IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 14TH DAY OF OCTOBER, BEFORE THE HON'BLE MR. JUSTICE BA,VS>REE'E\i1"VATSEVGQIJTIDA H.R.R.P. No. 17 5:? 2o093(Ev:}:D' BETWEEN: 1.
‘ * » _ VBaTTga}Qfe..e 560 016.
Sri. S. Nagaiah.
S/0. sri. Subbaiah,
Aged about 45 years,
Residing at 194, J _ V
Guruvareddy L3YO’ut,f ‘”
1″ Mai11,”},«§§»V1’CrDSs,i = ”
B. A
Barigalozfe’-_,56’O 01’6′.fi,”‘ Q’
Srnt. _
W/0:. S- ” ‘
Aged about 40 year__S’,'<
Resiwding at ' 3. 94., "
_ Guruvareddy' Layout.
~ A 1 S' Main. 13'~C.ro«ss.
– ‘B}A’I’Jai*aa,ya11apura,
PETITION ERS
(By .5191. 5 ‘uM_aVT§i0har and Venugopal K., Advs.)
Jf’:’;..
‘A N D;
V ‘”‘S£nt.Adi1akshmi,
‘W/0. Sri. Ramareddy @ Dasappa,
Aged about 70 years,
Residing at 18, 2″” Cross,
£3
f\J
Narasimhajah Road,
A. Narayanapura,
Doorvaninagar Post.
Bangalore ~ 560 016.
2. Sri. Ramareddy @ Dasappa. ~ ‘A
Father’s name not known to the p1.a’1r1’ “ff_:~:_. . ‘
Aged about 75 Years, ._ — “V ‘–
Residing at 18, 2*” Cross, .
Narasimhaiah Road, V I
A. Narayanapura, A
Doorvaninagar Post, A.
Bangalore — 560 016.
3. P. Krishnareddy,”–. _
S/0. P. Papireddy, V V
Aged about 35 y€1″:1TS’,w.”‘ ~ ‘
Residiflg
Residing ai:’j’1_8, *2Jf’*__C1joss, V
Naras’%im?i’aiéih”-RQétd’j,vA. ‘ . =
A. __Naraya11;apu1’a,” V’ A
Doofvaninagéir P.(fjs%:_.
B-angaloreéf’-5A6ObO16′; —- ‘ ‘
4. Smt.’-Srid_eVi,_ ,
VW/0. PL’ Krishnafeddy,
,, ._%.Aged abou’t’–~26H__years,
” Residing at 18, 2nd Cross,
1 * -. _V Na;ra.simhaiah Road,
” _ A. A. _
= A ‘ ‘A-D0o:’v*ani’§1agar Post,
-.4__Ba.1:galGre ~ 550 015.
This HRRP filed U/ s 46 of KR Act, against the order
dated: 25.10.2008 passed in HRC No.225/2.005 on the file
of the Chief Judge, Court of Small Causes, Bangalore,
holding that there is not Jural relationship of iaiidlord and
tenant between the parties and dismissing the
This HRRP coming on for it
the Court, .Po.455&-ad the following»
oRnEg?*
Memo signed by th’e:.V:V”petitioi1er”-as as
Counsei is fiied seeking totvuwithdraw the
petition with liberty to ‘AAéi_p»pi*opriate Court of
law for his reditesséal. 2:
2. Mieff_16’~~i”% ‘i9v:K€i:»-_o£1_V’récoVrd.* Petition is dismissed as
withdrawn} V V
3. gltpis am}ays”‘ open? to the petitioner to Work out his
0′”reniedy”‘0asuh’ax{ai1abIe under law, for which no permission is
i=aeedéa[7,;aT»*
Sd/~
EUDQE