HRRP.No. 213.2998
.. 2 ..
STE CROSS, RIGHT SIDE SHANTHINAGAR
MYSORE
6 SYED AJMAL
S/O LATE SYEI) GAFFAR
AGED ABOUT 23 YEARS 4' . _ }- ~
R/AT DOOR NO 604/1, MUDA HOUSE_----i_ ' -
5TH CROSS, RIGHT SIDE SHANTHINAGARV '
7
(By Sri: S A SAMI, ADV.)
AND:
MUKTHAR ..
w/0 LATE MOHAMMEVQ IVBRAHIM; ..
AGED A-BQUT S36 - ~ "
1%] :'a.*1§fz.3ocf$§':'g:"'z«:§i}~<.2;{s54, "ASIIOKA ROAD
WE--S'i"CRQSS, 1?','vvI4A*SHKAR MOHALLA
I A RESPGNDENT
s__ N" Brit' *1'---§s«SRI.H.S. DEVARAJU, AEVS.)
*:§HzS 'ERR? FILED U/S 45(1) OF THE KARNATAKA
IRIENT I§C'I'f' AGAINST THE ORDER DATE!) 15.07.2008
FASS_E$D.VI§l RENT REVISION N617?/2007 ON THE FILE OF'
THIS III} ADDL.{)IS'}'RIC'I' JUIDGE, MYSGRE, PARYLY
ALLCNFING THE RENT REVISION PETITION AND FILED
AAGZAINSI' THE ORBER DATED 27.012007 PASSED IN
"HRC.NO.124/2503 ON THE FILE OF THE V ADDLFIRST
"ZCIVI JUDGE [JR.DN.) MYSORE, PARTLY ALLOWING THE
__7PE'I'I'I'IC)N FILED U/S 27(2)(r), 'I2'?'{2)(b) AND 27(2)(1) OF
KARNATAKA RENT ACT AND DISMISSING THE PETITION
FILED U/S 27(2)(b) 91:' KARNATAKA RENT ACT 19%,
This I-IRRP mining on for ADMISSION on this day, the
court deiivemd the fflilfiwitigi"
HRRP.NG. 213.2608
pefitioner Nos. 2 to 6 have :10 objection for the fixst pcfitioner
elztering into a mmpmmise with the respQnden{.~hé;1feifi£ j'i'}:g~;
terms of tht: joint memo are as follows;
'fire partie$ to the abcfive
the dispufe an the following te22=*n'e5"rr and €3Q1'§¢SZi'fi0?'l$.":.'
1. The pe1itioné'zs"'-.oonoed.es' ihe
respondent requires petitidn. _ sdzédule
premises for the ocxrupaiiofl and
agrees to vaca.Ee¢:¢nc_I Em-3nki_”m)er the vacant
possession. of Asda:&daIe_ Lpfethises to the
respondent on
H ?f%té_.p:;tfIioLf;ers sheaf? pazyrents reguiarly
to the V ‘
(3; ” “‘1″‘hg “petiiiiizners. . shafl’ “na:>.!v ‘sub-lease or
pan’ zviih the pé.ss_eSs;’onuof schedule premises
to any “third partgaré and hand over the
yawn: pcsséssian Ofthxékrgfwdule premises to the
resporzderitagm .31. I without dragging the
resprmdent ti: anyuimzéoessary litigation.
” 4;”LThe.partie«$ “i6 bear their own costs. ”
3. = =f}1;=._ “above terms, this revision petitiozx is
of the joint memo. 0&6 is directed to
“-«T..1€£:’aix«’-».up a dhgfie accordingly. The petitioners are diractcci to
of undezrtaldng in terms of the conditions
‘ that jvint memo within’ a period of forur Weeks fmm
‘ L» : AtQ£:§:–‘1y,
Sd/–=
Judge
KVN*