High Court Karnataka High Court

P Venkatesh Rao vs K Latha S/O Sharada on 18 January, 2010

Karnataka High Court
P Venkatesh Rao vs K Latha S/O Sharada on 18 January, 2010
Author: H.Billappa
 M z_i:§(.") 2.7.. '

IN 'i'}--iii HIGH COURT!' OF KARNATAKA. BANGALORE
I')A'i"EE) THIS THE 18"" DAY OF JANUARY 20 IO.-.__
BEFORE A
'I"HI5: HON'I*3I,E3 MR.JUS'f'ICE H.I3I'I_,IJAf.4f3A,  
RFANO. 1061/2-009-   H V A

_I~}§'_[WEEN: 9 9 T '
S1'i.}'.\-"L-1111;11c:sl'1 Rat),

 / 0. Sri. Példiilélji R210,

Agcd z:1.b()u1' 50 years.

R/1-.1.1\z'().23/3.

D211' [.£11'.l'€:'.y£-1 "Feliipie Road,

8'" ('mss M21Iic2sw21r::1--m, I
B2.=s11;._2;al<)re V 560  

. . .Appe11ar1t.

{By Sri . G . 21} xii z;1 SV i":  Ad\/v(V5v,a1E:e]

Sm! .K.!,;-a,.:E<12k.  ~
 / :=z<.i2':. 

RX 31 1  ,b'  431 E' '<;f;?E;:--:_ £95650 094. .. .Rc3sp0ndem

  [I-fly E311'. H . i1iéix'f;t4!ia1'a1jex.. Advocrate]

    R.F.A. is filcécl 1.md<;=2r se.<_'1.i<m 96 CPC, against'. the
  -Ji:.;.i;g:,f11'u_:A:"1:. and I_)ec1"ec dat.e£i 21.7.2009 passed in
' £')[Z*_%.:"\?¢').2.539/20()7 011 the file of the XXV Add}. City Civil



«J1:af;'__{{'. E"3EL1'i§-§E1.1(.)}'(' <1css<?s:si1'1 and future
1.1-":11.

'E'his_s RFA (1<)n1iz'1g_g for admissi()1'1 this day. the_ '"C()L1r1
('1eii\'C:'"c*(lil'1cf(..)11<)\-vi:1g,:v "   V'

JUDGMENT

The appcllam. the G.P.A. 1’1<)ld;:%i*A"<3i'« resfj@3:';de11i: eirad b

the §(.'.E'}1'l"}t?('f v(_)unseE {hr the p'cj11"l.ies".2__11'*'c:'._;)rese_1i1t'»bef01*e-~.jt.l'1~eV

(_31(ej(,£e .I’jelow: ~

0.. Time gafsjfllfizzrzfeecl ‘:’;o=’U1eAdppellc-ml to vacate

(fill. the end Q/’

b. /’Xp;L;4ieeZla’:i’::r arrears of rem”. from

— ., {he rate of R5500/– per
;,,’.~.:¢:1.c).~.W1 l.I:H’IVi'{L”V6?I’lC1 Of [)ecember 2009 1.uiz”ie1in
» .1} 1::o_’ fronl today.

shall pay rents at the rate if
RS.-.AI«:’;'(A)OO/V per month from January 2010
” fin the end of October 2010.

“: ‘_;’i,: Re:?.9por’1der1.i agrees to give and
Z acreorm’nociaI.ion io {he appellant, cgfter

(.fer7’1oliI’ion a.r1d reC(msIm.(‘zion on the

i

‘…J

cz;)pe.>Hcu’1I agreeirxg {.0 give the {rhea-1 existing

mic? Q/’ rent.

Wi’1c2:’egfcn’c [I is prayed ~1-

Hon’bEe Couri be pleased to V
_ju.dg(3rncn£ and decree
C).S.No.253Q/LX007 on z%Ii;:; _” . * X
Acldl. (..3il.y Civil JL1ci_'() cf.”—ljarléjaififrG
No.23] in the above gmd o; be
drawn in the ctbapve ._

2. ‘H10 le.e.11ir1ec1 (3(A).i1.1f»1.S£;:I ‘fin; the gm;-*2;’ies submit; t.hat.

1.h<* 2.1.1::a1:')ce:1% may hit: cIis';)V<)s5vC5{i €;~;ff'Vin _f,e1"1i*1V5§'tj;'I"{}r1e joint memo.

:3, '<. A:"=c*tn:'.(ii'1":'i;'iyL.'At.I'a'é.~,aVj.3peézll is dissposcd off in tcawms of

1"l"1v_joi1'1E 1T11c:1 m,4.M '."I"I'1C. i:i2.1.)'1..a.g:.i'1c:d _j1.:cig;I11c%1'1t emd c1e<t1'ec pa.ssed

1_k":c{_~'iisiai '{.fg)1.:1't 'i'1«1_._Q…S~5.N0.2539/2007 sumcis modified in

I (V.'.'z.fI'i'1.$;.-'3'Of7I"}"!_VC;";jO'i.1:i'l' -._1'1'1c;m. ‘%’hC .2-1p}’)cII211’a1_ is g1’z1n1.cd time 1.111

_3] l_(}–2U}() t’z’§f’j_v.271(te1_tc% and delivm’ va<:e:-111t ;)ossc:ssi.c)1'a of the

p1"L.'_1}}iSt?S ~1.'<')}§I':e 1'esp<)r.'1cie1'}t. The appellam shall va<:.a1.e and

('}<*}i};-*;:V:'" \l*;Ix('z.11}1 1.)()s:sesss.i():a of {.116 }3§'€'I11iS(:'.S E0 U18 rc-?sponden_t

uf? }.)<:1§"o:'c L'51– iO~2U10. '%'l'1c ezxppclle-mt $112111 pay a1':'ears of

,3

a.,.»~

rem /r m0n1,h .i’r0In Oct;<)ber
2()€")h' {ill Em.' cut! of Ii')<-wembc-:1", 2009 wiihin two \-'\:'CfC' 1§i.$ from
to ah-1y. The appcrllzlm': 811211.] pay the rents/c121n'1z1g{'i»§:"fa§V€:"–_§,h_e
ralv <_)1"Rs.},{')()()/– per month 1"1*<_)m Jau1ua1"y a
(:1 a')f t.’-1i:)’V£{fVV’-i bi [11 memo.