High Court Karnataka High Court

Dastagirsab S/O Usmansab … vs The State Of Karnataka on 4 March, 2009

Karnataka High Court
Dastagirsab S/O Usmansab … vs The State Of Karnataka on 4 March, 2009
Author: A.S.Bopanna


N£}.5§{7}i3 <15 Qiéifié

:3: ':'1~§§«: EEC}?-E {f:(3i§H'E' {2} $1' §~:s"aE'€€~éA'E'£:Ej;§§V.:H

is-‘:~::;.é;§%:E:::: 2§:%’».:><§' ; T 7

§5E§'f3'§£_E
'€88 H{}?€'E%LE §Ji§;(':=L.§~§__§g:§;:§V{:_"§':§::; ,g,3.'§;g§zN5;

REGEJ” ma 8E’Q{}?€:§}. A1:?%§f:2i;%g,”‘1%3[:; :’;–.{:;;’3 ; 2:309
B§:’fI”WEiiEiN:

Efiastagirsab,” ‘ .

S ,1 (3 Usman:3a.1i:é__§§.hirai1a:t;£;f- ‘ ‘

Age: 5:31–j;<::a:g's;j§T3<*£5;:;;,Cu.s'§:;i2::3.: zéxagiéairi

R/0 (ITS §'\?0.3I'$6_j!é2, , '

{}ucstTEr§m;:$f: ffzirsqrfé:-,__ % _ — '

Ciekak "IQ; €f}Q1<:ak_, E3:is_i;:"i¥3;€'i§§a'i12:;fl ,dE¥P}'%ZEg§,.£X?€'I"
{B}! Siri. \.z'".§fiu."i;'~'-§_*:ie{:i2°9£f.zaa3"'3;9t, ;'3;§§?{3£3£1'€€:3

' TE . 'Tige VStéis;=:_ sf' 'E'<Za:':1atai«:a$

¥T~J£i'

' §e_§t:€:§;_ ifiemmisfiiemczzg
Beigsixzza 'at: Efiaigaum.

fifixc §iS:S}:Si81:i. Camisgiafieg’,
_ Baédfnongai At: Efiaiiimngexi,
“-§3§ést: Beigaumw

‘figs ‘E’E:agi§;£§a;3;”, Cr:3§<:a§a:,

Bist: Bitlgaumw

9%, Mamzehai' Azzfiatsegafaa Efifkiiik
figzi: 69 }7€':£a1's,

E1£'S§§ Na. 5 E35 :3? i£iif}{?§1'

Pm}

39:3; '"f'a:x: Practitieraexg
RI :3 Ex'tfnsi0n Area gokak,

3313?: Beigaum. ..wR{:iE':_;:?€';3

(33: Sri. Jagaciish Patil, .9;€3."z?"G{f2i'£€ ft)? {2} R4)

'§'his mgtifiar S€{f{)3:E.d appsaé fflfsd A.i;1::{E£$§:-Sf:<':i:'iés§::.., Civil Judge (Jr.{)»I2.3
Gakakg fiiad far &aC§a:”atii3:1a1i<fi fie-1j31n§;'i§:0.12L _

This ragulzarVs€C::A;:{§"afipeafrrcmiizg' 12):: fm axiimisgsima
ihia (my, the Cuizf:f?;bVr.¥&§ix?¢re_ci -.*;he"«fa};§c;7xa2i;gg';

1 :25 E51 $3 *5

%-ma –.a§p4i:fi}§2211t–._ ~~§é &r€i::1 :3 firm gfizazixzéiff :31

ii-3§'?;'vV—'§'–E:is S€{::€)i'1é;"§_ appeai is fkzé by She:

'2:;p';§c§i:a;:1i"~é;ga§§:-$E iitte c;:0n<:%11rmz2€ 3?'e_':{Zigma;;3f§,s and Eifiiféiff

9 '2*z3és1s:~:{£ é11'§'{;r5i3rigi::a3 311%? as WiE§§ as me §':r$t agpeal b:-:iE:3:'{»:

{E33 §iQ*§?'fi?'E°fia%§:§}€1}_£%f,6 {:e:3m"t.

' " §~'¥€ar:"i '£15 §€*:3}."T§'§€{§ €;’:=;.

