High Court Karnataka High Court

Sakkharam vs Shri Vasant on 20 November, 2008

Karnataka High Court
Sakkharam vs Shri Vasant on 20 November, 2008
Author: N.Kumar
-1-

Ir; THE men comm': or KARNATAKA cmcurr amen
AT nxmwm  

Satcd this the 20th day of November, 2003'  --% _

BEFORE

mm Horrnm am. JUSTICE' H.   "

Writ Petition No. 4767 o£*--.go_g>7    

&tvveen:

1

Son of Shri Madhav Rae) Regs; 
Aged 75 years " " _    '
Occupation: Business V 
Resident of Rage B*unga1owA« 
Behind :H1'abIi_' Toll-i_Na1<a.' " *

 ,  .
Dharwad '-»':fs-309   % %

SmtL.PadVmavfat. " _ ' _.
V .Wife: (if  Regs
~  Aged 55 V3313 .
 Qecupzafion: Hausa Hoid
Resiaiéetatv of Regs: Bungalow

' N " ' T...§-iiz}:»Ii Toll Naka

 , sa:+¢ewa,rpm
' Dharwad - 530 001

 Ajay .

, *' Son of Shri Narayana Regs

 Aged 32 years
 Occupation: Business

Resident of Reg: Bungalow
Behind Hubli To}! Naka
Saraswatpur
Dharwaxi ~---- 580 001



Shri Sanjay

Son of Shri Narayan Rage

Aged 30 years

Occupation: Business

Resident of Regs: Bungalow
Behind Hubli Toll Naka
Saraswatpur   
Dhazwad - 580 001 V '

Smt. Anjali T.  
Wife of Shri Raghunanciaix-Naik  V
Aged 33 years u  
Occupation: House Hold  
Resident of Rage Ra_n1an;z"iéE1'Traedér$
At: Txasi   I  u  
Taluk Kundapur _ » «

Udupi District  V

'Nifc of  Manse%$h% Regc
A366 64  j %    .'
Occupafioiz; House---.}_;1oLfl
Resident of Regs, Eiuggigalow

,  H,ubEi"ToE Naka
~ '  Saiaswatpurv H

Dhaxwad -- 58b"6<)1

' S<33:..irJflat£ Mangesh Rage

Aged abbut 26 years

 " Occupafion: Advocate

Refiident of Rage Bungalow
Béhind Hubli T011 flaka

.  H Siatpur
" Dharwaci - 580 001

Smt Pradnya

D/o fate Manges}: Rage
Aged 24 years
Occupation: House Hoki

\\/4



IO

11%

Resident of Regs Bungalow
Behind Hubli TOR Naka
Saraswatpur

Dhaxwad ---- 580 001

sma Jagadish 

Son of Shri Madhav Rag Regeét '

Aged 59 years
Occupation: Bufiiness _ 
Resident of Regs Bungalow'=._

Behind HubliTo11'P§Iaka_«""' -  

Saraswatpur   -_
Dhanvad ~-- 580 901  '

Smt.  

Wife of   V'

Aged _E3Cf;r.¢é:s--';'~ __  
Occufiafipn: Hdusc "I~io3a;i"' 

Resi4;lei:1t_6f Rtigc Bimgaiow.  '. 

f3chind~§%I11bIi'fI'oII4 %
Diiagwad '--V5'sn*o<;1..___".3G=3 V  ~V ' 
EV€I'€S3liTCI'$éQE:, .351' F}.oorV,  ' 

Tejpa-$1'R0_ad""  ~. V V
Near Raria §§3iscmt._Fa¢tox'y"V V
 (Eugtg,   

Sm"t;Vijayé;'  =  4' J

V .'_VJ5life (Sf shz:i._Man--ju.nam Badal
V  Dfo Shri Sakaram Regs:
   .... 

0c<;u.p'£d:ion: House Hoh

_ Resiéént of No.251

V Son of ShriJaga£1ish Rage

V' Hai15i31Ef'r3ba1ti Colony
' dc1pt2:iVFE'oad, Near Bus-Stand

kc2aL Dist: Rajkot

~~(V}1’ijaIath State – 360 31 1

Shri Smit Jagadish Regs

Aged 26 years T
Occupation: Business
Resident of Rage Bungalow

\\(/

17

Behind Hubli Toll Naka
Saraswatpur

Dhalwad – 580 001

Shri Mayur

Son of Shri Jagadish Regs’
Aged. 22 years

Occupation: Student ..
Resident of Rage Bungalow
Behind Hubli “P011 Naka
Saraswatpur ~ H
Dhazwad – 580 O0. 1] ; ” » Petitioners
(By Sri M S HiI’emat11 for’SI’i.,N “E§’VBh£xt,”Advocatcs)

Shn’ Vasfimf .. .%
Sr.-m-of ‘E3banka1*._Rao
Aged 7i2’§%€=aI”$’«. % 1 %
Occt1paa3’o1’1:.’ fBusin”c:s_.€ ”
Resident of_Rc.gc B’L=;i’g:«1iow
i3chix;.d”H_ub1i_ Toll” Nam

.Sa1~asv$*-ajpux

.. Dhaxwad’ -“-=58_€> 0 01

.. Agviud
” or Shankar Rae Regs

Occupation: Service

Residitig at No.2{)’?, Ganesh Datshan

Mallgalawaxpct
Tiiakwadi

I “~ Be1gaum ~– 590 one

Shri Vasudev

S/o Shri Shanklar Rae Regs
Aged 75 years

(Dec: Business

Resident of Rage Bungaiow

Xx/%

.. 5 –

Behind Hubli Toll Naka
Saraswatpur
Dharwad -~ 580 001

Shri Macihukazr

S/o Shri Shankar Rao Rage
Aged 70 years

Occ: Business

Resident of Reg: Bungalow
Behind Iriubli Toll N.-aka
Saraswathpur .

