High Court Karnataka High Court

Sri Moolchand Jain S/O Dalichand … vs Mr K Amarnath on 19 December, 2008

Karnataka High Court
Sri Moolchand Jain S/O Dalichand … vs Mr K Amarnath on 19 December, 2008
Author: Anand Byrareddy


— — – ~– — —H-_ —un-urn–‘nu-1 IIIIPII \.I\llllI.I \Il’ lIul”Il|I’l’IIf’|I\l’\ rllurl I-UUIH UP

1% THE HIGH nova? 0? KARNA?AKA AT fiANGALORE ‘ ‘.

BAEEQ THIS THE 19th any as uscsxaga 2&agm ; fg”

BEFORE

THE HOH’BLE ME.J§STICE AMAxsWsvngasnn¥ f]

sous: ass! nxvxsxaa nzwxexqx x§;g§4)éoéé;#v:):”°

Sri. Eoolchané 3aia,3fo, Ealichafifi Gain,
Aged about 62 years, ‘_ x f _Lw_.’=_
Prnprietar, Mia. Mahavaér~?gxtarium,fn9*
Shop £9.12, First 3100:, V ‘f’: :. z ‘@
Situatad in Exapaxty ha;:ia3*§a,f2&fl{{§aw}

V; Amichagé Kar$5tfi§;fi.gLase; Eaiskgetfcroas,
saagaasze ~ §£$l§§%}Ra§:a3%gt%§ 23-gig SEA
Rni§%r,Sr$. Kg%ai%3$”§L 3£§§,_f FV.T

Sic. firi. fimcin§&a§V&aia,fig%é 350%: RE yearz,
{Ti-.$. m#”.=|.t. ,

saga fie.Efi, §§r3:,§;asr,Vv, _

Eituatad in prmpertfighsariny §m.2fiB£Kmwj

V. Amichamd’3a:kat{DrE,’Laaaj

Cnickpet Crns3,B3n§a1c$er§5U U53 … EETITIONEH

{By firi. Gfiheéfl Bhfit Y.H., Advocate}
*1;i_9r}7K; Smarnsth,

“3fa.”£afié Y. Krishnamurthy,
“ahqafi ahcut 59 years

u””;:”;.T ML; 343. Chaitan,

» “%$fo. Mr. K. Amarnath
‘ _aged anout 30 years

u”=u.H3C Hr. V.A, Kishna,

SR0. Mr. K. Amarnath,
hgéd abaut 26 yaars

Mc.1 ta 3 era residing at
Ho.5E5, First Flaar,
2″” ii Grass, 6″‘ Main,
3″ Iilocit, 3″ ‘Stage,

°.faliowimg:g

Basavesnwara Hagar,
Bangalore — 560 0??

4. Mr. H. H. Srinivasa Hurthy
$fo. Magala Mangaiah Shatty,
Aged abuut 66 yeara MW

5. Mrs. vijaya srinivas, g awn:
Hfa. Hr. H.H. Srinivas Earthy,
Agad about 53 yaars.’,\ 7_’

Np.4 5 5 residing at H§;23,
8″‘ Main, 2″‘ Block, 3.3-a3t;’ma’gu3_.r,
Bangalore – 55D*D11’ $V u , a » RESPOHDEHTS

{By Sri. ¥.R._9§§§ann$} $dfimcata}

This HER? is fii§§,fl§§y fifi mf the Karnataka
Rent A::::–v..V2age-girls: t;n’e ‘rm1V;er dated 23.19.2993
pRs3%fi””i&AflKfi$§€Hfik2B?fH?”Wp353&d hy the Chief
Judge, Cmufflg%IK3m§I3fiCfl£$¥5, Bangalure allowing
the gatitian £ifiad_&ade: Bastian 2?{2]{r1 of the
Karnatika”a&&:_fi:i,”._*’

_–This ;@titimd-fifimimg an fur adxisaiam alcng
with I;A.Nu.EJfifi this flay, the Caurt passed the

Gfiflfiifi

Than figtitian coming an for admissicn is

._ ……1.n…1 nu.-.« -..-gun; yr nnnnnnnnn I-nun L-UUKI ur Iv-uuunlnlun ruurl uuuns Ur Iuiutnnlnnn Hlurl Luulu Ur ILAKNAIAKA mar: COUII

* tékafi up for final dispasal in the pmasanca of

:_tfie Qounssl fer the caveater-respcndent.

2. Tbs primary’ graund on which this

patitirm is filed by the tenant is that he had.

nut been aifcrded an opportunity of tendering

‘fa’

…..–. …….. us.-un_;.3.;r nnnnnu-nu-I nlun uuulu Ur RHKIIHIHRR l”lII.1!’I I-IJUIII Ur nnlmtnlnlsn mun LUUIII Ul’ IIAKNATAKA HIGH CDUI

positicn to tenfier evidence and thereby thfi ends

sf justica wauld be met.

5. Givan. the facts an; circums£an&a5;V ac”

prejudice wuuld be caused t§ tfie 1fin$lbrd’$£ut;é

patitionar- is placad nn _tar&sv’andTyé§f§fifiafi an°;

apportunity ta tender u§fiidancé}.:?fibtfiar, the
petitioner unaertékes ffiQt*paf7 the Iéats due

regulariy.

5. ‘g@cé§§§n§;g;{fihiéi§§§i§inu patinima is
allaued.Eu_?fiég”aEfieEfE¢f év§g£ion. is aet aside.
The fi@tfi@h fig ;§ma@fi%fi, ygils tha pstitimnar is
affax$§d!”aV.fr§$§} qp§bxtunity’ in tandax- avidanca

and .the Emattaf Ea¥fiaaxd an maxita, within 3

s.-_pefi{u¢; Q: tfiréE”Vmmnths from tmday, if not

‘@$f1iér;% “§u§ject ta payment 9: costs af

§aF2;UUGf?g Ito be paid bafere the trial Court.

‘ The méttér shall be taken up by the trial court

‘I}x5a~5.1;2oo9.

5&1/L.

Jfuifine

*a1b/~.