- 1 _
IN THE HIGH couaw or KARNAEAKA 3i BA§$£L¢3E,u"'k
DATED THIS THE 14"'nmx*QF7fi6vEMBEi 2§§$[7[
BE€§RE , _ A.,. . %
THE HON'BLE MR$.JU$Ti§E'B_V.§AG§RA§HNA
HRRP N5;34¢[2957{fi%11
BETWEEN
3. SKI V VID¥ASA§fiR '
'S/O.LAT5_P.a;vA;nYANATHAN,
AGED AEOQT 60 YEARS,
RiaT%No;31a8HAMTHINAGAR,
BANGALOREe2?,'.¥
.22 QMfiIC KOfiAR'S/O V VIQYASAGAR
" A3ED=gBouT 23 YEARS,
'-_R[RT%NG.31, SHANTHINAGAR.
. EAHQRLGRE-2?.
'z"-' ... PETITIONERS
»{BY 8?} V ANANB & SR1 D.V.SRINIVRS, RDVS.,)
k*»ANn_
1. M/S CGRNBR SHOP
REP.BY ITS PROPRIETOR MR.AZE3
_ 2 ,
FATHER'S NAME NOT KNOWN .m_
CARRING on eusxwass RT N0;31/1;
MATHA KRUPA, g , i I
SHANTHINAGAR, BANGALORE¥2?; ' ._-__ ; ,
r._ ..; RESPCNBENT j
(BY SRI B N ANANTHANARAYAfiA:&_sRi*--E"'
D.G.CHINNAPPA GOWQR, ADBS;,} ' '
THIS HRRP IS F:LEaf*U/$5f46111 OF THE
KARNATAKA RENT-- ACT "A$RINS?, fa: 5dknER DATED
13.07.20074HéAésEn. INi éR¢QN¢f1eG97/04 on THE
FILE OE' %g£f*x§ 2A§b3}&v§Gég'=CouRT OF SMALL
CAUSES¢""MAiC fiAnL*fgN:é;"~3KNGALoRE, scan-19,
axsnxséxus THE §STiTi0N FILED U/S.27{2)(r} OF
KARNATAKA,RENTaA¢T; %:""
THIS "HR:§9..'co§s;IN'<é ON E-'OR ADMISSION THIS
-*.pAYgfTg¢'QQuRf"MamE THE FOLLOWING:
ORflER
Thoufifi; this matter is psted for
u*k admiséigh, learned counsel on both sides
x'= éubmit that the matter is settled out of Court
"WW gnfi accordingly, a joint memo has been filed
/&
...3..
whereby, the respondent wtenant undertei¥§.es..te
vacate and deliver vacant possessi_r;§fi<-.'of_::the
schedule premises to the petit.ien_e"re"–..:on or.
before 28.2.2010 and the pe.r§A::vt'iog£1;e:~s"»nr§j5z-gin
undertake to refund a7 sum
the time of vacating .sCh'edLl:le oremises.
The respondent to pay rents
regularly .n1=nti1_.w–h_e'V.'v-vé1cé.t'e$':-.i.vV*–the schedule
premises A."
‘V Tlj1e*””jox:’a.nt memo is taken on record.
the learned counsel for the
‘V and the learned counsel for the
r’esponde~nt who also submit that they have
_ 3;nst’r1.}ctions to file this joint memo pursuant
the settlement between the parties. The
—{items of the joint memo are as follows:
$4
-4-
“The respondent is a tenant under that
petitioners on a menthly flrentya¢ating the schedule
premiae$;a *TheF respondent undertakes
_ro pey the rents till he vacate and
[5deiiyer hack the vacant possession of
‘*»_the,eehefiu1e premises. The respondent
v*i endk the” petitioners pray that the
‘,iabQ§e;§etition may be allowed granting
time till 28.2.2010 to the respondent
“*«_te vacate the premises in the interest
Vof justice.”
/’/’=
-5-
3. In View of the é§¢{é Setflefiéfitg
this revision petition is dis§osedjQf,
4. Office Vie. dig§@{¢d¢\to flféfi up a
decree in terms of thé jdffi§¢@émQ§
‘ Iudge