High Court Karnataka High Court

Mr Abdul Kareem vs Mr K S Mohammad Ibrahim on 13 October, 2011

Karnataka High Court
Mr Abdul Kareem vs Mr K S Mohammad Ibrahim on 13 October, 2011
Author: Ajit J Gunjal
1N THE HIGH COURT OF KARi\EA'}'AKA AT BANGALORE}
E')ATEE) THIS THE ism may OF OCTOBER 20:; 1
BEFORE A'
THE HONBLE MR. JUSTICE AJFE' J.GUNEI.AL':

R.S.A. NGL1275/2010 «   K

BETWEEN :   

Mr.Ab(iuI Kareerrz,

S/0.Mr.Ameer Saheb,

Aged about 73 years,

Kasarpalke,

Hirganez Viilage and Pcj,=S?..,_ A

Ke1rka1aTaIuk~5'74 1045-.  _   1  x < 

Udupi I)ist1~ict.     {._'_,APPE3LLAN'i'

[By  {I3 "  Adv.)
AND :

 
S,/O.L;'iE'1i,C.A.SL1I3.ii'Y1V£l:f'iV Salxeb,

- " v ._  '"a}:gQ2t t. yéa;a;*s- « '

';/':j.g1y'a T;::1}:i_e"::,,

V'  }4'rai1thj;;"a \f§1'iV2},'g'2',cx

a§oéa:na:r;i5?4522?
Ka.r}é:a§::1 'E"z§E::_E€:;

"V_ Udupiifiéniét Hjzagpcmfiggmw

' "  AA  £58? $3?.K,Cha.2:::'E:°:e11i2:zi:h zkfégrga Aéiaa}

This RSA. is flied uziéer S@n 280 0? Code Of

 Civii Procedure against the Judgment and Decree dated

30.01.2010

passaed in RA.N<:e,285/2005 on the {He (sf

_ 3 –

the Pretsiding officer, Fast Track C(}”L£.I”£’,, Karkaala
dismissing the appeal and C.onfir’mi1″;.g the Judgmézni.
and deciree ciated 25.02.2003 passed in O.S.Nc>K33/.-E998
(m the filcé of thrst PI’i1’1Cip3.§ Civil Judgage (J1″_Dv1’1.) K%¥;T1.:_§1}3.

“F1118 R.S.A. <::Qmi.ng; on for admission, t.hij"s§'CEé3z.,. f{j?:1§:_ _

Court. mzmie the followingg:

JUDGMENT «

The pIaimiii’f is in appeal. ‘I;f:£*:Su.it

Seeking a relief of Ci(“3(:1£:1I”Ei’f1″‘£3VV1..”i’M»0f t.iiI¢”‘Aa.f;d 73150 for
consideratioxl of i11ju;i'(:*necE }:'{iC<1}'£'dS.

VA 2._.§71.7._:é%.ve: h:éa:"<:§ £1119 éézamerci m:}1;:":s€:}; £61' fi'1<<%EE:%;;*:E; ,A§3p:é.:;r3'z:E,E§?. '§;§m<:'.- 3.115 a:gai:":,_{ ii :8 :~3€:ai.€{i thzié
E*.ee::0'rd of Rights; GE' the Eérziiexz sf R;1gh'is dz} zmi c:0nf€–:=r

tjfflfiv Both the Courts below havrc found that the

_p1a.im'iff«8.ppe1ia;:1.t has f21i1.e(i ti} make om": i',§'1€', <:21._<.: that

he has perfecfted titie ‘:33.-I exciverse psssessi11. ‘1’E121i:. P;’~c:ir1g;

cguegtion 0f fact, no ssL1bsst:ant’.ia§ q’Lz.est,ir1 of 1a1\l7a€é1’r;ii2 §:’:.

for c0I1sider3.t.i01’1. Hence, apptaai .<_2;t.andS dism..iSsed.. ' % T '

SPS