" W :: ""*-" ~*"* W1' :35 mmflawazm gr BAI"€GALGR .
IIl:A."1"'EI3 THIS THE 18"' DAY OF MARCH 2008
BEFCJRE
'I"l-1E HONBLE Mr» mamas AJIT J csmrquégi, { '
'LI 1: 17 1:1-ran Fri' ('11? -1' '
BE-'I"W[EEN:
Ifinmkaxw' " "Kai.
S40 Muthapgpa Ftai,
{aged about 63 years,
R'fi§s'31i'.."u"fi at }{a.2{'.», ' if;
Vwtoria Rcmfl.Ashokr1agar,'- _ _
[Sfi Ve3nka.tes__h' % 5 Adv. fiariffiri vaiahzmi Law
.In ....uu. '£25.-.- ...;,.._...:;.'.,......."~1.p fi',~.t_";§l'_,:._. . 1
A1512):
1. Abdul %
3; in I'v1r::}1a*:m;:'Jrxra'i
about ."."}"?uyears,'
- Ressiaizag at Nu.ii.2fr,.. «
' 12:21:41,;
.. mgxmmw @ lvI.I.Waafi,
5:»; 4?: Ia:-ex smcluna Aleem @ Safi.
{Q
2 _A.ng-"d~~mH.M11ff'iFiunnrn.
. 1, .........,._......J..._....,
Rerargixiiirig at 1'io.E231'£1]1_. 1-t Floor,
Fiarg-yam Wm attest.
"Civil Statinm,
» Murmnmm Ayub @ an lynch,
$,~'»s:u iaai;-ta fibflul fiiuemfi $11.
Aged. about E:-1 years,
2 . V,L..JI.LI.'1I~l|,g,--L.[mV
1""! ,_,'_1,5,,_.__. _.|_'If.,. I"'If'I'1 "1 1 J--fl,
fill HUI" -1-' J»? -I-" I'-I'-Fill ,
Nam5rm'1a Pmai Street.
Citrfil Station,
'Finer-nn:a1n;-g-W
.........,.n...._.
uh
,, Muhammad Shuaibqfi fii-I
Sf -61- Late Abdul Alaesm @ Eiafi,
Aged. about 6:1 years,
Kasai.-:!.h1.g at E!.r.'-..%1;' 1., 1* _ _.!.1|!"; '
Nsuaraxyafla Piflai Sn'-aest, A __ _ _ A _ _
Ciivil Stajtisan, _ ' ' '
Bammahm-5&0 DUB. '
r-znm n..m.u.m.r1 M finvgégur a-_I;1__t1 A; C_1,f.'[«'E2 4'
mm men? is filed of the K3
flfit 193199 agairmt4the:_ore:i¢r &amd"'1}3s31-3933 P9-We'd 11-'1
HRS £.%.2+%.! "'«':.'1'.'§?'L'lVfi 'file £_",'-12.i.%£--~J'L1«L1g§a C-¢--"--L't- 91'
Small Ilfltilion filad uis.
97(3)!-'R3
admission this day, the
1"'... .._'.d. 'magi;-. 'Ll-1:-nu-u'
Lu-ULLIL J; NJ'-'3 I..pJ.Iu l."|J.l..i.|v..'~'V1fIfgl.t-I&I_. -.
am;
_..._i..
...-S' 41:51:: Auriga -I"1n.fi -runr-I'~'|'An I'rr.n-1'Ih'I
.o .i. !..I..LI.l'.I UJMVL; h.I..I.V t-IIiI..|-I..I.'vIw nur-II-«I-1-n
the ranking in the triai Court.
" maricztinsn petition Tm filed under Suction
*:ai:.v«+:i rm .._+-.=..c.I. Us at' 1;..c Rant Act, 1999
' xi-'n'~"ar um \ I
1.1....
emictinn of rmpafirimi firfira um pn=u.I...wi"i.
aahedmle-. pmmiam. The: case. of the petitioners B that"
J..u.n_u.-.4:..»_;..u In an. .u.n..nLr1A:nI|.-I-d'uI9|.1
thfi fl-I.E'€§iii:3I"1 3G}Tkc".=fi.11'fis3 pmxmaw 1:: u .l. flul uuolalu wuuuu
and Vflmt the rmpnndent has not paid rents
Janumy 261234, rmtw'itlwtan«::ling mweral ,,
The wuuld cuanmnd that they arg' H
m*......m"+::-g in a mqmfl. pr.-e._....m¥m m:4.d ;'1ir_s:i_r
cieznamiixlg fllvam ta vacate i;h_.e my
mquim 1:13.23 petitix:-n prezmjaw uai»;
omupflflnnl V. . _ .. VV
'33"-..m-'= ée=.ri'g...*«i==~:-e.-ti; 4..=....--="'a.z1._..r=---- L-.r-..t:1 fi.__1d
his ab-;iectim=1'fi§,..ViiifE:;f"aiia§ V'? the provisions
af Emtiaziagta. n['Q 3{£t]__vvA:'c;f BIB int complied and
thartaficu-re, he: evictml on the ground
__:::If arn:f:;=_j§.-iu.1"'6«..taf aim: denies the: relationship of
I-I" $6 fiwuia-5 that me i«"*%'a"-'=........*'-3.9
fhr 1:he1r pmsonal use arm'
??r. 1*; my mt 1;: .11.: at play tar; mnntion that an
._ .|._..'...'I nun':
"' appii.::w:n'riat"1 wan flied 'tiie I.I'JzEu {'ri:i..:-u. quaa'u'.'.i'1iz''''
' thus re:Eati:::mI1i§u at landlord. and tenant. The said
.n.-3.1:.
