High Court Karnataka High Court

Sri.Saifuddin A Kaladagi vs Sri.Siddharoodha Swami Math … on 10 September, 2009

Karnataka High Court
Sri.Saifuddin A Kaladagi vs Sri.Siddharoodha Swami Math … on 10 September, 2009
Author: A.S.Bopanna
IN THE HIGH CCURT 012' xARNATAKA¢V....__J":  ~

CIRCUIT BENCH AT DHARWAD 

DATED THIS THE 10TH DAY OF:SEPTEM1BE.R,: 2QQ:9~  

BEFORE

THE HON'BLE MR. JUVS'TI: C:~3?3> AS". ECEA1j~m"AV""  

CRP NC_;_1.os5:j2§Q09gE:§;«.%%

BETWEEN:

SRLSAIFUDDIN    ._ 
SINCE DECEASED BY,H1S----LR"-5.'j~.   
SMT. JAINABB1 W/.o--1M:AM s'AB';:AL..ApA;GI,
AGE: 32 YE.A'RS','~-.}i.   _

R/O SR1 SIDVDHARUDI-IVA MATH '€'..I-(AWL,
STATION ROAD, .     

HUBLI,  »   . V 
DHARWAD:DISTRIC'I'._    ...PETI'I'IONER

(M,/S_  82; ASST')-GIATES, ADV.)

 -:"_'!':_x..'§dI.2

" ~z--1ASR1__V.SIDDHP;RO:ODHA SWAM1 MATH TRUST
 .: --..co1yIMHTEE, HUBLI BY ITS
 ~..TRUSTE.ES.r

J



SRI MAHENDRA H SINGHI
Age: 44 YEARS,

R/O SINGHI SADAN
ALGUNDGI ONI, SIMPIGALLI,
PIUBLI

SR1 BALU T MAGAJIKONDI
Age: 56 YEARS,

R/O BANASHANKARI LAYOUT

NEAR SHANTI COLONY CHURCH
BENGERI, HUBLI   

DRRAMACHANDRA NARAYANA JOSHI-._ *~ '
Age: 72 YEARS, , _  
R/O DR. JOSHI NURSING HOME,'

NAVA AYODHYA NAGAR  
HUBM

SR1 OIRIOHAR 'v}:.N_KVATARAMAN_VNA:1K

Age: 54:'YEAR.Sf,   _ 

R/O H';.NO._2, S'UMAO1RI;Y.APoORvA NAGAR
SILVERTOWN MAI.N~,. ,O0_KUL,..ROAD

HUBLI   ,_ 

SMT ;GIR.{JAOEY1_' KALLAPPA TALAWAI

  Ag€'§"@1 EYREARS, "  ..... 
 'R/O" C/OjSRi.K.F. TALAWAI
 '£{vRI';.'3HI%IAi~'UR, 'OLD HUBLI

*YO}1.ARw;AD_D1S-"rs

SR1'--TUKARAMASBHIVAJI POL

j Age: 67 YEARS,
  '--R/O HIREPETH, GHODKE ONI
 ' _'r.OLD-._HUBLI
 "DHARWAD DISTRICT

$



11.
~"'~,_Age.,':_6'9 ;Y.EARS,  ---------- --~

SR1 MAI-IADEV G BAGEWADI

Age: 64 YEARS,

R/O 802, MAI-IALINGESI-[WAR NAGAR
GOKUL ROAD,

HUBLI

DR. GOVIND GUNDACI-IARYA MANNOR---_
Age: 67 YEARS,    "
R/O LAXMIBALAKRISHNA SQUAI?.,E
STATION ROAD ' '
I-IUBLI-20

SR1 MALLIKARJU NAOAPPA-KA.Nfm1   '
Age: 42 YEARS, "  ._ VV  ._
R /O 2ND FLOOR,'--S/3, A'S'HvAMB3D»HA CASEL
NEAR HALLIKER:;H'OSR1TA;L~~'  A '  = 
KESHWAPU_R.,'--I-IU2E3_L--I ~ A A   .

SR1 RANGA B'ADD'£:;,__ _ .. "
Age:49'VYEA'RS,5_  _ 

R /O ARAL1_KAT1Iw.O-M _  
OLD HUBL1.  '
DHARWAD. DIASTRICT , »-

SR1 QURLISIDDAPPA G KAMMUR

R/Q 'S1D'DfE_SRwAR NiVAS

 SIVDDESHWARAVCOMPOUND

BAN'_I€AP[IR.,VCHOVWK, PB ROAD
HU.BL1--24  

' . 'SR1 R. G. RALAVADI
 Age; 82 YEARS,

A '' ..jR-R/O*SHR1SHA1L SADHAN

U.B.. HILL

--  DHARWAD



I3.

