High Court Karnataka High Court

Sri H N Keshava Reddy S/O S Narayana … vs Sri P Vijaya Kumar S/O A Ponnaswamy on 6 January, 2009

Karnataka High Court
Sri H N Keshava Reddy S/O S Narayana … vs Sri P Vijaya Kumar S/O A Ponnaswamy on 6 January, 2009
Author: Mohan Shantanagoudar
-1-

IN THE HIGH coum OF KARNATAKA AT  

DATED THIS THE 6*" DAY Q? JANiJAE§Y~'..  f  

BEFORE  [ A. 2

THE HON'8LE Mn-JusTIcEka.§or4Af%j  N %sHmrmm.4saum%% %

H.R.R.P.#"!$Jp.14~9'?2:~.' ()g'§6;{§\fIa)&  

Between:

I-LN. Kcshava Radqy--. é _. 
S/0 S Narayagég Reffidy _  

22/a Dodda milcuncii Po.-3.1;   ~ " V 
Bangaiore43'?.. " . '*§:,    ..Pcti1:iom:r

Aug: " '  4' 

 P.Vij€£yaK21mar "  _
 W0 A .Pmna3Wamy _____ ..
 Ag 'c'Ma3<zr=,  _
'R/kg .x~x"a%.29:2, :1' 

I Grow, Stt1::_shq.i?ax'apuram
Ulscqr, Bangss§um--O8. ..Respondent

‘ QB)’ ‘Narayana Mllrthy, Adv.,)

…u–

us

This petition is filced under Section 4-6 (1) of KR Act

agfiinst order tiatcd 14–12-2005 passed in HRC H0203}/1996
the file of the: 11 Add}. Small Causes Judge, Bangalore
‘ ‘ dismissing the petition filed under Sectien 27(2}{a}(m)® 85 (j) of

KR Act for eviction.

,2-

This Petition coming on far hearing
{hurt made the follmving : _ ” ‘ ~ gj

None appears for the pcitit.§onef” f,1;i0ug11T, is »
called twice during the day. £1516 iiast date
also, none appears for petition is

dismissed for non:-p1’os§:c.uii(§xL”v–. _ V .

 """     ._ 
 _ _     judge