High Court Karnataka High Court

Sri H V Babu vs Sri John Louis on 6 August, 2009

Karnataka High Court
Sri H V Babu vs Sri John Louis on 6 August, 2009
Author: S.Abdul Nazeer
...1....

IR THE man comer oz? KARHATAKA AT   ' 

DATED THIS THE sth DAY OF Aiitéijsm 52009  

BEFORE

THE HUMBLE MR.JUSTICE3 SQXBDUL P~1_AZ=EER   S

MISC. CV1; mg). 138i1a,I.éaO'9
R.F.A.N0.4'7$O_F"L20.G.9 MES}.   .
1 SR! H Vaqfiu   é ' .

3 go.LAEFE~&*E:~z£§A1*A3é&;;5?As.aPPA "
AGED;'%i€3OUT4{5'VYEARS   _ *
NO.1€'>2i2, KAL'fAHA§mGAR PIPE' LINE
TDASAFi§HA\LLi -- =   
BANGALOR.E3--56O 057  .

2 SR1' '.~:'ENKATARza-SAPFA
 s;<;..L;z1'E A. BYRAPPA _
' ._ Ncx.1t522;..KAv1:£ANAriAGA'R PIPE LINE
 *:*.émA3AmH_::L'L:
 ' BA'1€{;As.Q£¢:E4.*5§Q -I357  APPELLANTS

'  sm: :9; 'réi3:L~:a:Lgs;1i:A1~:'m RAG, ADV.)



, --_S'§'€} fjomrmcatgis
 g,«,!_c3';P JJ_OI-{N
  ASHE} 2303? TF3 YE';&RS {WRQNGLY GIVEN)
' ~R_[A"E"2N(3.1622, KA_L¥ar¢ANa<:;AR PIPE: LINE
  T ' 1* '£;A3ARAHALLg
 BA§§GALORE-560 as?  5-zgspoumgrrr

{By Sri S.NiSCI~£AL, Ami, FOR cw;

 



THIS MISC. CVL. IS FILED UNDER ':5;  
c::.P.c. R/w SECTION 148 or THE c%;AcT1r:;~I3~_TTe;?;w.__c;1VI_I_. 

PRQCEDURE. 'y

THIS MISC. CVL. COMING"VL7{:N»FOR "0.'R'm§Rs.";%r1~fIs
BAY, 'THE comm' PASSED THE FQLL§3.W'}b§G: '- 9

The  _:t0ni:p§'101;1isf:df" ti1e ifi'attcz' and this
Ceurt h2§,c1%...TV   "  recordmg the

c0m'p:r0mi5c 011  the appellant £11116

till O1.f)8.2GC6.9    'and hand over vacant

V4.pQsse5sii:)n €31" the pimizgisézs in questien.

   'V'? have filed the abeve appfication

 """'$.€:eki2"ig.__€:xt<i1*2$§:;ai1 of time of three months to vacate and

" " h-arid QVerataqaJ1t possession c:)f the premises in €§1i€${i{)1"i

 to. iiégé -rééspondent.

V'  3. Learnad czounsel far the respondent has :10

objaciiml to gamt raasonalizie titne to vacate and hand

mzszr possesgion ix} Que-sti0r1, subject to agzipcflants fzlizzg

_.3..

an affidavit of undertaldng ta vacate the -.§?.1 ,

questien voluntarfly.

4. In Vi€:W of the submission elf €115; T.af3’z:’:14nf.§d. éoL11iS’,§:}:;VTA

for the parties, appellants VA

12.9.2009 to vacate rand =.§:;ve1′ Vffiacant.
possessicm of the u to the
respondent. subééct t;_”VV’€iVE’3I§f331V§1~1’3i?’t?S_ ‘ an affidavit
undertaking €~t{>i’ premises in
questic>I1.i.~;.rc:>1t,iAij:*,’;iér%ij£,:: 12.9.2009 within a
week %%fr;s::1_ 13816/2009 is
acc0rdi:§g1yV ‘disIL*€’%fl€V’:3<\'£3955 C '

._r_'

" Q. ctfiifisal for the respondent submits

had issued a cheque": far Rs.75,00{}/ ~

_dat<:&— 1§.;'I0L.A'2f309 towards rents/damages for use and

" V' ' Qceazggaiibn of the premises in question. However, in

'.'_«'~_1fiéeVfaggt*aph No.4 it has been Wrengly typezl as 15.7.2809.

6. Learned counsel for the appeliams submits that
the appefiants Wiil make arraxigement for encashment of

the said cheque on 01′ before 15.10.2809. The

,-»–«v;-,.m

l
i
egg

4

-P ~¥……

.. 4 _
subznission of the Iearmzd counsel for the appellaggtégig

placed on racord.

KLYI