High Court Karnataka High Court

Smt Geetha V vs Smt Lakshmi Bai on 2 December, 2008

Karnataka High Court
Smt Geetha V vs Smt Lakshmi Bai on 2 December, 2008
Author: Anand Byrareddy


-= r -war -r-u r nu» veIr’IIII ‘run:-uuu-1 v -11.7! V

‘|u\l\l’l\l vi nnnlinlnnfl l”1l\3’l”l K.-HJUKI MN” KAKNATAKA

1% “mg ma! cam? 98 mammm AT aaxahmng
sagas $325 was 2″:nw’oz a&cnuaxaHga% gfL
ma s§<:»z*rsz.s :=:1=z..::z;s*:*:;2;t,_

Eangalara – 566 O?3,_ xV’_ a 5 V’x ;}. pgwxwxausn

{By Sriyut_hé $’j;;} «1’aga}3.ra;3L ” vH.u.§~!.Nilanjan and
H.r;.i.. g=.wr:’g,<.._…£ux3vs*:g;:§si:.a3s§.." .

Eat; bak3hm£aBgi "T _ –

via. Late Jinééuaniygppa,

58 yaar3,Rgsi§in§ at Ho.11,
nhanagaiaKEsha9p3,Lana,

bakahman Rag R£ad’Cr¢ss,

3aia§ét,Hang§i9:§~53. m REs?0nENT

‘ E sridhar, Advocates:

»awa~o~e~

Hausa Rant Raviaiazz Patitian is filad
uxsdéac isection 46 {1} <3: the xarnataka Rent Act:

" AA :E:3'.lac¥" against thfi Order 1331293 13.26.2006 passed
.ms"'_«1.3-'s..!§ns.11 in I-£Rc.R'a.3.fl99'?!2U86 en that file at
'tar; xv Mditianal Juadga, caurt at small causas,
Jvlagrchall Unit, Eangalara, secs:-I-19, rejecting the

–7I..Pa.!<3<2..11 filed under Sectien 43 of the Karnataka

Rant Act 1999 to stop all further graceadings.

This patitian caning an tar adznisaiezs along
with I.A.I£u.2.«"D8 thia: day, the court passaé the
fallcwing:—