A,

Is):

3. T’1im zigspséizami he2:£:i:1 was Eéfifmr: fiat: ‘”E”‘1*é::2.§ V:;’r§%;:’§._Vi::

{},$.}.\1s:3w1i3E;’ 19%}? Sfiflkiiig far 5-: jaiigmcmfi. é’,i1}}_{‘§W’€LC,¥£€§.”1’t”-‘§.,’:f’,’V’:.

{§£:;’3. in :”i:$§>€c:% ssf €§1.fi:—-.sf§ii§ Js:~«;*§1=:?:{Li ‘:;’:3’£%

§_;2’3;’0j§:s€ sifisi $ ;

4: {E11 hfiasing ms: }§,:a.:”z’1€:é’i…::0u:1::'{:i :3; §.§:=i,:3’=i:§e.:”i€.$:t:i,_.éE is , L

§1€3f,§(3€5i ihai ‘i’}:i€: 16:35? sf fiaciaiaiicga, 373:: z11’1j§’s:\»§é31t, Eéfflfiiii 110%.
‘be s%.1S’fa§:1a§’;§c: sigma S€_2;£}:’1″a1″_pa*{;«:ré€éi:_;3:g’sA Ezava taéifiil piace
aariiar maeiiu’ a$_’:,§3.€ gra,13i_é_:f..§23:€ ;:.;:’o§ié%$””{?i%3éi £316 Owflerssifip

of €216 game; fl§i}}ET’:;::§ZiilvflSf{i£}iEi,: 3£§9w’é2%;e1fi ‘ 111.–Vifhe msiaxit cage, is

with r€:.ga;–‘{§; *.i:<3 v'$7¥i€ V1:ib3§'i:§Exf ';§'1'1j'::;'1C'§i031 setight far by the
piamtfi? 3{§..,_ §'Le*3pé€::'_'§ \:3"f " pmzxparfjg measzzaigig 333' X 2%',

6 'V {U – . 4 . . : .

w1*:§::;_&:, 3i'{‘.'{)Z”{i1fl’gHEC} 1336;: gffiamixfifl, he :5; eiziztifiii E0 Iffifilaiié 1:”:

:Ap0$::$t$$’§:§1″;\_4 Agiifiizugh. it is Cgnteadaé; by tha T§3}.a3Z{1§:ifi’ figaé

L”‘::i€;f71r:j{2€1i8;:éf« haé. agimitmai is ‘£216 §3C=3:s2:::3Sion Q? 131:’:

p§aiz?€{if§T__”iab: -31: 6336111. mgéigaring é%’2* X 11.2′, iéias Said :»zs;3€c’: of

h “‘€§f%€ ma?.v’:;’:{.z” Wazzié :29′: arisfi fer itafisiiéeratéen saizzcfi zzlimiatfiiy’

s«%é§:»:.%.ii.A’«:=lS is bfi’. :z23i:§:<:€:{% is; %5;1?:é:§E;€::' 'Q16 g3§a3Lm4;§§§ £3 @::§:i'fi}€t;§ $53

.. _,V_§fi}7a.z§':{':€»*;:3:1, as p§';9§};a:%€§ fat}: in §?:3;§:'~; smié, E1: "ihis mgazti, fix: fast

Whiéfih £3 :20: iii; {%§§$§:}u:€ £3 €213: fix": 4'43? :'$:§p::;:*;1::':§:r2't.~€§€i%i::ii:a3'}%.

imii fiiai. {f},S.?'§::3.2@-4%,' E52-'¥%7 saeinziixg fan?' ;:3<33:~';::$§i{.';§: ii} :'{:§;;::€*<:'E

'r

§%'$§'2 §'é<3.i'3E. cf Zéiéiliéé

5:"? the 31%: sdzaiitzis pi'i:':v§;}€IT.iE?§§ in ihai suit. '§'he §::§2,%£% 4?3':3i§:– .

a:%::<::1"&s{i 371: iaveur Sf {E15 49": reggggniiezii.";i:.+z23:i:'_'v'%}i%:V.

