High Court Karnataka High Court

Sri Thanmal S/O Rupaji Rawal vs Sri Nagappa S/O Channabasappa … on 8 September, 2008

Karnataka High Court
Sri Thanmal S/O Rupaji Rawal vs Sri Nagappa S/O Channabasappa … on 8 September, 2008
Author: Anand Byrareddy
WP30566.08

In 1'1-rm men oomvrr or KARKATAKA
cmcurr annex-1 AT mmnwxm % %
nxmn nus mm 3" on or snnnungfizxfiixaé   
ma Horrnm MRJUBTICE  i3§*5§,AR'nnt)§2'%..%_ 
WRIT pmrrlon nIo..3_g_3__5sgs6I§~:I<)'a lV¢3':l.?~_iv?i':.i'f'§3)_:V :2 .
Sri..Tha11mai,
S/o Rupaji Rawal,   '
Age:53 years, Occ:ABusine$s._ _  V V
R10 Pangul   ' " _  '  '
Belgaum.  f;,.- V . A ; "   .._...?E'!'!'I'IOKER
(By     Adv)
S/o Channeih %  Mr;t1agz_i,"

Age:72 years, O<;c:B11si:acss,
R/0  N~o.2902; Bazaar,

 " _  'A ---------- -A  xnspounnm

% " 1  is filed under Ame' 1:23 225 and 227 of the

(§onstitufiofivv._of~.;'!hdia praying to quash the impugned order

 by. tf;'xc*' Hon'b1t': Court of the Civil Judge (Jr.Dn.)
Belgaf'um,».fon' IA N02 dt.9.6.2008 in O.S.No.253/2008 vide

  'AVnncxurc--E and filrther allow the said application and ctc.,

 ._ ' '  ; This petition coming on for preliminaxy hearing, this day,
' , thggceurt made the following:



W?30566.G8

ORDER.

1. Heard the counsei for the petitioner.

2. The petitioner is the    

performance, instituted against  

certain properties. On the other handpit is   

respondent that the petitioner  '£1   the ttiespondent

and the respondent has for under the
Karnataka Rent Control Ae-it. intum filed an
application before the t stay of further
proceedings trial Court having

rejected apemgggn the gifiund that the issues that
would ariet: are completely different and

the natore are also diflerent, in that, the

‘~s1_1it cjQtn;:Ifihen$iv*e”sizit pextaining to rights and interest of

of the suit property, whereas the

‘E-:..e:’eviction Imder the Rent Contmi Act are

p pgfoeeedings wherein the scope of enquiry is

“!:;1:1w.einy”even’t, the triai Court has held that it had no jurisdiction

WP30566.08

to stay proceedings before the Court under the Rent Conirgl

Aactand hasheldthattherewaszaocaemade out.

3. In the above facts and chuxmstamcs,

Warrant for interference as them is no préjiidice

petitioner on account of these proccedm: ‘

There is no infirmity or illegality
woukl warrant interference
the petition is nejccted. .

Jm/~