2
m*.15.12.20oS PASSED m O.S.NO.264/2003 on 'THE
FILE OF THE CIVIL JUDGE (JR.DN) AND JMFC. Tim:
THIS APi3'E.AL COMING ON FOR ADMIsS;:er§VV'?i5I§é§$;'A'
bAY, THE COURT DELIVERED T}-{E FOLLOWIPIQ "
JUDGMEN§_'"W"°""
Heard the learned
avpeflant '- ', 'V
2. The appellapt sum; for
permanent -. _ respondent
Grampanchayat ‘ t H « . reiief by
contending’ of Shop
No.5 a monthly rent of
Rs.1,:V1{)G’/f without following the
proeedute. S 4 and 5 of the Public
__Act,h “I1ew..«wa:nt to evict the appellant and
I trial court; was approached for the
tafefesaid :–st:er of permanent injunctiqn.
Judge of the trial court after taking
“ii of the plaint averment and considering the stand
ejten by the mSp0 t, held that the plaintiff is not
3
entitled for the relief sought for by him and he has no
authority to continue in possession of the pxemiees
after the Iapse of the period and suit of °
was dismissed. It was also held in fl1e_eoi{i;§ee:.AofV ‘ _
judgment that previous sanction. j;t’31’s_3 ‘:
Secretary was not obtained ‘*suc}},*’V–iAeiiitt’ iteelf’ .
was not majntainable.
4. The lower by the
plaintiff confztrmed the court by
appellant eight
over vacant
to the respondent
the concurrent findings,
ie preferred.
it heard the learned senior counsel for
on going through the judments of
the below, I do not find any substantial
V’ V. ‘question of law being involved in this appeal because
A Panchayat has already initiated eviction
V “proceedings and the nofice is served on the appellant
}v
..o