High Court Karnataka High Court

Sri T G R Murthy vs Smt B S Sowbhagyamma on 29 January, 2010

Karnataka High Court
Sri T G R Murthy vs Smt B S Sowbhagyamma on 29 January, 2010
Author: Ravi Malimath


I
IN THE HIGH COUR’1′ OF KARl\EA’E’AKA AT BAN(.’u’\LORE

I.’)A’I’EI’) THIS TH E 29*” DAY OF’ JANUARY 2010
{*3 E F0 R B

THE HON’l*3LE MR. JUSTECZE RAVI MALIMATH

HRRP N0. E51/2009
BETW’EEN

Sri ‘1″ C: R M’1::”{1’1y.

S/O.lat e G211T1§_§21re1}1.41.

Aged about 56 years.

R/a.No.753.

D/0.Sowbhagyam1na.

I)es11a1c:1a1pt>u: Road, _
Yalahamka. }_3z1:1g_{a1’4. ..P(:«1.i_tjic>1′:eTr

(1:3); Sri A (3 821110111. Acivx-*:}:tj.A 7

AN I”) :

Smt.B S El.<_)\i»'b1'}é1g_yVazi1='1ié:..,_
W/o.1L1te R('V;1f1vI12-1.-_
Aged _'L)"('}?.,.1_1 65 yr';ja11';s".

– ” w ‘_ R/ a1v_;’E\i1:{). :16 3, ‘I’1’ivi-=1’ :1 i…R<':ac1,

liiiraz 1'; 1;} L51" ; '_

A' B 2t11"g211(3 022. . . Res po11(lc1"1t

P Co. Adv.)

'l'~§'1xi§~..s;. HRRP is 1"i1c.d 1.1n<iie:' Sect1'ic.)I'1 46(1) of

,Kz31?1'1a.1'.£iVE<231 RE?i'}{fi Act. 1999. pra1yi:'1g to set' aside the
"«.b1*(:1c::'&j- on lA–E Ui"1dOI' Sect.ic)1'1 45 of K211'ns;1£_2-kka Rent". Act':
th1’c” Ciiy.

9′?

This HRRP (homing-_{ on for d,(.iI1’1iSSi()1″I this ciz:1y,.._ 111e
court palssecl the i'()11(.:>wing: ‘

0 RD ER

Tlnc’. 1’es’+p():1c1e11t 11erc’=:i1’1 1″i1egiV b HRC””}’€f§:j.*8:f3′;[2OA0SL:Q’

seeki1’1}.-}; ex.-‘ic’%ti(.)n 01′ the pci.it’i()’2:10rj”itIii1’t*TiI’1 1V”1″0I’1’1VZ”–.U”f*?;§AA

peti1,i0n sc1″1eduic pren1iscs;’ i-~,g},I_ xii”!-1.Cfi1C.’f q
Karnzllaka Rem’ Act \->\-11$; ‘i.,11C’.,}ft?SiL)'()’I:1.¢1%Ilvwp1’&iyi1’1§,Z
{’10 pay the cr1t’irc §.11″i:f_’.-;:{.I'”§’% .if%1i~1i_;’1g which the
resp()r1de1:11/ ‘sbc allowed to
con1’est’ 1.116;”‘QV;:$’iVf;i..i{i;az’5iV: the counsel. ihe
i111}31..1kL,fr1’11’£-E1′ ” dire(_=.Li11g the

resp()r1d.e:1I. /pc:t.i1′,i.6:1V«;%’1?._}ie;fLéj.11 to pay the entire arrears of

I’t”.1’1’E _t1fl1(_)'{iE1VfViI!§;:.v’. tA.(2_ ‘RS.19.100/~ within 30 days.

Agigfiurifed by ‘i}1L? §£:iI’1’1Vc, me }J}”(,’.tl~3E.’I1l. pe1Ti1.i<):"1 is fileci.

S1'i A.. ( }}3e1}1(')11i' 1earI1e('l <*(.)uI1$c1 E1pp€£'iI"iI1§.{ for the

1)et.i1′.§.()i1{:.rV c*c_mt.c;-r”1c.1s i:i12;1’t t_.1″1<=': in1p1,1g___gn.cc.i order is bad in

i2i\5v._ar1ci liaiblc to be $91". zasicie. He c:0r1t.ez'"1(is 1:h21.1': the

Q:'es1;)c:)n(:1L*1'11 1'1cre*in had f'i1C('1 2': sepmatc petition

Qg;\…—»~

1
1

quc-s1i(‘)11i:’1g___g Elht’ 1’c12-z1i<)11si'1ip 1)c*t'.\vc.c1Tt t:1'"1 1zu”1(“110rd and
Imlzlnt and me-11 I.A.II was alst) 1’c.}c(.tl’cc.1. Pi()\.x=*u\-m”. 011
pe1’usz’11 of the 1’t'(.'()1’dS. ii Could be seen E1’1.’:”1l l’hf3

1″cjCCti(_)1’1 of {line e’1pp1i(‘:z-11,ion 11′<'lS not bee1"i (g;{1'e:::;.ixi~:.)1"}écj

before this Court. The order dire<'riir1;_{ t.11/3:'~–pe?t'i1i(31je§' 1:)' Q'

pay the a1'1'ea1's of rent 2'1z'1'1()L1111_.i11;2§ E..(1_'~Rz:¥{'. 1«9_.'l-OC},/ 4 = é1':V-1L,_(_)n::_%. .«

lms been ql.1('..':5ti()1'1t":'.d bcf<')1'c* 'i}_1'i'ss_V C0u'r,1__.'

3. Sri Raju. 1c211’I1’e’.% (:«(.r;V’L’.’1″11*:§¢¥ ‘Z1.}’_)[)CE1i”‘iV1″1–1£~____’;~= f()l’ the

1″espond<:~nt dt'f£'T}'1dS the 1'n.1p"L1g_§1wi'et1 r_)r"L~1éf..~.. " –.

4. OV1′.”1WI’1’G€V1.:§T’i11;:’:;E.i()t}’I.,filfi’ ( §'(‘ia:1a’1’s'”£111s3’L%’d””_c3. If ; ‘ V

‘~’I’h:<;? 1.')et:.i'{i(')nL.%r is c.ii1'c('1.cc:1 to dep0Si1.. the: e1'"1:.i1'e:

a.r_ré'2_1rss of 1'cm.. '1'l'1c_=. E}.}'1'}()£11'1E. in (1ep(:)si1. E:)e'i'()re {':hi:s

%/\…….».

Court is c:ii1″Cct’cd 10 be rc1e2;1sc*d in fzavour of the

1’esp011c.ic?n_i’.

Sd/-

Bkm.

JUDGETffi KVi