High Court Karnataka High Court

Sri.Gousamohmed Irakal vs Sri Siddharoodha Swami Math Trust … on 24 August, 2009

Karnataka High Court
Sri.Gousamohmed Irakal vs Sri Siddharoodha Swami Math Trust … on 24 August, 2009
Author: A.S.Bopanna
§

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 24%! DAY OF AUGUST 2009 H 
BEFORE "  '

THE HON'BLE MR. JUSTICE A.S. BOPANNA 4.1:'.  j" A

CIVIL REVISION PETITION N0: I060.'/§O'O9'j;  4'
Ch». I " " ' 4'

CIVIL REVISION PETITIONS NO.1oé43/:'a oOV9,1IO's4'[2Ob3;g

AND 1086g'2009*-A 
BETWEEN: ' V'

SRLGOUSAMOHMED 

AGE:-47 YEARS»      '
R/O SIDDARUT)HA"§'v_4'IA'I"I--[.C}'IfAW'L...  
STATION ROAVD';'~.I¢1UI;:;,:V " " ~ 
DHARWAD DIST. ff. 71 "

 .--  " PETITIONER
{IN CRP N0.1060/2009)

SR1. SHANKA15§"GOUDA;. SA{~-l_5'A'E'E:L
AGE 69 YEARS '- '

'R,/_O.  S_:D:)AR:§DII.A...I¢1ATH DHAWL
r.STAT.1ON R'OAD;«.HUBLI

DIST. '13HARvV.A<DV" 
    PETITIONER
(IN cm» N0.1083/2009)

SR1. NA2RAiS1.NhGxRAO M. BAGARE

" " 5--.4xGIs;: 58 YEARS
 4 mo. 'SR1. SEDDARUDHA MATH DHAWL
'- STA'1"'I.()_1\l ROAD, HUBLI

_ '-I2'.-4}iS'I'. DI-IARWAD

 PETITIONER
g (IN CRP N0.1084/2009)

'4



R)

SR1. SI-IASI-IIKALA S. MUDALAGI
AGE: 56 YEARS

R/O. SR1. SIDDARUDHA MATH DI-IAWL
STATION ROAD, I-IUBLI
DIST. DI-IARWAD

A  '   PIfEfi'rI0.N"EjRU If

(its: CR1'? No;1_0sgs,{2»ofo9)v .

(By Sri: J S SI-IETTY ASSOCIATES,_AD_VOOA'IIES)u   
AND: I A'

SR1 SIDDI-IAROODI-IA SwA'M1:1"M1ATH{.fi*Ri}"S[TICQMMITTEE
HUBLI BY ITS TRUSTEES -- _  1   

1. SRI.MAHENDRA.__F-- S1NG1g11.:'..~: . . 
AGE:44 YE.ARS,5;R_[V_O~.SINGH1 S.:~:_DUA1<1
ALGUNDGI  'S1MP1GjgLL1__  '

Ix.)

SR1 E'A1.U._T '1»1.AeAL11K.QN--1p1V._\
AGE: 56~._YEARS- "  ,  '

R /0 BANASHANKARI LA-"i'OUT
NEAR SHAN-r1,A COLONY CHURCH
EE'NGER1._,HUBL;.. ..... 

 ' ,.I)R.RA_§Vf1flIC..I;IA.NDRA NARAYANA JOSI-II

--- A1GE;1V72.. .YE}11R.S
"R/-0 DR0fJ(sSH1 NURSING HOME
NAvA_m»'QjDHYA NAGAR, HUBLI

"  SR1 G1_R1DHAR VENKATARAMAN NAIK

_ R. O AGE: 54 YEARS, R/O. H. NO.2 SUMAGIRI
A'  *A_P_QORVA NAGAR, SILVER TOWN MAIN
"ZGOKUL ROAD, HUBLI

1"

v



U)

L.)

SMT GIRIJADEVI KALLAPPA TALAWAI
AGE: 61 YEARS

R/O C/O SRI K F TALAWAI
KRISHNAPUR, OLD HUBLI
DHARWAD DIST.

SRI TUKARAM BHIVAJI POL
AGE: 57 YEARS  

R/O I-IIREPETH GHODKE ON--I._ A
OLD HUBLI, HUBLI, DHARWAIIDEST.

