EN1}H§HKM{COURTOFKARNATAKA
CHRCUHWEHKHJKTDHARWAD
DATED THIS THE 4m DAY OF' FEBRUARY, 2010,?
BEFORE
THE HONBLE MR. JUSTICE v. JAGANNATHAN " 1.
REGULAR SECOND APPEALA»NO.535U]'2O.,C'§8 '
BETWEEN:
1.
SMT. HASEENA BEGUM, W/O LATE MAHABOOBSAB
AGED ABOUT 48 YEARS, BEED1__W~ORKER' . ~ "
ZAKIR, S/O MEHABOOBSAB, K
AGED ABOUT 35 YEARS,.,AUTO.ADRrY_ER. '2 . ._
SADIQ, S / O LATE MEHAB'O,OBAG,f: V 'L
AGED 25 YEARS, AUTO DRIVER; '
ASIF,S/OLA'1'F3,M'EHABOQB$ABv_A *"_j V, :
AGED ABOUT 2Si:YEARS, 4_ '
ZAKIYA, LATE MEB.ABOOBSAB.,v
AGED ABOUT21 Y'EARS.w.,_ .
SABTHA, D / O LA'1"f~";O'MEI{£KBQ'I3.SAB,
AGED ABOUT 18 YEAR '
SMT. KHA'4I'?:'<¥..JV1\I];3E§?3, W' -,1 O TIQBAL,
,A_QED~ABOUT "33. 'YEAR'S.
A iQBALf, S/GSATTARSAB,
"AGED ABOUT .44 YERS, AUTO DRIVER,
" Ai;L.ARE'RVESzD1;'YG IN A PORTION OF HOUSE
BEARING DOQRT NO.3, WARD N024,
MAQBOCJLSHAH STRET, KOUL BAZAR,
', BELLARY583 103.
" , {B''i'-$RI.dODE NAGARAJ SIRIGERI, ADV.)
....APPELLAN'I'S
AND;
A C. HUSSEIN SAB, S/O LATE SARVAR SAB,
therefore, lacks merit and is liable to be dismissed. At this
stage learned counsel for the appellants sought
time to hand over the vacant possession to _
plaintiff. On the other hand, learned _mé,-
respondent--plaintiff submitted that..:the-iisuiit
permissive possession of the .dec__eased’.Mehaboobs:a.b_Hfor3over,i*
25 years and therefore no question of 3 years will
arise in the instant case–…_
5. V’ stibrnission and the
time spent. the View that the
appellants-eaiaibleizggivenip time to vacate and
hand over premises to the respondent-
plaintiff. Iifithie.vappell’ants:_ifail to hand over the possession to
the .. respondent–“plaintiff within the aforesaid period; ‘the
.responden.t–plaintiff is at liberty to take necessary police help
to seeureitihe poisisession of the suit property.
! V’ “kriiv
‘I’}:ie1refore, appeal stands dismissed.
A
S’ 5; ” 5
HEDGE