Karnataka High Court
Smt Carmelina Kaitan Monterio vs Mr Joseph G Monterio on 23 April, 2009
IN THE HIGH COURT 0;? KARNAT2§:§Av
CERCUIT BENCH A'r"'b'Hm2ivAQ V
DATED THIS THE 23% my :G:I§' AP1ié2V;--_._,':zao9 "
%
THE H{)N'BLE MR...Jus'1fI-<33'_sAT?AimRAYANA
1-:.R".'§z".'§.A No.§'i:36 _
BETWEEN: " ' V V' '
Smt.Caxmfii§:-a V
W/0 Mr.i{a.itan ;Ant&my i'vIj¢:1tt:z%io,-
Aged a_i;;!_9ut'='£O " ' "
R/atf PIOt"?3.{);.5, ' '
Vaibhav .;:aga:*.. _ -- 5 ...PETI'}'I()NER
(By Sfi R.4MT.:;:u11cai:§;z,.--}$;t;$i¢§a:e)
I *- 'V V ii; Monterio,
"S/0 Monterio,
"'«.._R/31:' No.6, Madras B Street,
Camp Belgaum, Bclgaum-590 $0}.
.L ~ Mary Joseph Memtario,
his
V' " EL'/0 Mr.J<)sepi:1 G.Mor1tcri0,
R] at: No.6, Madras B Stmet,
Camp Bclgaum, Bc1gaum--590 (301.
...R'ESPONDENTS
(By Szti Sachin S.Magdum, Advocate for R. 1 and R2 )
This HRRP is filed under section 125
the judgment and decree dated 23.1.2OQ8__yfiza.ssc:(i:' HRS __
Revision, Petition No.39/2007:-Jan'---«th¢_'4 f;'i3e "e:}fV'f1ien'§II T
Add}. District Judge, Belgaum, 'tithe
reversing the order dated pgsseii VA
HRc:.No.52/ 22004 on the Pr1;cj:vi1 fgauéige '"(.Jr.Dn.),'
Belgaum. *
This HRRP oonfliiig' <$n7:"o:~ this day, the
Court maria 'fgllowifigi '
. . ' . N '
Respondefiiti-L:.T€6V.' appeal has filed a memo
which is sig11e;i'by respondent No.1:'anc2 aiso on behalf of his
” V’ AWif€.;~e’Spdndent praying six montiis time to vacate the
prc:-perty on enhanced payment of
for the next seven menths and agreed to
vacate’ the petition schedule property on or before
.3o.*;§.1.20o9. The saici memo is counter signed by his
.C0uI1sel.
2. The same is taken on record.
3. In terms of the memo, the
aiiowed. Timr: is granted to msp<§hdé fit «N65 1'1 'véggz-fie
and deliver vacant possess-i_on {if i11e "
property which is in their 'dciéupation ._;;s- and
handover vacant pos$és$7mn.»'éf fifiéjé to pétitioner on
or before 30.11.2009. '
Sd/-E
Tudgé
Ets*