IN THE HIGH COURT OF KARNATAKA AT BANGALORE?
DATED THIS THE 30% DAY OF SEPTEMBER 201.6' =_
BEFORE
THE HONTBLE Dr. JUSTICE K. BH V
MISC. CVL. N0. 15785';/2010*
IN R.F.A.No.1382{/_2;0€)9 (RES) V _
BEIWEEN: .
Sri.SureSh Babu.
S/o.Narayar1a Setty, : '
Major. = «V ".':..APPELLAN'I'
[By S:ri.V.B.Shivakp1fDa1€§>A_¢i\t,} ; i 3
AND:
1. His Holinegss
MatadhipatIf1i"Qf Sri. Dgdda»
and another. . ._ " ...RESPONDEN'I'S
(By,Sri.R.Bf:$S1daSivaDDa. fgr R-- 1 & 2)
.5...
flied under Section 151 of CPC praying to
permit' to"w1'.thc'i1*:i.'\_?J__ tugs 'amount for the reasons stated therein.
_ coming on for orders, this day, the Court
_ fphe foll0wing:--
ORDER
Misc.Cvl. 1.5785/2010 is filed by the respond’e’n’ts_’V–..__u_i
1:.§.er _
Section 151 of CPC seeking permission to withdraxv Vadrre«arsVp:of»
rent/ damages deposited in the above case anda.is’o_thte ‘subsvetjuent
deposits that would be made towards_ arrearsof rent,”da.rnages;. it
Learned counsel for the appei1_an:t’vsubrnits dthatpasdiper order
dated 02.05.2010, the Respondent i\.:e.f{1’ to Withdraw
the amount in deposit.x.xdth01%i”pr”§h1diC@f%’s..psdubjitidvdto a condition as
stipulated in if; aatea” 02.06.2010 in
Misc.Civi1.No.718€O/.2d{i holds that the 2nd
Respondent property in question, the 1st
Respondent re§deposit:_4tite”éanlount with interest at the rate
of 6% p.a.,;.frvorn the adateidof iévithdrawai of the amount till the date
of rel’depo”3it. ‘
for the respondents submits that on simiiar
V7i_te1v’rt.1s andhddconditions, the present application may be disposed of.
V’t–dAceo’r’ding1y, Misc.Cvl.15785/2010 is disposed off, permitting
. v–t’};-eddfiespondent No.1 to withdraw the amount in deposit as well as
the amount that wouid be deposited in future by the appellant, on
the same terms and conditions as stipulated in the or?ité’x*:”0:t1g{t’e:d
02.06.2010 while passing an order on MiSC.CVl.7]r80fléO1(); ». V’
Tk
bnv*