High Court Karnataka High Court

Smt Shahists Sulthana vs Smt Vanitha Alva on 6 August, 2008

Karnataka High Court
Smt Shahists Sulthana vs Smt Vanitha Alva on 6 August, 2008
Author: N.Ananda

Q3′-y.:_ nit/s P NATARAJU ASSOCTS, AOVOCATES}

” ctjurzrr’ ACT AGAINST THE JUDGMENT & DEGREE D1′. 2.7.07
mssm) m S.C.N<}. 7/05 on THE FILE 0? THE JUDGE, cc.-um'
OF SMALL CAUSES, MYSORE3, {}ISMISSING THE sun' FOR

IN THE Hifilri mum' 012' KARNATAKA AT T' '
DATED THIS THE Gem: pAY% dF%A*uc2Us**fk20Q37'
BEFQRE h %x :' " 'h V
TI-IE HON'BLE MR. S
CIVIL REVISION 1s*2:T1T:tj1s:%%A:\::j %;F*zg1 <5F*2do7

BETWEEN:

1 Sm’ SHA%-iI§7¥1’A–SU£.TH_A!.%.A ‘V
W/0 MUHEE;R”PA?-HA
AGEDiABQUT”饀l__YERAS;”- ” _
R/AT c!i1KK.;}.JUNE-:3IR1.’BEED1
SI%£R&NGAPA’1″?fiA’I’OWN, ”
MANDVA V!;Is*r:e11cr 4-371 438.

. ‘ ‘ PETFFIONER

(By Sri B.C”.=RAaEEEV’, r¥*<jR.1r§&';.S§ G s V ASSOCIATES,
ADVOCATES yr. " – "

» V1′ _ vsMfI’*vA.:s1′:THA ALVA
V.’.f G_P’ HARIS-H ALVA

–.,AGEr.>”_~ABoU’r 47 YEARS,

PRoPmé3_*Rxx, SHREYAS ENTERPRISES,
O§”.P.RE’GIONAL COLLEGE QUARTERS,
Began: ROAD,MYSORE — 570 001.
RESFONDENT

CRP FILES U] S 18 OF THE KARNATAKA SMALL CAUSE

ARREARS OF’ RENI’.

This Civil revision petition, coming an for
admission, this day, the Court, made the follewing:

ii

prove payment of rents under.:exhibit.~§ V V

necessarily plairatiif has to A

the impugled judmlent can?’ S

20. In Vi(‘3W ofvt-he fomgo§i1g &§§cus’Sidr1§fiud for

the reasons stated hemiizbefomi, “Ida:-tision petition is

allowed. passed in
S.C.No.’7/ Small Causes at
is decreed. The
p1ai11tif;f-3.3 fmm defendant .3 sum of

I?Es.24,§(}()O,xf?” at 6% from the date of suit

” til} (iafe Qf with costs. /’t

Sd/1
Judge