W. an-,1: I-nnf
¢JI.eIuu.su.r v 'E-rhu..-.-av. by
agpiicmiioii t...,ha
x-uaa1:u:m1de111:' px~z.=.-fmrerl 9. roaxfmion before Gnurt
tile fin-zlirigg is oonfixmed Imlding that there
raflaticmahip of landlord and tenant.
I-*».w»-1 and fm,u'tJ:1 petzitionerr
E;-m..'P1 ta: P11 were :5? the
xwmmiemtu nu n
|--
an
Lu,
'.4.
EFL
fin 'I113 efiridefi"
has . 1g_;_he rfipondent has not paid
the: whnla 1-inf within two mantra from
r1g2'Lji£.!Va.:df and filrther the pefitbn
"Thus, ha has accepted
V «petitfifirxf by the saxnxa, the mapanda-mt-tenant
f [ berm Cnurt.
"3r"..
appemring fur the respondent submit; that in-:ie.ed. than
/
A
1%,
"-/-71'
pfififiml. was filed this j;?n'7»t'tfii"iu':':-f 1'u'-3.1 '"1 the firat.
illfi-tB.1.'1IT:IB, arid in the final decree procevedi.ng that
hm mu xaallottad to petitioners 2 to 4. R
abaermm of any atmrnment of 11-:-.-narucy, the T H
mt mama-anakalc. T-1-=~ I .1'-.
rinses mast: ciiacicmse that the prenaisas '
btannaiw-ts 'mac and acscaupation.
Q
., 1'uI1r.Aravinu;1_, for the
mag: :11.-3 (.19-..a_rv:
Enclow. He au1;.f-niitajV'tii:.1t«.,i:1ié2 ..:f;a'po':1ti'm1ta have neither
rior have they let in any
evidmme. "it for the rmpondent to
_ finest nxnvnaattnrnmaant of termncy.
V --dn-wfi"-mat for crow-cxsuninafion of P.W-1 and
'*-?E;arV "wwanpondeInt'5 eviderme, on that day, the
19.-1-11;
" in lead Mama % E"v*ir§r:r" is
has r'::rm.ained uncmntr-we.1*ted and to mbatantiatxa his Q
1 Inga-;n:e.a.n.;1.1i;_1t_a P31!!!-1 nor did he
in \l'W'l§F'-\"Jl~-§|'I® WWI: Ila? flrl-'hr 'w-- -- , _ ,
,.-r
E
mm'! rsuhustmme: in that #113 aviduma cf the
has remafimefl unmznntrovertesd. I11cle.-ed, it 2
r1::It:ix:::~::'?i that afber the final dracreez *
fii
515
EL
m
:3
GI
HF-; _ 'V
:2 1 A
E
E.
a-
appficmfiun 7....-I-<;1'"'""'e-T
appiliwtiun is granted and th.i=L't»
IIld.EIBi'3, 1:}:14.=:. quaation of
mi' ma peta?.1t.'1r::arm1*a 2_tr.:- 4 as, the
-Ir-|o|=b'I"'1'§¢3a1"1lr-I" * 11I?'f1"e " fl_1_fi
1J'\d'I-Q, ..u.|.-H-Iv-w ax'.-WI 'V 1..j.rL,'... V- ¥-o-no-u-p--...-u
me amti of unit). as.
have 'tn _' the pranks: in their
omcupvwtitafi'
.
W pL-me.-.d1:*”‘°, a.’i..’1e:.*::.*.a=~ .=.-M.
order, T am oftim mew” that the send’ ‘
% .£’t=:m:1i::fi;.=3a. by we 1am-ma trial Judge on the
K {if arrears of rant as wall as bonafide: use and
3 c:___ at 1.3: Ig111tr.:xi.. Thare 1a m men: in this:
._;: ¢.’_ L,:.l.: _….. .:.-._.._1.. ………: …a….A
‘T’ wmfi. Ffijmmxx Eu:u.w.u .u.uJ:’:’umu.
.—V
appearinmg for the respanclant-tenant submits that
mapowdent has bmn maiding fanr cm’ a 3
yearn. He £11511 subunits that he ‘3 £1 seniur
fir.-.’-;–.-=:-.«*. 3,:-.2-aa1’a’ Wfi *-‘~ “W-=* -.
aw. Mr.Amvi.t1d.. Learned for”t11’§afi5etii:§isofi4a1’
appaaea: the sauna at aim:
:n_:;::11;115’Li:r;e111a1rl:#a A h » ‘
E3. fgabt the respomi.¢nt-
banarxt ‘ in queutzinn since over
:1 nf look out for a suitable
rfigard 12:: tlm tutality of flu:
.|..I ._- .. I. …….I.._..-…Jn
W Mu ‘ ‘U’.l. nun}, ivvv .
in auhject to the respondent-tantmt
gfiadawt in mm Court within four mm from
‘ the fiallawing conditions:
1. that the tanant shall not induut any third
part)-*intu theaclmdule premises-,
{.29
X
5’59
Q!
@-
fia
gull
1″
I
F!
1:’
E.
5″
I2-
that thery shall not drive the landkxrd zqjizei ,
-smacufinn petition mad
at; seek. my