High Court Karnataka High Court

Sri B R Sajjid Hussein S/O Abdul … vs Smt Shankrama @ Sarkonam, on 8 December, 2010

Karnataka High Court
Sri B R Sajjid Hussein S/O Abdul … vs Smt Shankrama @ Sarkonam, on 8 December, 2010
Author: Manjula Chellur
EN THE ma}; <:0:.;1~"2'I' ()2? KARNATAKA, BANG-A~L£T2R§ _"'  " 

DATED *1'H£S'1"HE1: am [EAY <31:-'T :3ECEMB;3_:§,'~.20}.'_Q~  % T

E3EF'{)}:'%E 

THE H(}§\I'.BLE MRS. J{}S'F1C_3E MAMLELA c:I§1.'£fé;;:;u"R   '

wars' PETITION Nc.1o'8'4{é';.2o10§  ..

311132.. fihfimkfsaxia  Séir1{é:§11ar11,

 Agedfaisdut; 370 yeaxfs, _
'- .V "'W/ G; A. ifufl aria 811331;"
  '{\Z(;.._ 11 'lgafigferd road, 4* Grass,
' $hEiI1{.'!;1§_fJ.sE§,g'3:i.I';'~.V 

Benlgaloré;  .5;;3cs:327 .... RESPONDENT

Q {B}; V?at tf§.bhi Raman, Adv for MK S. PR 335 PR Asst$.,)

‘ » «.f£’I1is peti’ti0::”1 is filed mzdezr Articles 226 31151 22””? mi’
” _ the ffganstitation of India praying to set aside the
izjtgpugneti orefier cit: 19.03.2010 paSSed by the 1′?’ih Add}.
flity Civil Judge at Bangalort: in O.S.No. 5456/199?,
re_§<:c:'£<_iI1g £.A.N<3.13 filed undel" order XXVI R1116 9 of
" C.P.C. at Am1eXu:('e«~A.

T1113 petiiiimi coming on for p1″eIi1ni11a13;.,_fi€$’i:”:g”

this day, the Court made the fofiowing:

1’~:£aa,1*r..:i ths Earned {lounsel fczniié ‘gjvetiifiogéicf.


1'E::spc3ndent.. '

2. This petition    Qfders on

1.5.23, -whrich came to V13e 7d%:sfig;s¢<;i. 193.2010. The
I3€:titiQ11er is the pl:3i I1t.iff the defeladant
in the Origingzi

3» " t¥1:§t:V ~:3rigi§1:e1I suit was filed,
agai11s'i:':__'zihr:: _ -'a mandatmy i11ju11ctio11 to
remove ':é?::%fi¥s'§.*'%1*:1ctio11 shown as 'B' schaduie

-Q11 fixe» figat. the defe11da11t,’responde11t has

of the p}aj11Lifl” on the W’€:S’f.€3’f’£1 side.

that duzjng the p€11Ci€}:1C}’ of the suit,

the”-$ai& ‘sui£–‘ came to be dismissed for nor: prosecufiozx.

u””‘–__ I’S};bs€ciu3.; ami pOSS€3SSiOI1 cf {ha ‘B’ Sifhfithdfi proyerty aiorlg

xzzfiith eagrficsr rsiisf of mazldatory i:z1ju11-$3011. Ii: ES aiso not in

S } diSp11t£’? t_h2″2.t the peirtiés had East 9211 eviderlcc befors the trial

Ciourt. and 113516 matier W213 iisted far a1’g”L1n1€:11tS. Ai_Eh_a’L S£égex,” V.

this appiicatiau –~ LFL13 came is he filed it:-1~ a;>>p(:S’i’-1_1:tn:: :’_:;t.w.vVt}’

Ccammissianéz’ to I¥1E€:iS’L1I’E§ the }3r0pé1″tié:i.:’ of ‘!;’m::.; ftiff

the cit:fe1’3.{1a11.t. so as to Vver1’1″y’.__ whethe1″ _–vAth€§r: ;.Wé”:§3 ‘

€I1C1″€)E1Ch1I1E:1’1t made by tbs: clafefiiiant. .<f:11.. 'éfna
pmperty belonging is th:E,;)1e:i11fiIf. '

