Karnataka High Court
Nooruddin Mohammedlssac Khalifa vs Abdul Hamid Hussainsab Mujawar on 4 November, 2008
1 HRRP.N0,512/2008
IN THE EIIGH comm' OF'
CIRCUIT BENCH
DATES THIS THE 4m fmr
B3F§RE A
THE ;~10N'BLE:_1ym
H.R:R!P;
BETWEEN: M
Age: 6'? years, ;f » H ~
Occ: '?r()'p~.. TAI§€F;Qi1a1%:imci=:i'V Isfiarg Band C0. ,
CTS Beigaum. .. PETITIONER
(By sr:'Km;:é:§§:,
" Hussamsab Mujawar,
' [6{Z1ye:a:ts,"Occ: Business,
l R;.?{«;:. Giuhmad, Beigaum. ..RE:SPC)NIi}'EN'I'
..SI*1__'}"~%. Acivacate
fer Sri C§.B.Shastry, Advocate for CfR)
» This EBQRP is med under Sezztion 115 of cm
the order daied 7.8.200'? passed in
J-§éci1.Dist1'i<:t Judge, Beigaum, dismissing the revision
I{{RC.Rev.Pet.N0.35/2007 on the files: of the III
petition and confirming the judgmem: and decree dated
5.3.2007 passed in I-RC3.N{).162/1993 on tha fzie of the
?r1.Civil Judge (Jr.Dn.), Belgaum.
2 HRRP.N<).512/ 2008
This HRRP coming on far admissian _t;'§iis
Court made the following:
Sri.V.F. Kmkami, sggixvxued *€__}dt1zi.:';eI"1 f5I* the
petitioner after a1*g1;ti;t;g the'V'1ii3,tf::rV'»fo_r s01':'1éAtiine and on
instructions submits thfiit. petitmn may be
disposed of; and of {December
2010 ta 1311': Véluntarily vacate and
'£20 deifiver jposséssien' of me petition premises to
the re$;3of1ciefit/ He further submits that the
petégticzxer *.:.¢0'a11;_§i' 3. iumpsum 311101211: of iRs.4(),00O/ -
'V { ' ~._F<:~1"ty thousand 01113;} to the
.;*€5jS};f2:AQf1c:¥;'é;;91_1:;"V~"§'2a:%1dI0ré towards damagss for the use and
ac-§i'11p2:§:i0:i'V' /
temxs suggested by the iearned C(){1I71§3€'}. :
HRRP.i'*Io.512/' 2608
£31}
petiticvner.
In
(a)
View <31' the above, I make T:.x*".}.€i f{}115i*§?ii1g QI'(§¥€§1'I *
the petitioner/tena%:fi%;_V'V: iii} the
and of DCC€fiIbf:T i}a«::at<=: and
to deliver xr'é: -{:)f the petition
premisag ta 1:116 subject to
tfiat 1: ,i:}ie tenant shall fflfi
'of an affidavit to this
Weeka fmm today to the eifect
'{1} gixatfiéé' "L?'O31lI"i'f1E1I'i}y vacate and deliver
v.ai3a11: Vggossgessfion 0f the petition prenaises to
the I't3Sp{_)__3;1Cif3I1t/}£1I1§IGI'(i before the and of
:AéL3V§§C5:mber 2010; (ii) that he vmuld pay
' -- (Rupees Forty thousand 0:313!) to
v_ :1*t:sp<)I1c:ieI1t as damages for the 1186 and
z Apccupation sf the gaefition premises for the
period fmm 1.11.2008 till the and of Decémber
2010 thrcmgh a c:rCes3ed bank demand cirafi:
drama in favour 01" the respondent axzd the S336
payment would be mafia before the and of April
262309 and (iii) that he would net induct any
third parties intc: the petition premises;
my
1" rfitwiifi
4 HRi?P.No.S12/2008
(1:3) if the ptétitioner fails to me the u;v:§ie1~;a:§1:9:g
the aforesaid tertrns wi€:}'1i1'3_ 'the;
or/ and if he commits 1i€:ea¢;h..c§f
given, it shall be dcgm€d"t21 9;t 110 ' ,
ganteci by this to. va§;até".= M;5etitio11V
premises "that 'rfisefit, the
respondent/7ia;j.d}Gr§ at liberty 1:0
execute: the
(C) Carder impu§1ed herein
" V
' T_f?éti.ti¢n. d'i?§p€$é;e§i"éJf.
.....
Tud§%
Bis?” ..