High Court Karnataka High Court

Sri Anant Mahadev Pawar vs Sri Manohar Yallappa Chougle on 30 May, 2008

Karnataka High Court
Sri Anant Mahadev Pawar vs Sri Manohar Yallappa Chougle on 30 May, 2008
Author: Mohan Shantanagoudar
IIGH COURT OF KARNATAKA HIGH Cf.'Ji;£RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I

§§'THE$}§H3§3CX}EflTC§?Ffl§§$%K?fi$fl§fKFEMKN{$fiLCH?E
mmm TEES ma am BAY OF MAY 2&3}8}V--':'f"}.V:"~_
mmm   CM
THEfi$HBLEER$U3%$EMmHAH$fiA&§fl$C#fi@§%F7H

1-may zx%':;:.133_QF 2fl$a%(£x£:;%%%C '. «C C 

 

223 Afi%fiT Maaxazv Enwagg :j¢'

3&3 éfi ?EAR3 T C~*<

Q52 EUS§&ESEA, _w~_=.'-A; "V "g
RES 1953 Axaa?a6fiE3R§ §AeL:4;, "u
gzaamaw i §vV . '1_' 'A." "*"
wg & §zs?"EE&@&§gV«.»

V.___CWC"Va,, .... CCVC a=1,,59EmIw:c:3n

my§fi;§yfmfi$mz&mwxma,mwq ;

"u.§%:'R£fiaaRR.xAaaa§PA HGQGLE
3C.§£E EAJGRM"

'jfi£$_3$g:§E3s

-_~,'gg@$s.§m 4 APTEKER $A&£I
-»7mamamwAR RQAB
fifihéfiflfi

... RISPGIOKI?

_ ._". Tfiifi BEEP I3 Flbsfi GEE 115 GF THE CFC
-V fififiififi? ?fiE JU3$EMEfiT REE BECREE ET. 19.2.08
E E33353 Z3 H§fi.R§.fiG. Béia? ca ?RE FILE 0? TEE III

§3§La EEE?RECT Jflfififi, EELQRUM, 3153155135 THE
agvxgzam ?ET1?1m& .n&n C$fiFIEHI§Q $33 GRBER. Afifi
afifikfifi ST.2€.E.Q? PAEEED Ix SEC HG. ESXEE OH THE
$133 G? ?E I A3EL. CIVIL JUEGE, {JR.D&},



snncams, maonns was rs-rrrzou yuan U/S 27(2) (r)
01' KB ACT 1.99%. 

T'!-I23 'H.R.R.P. comma or: FOR ADMI33I€3fl "1_'i¥IS
mm, was coax-r man: was 1rez.:.aw1sa:-  T'  

quautinn of whiz}: tha  

Respondent med 1'  27(2) (1')

of Karnamlm Rent has needs tin
premise’ 1’01’ The
premises fl: situntnd at
relationship between
the xmamd dilpma. Anczording m

he’ sans by name Padmalmr
petitioner being the landlord

_ awn humans!’ in his prams’ an.

the Courts below afber oomidemtian of the

on record rum csoncurrently mad that the

rd has pmued that I’m mad: the pa~en.unes’ fiar his

ruwn Wu.” vr .wummM ruun §.!..IyKI U2′ mxumnm mun coax? or KARNATAKA HIGH COURT or KARNATAKA HIGH court: or KARNATAKA RIG!-I

V3