High Court Karnataka High Court

Nagavalli Chandrashekar vs Mohanlal on 11 August, 2008

Karnataka High Court
Nagavalli Chandrashekar vs Mohanlal on 11 August, 2008
Author: N.K.Patil


as
P4

IR” ‘HE HIE-H CGURT C33′ K.?£El*H§.’I’RI’£1BL,

magma ms was 11″ ms: or Ausszzsr 2::zo3[j»f *%V

BEEQRE

am I-zazwfinz MR. JQISTICE…..Z*§,I€._13§L’fif;’j

mm PETITISN No..1€3′?43..*’ saw <"@{'-»-£33}

EE'E'i?Em*~T

1 rzasavaml _
an/0 2312.1. 3. cmmmmstmimx
AGED £53911? 4": mans' i
5; 79., H.3..v.smm;:rz.—2¢m– % 'V V
E.PaSA'&"A!*IA§§-'£§'QIj;– B;.~'_&N€yfiJ;£':3RE -"-415-~ ..

2 's;:mmm.. SITRESH 'i:.zcI.'3m"'sU1§J:sH
AG«Ei'.i"'Ta'-';BQ'£j,F'I'
§ 614;, . 13:3 .§!?§.«IN'<.§{C.¥;D. j
5'ZI'H'rSE§IT{2¢}?., ,1-:33: _1:;.z:§:*a;.rr
EA:€&3§;C37P.E-3:3 _ "

. . .. PETITIGNEI33

“(A23V”L;¢,*.%:~:i”A§;¢1.f’i;a~L,_ mgmrmm, .t’«tDV.}

.. mvuni vs” nmmwmmmm rwwm &;€3i,:mT..’QF KARNAYAKK HIGH COURT OF KARNATAKA Hifii-iCOURT OF KARNATAKA EHGHCOURT C1″ KflRNA”M.KA HWEH (IOU?

sax’:-3:»

, gm-wazzroa

x :£fS;.=- ER;I2E DI$TF.IBUT{}R3

~ V mzsznzax my sncmm mean GI?

‘assgsrmvzmna mmir
Axmzazm man
J smsmom

. . . RESPOKBEHI

HES ?¥.P. I5 FILE? ‘8HDER ARTICLES 226 G
22′? GE’ TEE CDHSITUTIGH <35' INDIA PRAYING TO

_.. V.-1-an-u ww

…..m..r….m.. niavn \..vuAn.r,_§..tr nnmwmmmn 3-tum COURT or mmmam mm; comm or-' KARNATAKA HIGH COURT or mmAmm HIGH cw:

hi

Q3383 THE GREERS VEBE ANX*G ?ASSEE BY THE ZGEH

9.5331,. mm czvzn JUDGE, was HALL BA2:G3:.L.<3gE.,_
2:53-23, 1?: 13.5. 1'?3.S4.{G6, mu 9.?.:)3,_H§';,%;V"–3:25.=

55.1.

fiflfi wax’: PETITION’ camgg c:z~I.–“i:*s~:”1’jj~ .é*fi§Ia:{AV. u
mmxm nus mm’, mm

FQLlGfiING:

0 3.9 E”fl ‘

“i’i’m petitianers $&§.3_..f:fif.é; ‘»».<';<:;.=:x:actn«a»e:s
at the cmzflaar flatgd :.A.Nc.I
in c3.5.r:a.§,?i$éi:2*3 ..8–;fi'vghee" ilfilawof the XXV:
Mai. E3:5,j;t:j,«§_€:;§,:?é#.i:1,:_;1fu.:3§§sar::;' "my;,..?ga11, aangalam,

gresentiéad :'t}'.L1EV petition.

2.. peflfijfiiafi;-915$. tax has the land

:.f §&m9.§…’in.A’-LvrafigeaffA’é’f the suit schedule gzzzcparty

“:$%2$.::v”_j.hh£~: tenancy by iaaue Gf a legal

natisfiaé. did nut receive arry reply, he
fiila a suit aeeking wpropriata
fifihazz the said matter was penaciing
“‘…”‘;a;§,j’;aifiicati:>n in the trial cvaurt, the

“A»»..f;;’atitionan5filad LELE seeking far at. dircmtian

tax the zzeapcazzdent fizz» pay the mrmars cf rent

araaazzting to B.s.’I1,5OC¥,!– am: ccsntinae tau pay

:1 uuulu Ur ammxmrnxn H15?! COQRT l(fiRNATAi(A RIGH COURT OF KARNAYAKA HEGH COURT OF KARNATAKA FHGH COURT OF XARNATAKA HIGH C011!

I!
£1′!

5. Hawgvar, the trial court is duracted to

expefiite the matter aftar af§gé§i$g ;

apyartunity ta bath the yaxties as th§jmafi£é&:”‘u

m pending adjudication sinc§'”2’i’Jfl§§ _

3’ Judge