High Court Karnataka High Court

Sri V K Narayan vs Sri Chhanganlal V Jain on 15 November, 2010

Karnataka High Court
Sri V K Narayan vs Sri Chhanganlal V Jain on 15 November, 2010
Author: Dr.K.Bhakthavatsala
:~.4:h 'T' B1eck--,..Jaya.%_:_agar;'
 .VBanga1ore#¥!;'1. " ~ 'B

IN THE HIGH COURT OF KARNATAKA AT BANGALORE 

DATED THIS THE 15TH DAY or NOVEMBER 2010 .._'  Q

BEFORE

THE HON'BLE Dr. JUSTICE K. BHAK=THAvATs;§;L.§""'~    

REGULAR FIRST APPEAL No.91v0/2':'J'1C~:(REB)*     *

BETWEEN:

Sri.V.K.Narayar1,

S/o.1ate Kanniyappan,

Aged about 62 years.

Proprietor of .. 
M/s.Ba1aji Paper Traders:-V,  V
Ground Floor, ,   

No.98, Old Tharagupe._1j., 53" _

Sultanpet Main Road,      '_  

Bangalore--560 053.   f_ B   ..   ...APPELLANT

(By Sri.G.K.Shivapr'dkziSvh..o    _ _'
for M/s.(}.K:Sh1vaprja};ash 8; Devara} Associates, Advs.)

AN D:
Sri.(3hhang.a:%¥11eL1B"J .J aid" 
S/oglaie Vijay Raj ,  ..

Aged wabofdt. 66 yea.rs<,% B "~- . __
R/a.No.._.1'Si5_. 35*'?-».Crosvs, 

.. .RESPONDENT

. .D.Prabhe¢kar, Adv. for C / R)

is fiied under Order 41 Rule 1 r/w.Sec.96 of CPC

the Judgement 8: Decree dt.8.3.2010 passed in

4

premises. I see no illegality or ipfirmity in the impugned

Judgment.

6. In the result, the appeal fails and the same is hereby

dismissed. No costs.

The appellant is granted three months time to vaelate’ .

deliver vacant possession of the suit schedule premises —- a’rId”ia1so

pay damages at the rate of rent regularly as.__and~I=y’henit..falls i;_’

subject to holding enquiry regarding m.esn_e profi.t_s:

bnV*