1- 

SR1 B.V. SOMAPUR

Age: 52 YEARS,

R / O ANUGRAHA

BEHIND MODERN SCHOOL
SARASWATHPUR, DI-IARWAD

SR1 K.L.PATIL 
Age: 54 YEARS,

R/O REDDY COLONY
SARASWATHPUR

DAHRWAD

SR1 SHAMANAND BALAPPA PLIJ--E3RI_ "
Age: 39 YEARS, ' __  f     
R/O KADASHIDDESHWARNILAYA * "
LAXMIDEVI PADAGA'I"'I'I ROAD. '_ f
VIDYANAGAR,   v 
BELGAUM DIS'FR1§'T  =: 

SR1 ANAND'AK1'JMAiR A _N§»AGADUM
Age: 5')? YEARS,'7',--~.._»   - -

R /0 MANJ'UNATH«.LAYo1JT.._ 
SHEVAGIRIL 'V  ' ._ 
DHARWAD  .,

 DR_':£§;ASAV'.ARAJA 'PARASAPPA SIDDASHRAM
'A.ge:" 57"YiEAR_S,

 'E2,/O-.KU_D'N0.33--_, SEDDHAPRAKASH

=.s1DDHARQ0DfHA NAGAR,

sR1NAGAR--",j--- 

DHA_RwAD.-,3.  RESPONDENTS

” Aw ‘syi. G.zé.ANDAN1MATH, ADV.)

J>

“:

CRP FILED U/S.115 OF’ THE CPC, AGAENST ‘.F~HiEV0R’.DER

DATED: 18/6/2009, IN EXECUTION PETITION.NOI_158/2007
THE FILE OF’ THE PRL. CIVIL JUDGE (JR.1:1N)’,._I*~I~«IUBLI,_

CPC.

REJECTING THE APPLICATION FILED II/”s_47 I:/’W”V$AIV or ”

THIS PETITION COMING ON FO1é’vAi3MIssIOI»IfrIIIs’=–:IjA?,’=_

THE COURT MADE TI-IE FOLLOWING-;_V

v.»–9_RoEg”‘ –

Vakalatnama flied by is taken on

record.

The petia.ti.’3__fii€r:i'” –::.qI.1C=istion the order dated
18.06.2009 Court in Execution Petition
No. 158/2007. pursuant to an application
filed by ‘pggftioner éiinder Section 47 R/ W Section 151 of

CPCIV’Theadetiai&is_i:of._the rival contentions need not be adverted to

since ‘the.;(_;theri respect of the premises belonging to the

i’v.:iiiriésponderrt_s vsjerofiiaefore this Court in CR? No.1060/ 2009 and

“‘*coVnne’ctiojn petitions against the similar order passed by the

i’V..4i’E$<ec:{1ting_Court. This Court has considered the same in detail

iandeethereafter disposed of the petition by granting time to the

~24

6
tenants to vacate the suit schedule premises. Hence the order

made therein is to be adopted in the present case and similar

benefit is to be granted to the parties herein.

Hence the present petition is also disposediof

following order:

1. The petitioners herein shalléipifile an a.ffida\}§.t this it

Court wherein, as,–.Der g.tl1*c–i1yv”rV’– in-dicatioin”*-»th’ey would

voluntarily state in do not press the

to reasonable time being
vacate. In the light of the
pg-ti’tioners ‘agreeing: on such affidavit, the petitioners
six months time from today to vacate

vacant possession of the suit schedule

propérty} A

‘At this stage, it is noticed that the petitioner herein is due
iniisum of Rs.965/– as arrears of rent/damages. The said

arrears shall be paid by the petitioner within a period of

l

“l-

three weeks from today. Thereafter, the petit&ionei’-sifsphall

continue to pay the damages of Rs.150/– Vmonit.l”1:t’i_il

they vacate the premises as per.the-time-‘_’grantes:i herei.nf’v.,

3. The grant of six months time

date from which the timejlaad seen’ ‘in’ CR?”

No.106o/2009 amt-the same=s_hall'<remain"subject to the
filing of the affidavit also payment of
the arrears the abtive.

the iinanioiialp.,i_riteresrti”of respondent which is a trust is
also lieputttin View for the period of six months

t’1rr1efgranted_i this Court, the petitioners shall pay the

., A respeot of the premises at Rs.150/– per month

it iraoa*te the premises at the end of six months. It

A *-.._is macieelear that the said amount of Rs.150/– is fixed at

thediscretion of this Court and not as a contract between

* the parties. ‘L

‘4!

5. Considering that this Court has granted six monthsptime

to vacate subject to the conditions imposedgégaihoveiggthe

delivery warrant issued by the Executing

kept in abeyance for the said period–anc§_’ if thesjonditions

imposed above are not cornpiiedi”*<.Jszit}i_i,i it would -be open.

the respondent to move theiifixxeeutingCVoL:rt'._to"execute"'V

the delivery warrant. SirniVA1pa.ri1iiy;..at'..ti1e end-of months
if the petitioners do and hand over
possession, Court to
execute stage.

In terrifis theaizioirevgtshieise petitions stand disposed of.
Similarly, the Miss.i e5tvi1~.Nd;.,io5-675/2009 also stands disposed of

3%” not for coin’sid.e_tation.

3 UDGE