High Court Karnataka High Court

Sri Kishorilal S/O Sri. Sukhraj vs Smt Shahtazunnisa W/Os Ri. Abdul … on 12 March, 2009

Karnataka High Court
Sri Kishorilal S/O Sri. Sukhraj vs Smt Shahtazunnisa W/Os Ri. Abdul … on 12 March, 2009
Author: H N Das
_ we Sri.» ABDUL RAw@~01f+'_;qLaN
 AGED ;f:B€)U'i7 48 Yams
VN:{)i363§> 1 1:=1.,0GEMENI' AND DECREE DATED 31.01.2907
 PASSED IN OS.NO.2I7f20{)5 ON Tm mg OF THE PRL.CIV1I.
" JUDGE (IR.DN.)I<;OLAR.

1

Ev' THEE men COURT 01? KARNATAKA AT BANGALORE: f 5..  '  
DATED ms nm 12*" DAY OF MARCH , zaqsf " 'A 1'  if; f "* 1- 
BEFORE : '

THE HON'BI...E MR, JUSTICE am. 1954'&Gf.é»aCs}if'-35.? IR?   ['&.  * A'

 

RSA. No. zmafzoos"  

BETWEEN :

---warn htuhsuuua-twwk

Sri.KISHORILAL
310 Sri. SUKHRAJ

AGED ABOUT YEARS' :   %  A
RzATA1s»11x4AvARP}s;r'<««.VVi1'--   

KOLAR "I'OWN.=T   J     APPELLANT

(By Sri. M s» v?u*r:1i$:;o't'i¢mx1A%1§;a.o, 

AND:

--pawn»

Smt. sHAH'..!'AzUi§Tra:sA~~ 

A2¢{_Q_&i.4;V}'aP1?Ef1"v *  
KOLAR 1'OWN.'_"_»»\__  "  RESPONDENT

” RSA mm) UNDER SECTION 190 OF cps AGAINST

TRACK COURT-III, KOLAR, BISMISSB’~IG TIE A3’PEAL FILED

THIS A?PEAL COMING ON FOR ADMISSION THIS DAY,
THE COURT DE THE FOLLOWING;

Q\\r\,«-

5

and she same is in accordanca with Iaw. E find no jwtifiabie

interfere with the impugxed judgment passed by both the ~ .. :3′. .

6. This is tha cmky contention urged me. I:vf1’i€d’1.io’sVi1.¥ i§fzfif:ti :1;_ ‘«

question of law that arises for my cmxsidexgtion iii

7. However, having itvjitazfnacss an by
the defendant in the schedule she? I an
of the opinion that g;~a::§..;g3%’–six :1%no1:_fié ‘:fin:ae :’t;§ E1!6.._F1éf€’1!dm1t to quit and
deliver vacant it} the pzainxifi’ will meet

ends ofjustiz;e’.A”‘Tv .

8. Far thé ‘;a*b<;v:_{r£:, 'the following;
"_ V V. …..

L§_.p§§ga%;s hereby dismissed.
A ._ “a;;fj»~3iV1..ant/defendennt is gtmted six months sime to quit
vacant possession of the schedule shop to the
x V’ ‘résmndenfiplamfifi subject ta filing an zmdertaking by way
ef an fldavit within two weeks fmm today to the
following effect.

a, The aprpellantldefendzmt shali vollmtmily quit and
deliver vacant pmsession of me schedule shop to the

respondentfdefendant within six months from today.

6
The apgaeliantfdefendant shall pay the dmnages at the

rate of Rs.2,0G€)f- per month fill he vacates the plzsisxt

schedule shop.

Yhe appeilantfdefendant shall not sublet A V’

part with any portien of theachsdqle

manner whatsoever.

The appefiantfgléfcndziit ._IV_1€1Vt:’.’:*»l:tAe:’ fize lialure and
chaxacter of

‘i’hg=; En d*ep§c§§i7t.”– V. paid to the

Sd/~
Judge