfiicizzvit i:§iaiAi.£:§éL”
tenazzt wiii pay the rent direct¥3eh5§3f «if L.
the petitiener and obtain :eeeip¢V£§mhe aef§;~e 55 mm
11101113: at Rs.’}’,4{)6,z’- p-.131. fr’Q1n” 1°egfiiariy.Avvi;:1a1ead of
as-,225x., an the éaté i:af; ds:Iive1’§.f’ ::3f””*é§;”:§.i1t,,possession of the
whedufe premigés. If f}1§’;V’1fci;ji1’€..Vf3;.;I;__’ai%1§7 V€:£§iV3,°9.§3s:iitiVt3 111031333 is
not paid, tI1:§.v:*csp= (_mdei1t c_:;H3..~;t3Xé%:iiié:_”€ll;_§___§§éC1’6e i1*1&”‘pec:tive of
the tiii1éTg1’a;§:ed li§;’éit2:’ ‘ ~ .
3. The giefiitiotger’ that the gretitiexxer md ffis sub-
tegiagat shéii! also vfi-1e£’–.a.xi’*~:¢’i1V11de3m;€,:”.g aflidavit atating that they
‘_ gigéiivgx’ ggfawssima of the scheduie gzaremises as per the
‘A ‘ csznznpromise petitien. The HI Eg afiidavit shall
V’ .beV £3? iiiis campmznise petition.”
is placed on rcszurd.
The: pctiiiuncr has 3159 flied an affidavit underiaking
…f,m}c-nmpiy with the cundiiiuns imposed under ihe: cumprumisse
” ‘ ” pcliiion, which is alga placed 9:: resort}.
5
3. The pmperiy which is in pusscssiun vi’-7 :i
has ai:-2:.) {Had an affidavit in this r¢ga;’§”diV’}’h<: samc; piac<:d'1
on mmrd.
The peliiiun "pf Eh of the
compromise: petition. «.
;V Judge
3.}