Dhanvad —- 580 001

Smt. Savitri

Wlo Shri Gafl3P=a”h=..46°3¢e%V”‘\’ –.

Aged 45 years
Occ: House Hold

Resident of.Rege Bungalow ”

Behind }:!t=.bIi_’To1i;_Na}r..af

unmade .\

c;¢e:c.-gh ” A’

. S] o fiegc
.» gages: 23

Gee: Business
Resiohexiii. of Rage Bungalow

a’£–_I1 1jbIi Ton Naka
2 ‘ Sarvisfivaihpur
‘ Dhaxwgad —- 530 001

Shti Rites}:

Sic Shri Ganapati Rage

. “Aged 21 years
” One: Business

Resident of Rage Bungalow
Behind I-Iubli Toll Naka
Saraswathpur

Dhazwad — 580 001

10

Shri Jayant

S/0 Shri Shankar R30 Regs
Aged 59 years

Occ: Business

Residing at N’o.402/ 206
Neclakanta Tower

Gasodia Nagar

(izhatkopar {East}

Mumbai

Shri Dccpak Vasauth R636′ % 2.
S/o Shri Vasanth._Rfiege 3. . ~ V ‘

Aged 27 ycars
Occ: Service

Resident offlcge VV

Behind ‘Tali-.N&ka’
S31asw&th§i:V_1r’;’. ‘ _: ‘ V
Dhar;ya¢;_4_,580—-eQ_1—.’j;A ”

Suit. _ —

W/0* Shri VV”T._D”iwadkar
Aged 29

Occf’ mas: ‘Head ” .

A. -Residiiigat No.99, 23*’ Main
.. 6fl*~B1ock, ‘BSK 3??! Stage
‘Bangalore —

” Regs

‘ _ Agfid! years

Occ: ‘Student

Resiriing at No.26’?
Ganesh Darshan

A_ ; L H ‘g Mangalwaxpet
‘ °’I’ilakwadi

‘I2

Be-lgaum — 599005

Shri Mandar
S/o Shri Madhukar Regs
Aged 26 years

13

14

‘A D/o’Sj_hriJayanth Regs

Occ: Service
Residing at No. 1381

1″ Floor, 39*?” Main F’ Cross
Sarakki Main Road

J P Nags}: 13* Phase
Kanakapura Road
Bangalore

Smt. Manisha

W/o Shri Rajesh Dalal _
D/o Shri Madhukgr S Rzjage: _ ”
Aged 29 years E _ L’
Occz House Hold ” ‘ Z
Rcs1dentofKotag mpofund ” ”
Mrutunjayfia 3: _.

Bclganmx ~– 001 _V

3/0 Shri;_–!ay’azath.<Rege _ —

Aged 2?'
OCC} Student ' _
Rcsid.1ng_at N;o.40'2/2,06

X . 'FaWeI'S*.

,, Gasodia Raga:

C%1;j&tkopkoIv{–Ea3t)

Mumbai
s:¢t%J.-masna

A.ged.Q6 years

” Service

Residing at No.402/ 206
Neclkath Towers

Gasodia Nagar

Ghatkopkol (East)

Mumbai Respondents

15/

– 9 ‘M
(By Sn’ Maliikaxjun C. Basareddy, Advocate

for REA, 8,9,11–13;
R6, 7, 10, 14 8:. 15 are dispensed)

This Writ Penfion is filed under articles 226 and??? of
the Constitution of indie, praying to set aside the oxt1ei=_d.:ited
r’3«3-200? passed iay the Cotzrt of the Civil Judge. »i{S:f;.Dn.)
Dhazwad on E.A.I No. in 0.3. I\Eo.274/ 2006 _

This Writ Petition coming on for orders. –« ..
Court made the following: V ‘ ‘i

annex

The petitioners have chaiie.nged}:1_ this ;

ozfler passed, the defend.ants~35 to
39 ané 53 tents xeeeived by them from the

suit schediiie ”

relationship between the parties is not in

contend that aii the suit soheeiule

V V’ _ pro;;iertie.s joint family properties. ‘i’I1eie is no paztifion

$;ei:abers of the joint family. The contesting defendant

oontend that properties which are yielding tent are all

~ self acquisition and thexefoie the rent derived fiom the

said pzoperty exclusively belongs to him. Therefoze, the

k/

kg

_ 1; _
of judiciai process. In that View of the matter, the order

requires to be modified:
Writ petition. is allowed. Defendants–3S to 39.ané 44

to 53 are directed 1:0 pay the rents as they were doing’:

to 9th defendant 9th defendant in turn shall –:f1:epQei:1′;’:.Q)’ :35
share of the aforesaid rem in the
depositing 2/ I 1th sham he shall .

remaining amount shail be defresiged p m;;1pt_1y1.b.. AI§._e11y..defau1t V L’

is committed by the 9’31V_defenda13VfA’£11_ depositingfiheiisaid rent,

the g.§VA3V£ibefiy_’_to _1:1frove the Court for vacation of
this ordép – % % A ”

Sd/-»
…..