IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS THE 13TH DAY OF OCTOBER 2009 BEFORE T VT THE: HONBLE MRJUSTICE H.B1LT;AP?A ~ RFA.No. 1108 __OF 2%00S'-C7; ' BETWEEN: " V SRLRAHUL R.K.'I'EN[)ON,._ AGED ABOUT 33 YEARS, A S /0 OF' SRLVINEETA TANDON,* R/O 220, 181' CROSS,-._ f _ 3RD BLOCK, HRBR ; KALYAN, NAGAR POS_'I',.__ L ; _ BANGALORE A-.43. - _ ;.:.APPELLANT (ByTvS:¥i'STB;AV;.BEi;LLAT>1éA, V AND7.= ~ A 'V H' M RENUKA=MfBLiNUR,%"T"A AEGED ABOUT;4:5 YEARS, W/O.'"SRI..M.M.HANUR, A [AR/O,%1NO--.3_'7,2ND A CROSS, A .LAL..BAHADL'R SHASTRI NAGAR, = AVIMANAEJRA POST, BANGAL(3RE -- 17. % ...RESPONDENT
AA T(By”S:~§ T.V.VIJAYARAGBAvAN, ADV FOR C/R)
L/
THIS RFA IS FILED U/S.96 R/W ORDER 4}
RULE 1 OF’ THE CFC, AGAINST THE
AND DECREE DT. 7.7.2008 PASSETDW TIN
O.S.NO.4139/2007 ON THE FILE OF _
CITY CIVIL AND SESSIONS JUDGE, BANGALORIf) *
DECREEING THESUIT FOR EJECTMEN
THIS RFA COMING FOR OR:DI§’RS;A-..TI<{TIS §«1jA'.%(,7
THE COURT DELIVEREDVTHE"}?fOLi§O\7ifI'if{(}': 1
JU[jG§ui§:_S_ip,d
The learned C(')11'I'1S€};"fi51;fl'ifdVV'V$3;}')pe1Ti3!1;1f hes filed a
memo Stating that permitted to
withdraw 1:
is permitted to
witiidraw the appeal is dismissed as
withdrziwia”. V
T i-,i’»’Ieino ordefed accordingly.
Sd/-
IUIXQE