High Court Karnataka High Court

Achee Saheba Bibi vs Mohamed Khasim on 5 February, 2010

Karnataka High Court
Achee Saheba Bibi vs Mohamed Khasim on 5 February, 2010
Author: Dr.K.Bhakthavatsala
IN T HE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 5TH DAY OF EEERUAR3{2e:'es: f  

BEFORE

THE HON'BLE DR. JUSTICE Ki;":I3IiAIs'iTi?Lff$V'}§TSiiL1X'1]i

WRIT PETITION NOS.1363'.&'-.1364';'2Qw10iviGM='CPC]
BETWEEN     

1. Smt. Achee Saheba Bibi, _ Q_ _

D/0 late Smt. Bibi Saheba Bibi,' '  '--

Age: 80 years, "  .

R/0 78, Sri Ramachancizfa.__RicieViii\/Iiiiii _ . V I
Street, Sunnanda Keri.      
Channapatna--5715;01'.['   i A V' =  
Ramanagar District, C__ 

2. Ahmad Ali,  _      _ _

S/0 late Smt. Aja Saheba~.'Bi.b'i,<  " __

Age: 65 years, A  .   _  "

R/at No.596, syed Siraj VM_o1:a1;i:.».-;i

Daira, Chanri;ipas::1a~5'3'..1 V501 '

Ram,2in'agar -I)'i~st_rict_.  ---------- ~ Petitioners

[By  Sr. Counsel, for
 V N M'ada\fa.r"edd~y;'i Adv., for Petitioners)

*1? 

 '-1j..sri'E Mehamea Khasim.
 V'VS/si"~1a"te Bflvioharned Ibrahim,
V  'Age: 30 -years,
 _N§3.596, S3/ed Siraj Mohalla,
'fig'-.iira§'



Channapatna--57 1 50 1.
Ramanagar District.

2. Smt. Shamsunnisa,

Age: 52 years.

D/o late 13 Mohammed Ibrahim.
R/a 1\Eo.'7'71/1C, H M Mohalla,
Farha Road, Daira,

Channapatna«--571 501,  x      
Ramanagar District.   _:._VR.e_sVpo:1d'ents 

(By Ms. Gohwhar Unnisa. Adv.. for caveatAo.rs:;'_Ii{.-1  '~ 22  

These Writ Petitions are"'filed."i1nde[r Articles 226 8: 227 of the
Constitution of India. praying"'toqixash, the oxrder dated 27.11.2009
passed on I.A.72 by the Prl. Civil'? Judge (SrV."I)fiv_n.} at Ramanagaram,
vide Axmexure~H.   --  "  I .. 

These Petitions 

_ é _ for-._"p1te'Ii1:1'iiVi1ary hearing this day,
the Court made theifoliowifigz ' "  0-  

The petitioners,/hp'iaiif1Vtiff_»N'o's.3(b) and 3(a) in F1)? No.2/1984 on
the fi1e*o_f gtiuctge (';§r;"-----I3'ivn.) at Ramanagararn, are before this
Court  the order dated 27.11.2009 passed on
I.}1v.'?.2,in the__4'ahb0ve?sai}d case at Ax1nexure--H and consequently allow

'aiid deletejglaintiff No.-5.3(c} and 3&1) from the array of parties

 A2 the Fi1ia:1vDéA.'3I"6E£ Proceedings.



2. Sri M S Rajendra Prasad, learned Senior Counsel appearing
for the plaintiff, submits that the petitioners filed an application
under Section 151 of C P C in the Final Decree Proceedings praying
to delete plaintiff Nos.3(c), {d} and (e) from the causveltitlpe on the
ground that as per Mohammoden Law, they are  any
share in the property. It is subrnittedwthat "ne§1»¢ge
Proceedings, the parties can be 
cited reported in ILR 2008 KAR   itllilfday
Kumar and Others].   it   it

3. Learned Counsel  that there is

no illegality or infirrnityiilin  and the respondents

are entitled to t.h’e.’l?’inal Decree Proceedings.

4;, The l?fina.l Decree: Proceedings No.2/84 arises out of decree
madeiin Learned trial Judge has observed in the
ir;11pugned’orderV”th’at the stage of irnpleading the respondents on

reeo_rd,’vtherelv.vas objection from the petitioners. It is further

:spt:§’t,¢:d’ ‘ipI.ainltiff Nos.3(e),{d) and (e) have come on record by an

by the trial Court and that if they are not deleted

array of parties in the F D P, the plaintiff No,3[b) Wiil not

bepnt to any hardship. Piaintiff Ne.3[c} vi2:., respondent No.1 herein

L

has claimed that he has sold one of the items of the suit property
along with plaintiff i\io.3(b) and Ahmed Ali and C A Mohammed
Usmah and there is an agreement dated 19.12.199?,1\eherein the
right of the plaintiff No.3(c) is recognized. After J£ii.e_i.’above
observation, the trial Court has held that»AA,the
deleted. The trial Court has rightly rejecitiedtv fiied:
under Section 151 of C P C for deievtio’n

(e) from the cause title. The;_decisVio.ri”}t:_it’eti iearned Senior

Counsel for the petitioner is”ofA see no illegality or

dismissed.

Keeping in is of the year 1946–47, the trial
Courtvéis. case it; F D P No.2/1984 on the file
of Ci\Ari1__ at Ramanagaram, is disposed of, in
a:evco.rvdanee’ three months from thefdate of receipt

gr of this
_t Sap
REESE

Bjs”