:"€s3:,fii€d ii} an appeaé in RgA»§'€c.28.;'1%?-'ic,:'T«§T::9 fa{'i't t§,;;::::«

saifi. ggrcaztfieziiizgs s:fO.i1{fiE.iii£.%{1'§,§1 fzzvaegfcf 'z31s2éV%'1i%*"7%Vf c'§;_§:;f&zg:§a3{:§_ VL

is 11%? in €§§S}C33_i§€, in {his hack-$%%'{}:%%$1{iV5'» €55' {";'§111"i. whfié
consitiéiéng 'ihfi §ss;13.€:<;V'EA:–x%.fr;§f¢ i:§}'fi§;<.;"t~ri_b%tE;a§.Aé§a;c:; t}1<:ugi'2;
$15 §§a_i:1':15fi", in {as pr¢$a%rs i in pflssessisix
8.11:1 ihe §"i'aS : 1':'3p{3I"{ that. the
piaixaéifi" is 28 ft. 6 ii}C§"3.€;'fS
E;ast«'¥r%?€$'§V the dacmie C€mr1o% ha
g§:3.I1*:ec§. E1g:_ ';ié::rG::.:*_.'* fie prs:;'i?:<::'i: 3:13 pessessézm in

View 3? azzafizgr '§:1e=c:;;:é;+«: 'éeizzg in egieratiozz, w'}3.€r@is:: {ha ii"

‘>wTi{‘§§,j2’GG’?’ fiiezi by $116 afipéfiazfi hefam has E6611

:ii_s§;;_«é$$:3&,

53. fizoazgh that E€:a:::1e{% cessuzasssi for ihfi ::1§}.:zi::1ia_:1*’:
cezxtsncig fizaft. {E13 “§’:”iai (ism? W33 130:, justifiad in this regarei

$i;1:::€ éiiiir “§:”‘;éa.i (‘,1′:1r% afiez’ :;<;:'fLiCé';3g that {$35 gfiaizziifi was $31

l

QSA §\§e.C'3}.{}:'?3 {if 2C%{}§*

:33:

possessiozz ought ta: haviz gmfitad the jtidgméiifi atzéfisézfie

of injunction, I am unable ‘I0 accept the

the learneii CGEESS1 for {E16 appefiani $_inC€_Vfl:é £1333 ‘

judgment and §.€CI’fZ’€3 of p<;x$s€:s$i03f::_ is fc:='p:r';:'afi}3g'~ £1: fétfiéj-:f:i"??%3f

fhé 43' iiefefidami is not in ei~3.sp–v;te. Furthtjr iT: iSA..¢ja3;.s;g;H12.3<)t

dispute that 'iht: said j11cigm éis1L:_ gassed in
{),S.I'~E0.2G4~/198'? I1asV'b§i::1 §u§iE:1'iQ"..é§{e¢uti0:1 by the 4??'
responcient. This . Vxzrmilxzi 'fiefezaiiaizft, after

ebtaixxiizg j1§éi'gr,;:¢i:t _4£"3;::<::i*été'***i;£1 his favmzr, has

proce<3§V1€€1 Vi:1~:§i:{z§{:<:;i€i%:(§é'«?§*§i'it?(1 in Qbfaiza p:3s$€:$si<m fmm
fhe plainfiff hVe1'1=:ii1;» t.11e plaintiff c2m:1a::'t aim maka

a g}'i€'é'8.1"1C€ §33 E11'iiw';1:§*: Wauid be déspegaessed corztrarfg is iaw.

'=.T%1€:}fiEfn::;§_3;-3, '§;e€pi11g ""Ef:;€:S€ asgacts 31:1 vifiw, a gmrugal. of 'ah:-3:

jV%;{igmé;?yi ;$4éis;$€€i by the Trial Caurt as Wei} as 313 Ecrwm"

égwgfiéfiais. weuld slndirsaiie that that courts balsa? haw:

a§2prezt:ié:'§;_£§é tiixa evidence avaiiabie hefare it and have §'2<f}£fi€ is

V _" "z:':Q:1<ti:::s§m: ariivixag at a finéing of §'a<:i, am} as gush; E {is

E%'$2'-1 ?~§{"5;i3 3 {E5 csf 2{}i}§}'
: {"2 :

1301.. fmii azzjy subs’:;:mfi.2fl qfuegiien Qf law thai r€qL1_§;:r;?:;.’j;é.V_b5

considarsd in E11713 appeal. Rance, that appeai :i§§’s’::3ji_7(>’:–‘.~:}f _

mexii camgaei: Suitcfieci.

£~’§Ccez£ii::ag}§,:! {he aijpaei -£3 iiisiaisseii. 3:3′ j;3.:’;£e ‘ ;’;–1:§:a_

<3{3s%,$.

Iudge

King? ”