High Court Karnataka High Court

Smt V Anitha vs Sri A S Sambasivan on 20 September, 2010

Karnataka High Court
Smt V Anitha vs Sri A S Sambasivan on 20 September, 2010
Author: Dr.K.Bhakthavatsala
_ 1 _
IN THE HIGH COURT 01+' KARNATAKA AT BANGALORE
DATED THIS THE 20TH DAY or SEPTEMBER, 2910

BEFORE  
TI-IE HONBLE DR.JUS'I'ICE   _
R.F.A. No.15o2 oFgo1o (RES}.--A4.:.::~'..   3'
BETWEEN: A  A H A

Smt.V.A_nitha,

W/ o Sri Vijaya Kumar,

Aged about 46 years.

R/ at No.19, 14"" Cross, 

Kanaka Nagara, R.T.Nagaf;..  ~  

Banga1ore~56O 032. A' '  '   «iv »   _ APPELLANT

{By Sri R.B.sad.a,gN-gppai;"Adv;  

AND:

1. Sri A,S..Sai'n1oaei§{an.  "
Aged aboi1t.4-1 ye"ars,_' 

2. Sri AL's.Govind}a:~5.ju;'   
Aged aboute 39 Vyea'1is,= 

3. Sri. 'A.S.Ana:ri'd H A

 -  _ Aeged;_Aa.buuAt 37 

 L   "to 3--.a'I'e 'SoVI1':-I of Sri R.Srinivasalu
 _ N-aidu aa,d rj/va"No.18/4.
A-'3" Cross;i.2.9*h Main, BTM Layout,
I3*a.ngf;1lo1'P;--'56O O78.  RESPONDENTS

 T(I3_v;Sri Geofitham. Adv. for
~._"I\/I/s'.'Goutha.1n & Rajeshwar, for

 . M/3.--K.T.Assos. for C/R)

**=I=

This RFA is filed under Section 96 of CPC against the

A A' " judgment and decree dated 1.6.2010 passed in



M2",

O.S.No.9031/2007 on the file of the XLIV Addl.City Civil 8:
Sessions Judge, Bangalore, decreeing the suit for ejectment and
mesne profits.

This appeal coming on for Admission this day,»iti1ed*Court
delivered the folloWing:-- '  

JUDGMENT

The appellant, who is the defendant. i’I.1″‘<'0¢_'hQ_'r'::'VNV'c"'aQ3'iV]2-Q0?i'.

on the file of XLIV Additional
Bangalore City, is before this chal.len–girigjudgmentd
and decree dated 01.06.2010 passed'-in'*-the amen said suit.

2. Learned counsel that on the
ground of nonfpajrmentg the Trial Court has
struck dow1:;”th_eV impugned judgment
and decreetfi _ subrriits that today the appellant has paid

the arrears! of rent” :I:”‘{‘:.».’-.441V,8O,20O/- to respondent No.3 —

_ Mr.A._{S[Ariand, “onedof the plaintiffs/ respondent No.8.

respondent No.3 acknowledges receipt of

arrears of rent for the period from 01.11.2007

_ to 3’i;0s;__2o1o’.

V. Learned counsel for the respondents has no objection to

‘a1low”the appeal with a direction to the Trial Court to dispose of

-the suit within a period of three months.

5. In View of the above, the appeai is allowed and the
judgment and decree dated 01.06.2010 passed byihe XLIV

Additional City Civii 8: Sessions Judge, Bangaiore in

O.S.1\io.9031/2007, are set aside and the suitis:

to the Trial Court with a directio,fl”Ato”allow tot’.

adduee further evidence of D.:W.1 on
13.11.2009 in the said suit. .eau_’i:t Viiisridirectediito
dispose of the suit accordan_tce’VV”*.yith filawi or before
16.12.2010. Parties before the Trial
Court on 27.o9.:g.fo..1_o without notice.

No Costa  V        

 ....    i  Sdli