High Court Karnataka High Court

Sri D G Eshwar Rao vs Smt M Pushpalatha on 18 March, 2009

Karnataka High Court
Sri D G Eshwar Rao vs Smt M Pushpalatha on 18 March, 2009
Author: H.G.Ramesh
as THE mefi comm' arr KARIIATAKA AT     u _

DATED Hm THE 18th my QE..l;£ARC-§§'"2'@§_$3.     "  R

BEFORE V _   _ .
ma HGNBLE uR.J:I:?;'*:<;E H;f3.'Rfi3!I£:8T'H&: ../  ii %
a.mg.g.ru.1§§_§L:    
I).G.Eahwar 1ean,42_ years,     'V
smzate I).(31.u1d<:§iRao 

&hwarTaflor$;3.N0%;@533.53s      ' 
ilwlfilainRegan,'3_4'%.v£'a;u§a_ ..___v*2   %

4:1; Binds!   "   '
 1       In 

AID:

__ §£.PuaErzpa3athn, '-'1-t3_yamaV
 '  ovgflifiaxm.-fig, 
 Iia'.663[ $2,, 141%.. Rain
343* C1'a=ss«fi*'* 'F-'!1¢¢.k. Jayemaw.

wygn: ur nnulvnlnnli i"flUl"'l LUURF OF KARNATAKF HIGH CUUKI 0|" KAKNPHAIKA MIUH LUUKE Ur :\Rlu'u-Alana nxun us

E.aq:ia:,a;§::p2*e~§_:_'a{; (131 ....Rup¢-man:
%  %  Sari.<I-..§uba-taauuyu, Mwau]
" Man.

  amp is mad. umia Section 45(1) cf K.R.Ac~t

'%  f  agmt the order dated 30.3mm' passed in ma1c.:no.e95;o3
  the file :1-f the Chief Judge, (hurt of Small Cantu,
' " Bmgalsra, (SCCH.Nc:.1}, mi the pxefiizimrx filerl undw

.-sunn-

Sasfian 27 (2114) of the K.R..A.ot.



' """' ' '-'':-":''\I V!' Iv-\xNHIAIu-I HIGH COURT OF KARNATAKA HIGH COUR1 OF KARNAIAKA I-HUM LUUKE ur iv-mmnuvuxn ruun 1..-

pa.ssedth;efoJ1owing:-

ORDER

This revisicn petifion by

agms: the larder dated by

of the chm Judge in

:~mc.na.w.s;m. 33- .: §:irdm*, um trial
Court has a}1o’§.fe<1_ thg:-I med by the:

respondent     Rm:

appea1fSx.zg_.    myn that the

dispmad cf by g-311mg’ 11mm’ to

mid of Jana 2311 ‘£31 v0Iunta.1’i1y

.’-:.§7″‘§1e}ix:m’ vacant posawaion of the pefition
the Ifipfindenblandlord. I-Ia aubatnim that
_V is willim to pay a menthly rant af
. Rs’é,5CX3]- for the period cumming from. 1» awn
3:009 an the and cf-Jam 2011. He mm aubmim that

‘ “”‘ ‘ “‘t’§-\- vr n.H1uvMU-IIV-\ HIGH COURT OF KARNATAKD 0-HGH (SOUR? OF KARNATAKA HEGI-f COURT OF KAKNAIAKA HIUH u

ikf Jam 2011, that he would mt ‘x1d1.:a::t
parfiw into the petitiea pmxam am! [ivjtha§; h¢’.

mt 3-ask any fizrthm extentimrl ‘

petiticzn prwxskw.

(51 If the Pfititiuner in
rm ‘ 1.-mans or
oommits brt:-.ach.o£’ it ahafi be
deemed this Court to
vacate that went, the
at fiberty in mwxzw the

– % % (5.; above, the impugrnadoréamhall

petition stands disposed aim the

Sd/-3″

Judge

“13! -.