High Court Karnataka High Court

Sri Nazeer Ahmed vs Sri Nasrulla Sharief @ Pyarejan on 2 April, 2009

Karnataka High Court
Sri Nazeer Ahmed vs Sri Nasrulla Sharief @ Pyarejan on 2 April, 2009
Author: H.G.Ramesh
 Q§

[H TI-IE men COURT 01%' KARNATMM AT 

DATED THIS Tris 2!» pm: or APRIL  4%  :, A' 

BEFORE

THE Horrsm MR.JUsT1cE:;:fi.(§gI§;g1&g;e1{ ff: *   ' _ 

BETWEEN:

31%: NAZEER AHMED

AGE; ABOUT' 63 YEARS

S/G MAHMED BAKE   «

R/AT N822, Sm (12933   _  '

Psx1:>ARAYANAPuRA_ ._ 3'  _  - 
BANGALORE -- 26;"     4. _  --w....,,.,--1'-wrmoxmn

{BY SR1 MUsH5i?AQ--A;{§J§E--{>., ;t§5nT;I{§(:§;f:'§;';§  '

AHD:

S3781 NA8RU¥,LA.,SHARIEi3'  * .. 
@F'YAREJAN._  
AGE: ABOUT '?"1,YEARS_  
3,10 M.:mHAMME.1:> 'GHOU-SE

 R/AT Nii;>.67)'57, sY'E--mI3: .E3OMPOUi\ED

'£'2~PPUr:zA<3m2 MAIN ROAD

 'V_Bab3C&#§LORE.é~f§6G Q18 ...RE$PONDEN'!'

(B "¥._Sf3£ :§I.'S§ér;.§;rs':%§';;SA Mummy 0:? M/S. JOSE SEBASTIAN 5;.
a$sociAms,.A:)vocA';'Es.;

THIS AI%§.R.R.P. IS FWLED U/S 46(3) OF' THE} K.}?.AC'I'

 "'I'}--iE 012932 DA.'I'E.D 30.8.2008 PASSED IN

H§'?,C.N'O.55*~':f2OQ2 ON THE FILE OF THE CHIEF' JUDGE OF

 [SMALL-A"C£kUSES, BANGALORE, ALLOWING THE PETITION
'  "~P'IL1':}D UJS 2'?{2){r} 013' THE K.R.ACT AND DISMISSING THE
'  ».P_E_"_I_"£'FION F°'iLE}C) U/S 2'.?(2)(a} OF THE K.R.AC'I'.

THIS PETWZON COMHQG ON FOR FINAL HEARING TEES

" £BAY, THE'. COURT MADE THE FOLLOWING:

Hogse Rent Rggigiog PVeti;4_ioIV'4s"!*«_l:£3Vrg6¢1Lg_t1'.)*_'§_3__'8_    



fi.R.R.P.No.264,§2008

ORDER

This revision petition by the tenant .

against the order dated 30.08.200_8,;:rg1_sse<fE "by '4 'V

Court — the Court of the Chief Judge if

Bangalore, in H.R.e.No.554/':éo0.2, xeyathe;
order, the trio} Court has jAev1;oti0moAApeEa'tio1';

flied by the 27(2)(r)
of the Kaznataka 1′ ” ”

2. Sr} M appearing
for the that the revision
petition ganting time til} the

end of ” the petzltioimr-tenant to

vacate’Vam”£”to deliver vacant possession of

to the respondent-4:_=1nd}ord. He

that the petitioner-teI1an¥: has

” /depoeited the exltire arrears of rent till the end of

and that the petit:io11e:r~–teI1a1}t would pay a

rent of 125.480] «- to the pefition premises for

N4/e

.ti.

would not induct any third parties into

petition premises;

(b) if the petitioner faiis to file the ._
in the aforesaid terms ethe
stipulated or commits of J, V’
uzzdertakirzg given,
no time had been gamted
vacate the
event, the respontiexitf be at
liberty to_:V’exeC1:’1te”‘ oifd;erV 7 eviction
‘ tt

(e) s1:t_I)fiiVee’tV.V” oroer iI11pug1ed

ii:r.ereir_1 T’ ‘

The respof;det:t_-ia’n’dlsord is permitted to withdraw

the indeposit with the tria} Court.

{Fee petition stands disposed of in the

‘ V ‘ ‘ above..__tem=1s,VA A

Sd/-

Iudge