High Court Karnataka High Court

Sri.Ashwath K V vs Smt.Sarala A on 10 November, 2009

Karnataka High Court
Sri.Ashwath K V vs Smt.Sarala A on 10 November, 2009
Author: B.Sreenivase Gowda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE mm DAY op' NovEMsr§rar_iOj2o'o9

BEFORE

THE HONBLE MR. JUSTICE--1B.SRE1Z1N11?A;§ExGOW'DA'j'. 

H.R.R.P. No. 1803;" 221309 (E:v._{i.1'~.1 «. "

BETWEEN:

Sri K.V. Ashwath.

S / 0 late KP. Venkataisamziiahte"'1. 

Aged about 50 years," '    
Resident of No.LIG. 1341   1'
II Main, Hebbai 1 Stage,' ' *
Mysore 16.  Q '  i '"

(By Siiiyinths:"Bt;:p_arina   VAdvs.)
A N  --. ' V O V O
Smt. A.Sa_ra1_a.x'' .  O

W /9 KS. Ka.pa'ni' Gowda,
Aged about 55"-ye_ars.,

 - «Residing ofNo.1171.
 ' _B'e1j1i11d"BhairL__1 Theatre,
 Near Kiishnavt-Junior Coilege,
Hassan. --  j 

 (By Szfi__OM. Krishnadas, Adv.)

 PE'{'I'I'IONER

.. RESPONDENT

= This HRRP filed under Section 115 CFC r/W Section
46 of KR Act, against the Order dated 05.09.2009 passed
.. RR.No.01/2009 by the 11 Add]. District Judge, Mysore

dismissing the petition filed against the order dated
01.12.2008 passed in HRC No. 101/2007 by the Pr}. 131

was dismissed by the impugned order dated 05.09.2009

confirming the order of eviction passed by the trial Court.

3. There is no dispute between the parties _’wiithr_€gard

to their relationship as landlord and

Counsel appearing for the pe__titio_ner the

petitioner has deposited the up*fioda’te’llrelnt “and no.2′

objection for the responde’n_t.~laiidlord_ §y_’1’thdi”law the
same.

4. ‘Learned Counselvfo:r”-.the parties after

arguing the n’iat~tei’.,forts-onie time have agreed to resolve
the mattfer amicably ‘in.._llt’he following terms:

V ‘l’h€:’«respoiidenblandlady has agreed to grant
atirne to th_e petitioner tenant upto 318* March,
{Z011 to vacate and hand over the vacant
.& ‘V possession of the petitioner schedule premises
j_ in h.er favour;

.. ii’); 0 The petitioner has agreed to pay the rent.
water and electricity charges as and when they
become due and payable;

iii) The Petitioner has agreed to issue account
payee cheque in favour of the respondent

i3§f:<

ix] The r'esponder1t.w1ar1d1

advance amount of

X) Petitioner is directed to fiie in

the form of an affidavit. tohifhe. above "effeet–._

within 4 weeks fromtoday.

The Revision Petition is :disp_osed20.’f ”

order is modified in the abio3f’eV..terrns,V V

in Vi€W of disposai itself the stay
application does not… :bfo3’9″~.g;on§;.ideration and it is
dismissed: .

‘*i e e EUDGE

72;» est’ «…x:z:

ifllxfi J I.

._ _ …..

*VW+’>.