HRRP No.48/2009 & MISC. CVL. 110.4025/2909 . 1 .. 12: THE man comm cs' KAR1!lATA.KA AT BAKGALORE DATED THIS THE 5113 DAY or MARCH 2009 Q ammna C V' V' T!-2E HoN*BL.E MKJUSTICE .a,a.m+fiEs'.€i;V. '
nous}: RENT mvzsmzc Pmxénoat Jsfb.’4§1_2§_§9_’V[LA%%
M1sc.cvL;l.g_5o;’4;;g_.5(2e§L _
Bmwnmé: 2 ”
E SRICSSi~§.ia:s;~§;e; ‘ g ‘
Rxpmago :2? /2;1–::%?AMA_1<3;I$Hr:AV SFREET
sE:~'3HADR:.¥%£:RA3"qi _ .
BA£§GA_L.C:RE4:3a._» b ‘ – PETITIONER
{BY SR1 T if Lii1\%:AY”RA’c§jz+i:é{§iA;§; ‘AD’v.}
.-A1~:D .. V
f ‘ – _, Sm; JAYA’LAKsHM1 JAYALAKSHMAMMA
~ T SINCE QEQEASED BY LRS
. “~’;s¢.0§=:Ar~;_cHANDRA
3 3/0 Ni E RAJAGOPAL
“‘AGE_§>’£’LEi€)UT 52 YEARS
NC} 88, II FLOOR’, OUT HOUSE, 13′? MAIN
R<£)AI_'.'-", 9TH CROSS, CHIXIVHXRAJPET
" = LBANGALGRE-18 RESPGNDENF
"'i'HIS HRRP FILES {HS 46 (1) OP' KR ACT AGAENST THE
"-.___'":::sR}:aEIze DATED: 31.1.2009 PASSED ON E,A.NO.I IN
_4 "§-{R-$.NO.299/2008 ON THE FILE OF' THE XVIII ADDLJUEDGE,
".COUR'I' OF' SMALL CAUSES, MEMBER, MAC'?-4, BAN(}fi.LORE,
" » "ALLOWING I.A.Nm FILEQ 'U18 51 OF' THE KR ACT.
MISC.CVL.NG«4{3T25/2009 FILED UNDER SECTION 151 OF
THE CPO FFEAYING TO STAY THE FURTHER' PROCEEDINGS
PENEBING ON THE FILE OF THE 18'"? AD}D£.,JUD(}E, CGURT OF'
HRRP No.43] 2099 55
MISC.CVL.No.4025/2009
~– 3 – 2
interference. No greund ta admit the
Accordingly. the revision petition ‘
Misc.Cv1.N0.4025/2009 filed for:;.Ji;1i::§:’ri};t:#.”«_TT s::a;,{ é:§g’j«
dismissed. ‘
Revision Fetition dismisSé£i.,:._V’%’ _ .. A E
A y fudge