High Court Karnataka High Court

Sri K G Sadashivaiah S/O … vs Sri A C Sadakshari S/O … on 20 April, 2009

Karnataka High Court
Sri K G Sadashivaiah S/O … vs Sri A C Sadakshari S/O … on 20 April, 2009
Author: S.Abdul Nazeer
 

IN THE man comer or xanzwrmm AT  " 

DATED THIS THE mm DAY 0? APRIL' ' If _ T'

BEFORE  é _ %
THE Hozrnm um. .:Us'z'i__c-.3 s.  :3
MISC-.     VV
REGULAR FIRST 

BETWEEN:

SR1. K.G.,%£+ADAsHIvAm.H  

S/O. MUNISUBBAIAH 3HE.'{"I°¥_

AGED ABOUT 30 Y"s::Wa;':?.S%    

R/AT N025, GANIC.'xAR£_i* ?c,--°= « ..  '- ». , 

LANE, NAGA'F?_A'FHPE'I' ' A V 

BANGALORE 4350 003;;    APPELLANT

" - ,_(_BY   RA.i'ENmeAPRAsAD, SR. COUNSEL FOR
 gm; 3%". AI*€1§N_Ii,_}\DV.)

 V . SR1. Ale. sQ§D1a'ksHA1re1
 3,/0. CHENNABASAPPA
"AGE2§L)_ ABGUT 50 YEARS

"  "R;'33'I'N{).77, SURVEYORS s*mr;:_«:'1'
'*  ' T.BAsAvANAGz)DI
" ___ '"BAI:IGALORE - 560 004  RESPONDENT

(BY SR1: G. VEDAVYASACHAR, Am.)

This Misc. cvz. is filed under section

praying for extension of time.

This Misc. C-‘VI. comm’ g on_Jfer.__QrdeiV’s’ the

Court made the following: I V
ORDERXV T

By order dated 24.o1.2d0a;_’: had (ii.-m;is.§ed°;he appeal

graI11:1ng’ the appeBami: “:ime_”A Vte Vsacate the
premises in question. ‘» x b

H — the above application
zequesfiag fgrant six months time from

m_:Vacé£teA{he’ plemises. Sri. Vedavyasachar,

V.C»o1z1nse1H .=ip’jpea1’ing for the respondent does not

of time till 30.06.2009 subject to the

an afiidavit before this Court undertaldng to ‘

voluntsrflgr vacate the premises in question on or before the

A “re said, ‘(date and that he will not seek further extension of time.

Rajendza Prasad, learned senior Counsel, appearing for

i

x
éi

the appellant has no objection for filing an afiida\fjt”:of..
appellant accordingly. He further submits that Lfié A’

of damages for use and oCcupatio{1.””‘of .

question will he paid Within one week ..I

3. In the light of the .si1!0_1nisSion s of VA

Counsel for the parties, the u is fimc to
vacate the premises in qutofjon subject to his
filing an aflidavit before this ‘io voluntadly

vacate the pmmi§é$3« g:;e}3:s1:i<;?~p"'béfom53o.06.20o9. He

should also E: %*ifioeék fizrthcr extension

of time. He is to of damages for use

and of fllc pztmises 'in question Within one Week

as above shall be filed within 10

' '(SS ,

Ifign) dayéi tc$C%éi3'7§ .. ' V '

– C-VI.” 760112009 is disposed of accordingly.

Sd/{V
Judge