SR1 MAHADEV G BAGEIWADI _  --<

AGE): 54 YEARS  ~  '--  ;   _
R / O 802, MAHALINGESHWAR V_NAGAR  ., 
GOKUL ROAD, 1*{IJBLI;""""' '   I  

DRGOVIND G4UE'}D_ACHA_R'{A MANNUR
AGE:67   .    
R /O LA_}§M1"'~BAL1£'x_KRISHNA SQUARE
STATTONTROAD, H;jfaBL1'~._" 

SR1 MALLIKARJUNNAGAPPA KANTH1

AGE: 42 YEARS'-  ' .  '

R/O 2ND FLOOR, "S/3 ASHVAMEDHA CASEL
NEAR" HALLIKSRI' HOSPITAL

 KELSHWARDR, HUBLEN

A ' RA..NG.A~.S'ADD1
 AGE:' 4~9*YEARE?~; R / O ARALIKATTI ONI

OLD'HUBL}_, DHARWAD DIST.

SRi4"QURU.S'1DDAPRA G KAMMUR

  AGE: 69 'YEARS
 R/Q SIDDESHWAR NIVAS
* STDDESHWAR COMPOUND

BANKAPUR CI-IOWK

    B ROAD, HUBLI A 24

$

r
g



13.

I5.

16.

  {By ASfi';...§}.I§.ANDANIMATH, ADV.)

SRI.R.G NALAVADI
AGE: 82 YEARS

R/O SI-IRISHAIL SADHAN

U B HILL, DHARWAD

SR1 B V SOMAPUR   ;
AGE: 52 YEARS, R/O "ANUGRAHAff  '
BEHIND MODERN SCHOOL  '-
SRASWATHPUR, DI-IARWAD  'fl_

SR1 K L PATIL .  _ 
AGE: 54 YEARS, R /OREDDY CO'LQI\IY~--_
SARASWATHPUR, DHARW-AD__  éi. ' " 

SR1 SHAMANAND BALAPRA PUJER1 I .. "
AGE:39    
R /O KADAS'-R_1D:1gE:SHwAR.N1._LAyA ,
LAXMIDEVI1RA13AO=AT'I'Ii'.'-ROAD '
VIDYANAGAR', GvQK:'..K'  "

I3EL(}AUM-- DIST.  ' ' ' "

SR1 A'I'JAAI'J.DAI<lUTx/{}L..R"A. MAO-AOUM
AGE: 57'=.Y]E3ARS--  _ "  '

R/O MANJUNATH LAYOU
SIa;'1VA.O1R1, DHARWAD

« B£S.WARAJ PRRASAPRA SIDDASHRAM
'  AGE:--5? YEARS

R_/O  NfO..,31, "SIDDHAPRAKASH"

" .SIDDHAF:OGDHA NAGAR

S'RINAGAI?;', DHARWAD
. '  RESPONDENTS

(COMMON)

J}.–

resp0ndent–trust had instituted the suit in

respect of the petitioners.

2. The suit in question was decreed ._ in fiavo_u’r_of”‘the”.

respondents. The petitioners herein w__ere_ beforepthe’ Li;)Wer”–

Appellate Court in R.A No. 173/

3. Insofar as the p§§i~i:ion1ei1?iiiv_iiiVi’:'(gee..No.ioé4/a009, he
had aiso preferred second;éP’iFi?sis;1.\Vi:-rc..%., and the
same had been judgment and

decree of eject1ne_n’t,,ith’e. sarrie._has_.attained finality. Pursuant

thereto, the resporiicienit’hgeireinwinstituted Execution Petitions in

EP No.17?)/.2007,i’s5,r.éooi*7,i 160/2007 and 176/2007

respectively, In .. pending execution proceedings, the

had filed applications under Section 47 R/W

Sectio”n raising certain contentions indicating that

the jud_gment.and decree is null and void and the same cannot

execuitedil One of the contentions urged therein is that all

itrllsit property and committee members shall be under the

« ‘Control Of Chairman as pér the scheme. Insofar as the trust,

5*
n.

the suit was not filed as per the scheme and as such the”

cannot be executed. The respondenbtrust filed *

and the Executing Court after conside1f,ing._the riiral “co:1itentio’nsV_V

has dismissed the application filed under $_eie~tion’4″7* of 7-It

4. While assailing the pa’ss_e<'i,_in: ii'E3i<ecution ii

Petitions, the learned Counsel foifAithe.ipeti'tionets' hvastirged the
very same contentions which the Executing
Court and contended .__that:_' iiniiVie:Wi'iof.i:'theiisaid'contentions, the
Execution Petitieizs ~;\'jQt_A_:f11ain.taiinahilfiigince the judgment
and decr¢e"¢;é;rm.};i: _bei _

5. T_l’1e._ ior the respondent has filed
details objectieori sta’teiiie11t:”‘to4these petitions and contended

_ that suit had’ instituted as per the scheme and the

regard to this aspect was made in the

ori’gin-a_l been upheld in the appeal and therefore,

i ii the very sarne-contention would not have been urged before the

it Ei5<e.Cuting".–~COurt and therefore the Executing Court was

jgu-sti'fi»ed=iin this regard. J)'

