Karnataka High Court
Sri V Jayanth S/O Lt Venaktappa … vs Smt Geetha Narayan @ Laila Nasseri on 16 March, 2009
2 ORBER The complainant and the respondent comp:-:x:1:i~qi»s6..r.§
their civil ziispute by filing a joint memo in the .
this Court. The {anus of the m§mQ__ dis:CléS£§
mspondsnt shauid vacate the premiscs
and .9130 to pay Cia.ma:gr:§;”fQr”._u:3_e: £j(}{;11¥}3{i0I1 for Ihf:
period agmed. It is submitted’ ‘£i*;i~;..vfJ1*é;’z31i:st3s 13 vacated,
but the damage:=:A.A_a_zfe mat if-amprcmise deems
passed in ‘£.l1é ti§;§{:i:tg1i%}é’._{ifi£’me under Order 21.Q€CL.
fiance ques*ti:::}f.ij;6f cm; ééntempt does not arise. $~
The “”i”}.’1e complainant is given liberty
. ‘ g ‘Era: of the monies éue under
{3efié%c§%%{fmE_1GI¥vC’§ 3*” _'”‘_’; < I?
Sdf-
Iudge
Séflw
Efiigfi