4. The’: learned a.ppiicat_ir;)n
on the gromlgi .i}§.:aIt_ ‘ xkgf 12 yeam, ths:

piajnfiffj {J6?.i’i§.£§}7′;.§£;.: v{fi}SL f:’fj_:;f’€)éVVI'(‘”3g’c1I’fIi’}’.}_1g the Said
€;{1ifI1′(3.’E1{T?E{}.i1″}¢.§)I’V1i’#’:¥5§; :§:§?.(‘f Ciéiégifigailfif.”E’E£é§pDI1{1€I1’€ and thareforé,
the /:ai3.GY£»*€’,(f¥ According it) the

‘§)€tif1G£1€I’,*; of that hes: pegassibis oral ami

~ , <'iL:a£*»?a.f':;:;;1::1i'i;:a1j3? €Vi€3;*Zf:},1{§€, 11311633 3 (1<Jmm.iss£0:1é1' is appczeiuted

~*:arati01’1, it wszmlci 13:31 ‘me possibia ‘:10

convmce the Court rs:ga3;”d;E3:1g ihei”: actuai €I1C1″OElC§l«L3.1{i1″HC:

by the (‘1:-:f€;:3.daI;tv

ES. i’iccQ1tii11g to the cf(:ib11{is§11t[ I’:€fSn§V<J}'1€iE:fi'I1'¢".'_f.V3'{;()1i'i"iV$€}.;'

there ifi 3110:1161" suit pe11di:1g' between the ;}1ai§1_ijfff'_pi;eti€%.é'im1*'2.

and Corporatiozzl azid in sfiiéi 'suit ' the
;31aim,ifi'f petitioner has Sfifilgilii' &<')ViV'"'tifl't§,'.

6. Acwarding to C0111}_S€L the
Said suit bet\x;¢e1i;:V_h§i.}33 naming to {it}
with 111$ as the said suit is far

the p1″{?}p€1″{§’KA€3 1i.’*vfj_1x<;j:'§;;Qt1l§;EF€_§;:'£€%.{ _'{3o1*ti0r1 Gf 'she property ef the
pEai11fiffj':;efit:1:1€r’V ££:t: ‘C€)rp0raIior1 has fanned a lane

s’3f1CI'(;2f£.C}’1iI1g I.-he prijpefiy ‘bf the pstifiouerf plaintiff on sauth.

, .5333? ifiofiiofi Qf the f3}ft};L3e1*ty.

the c0;1f,3nt1’0z:1 cf the _p1air1tifi7;’pr:tifi0I1e.1′

Vthev. ;:§versjs; per£tait1i11g to the present suit on the

*._Wester:1 Egide of the p€ti’iii0I1C1″] piai11tiff’s propartiy is not

by {he resporadsnt./def?-iridant. Ufldfil” thesc

c§;r<:u3;1sta11¢3es, when tilt: app1j.cati0I1 is fiied for appoizltznent

of a Commissioner to R1102? whsther the dei?t311c£a3.13; has put

up C{}I1S{I"l1C1;i0I"1 in accoxriéazice with the SE3j£1C€iO2{1€d. plan 011

the Sim purchased by him with refarencte 'EQ the

mea3111'emc.ni:.s of his properit}; des:"::1*ibr:d in $116 mi}:-:= '«:1€'5;d

beicmgirzg te him and so alsca the 4' V-

petiti011er]p}ai11tifi’, it would not b_a2….p_Qssib’1é”Vii)’: *5″ .that

them is such encroaa::hme:’1t, ‘”Eve:’1′.Ti€’ tlie_meén31i-r.f:%:né3.1_£

of the entire: »:30nstrL1cti0’n I’f ihfi. L

smicrfianeé plan Whethcz’ the____j§1<9_pe.;"ty {:¥f~ Q16 piaix1tiiY is
fincroached or not C33,)" _;3.:;_¢:ti:::jfL&§ii*ia:*d» fiiifiy if there is spot.

i11spec'ti0n to mc.as111"€v.Afi"i2;. p1*é1:r;e1fti€§€§wVfE_1:.1" 'reference to tile

sa11C?i0z1:::d plan deed..S'-résgjersiivééiy.

8. U:1derV”‘ihe’s§: the petriticm i3 aliewcd.

Cxgmseqllentlfiz”, the épgfih éatizan ‘f’;1£:dIi1:1{1€:r Orciar 26 Rule .5} in

£.A.v1..3.is a1Sp’}3i1Q i§;:i;i.

am directed to file meme csf

‘-igxsfnactiorxeé’–.:aie:1g«.”_wii;t1V’Qthe Hams: of C{)I]1II1iSSi{)I}fi’.iT’ to be

ajfgpeiagkzcia

Sd/-3
TEEDGE