Karnataka High Court
Sri Ladulal vs Sri K Krishna Murthy on 19 August, 2008
1N THE HIGH CQURT OF KARNATAKA AT BANGALORE-
DATED THIS THE 19TH QAY 0? AUGUST 2008
BEFORE-
THE I~!()N'BLE MIMUSTICE SUBHASH B.A::;~1 V V *
I-!.R..R..P.HO.145 ct};
BETWEEN:
Sri. Laciulal,
S/' 0. Late: Sri. Jaithma},
Aged about 6 1 years,
Canyiug business ullddl'
The name and style of
M ,1 S. Mahaveer Enierprfiiges, -.
$11010 No.103./3, Ground. floor',-'-- . V
Axmugam Mudaliar V
Chickpet Cross, _. _ Q
BANGALORE--56G'O53¢~. "
(fly Sri. P. D. VV':'3uranza.,VV fiahctghurara,
Sri. Shiva Sha1"ana§pa 'E).V"'Ra§u, Advs.)
AND:
SEE.' Ki*is3;u;a.AIvE1:11hy, ----- ~ 'V
ai3_ut 73 yea1"~3,
3/ '39' LL33
Residi.::1_gV" Vat. NV0;.fV?. '-15, V V V
V V «_A.ndaflappVa Lane, ~ 1. _ 9
_ _V'T*-«13A?4{}AI,ORF§»fi{-SO 002*
.. PETITIONER
.. RFISPGNHFZNT
Sudharshana Reddy 8:; Associates, Advs._
V' KV.Vea:1Vkaiu=-sudheer, Adv. 8:.
' fj $itE;VB'Ig§.-.3agad-tteslza Babu, Adv. for C] R)
This H.R.R.P. is filed under section 46 {1} of KR AC5?' 1999
jggajnat the orcim," dated 15.03.2003 passed in IHRC. No.44'?/(')5
on the file. of the Chief Judge, C33-urt of Small Causes, Bangraiore,
aflowing the peiifion filed U/s.27(2)(e}, (i) 8:» {I} of the KR Act,
1999.
Thifi Revision Petition Gaming on for Admission this day,
the Court made the following:
9.3.1
%th the parties submit that. the matter is CO$.jf;}}’O’Ii;i:$%¢I3_,:.: ‘
parties have entered iato a. fresh lease (Iced b
far a period of 10 years.
in the light 01′ the iease deed, Qrdef ‘p2″;sv.3e_€1?’
below granting evictian Qf f.a*::t:i’i;’}<;~:11c1" jéecome
inexecutable.
mm}-