Karnataka High Court
Suresh Chandra vs P C Sampath on 27 January, 2009
vv.' ... ......«wmm. wmrn mwuwu ua-= KARNAFAKWA H363"! COURT OF KARNATAKA HIGH COUR7 OF KARNAYAKA HE
GE-i COURT
IN THE HIGJ-I COCWT OF ICQRNATAKA AT'
may mars TI-H.' 2?" my 92' Jswtrazer ;§'::*f¢'$-
BEFORE'
€E"z'-£21' &"a2v*5Lz* MR. JEZFSTICE'
3.2.12. pm». 43cé)f2e:*%:i-E
BETWEEN
IIXXKCX
SURESH CHANDREL
sic H.DEVAFLAYA _T
AGED A3031' 5:: isms V
NO.20, 2??f'ELmR _
"1:u"
PETITIGEER
(By '-sifizé a§'*..'=":'.2:..'~:i'.§ S.I~I.BASAVARAJ'U,
-o-ammu-an-u-«....
é '-~A'GE"1:~-- ABOUT 54 YEARS
» 5:'??? ._CHIKI<M£INISWh?£APPA
' ni.a;'»12srs.1§5c, 31" mass
--::.'5""1a::'.;m, BABTASIIANKARI 1: STAGE
-.4BAH§z:_mRE-550 070
2 spT;:.,__ @ c s::mAas1:m1»:
" 'AGED new 43 3239.5
gs/0 LATE cnrmanmzxsmmpya
RM 35.146, 36'" cnoss
2*' mm, 5"" 33.033
Jaymmcaan
E!-'eNGA£&3RE-560 041 Rssmmmrs
{By Sri 3.SI23I3APPA & Szci B.H.HAI-IESIK, AEIVs.,}
am fiemflmdmwmm mm
VIWIHDI ..,..,,...m _.,._._ .................m nrnwvri W-um W mmmmn mam (must as mmamm in-Wing mum W mmmvnm 1-ml-1 cam?
19
away FILED U13 45:1; or E3 A£T naazxsr
THE ORDER BATED:3B.€.2096 233339 A IN
Hnc.N0.195!2eo4 en' THE FILE 02 rfis*»f:i,
AnnL.snALL CAUSES Junsm, BARGALGRE, DISKESSIfiE.*
mam FETITIQN FILEB H13 27(2}{i} or $2 AgT'af:',
ALLOWING THE PETITIQN FILED U13 zvgzggxy as xa "» '
BET FOR EVICTIQN. g
23:3 EETITIQN conaus an 30% fixufia H®fiRiR$
THIS nay, THE COURT Mans $33 9oL1awI3Gr __
During thafg' learned
Counsel fer curd aubrnitm
that he f;«.1f;.a'A":¢figina1 eviction
pa titizffi éubsaquent events .
He and elaborate the
grouxnds of 'ué:r i.'z: "?:h$ '§$.ti:=fionar submits that he could not
gcr:3s$wg9$§z;zii4i1a the witness of the landlord and
caglfi not lead. the evidence because of Emma
-f.%r.1:¢L:.fo'1:"esean circumstanaz-as.
3. fiance, both the: learned. Counsel in
effect submitted that the matter may be
remanded to the trial Cmnct for giving an
/Vé
. .. ~..-ww.-A ,9: wnmumannn rcmm wmvumt ur KAKNAIAKA HEQH CQEJRT 0F §€AfiNflfi'AKA HIGH COURT OF Ks%RN&'E'AKA HEGH CGUR?
N
oppcnct-unity ta both the parties ta: stxcangtrmn
their zeagaecztive cane .
4. In my conaidered c«p;i.n.i.o:2..,«.., :'é.;i':A€x:eai§ "
of justice will he met, if
made at the bar by b<3thgtl;e ieafized
accept ad .
5 . Learnzad £2c'§$£1V:1§z.hsa'1L_'V .pat:i.t:E.onar-
tenant not uppose
the e:raen:g."u4;1";1f; out by the
1and1:d%----., ction petitien.
T119 5&3-d Likewise, it:
is aumietga ef the landierd that
,_the itaagryvgaa, givan an opp-zxmtunity ta
"x_Vc».v:V§;;#$;!s;&~e:;At:::1;i.,;i't¢and tc lead the evidiaxzzm.
v'.~~i_vf;§,-ATVview cf the above, I pass the
: -
ORDER
The impugned orciar af aviation datad
‘- ~ 3£}.6.2006 in I-i.R.c.He.1$5/25.304 paaaed by the
II Addl. Small Causes Judge, Bangalore is set
aside. The matter is rawcaandad to the trial