High Court Karnataka High Court

M/S.Asbestos Products And … vs Anwar Sheriff on 4 October, 2010

Karnataka High Court
M/S.Asbestos Products And … vs Anwar Sheriff on 4 October, 2010
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA, BANGALORE

IZMRTED THIS THE 4?" DAY OF OCTQBER, 201?} 

BEFORE

THE 1~:o1~rBm MRJUSTICE H.Bn.LA;PE§;   V} %%

M.II'.A.No.29o2!2c_i1o " 3 
MERA.No.29Q3}'~~201Q"'  I X

BETWEEK:

1.

M/sfisbestos Prod11cts.8.; _ 
Agencies,   '
N621, Chikka AdLlgGdi,"  . 
Tavarekcre Iv'Iai:1_VF_éoad:, __
Bangalore ~.-_5f>{)   _
R6pI'€S€fitE'd ité  . " 
Preprieufix,   *1

Sm.z'é: ~ 3560 C129.

  Re-g::<3=ing at No.31/1,

"  ___ " ' * " Chanciramukhi Patalamma
  ..T2=:m§le Stmet, South Ené Cirale,
 Bangalore - 550 004.



3. Smt.Cha.t1dra.R.Laddha,

W/ 0. Sri.Rameshwara Laddha,
Aged about 58 years,

1%,! s.Asbest0s .Produc:ts and
Agencies,

No.2 1, Chikka Adugodi,
Tavarekere Main Road,
Bangalore --- 560 029.

Residing at N0.31/ 1,
Charlciramukhi Pataiamma; .

Temple Street, South Erzd Cite}e,

Bangalore --- 560 004.

(By Sri.D.Prabhakar, Adv. .e 
M/s.Dua Asstss) ' 'A " '

ARE:

S/oyhate I\fIs3;1_t1.t«2},L1:.*'£<;i:£i*:,"'V-_,  , '
Aged about 46 years, " 
Residing at N033. V'
Piliaima G7r+m;1en," ''  _ .-- 
Ba1;ga1o1je_§,),/ @230 084'; ' V

(35; s§r:.'21. s.13e§x;a@a3   $1;
Sri.eA;h'j1_;mih§;5u;111a;:ja Rae, Advs)

-V Theee. Ié2I,,F.'A.s are flied



V _ V  Cis)if£1z1'1é}11

 '-.  ; ; .'AppeI1a3:1ts

Common
. . .Resp011dent

 under Order 43 Rule 1 {r} of CPC
_ % the ercier dated; 23.02.2010 passed on I.A.Nos.2 and 3
KJ1:-:§&'£sc..N§;153/2010 0:: the file of XIV Additional City Civil

 _   Bangaiore, dismissing I.A.N0s.2 and 3 filed under
H  E39 Ruies I and 2 of CPC .fr 'RI.



Thase MF'A's Coming on for admissicn this day, the

Court made the fo£i0wing:«~

JUDGMENT

These two appeals arise out of the coInmon._<§_if'd¢f,A.T.§i£§1tc?1'" '

23.02.2910, passed by the XIV !'addit}::C,i$IiiQim§fge;i’

Bangalere, in Misc. N(:a.153/2010 ;;;1_;.A.:S’:q$;:>, and 3; 1

By the iInp11gn¢:{I§ ord5r,–.. flié:-» “‘£;'(;-w1:E1’t has
rejected. the applications ‘ ..ifi;uncti0n and

therefore, these appeaiéx-._

3. IIi1.,_AbI7i€f,. flVi%::”- The appeiiants have filed
Mis(:.Petit.i0n m”;:v::sc.No, 10 for setting aside c~:x-parts
dscrea ‘it’: OV;’S;–I§I§§,__1§83/2008. The appeflants have

filed_app};i{:a{“iQ13s«._fc>3*__ temporary injunctioxz and they have

peer; rejeritsad {,,3.I1§I’;th:53i§’€fOI’f3, these appeals.

AA T Tf1@_. éiieamed counsei for the appellant <:0z1i:ended

Court was not jusfified in rejectifig "the

ap§ii::a_tibns and has errfid in rejectilag the applications 021 the

ground that the appiications are not nlaintainable. Be'

my attention to Sectitm 141 of CPC. and subn1itt,§3{£:«..thé§t'L:'-the… .

appiications are Inajntainabie. Furtt1er__h;.cj sutaift1'1tté:$ tilat, 1.3' "'

the pzroperty is alienated, altered

appellants Wit} be put to great aria is
flecessa;-y to grant i;r;jt111<:tio;f1. that
the impugned order caxmat _V

5. The }[€iaI’11€{7}.(?O1}.I’1:3{:l’:.f'{§1f’ submitted

that, after the d¢:c1§<.'s:¢ t}§1{:ijé'r§§:sw1§<5i:1d<ant has taken

possession _C,'-(»*:§t'11*1:, and has iet out the
premises to ofitj "Propri.<.=:to1* of M/3.2351311 Oi}
Corp0ratio1j;–a11_d cairyingvozx the business and therefore,

.i.zi3';311g:"2.?e::cI3"~£:3:*d't:1fA.dines'Vfiét cal} for ixlterference.

6.”. hafi<§'tjc:é:'ef1:1iy considered the submissions made

_ tb§,{_t1'1¢ }ean:1a:c1itj:oi1r1se1 for the gyarties. The decree is ex»-parts

The respondent has take}: possession through the

C{)U1'i and has let out the premises to one Fiaz

'Sheififi and he is in occupation of the premises. It cam1ot be

disturbed. However, in the circumstances of the case, it is

proper to direci the respondént. 1101: to alter the nature of ""3113

prapfirty iii] the: disposal of the MisC.petit.i.on V.

respondent shail net lease the property to any _ V'

axcept with the permission of the

With the above 0§)se1vatjon"a_§1'dV_ diréctjpn, th€::. appcé1s

are disposed of.

IvIisc.Cv1 Nos. ezkso/2Q%:n;_ 6931,Z:2<m),~j~1'.5Ji28/:20 10 and
6929/2018 do not accordingly,

sdl§_
Iudge