u -u ‘-1-:-Ian:
II~I’I’£EI-IE8»!-i€13!II1’1t’ oz’ xnmmmx, -mm
mm Ms mm 19″ mm cixovmn
BEFORE
mm amvaaz rm. Jvstrzm zgzammnfmxfiarfiriii _ ‘
HGEBE me’? nmrxsxorz i’E’!’I:’1fIC!i;_–b3§:)fi; 7
&’l”\lT$l\3
.–q————-
war K J Nxmwa
cm 15.2. naammnnnv _
pmnnnwr 42 YEARS ‘-
Rim Ci-1’I1€PE’3″, —
mnmmmmx V #33; sri --- acnracatzel Mag gr' . . ' . 'I '. anon--.--nu', Mmm:-m£,n"P££a,_ ' 5;-*.e:a nafimzfin
5533.1.’ men’? ._63′–Yams ‘
Hm ‘1’:-ma 2399″,-.. V mks,
” ._ cz-rxiciw-:s1=’;A. momma: mun mzxsxmw :9:
. ‘I1fA*1’_V:>i-‘L’s. 35;’ mi ms mm mm
‘fl.E£*3Qi.-§:V3Kfi$” .5_6{f« $32
. . . RESPGNBERT
E3? –..§:’:~:*. -71: sunmmanmaa mo 5. ct-manna 5. mo –
AIfifti)=C;’lfi§’ES3 —
‘E9883 REE}? Efifififildfl FETITIOE }?IhE13 UNDER
‘-.,”s-m:’..~’2*1s::s:~a 4511; or mamrmm mm mm, 1999 zwumsrr
cramp. um-m:1 6.3.2807 smssnn rm um sxvzxszmx-:
_.*1a3’3′:z’r’Ia:~z z~3o.1/was on THE FILE 01* THE: I
F..’flBI’I”‘IEIb3.hi; azsrnzcr sums, nnmnwns mam;
III3’l’R’IC’I’, BAHGAWRE, }\Ia{:0W’IHG THE PETITIOE3 EHD
S3″1″3’I!*-iii: AS1113 TEX 08333}! IJATKE 08.16.2964 9353333
It-I HRE.!~i$..2f198’I OE 1′!-IE Eriafi OF THE PRIHCIPAI.
CIVZ fa JUDGE (JUNIOR DIVI 5103} FSNB JHFC. ,
}3¥3I323i&fifi.LLi9.?UR.
Q
enquiry by an cards: dated 2s.o2.2oe¢Q”%*.T’1*1w
cauzrt: <::-f first instanaa proceeded to
pravisions at the Karnataka Ram:
diapvaing at tha petitien
by an ands: dated _0B_'.1GA.'2_('§t'.M.
ckmllangad by way or Vgetare
the Ccurt af Efiagaloxe
Rural Distrigt, xroapandant
harein in of tha
Biatriat applicability
<::=§ the in question and
has ="Act did not apply to:
the §.=:.emiaaéa,_ in} fiiuatéfitian and after holding
yVa:ti§§””h$’ consent cauld nut: cantor
the Court which did net: have
juri»:3{di¢.t.’§.}:>:21’TV’ and thereafter, proceeded ta
.4./ ..: ~ €E”£3h5i€§:§.tf’_ :’Wh$th£2 under the provisions of the
.f§é’.:t, the entire eviction petitian swuld
abated on only the zwiaien petition is
. liaII::3.a to» be dimaiaaed. by placing reliance on
‘””‘”‘”” “” “”””””””””””‘ “W” “”V*”mf3″”‘”{_:°” MKNMHM was-H eauuats cw KARNATAKA HIGH comm” or KARNA?AKA %~£lGH cmmr or KARNATAKA mm; comm
tbua judgment :3: this Ccsuxt reported in 2OG2(6}
Ka.r.I.s.J Q76 in the cause Of ISHAIL & OTHERS *”
?
wmwwrwvunzr WEWIE
mnmnmxmnu-s anwu wMwmI,_.\{r’ nnnuumaunn rzmrn HUUKQ MM” ELAKNMEAKR 311%?” E3003″? 0? KAKNQTAKA W353 gawk? Q5 KARNRTAKA WW3″
notification dated 16.10.1995 xmaoz:
Doddaballanr Tawn. Hun1¢ipal C¢um¢i1 @ gfim
notified as noddahalxapur Ciizy _’~–V1§1u.¥§gi:;:J.;5a:i.,
Cauncil. The aame in only nefi §§ddfige§<b§f§:§
this court as an Anngxuraét§=I A H@;1?0? bf*
way at additional ovi&&fi§a5 Tfia sémé is nut
disputed by the c§finaeiflf§i fi§e.reafiéfihont.
6. Thag§£are’WEh§; fin¢ihgi’§f the caart
beluw thgt tfi§f§vfiQ§i9n;y&titi§n abated cannot
ha sustaxnfiag fiugthfir; the cfiurt helaw having
held afhar cfifitéfitifiufi raised in favour of the
petitisne£¢”th$’§&§s£f6f evictian needs to be
séhéfiul§’§:ami$as.
_ cenfi#fia¢. Tifiufigggnt is granted three months
Eti§e,Vf#&m rtpduy to vacate the patitian
Sd/~.-.4
Iudcfé