-3-
in THE HIGH COURT :3? KARNATAKA AT aaggaétiiaé % A
DATED THIS THE 15*" DAY 0? Jamwiki, T ' j
eemaze
THE HUMBLE MRJU snagvguxos-ms sHAmAw;eou:§'Aak %
H.R.R.P. No; 2fj?3/zma &
BETWEEN; A'
K I'
Aged 24
3,99. Shankzi: "
Rjat.N0.19, b
Old Police £1113
IvIackai1"Raafi.; " _
B€iIl§,i§10I'_fi'f4:3}' .' . _' .. PEFYFIONER
(By srimustaq JA§ v.';)
- '1;"'%sn;{g.'A 2;'
' ~ .Ag€:d '8'_~},3_§£:ax"s
W,f.¢;«!ate R.Ravichandran
A *----§2;at.N1;>.. 1117:'
»..44_1?**¥~Cr(;'ie;as, Lakshmipumm
i_¥1s%.*~g)r,' Banga10n:»8
A' of Kanzzataka
. E13' Rcvtnuc ficpartmcnt,
Bangalore .4 RESPONDENTS
M ” “(By M/s. Lega1Axis, Advs.,forR.1
Sri Sangamesh Patil, I-{CC}? for R2.)
n
I’-.}
I
This HRRP is flied under Section 46{1}_..__0f the
Karnataka Rent Act, 1999 against the on1er”» dated
4, 10.2008, passed on I.A.I’éo.6 in HRC.N0.1G09_8{2′{10?_ on
the file of the XV Additional Judge, Court of _C#:511_1sz=,5,
Mayohail, Bang.-aiczre, SCCH– 19, rejecting the7 I.A.’:{~7§’.6ii3et:1
under Order XII} Rule 7(2) 1”] W. Section 1E”_>1__Qf _
This H1212? coming 01:: for1;.ja:dI;§§.Ssi{$’:;, gvésde
the following: —
,3 R” .
By the irnpugxgjmd o;rd$f;Lv-i.’A.LN0fi.V’ andviivl fflad by
the tena:11;~petiti0ns’;.§r’% hy the Trial
Ceurt. Rule: 6 (if
CPO praying to the document
dated 1.1.QOQ§ of proving the
p0s$t;S§$ir)11 ‘ “1;%Ve1:»:ui0nsi’1ip of Eandlord and
I.A.No.V’I was filed praying
{Sf in Cafifi if I.A.N9.V fails. Both
..fi3;{{.§;ppfirmfior1s.§am6 to be dismisseti by the iI}1p’£1g1’3€d
“”-.mfder.”– HE;i”i*I;§,’:«.3ihiS resrisian is flied.
.5-
Iflamarnath us. Smt.Puttamma, reported
1999 KAR 4634, before precfiadirzg ‘
Fetitissn is disposed of