IN THE-HIGH COURT or KARNATAKA, %
mama Tms 'rm; 20m DAY or T V; %
mm I-IOITBLEI am. Jasmzis " »
% wan' PETITION NO. 1vg)Ft2a§'?§s<i1sT;
BEPWEEN: A
SMT KAVITHA W1/0 MAc_:--.1a,.J:<",Ni3RA ' ' ' '
AGED 30 YER&S,'--_ :
occ; Houssne-&DVw1'9E',;.
R/O MARI§E"F_RG-£d'}_, V ._
cH1iE'~R 51.13., 'm;';AALcR;61/200?-03
ANB ETC.
THIS4._4PIi3I'fi'..{év1§J,"ff;OMlNG ON FOR PRELIMINARY
HEARING IN :3' {}RO{JP, THIS my THE comm' MADE
_ A TH£;;F0FL:.Qw:N%Gi= %%%% <4 ,
ORDER
. ” is filed mlfing in question the notice
datéd. 13.200′? Armexure D of the 4&3 respondent
V’ calling upon the petitianer to file expIa:r1ati<m
oiéer Why action sheuld not be initiated to evict her
from the premises in question. g g
35%,
, ,='
$2.-"
2. The petitioner instead of
reasonable queries raised by the
explanation, has come mshingg to ‘I;.’1.eiS_cri)u1?_t’::’te
the said notice.
3. The writ liberty
to the petitioner to to the notice
Annexure dciyrie, ‘period of 15 days
from today, to consider the same
and pass <3AIt'a5(=::$s..V;:§i;.ric*i"«.14§f;"-jnaecordanee with law.
Sd/'4," :
Judge ;
eegw