.. 1 ..
IN" '£'HE HIGH couiel' 01? K Ai~<INA"1'AKA AT BANGALQKEZ
§)A'1'ED 'I'H1S -'1'1--:e': am {JAY 01? NOVEMBER, 2:235
yM2;_:W:+%;g_;<¢,;;:
'1"H}:1\: No.29€)'7' 013* 2uog'%g:.1é;:;aM'é§; '
Bh3'f'WhZEi\i : % V '
SI'i.KL1ider::p
S/0 Atfima Singh,
No.251, St?' Cross, '-
Ittigegeeadu, Endiranagaga,
Nazarbad Mehaila,
Mysore.
' {$9 ADV{)CAf1"}§3.)
AND: V " M " 4
1 . »';{5'11e u<;3QI:::1z:t£i"s*.-;:.*;;'¢.,<V3_t;_1__c.?;',
-Myscm" Carparation,
' " Ix%1y--3o1*ef.« ..
. 'i'1'1e Gificer,
Carporatiazi,
Est1ysc,=;_:.'*e.
" . RESPONDENTS
{BY SM”£”.{_}E2E’i’HA {)i:i3VI’.M.i3. FOR M] S
M.F’.A3S€:}CiATES, ABVGCATE, FDR 111.1 {’33 2.}
*’k’k’9.”
gr.’
This Writ Petition is ffleci under Articles 226 and
’22:? of the Llonszitutiom of indie praying to direct the
respondents to renew the lease as per its O1″d€If “dateci
2″I’.E>.;30£)€) at AnI1exure~l:3 and accept the rentby
the petitioner and etc. ~ v
This petition eeming 03:1 for pxelirninary: fzeatimgg in ”
‘B’ Group this day’, the Ceurt maéue»_the f_–‘Gl1ew;i:”3gi”-= _
At the request of ebeusei_s;’..ti1e’~n2at£er 1s.
taken up for finai disposal.
ill. The pet1tione’r’seeI+;s Q1′ mandamus to
d11*ectv-, the “te’1*e;”1ew the lease as per the
(}I'(i€I’ deiteei ‘.:§.4i3ef}U£{!’passed by the first respondent
v V1i3é.A1jii;exure#’B… ….. .. e
Devi, the learned counsei appearing
:’e’i*—t11e”1*es=fpendents submits that in the instant case the
npreeeeesmgs under the Karnataka Pubiic Premises
“‘..§;iV1etioz1 of Linautherised Occupants Act: have been
V’ ‘” in11:1aI’:eci against the petitioner and therefore the
question of renewing the lease does not arise for
K/2«~—-s
conssitierafion. The argument is wail tt)uI1d€:gi’.7..:§1:§1 the
same is accepted.
4. The prayer madis: n
a writ; of mandalnus would tile” ‘1A’§1*<:»§(*:1"1t
facts and circumstanceé be
ma1'1ciam'us to direg:;~L'0:f i1I1té3'V{VfC}I"VI§Z I'8«Ct in any
CiI'C1.i3ZI1St8I1CEitS. 'I'i1e:féik§ifg;:; reasons, the
petition rt:_jr::c:te<:i.
Sd/..
Judge