6. In the light of the contentions urged by 2

Counsel, at the outset on hearing the learned Couinsei,Ii’

that the Executing Court has advertie-‘d”Ito« the conte’ri_Lions7in’–3

detail. While considering this aspectiiiof the’ mat’ter’~rega’i’.dinVg’».

the non-executability of the judgment .__ar1dAi”vdeCreIe;’ tithe I

Executing Court has rnadespecific—-reference to the-original suit
wherein the said contention”had,_vbeenfl:’dec,ided and also the
same contention affirmed i:nVV’the;§1ppeap1.,. I

7. In a ‘convinced that the
EXecuting’iVCou’rt.:.:’yvas;§ustiifie.d’ in iiitsiiiconciusion since it is not
open for to .urge the said contention in

the Executir1gi”-Courtf.wh.en”~*”the very same issue has been

‘Vconsidei’ed;_.,arid the iipev—Ltioners herein had failed in the appeal

‘a.swé11;._ this Court had expressed the View that this

.. Court Would’ riot interfere on merits and it was suggested that if

the respondents are agreeable not to press the point any

=.V’fi.,irt1ier;.._sorz1e time could be granted to vacate by way of

i-indtiigence, subject to the conditions that would be imposed by

Court. Ir1.this I’egE1’t£i, it is agreed on behalf of the

I”%
I”:-

petitioners that an appropriate affidavit would be

registry of this Court agreeing to the conditions ealsoi it

petitioners would voluntarily underta1f;e'”that they not ‘ufrgev–.e

the contentions made in this petition any

8. In the light of the above, “fo11ov.v’i’n.g_V irtiatsie.

1. The petitioners herein f_ai’fidavit before this

Court wherein, thieii”:-.._indi’L:aition they would

iaffidaiivit that they do not press

the ‘subject to reasonable time
‘beinig”–«grantet1 Court to vacate. In the light of
_petitione__1fsv agreeing on such affidavit, the
herein are granted six months time from
todia§§.:’to1=.iiracate and deliver the vacant possession of

it the schedule property.

i it At this stage, it is noticed that insofar as the

A petitioners in CRP No.1084/2009 had suffered a

J

an

decree wherein the arrears of rent has beer1meo–m’p*Lf1tedt«

at Rs.12,500/~ and the further amount is

been decreed at the rate of RS250/p– ‘per: friorrij

01.01.2004 onwards. Insofar as theiipet1’ti.o1aeis”~ini*.

CRP No.1060/2009, the–si?it~opuntA.payabV1e’-wé;s”Rs.z§5/– ” 0

per month and the same dupe frcjm-..ot.v.’t>1.2oo4
onwards. lnsoafizk;/,,ast__ 2i”pie.titioners in CRP
No.1083/2009 the”amount.t.i:paya.bl.ei’is Rs.100/– per

month,” butfa_s.’_ of noW’._thei*e:fis no arrears. Insofar as

ci2i3hvN’e…Vi’-0t’§s/2oiQ’9,_”th;tatnotfint payable is RS.IOO/-

per is due from 01.04.2004.

. In viewieof the ‘iar1’eai*Vs in respect of three petitioners

are.outstan.d:ing as stated above, it is made clear that

the petitioners in CR? No.1060/2009 and

the arrears from 01.01.2004 and

0}.__’.’04f2004 respectively at the rate of Rs.85/– and

Rs; 100 /- per month shall be calculated and the same

wishall be paid to the respondents within a period of

four weeks from today. Insofar as the petitioners in

~29

god:

6. Considering that this Court has granted
time to vacate subject to the conditions it
above, the delivery warrant :i’s’s’u’ed
Court shall be kept in aeeeeegtter

and if the conditions imposed above are’-not.:oot11f$1ied i’

with, it would be open for–~th”e-respondent._tQ_.ti’1ove the
Executing Court ii ‘to — it it delivery warrant.
Simi1ar1y,_at_the {end ~ 5f tithe petitioners
do over possession, it
Court to execute the

delivery’ W’a1’r_a1’1t at tftat * stage.

In tern1sH0f’vthe’a’oo\ie;…these petitions stand disposed of.

.1

‘Similaflsz, Etihe__Mise”.” «cmiv Nos. 104457/2009, 105673 /2009,

ii’–1.A05Vo74/20409105691 /2009 also stand disposed of as not

survit/ing f’oirii–t§o_n}°;.iideration.
J UDGE