High Court Karnataka High Court

Vaman Bali Naik vs Sarojini on 21 April, 2009

Karnataka High Court
Vaman Bali Naik vs Sarojini on 21 April, 2009
Author: S.N.Satyanarayana
IN THE E~IIG§4~£ com? 0? KARNATAKAW 

<:::.:Rc:U1*r BENCH AT DHARWAD  4'  _

DATED THIS THE 213? Dgtzmfi.'4API§iVi§ ;;§(§:§§rxE vamgh Nook,

VAMAN BALE NBIKQ -. -'wzlvt "-4m M' ?=*~'«' N~"'<~
i  9 _  cu': :s~»;'t 66 3-Lari, mutt: (gwdu-J

AGED ABOUT.5'§'~_YEAR:¥S §  4.A,v,_%.,M_ A k_eLF.mMk
A  'n J
2499...»
5'§

   
  

" :ER SECFEON 100 0? CFC

 AG5;:~N:3j' THE JU';3--9«E.MENT 523 DEGREE um. 26.}1,:2{)04
 » :§assE;3'«.%:3-%,g.A.NQ.1o/01 are THE FILE 0;? THE
 ;22::%;;~:.:;;%;»;;-A, :#;m*L JUDGE {SR mm), K_;'§RWAR, ALLGWING

T¥{E APPE'_A§;ANn swmm ASIDE THE JUQGEMENT AND
gaciz-Ef'::_:::*m. 15.13.2660 PASSED rm 0$.m.130/92 cm'

3   'TEES Rim 01:: THE CML JUDGE (JR. ma), ANKGLA.

H THIS RSA COMING OR FOR QRDERS THIS SAY, TEE

   'C033'? PASSEEE3 THE FOLLDWENG;



3

JUDGMENT

Counsei for fi1e.a}:3peHani submits that w*3ie1’$ :’

matter was disposed of by this cesurt by ”

21..1.2(}()8, the soie appefiant Bali V

deaé. The date Of death of the ap1ib:’*;’¢:l1.’.-:’x’i_’1T1:”is L:a. e.2§::ell€a1;t ¥:e’qui1:A,A wicate and
deliver vacant possessié1:’ef.ti:e property to the

respondent on Since the

order Vx%zas’.pasa$e{¥’:’i31 ‘i;he'”:3§aiter”wheIe the appellant had died
and z1ene”*§epresentes$,’ the entire order is required to be

se’1;.z_{1ei3;e. I.A.1/2008 to this effect is filed by

Counsel Since the said application is filed

beigztedlg..§;:1VAV@1:;§}lication i.A.§/()8 an application I.A..2/{)8 for

eefidenfatiezf Aof deiay ta bring the LRS of the appellant an

reeoIfii”ie also filed ami anether applieatien i.A,3,’08 £0 set

” aside abatement of apmal is aiee fiieci,

2. A1} the 4 agaplicatiums are allowed for the reasons

stateé in the affiéavit flied in suyp-ort ef each of them. 011

W

allowing the apglication in I.A.1]f2008 the _

21.1.08 is set asside and the apyeal is 1:*r:stort:s;’yto: .

By allowing I.A.2/O8 the: éehtgy

to bring the LRS on record Vis.4§:0ndt3,v_).vé’d.

application in I.A.3/{)8 the ‘fbr flizgot taking
steps to bring the ‘vtfijiiésequenfiy,
I.A.4/ 03 is allowed .–‘«1f§§}$f§: éntafives of the
deceased on reccrd. The
appe}lant’s5’Cic§”%ii;ls.Eé1″:Li3 the cause title.

f 21.1.08 was passed after
heaxingA’b;:3f’£’h Counsei for the appefiant as

wcligas Q()I.11Z¥Si21_ mfipofident. In the said older this court

haié’ é:oi:§;$is:ié4t§d aspects of the dispute between the

.vi§fiisVV’é::ppea2 and has passed 3. considered order

dismissmgéthé agpeai suhiect to the foliowirng iermg and

V ‘ condifiogis:

1. The defendant shaii undértake to }i1z’E1I3.{30V{33.”
gossiession of the schtcluic property to thtt
plaintiff without forcing him to file: any exscutisn

petiticvn,
W1

U7

2. He sin;-111 not induct thixvd persons or 1et..(V>~r ‘S§1b~«

161’, during this perioci of one year §1’t;:.4j-s..].::ai}.

aiso not damage the property.

3. Grant of one year’s period wou1d—-n:c§t.,eoi§feI –. .V

right on the defendant~appe1la3Jt i13,ci”er’QgatiQ_n if
the judgment fer ejeetment [pass;Te::i_b3: theV_}o\§;{e1f
Appeiiate Court as coni’:xriiied’tby

4. The defendant~a@t)eBant Ahshafi _ fiie ~afl’i;dav:it» . L’

incorporating the térme afld eonditions
within foul; Weeks_fifQm.._tG<1ay. 3

5. If the unciertaking :::1o”t–€fi]e<i four weeks
or having flied if the 1de_fefidfa31t_'_.aemmits breach
of any of ?;I1e'»tr.:f1tu1s.¢of the xiimtlertakting, he will
3r3.oi:'be_' –e::1ti_t]ed. ta) tb_.iS'vpexfiodf'of one year and the

_.(i.ecr:i;:e ._fc}r 'ejeetme::1t'– Vs1;a:}i"'Vbecome enforceable

fQ1't.hii¢'ifl1.b _
4; u " Counsel for both appellant and

resp.~:xu<fIen<t," iSv.7.{'i)¥if1dV'fi}£lt the dismissa} of the appeal on

. V. &ea;*1.:ie1*.–."e0ccasiofiV and proper except for procedural

"gfisposixng of the same without bringing the

on Since the said irregularity is removed by

aflowifitg the appiicaticm flied by the appellant, there is no

A "re .iiji§:e:1iment fer éismsmg of the aforesaid apyeal on the

Vtgsame terms arzé eomiifions on which the order dateé

' 21.1.2008 was paesed 'With necessary modification. The

time that was granted 01:: 21.1.68 fer a period of one year in

W

the apgseilant herein to quit, vacate: and deliver"

pessession of the suit schedule property to '

modified as 31.12.2009 instead of_9ne__yeaz"fii)Via: '€af

disposa} 0f the appeal

with this observation thi§"*«§1Ti§p€aliSV'§.i€SiI1i;4$St':t.d:

Sub*