High Court Karnataka High Court

Sri M Gjameelurahaman vs Sri Akthar Hussain on 6 March, 2009

Karnataka High Court
Sri M Gjameelurahaman vs Sri Akthar Hussain on 6 March, 2009
Author: N.Ananda
 " "SlNCvE"DEAAD~BzY LRs.  """ *
 3(.a:'  M.AéD§;n.fMAJEEa ISMAIL,

 --V HUDCO LAYOUT
 'MYSORE_-j 570 015.

 "3(b3 SHAKEEL AKRAM
_  A'{_}E'E3r'ABOUT 46 YEARS
   S/'«;'3.C.l*vi.A.Bi)UL MAJEED,
  .[5'.5, J.K.RESlDENCY APARTMENT,
 BHEL OFFECERS LAYOUT
«~ SRK GARDEN,

IN THE HIGH Comm' 0}? KARNATAKA AT   _
DATED THIS THE 6TH DAY QF>_MAI§2t".2m;.--:  _  %
BEFORE   '   '_ 4' ' 
THE HOIWBLE MR. Jissiicfii' A:.~§1.ANAN1§A'.,4:  
WRIT PETITION NO. 

RETWEFIN: ';     %A   A

1.

sm M mAMEELuRAHA;sm§_ V,

S_fO.LATE K M ‘ V

AGED ABOUT 35 YERXRS. ‘ ‘ .

R/AT NO 7o9.,.m1r.3,
MYSORE I :

2. SR1 MG” i?1?AZURA}§AMAN _
S/OLATE K M Mo.HA.,MME’D_GHoUsE
AGED ABOUT 53 YEARS _ ” __
R/AT NO 709,’ HIG,w.RAdlVNA{3AIé
MYSORE _ . ‘

3. (3 MAH’A:3c§oBA, ZAHRA

3332.2 A3-our 75-mans
S/O.LA’I’E C-.M;o.:1mMMED ESMAIL,
No.63 (Fm) BANNIMANTAP

BANNERGATTA ROAD
BANGALORE – 560 041.

3(0) MRS.F’AiZANA TABBASSUM
AGED ABOUT 43 YEARS

w ,/O.M.K,sUHA1L,
F5, JK RESIDENCY APARTMENT,

BI-IEL OFFICERS LAYOUT,

SRK GARDEN, ._
BANNERGATFA ROAD :

BANGALORE — 560 041.

36:13 MRSROSHAN ARA,
AGED ABOUT 40 YEARS,
w/O.ABDuL NAUSHAD,

No.2’/4, 423 MAIN,

SANTRUPTHI NAGAR

JP NAGAR, V11 PHASE,
BANGALORE — 560 078.

3(a) MRs.IRr4’ANAVTABBAss;UM
AGED ABOUT 352Y2£;j:2’sV, . = 1

W/O.ROSHAN,.

. F5 JK RE8IDENCY:’APg!?5£MfiN€ff;~ ‘

BHEL OFFIQERSVLAYQUT, V *
SRK GARDEN; ,1: ij ‘ ‘
BANNEROAITA Rosa,
BANGALOIQE-‘~’56G041j”L«.

31:3 sx~i.suHAi’L.AHME:)A’:-zlém’
AGED ABOUT 33′ §r_EARs;, =

_ s/O.O.,~;.A3ODOL MAJEAED, _
‘R.a:,;=REsEr4{rEO~O..BY ms POWER OF
?_A’I’I’OR_’Ni3Y £101,933 AND FATHER

SRI.C..M..fi;BDUL MAJEED ISMAIL,
NO-. 68«J{H1(3r)-V ‘BAVNNIMANTAP,
HUD’CO”i.AYO{J’!’~,

Mvsoxazgz — 57~o_Oj;5.

.4; am M {EFQRTHIMA ZAHRA
_ ” v.L:;_OL.p..T_E K; M MOHAMMED GHOUSE
‘AGED ABOUT 45 YEARS

“R/ArrfNO*7O9, me, RAJIVNAGAR

M’r’SQRE PETITIONERS

‘§:é;é”sfi. PRABHAKAR L swam, ADVOCATE}

‘ AND

1. SRI AKTHAR HUSSAIN
AGED ABOUT 41 YEARS
S/O LATE BABUJAN SAHIB

and requested the trial mart: to
to make good the deficit stamp

_ fee .53″;-‘1ri
* 4_’.I’he’ “trial éztonrt on consideration of cements of
‘ sf sale has heid that possession of the suit
VT sefiedtxle property was not delivered to plaintiff under

the agreement of sale and plaintiff was already in

R/AT DOOR NO 4/22/4,
HILL ROAD ,~
MADIKERI 5′?12o1 .. R£:sPoN1:)31sz3f_e

(By M/’S.I~IEGDEASSC’l’SFOR C/R13 _
THIS we FILED UNDER ARTICLES 226 85 2:2,? c:§*..’}’r’i4%I«:…”e_ ”

CONSTITUTION OF INDIA PRAYIFl(_3’T.O QUASH THE. GREEK ‘DT.
27.10.2007 IN O.S.NO.99 OF’ 2006″e’e!?ASSEE IE3’~’!_’f’H–.’?$ PEQNCIPAL
CIVIL JUDGE (JRDN) AND JMFC_MAD_IKERi, DISMXSSING THE
MEMO DT. 17.8.2007 ANNEXURE AND ALLOW THE

This petition, com.ifi$g_ an This day, the
Court, made t_11E:.fG!£l0Wii1g: ” ‘

Tifle specific perFm’mant’:e of the
agreemeifit The defendants filed 3

meme, “‘in.ter aiia. (éhnténding that the suit agreement is

possession cf the suit. schedule pmperty as a tenant

3\*°- -\ 9., x….(£L”