High Court Karnataka High Court

Hindustan Aeronautics Limited vs Sri B Munibachappa on 3 September, 2010

Karnataka High Court
Hindustan Aeronautics Limited vs Sri B Munibachappa on 3 September, 2010
Author: Ajit J Gunjal
_ 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3*" DAY OF SEPTEMBER, 2010'.-._

BEFORE

THE HON'BLE MRJUSTICE AJIT J. GUNS}-AL' Q    O

WRITPETIITION NOS.1628O-616281/A2iii1O:t?3[\i'i'+Pi?}<--'.i'.~  it

BETWEEN:

Hindustan Aeronautics Limited'~.._ 

Bangaiore complex 

BangaEore--17 V. 

Rep.by its   -_  V.

Additional General Manager_(FMi~)..7' 

Facilities Management Divisioin   1 
M.R.Udaykuma,r.«_   I    PETZITIONER

(By Sri:':S.V.SAna'$i'Vri.. nath K Advs., )
AND: _ ._ _ . . , _.

B.Mun'ibaChaop"a.. " "

 *  OS/oliateu..ahae:raia'h*  ---------- M =

Aged 66 yeai"S._v

 L_R;'at;'Nio';6_  E-

Ga'i*a_i4a:1:a'tanapaiya
3eeyanabh'ee{ts'anagara Post
Bani;-a|ov--re-35 .. RESPONDENT

:_i(By_Sri "t'.Seshagiri Rao, Adv.,)



.2.

'These writ petitions are fiied under Articies 226 and
227 of the Constitution of India, praying to quasifthe
order passed in MA.No.79/2004, dated 
fiie 1 Additionai City Civil & Sessions Judge, sangai§iej'e'it'i;--~it is

vide Annexure-K, etc.

These writ petitions coming for
hearing in B--Group, this ;_de tithe 

followingzw

The pet.itifQ;n:er  eVn_titieid'~>v2'tj0VVsucceed on a very
short poini',"Vin.aisrri'a'iLi.ch"ajs__Whi':i:'e"disp'osing of the appeal
filed   application for

condonatio'n% of d.ei:ai,r"h~a:s'r«n~ot been considered.

 'b"r"i«ef.....f~acts for disposal of these writ

 L'p'e'titiQnS"cavnA:"be stated as follows:--

 Petitidner herein ciaiming to be the owner of the

 in question initiated proceedings under the

 Ptibliiic Premises (Eviction of Unauthorised Occupants)

,@



.

Q.)
,

Act, 1971 (for short hereinafter referred to as the
‘Act’).

3. The respondent entered appearance:.~a–h”gil~’:’f_iried”‘

his objections inter aiia contending that _t.h,e_j’pe’ti.t:io4neir’ l

is not the owner of the
encroachment to the .»e><t.entV7,_"dfV
Nevertheless, the Estate the
contentions of the treated the
respondent as 't;i':aoth:o'ri'she:d directed for
his eviction: on 9.8.2003.

The ap’pe’al_ the learned appeiiate

Judge on itais not in dispute that there is

fllOr€uV”ti’i’E3″H’4OO days in filing the appeal.

Rao, learned counsel for the

resp4ond,ent’:*.,s’t;ibmits that application under Section 5

the”Li_rnitation Act was filed. fl

///:”.””

_5p

delay, it is liable to be set aside, inasmuch as it stands

vitiated. Hence, the following order:–

Petitions are allowed, The impugn_e:d~«.:ortjeVri,_

so far as lVlA.No.79/2004, decitledwdré

quashed. The matter stancls-iijemitteld to

Judge for fresh disposal in The
learned appellate Judgeshall the application
for condonation of de’i’ay:]in”‘instance and

thereafter c:onisi’c:le’r”‘VVV’ti”:e appeal, on

Rule_ls_ issuletil’«a:_nd:T:’nade absolute to the extent

as i”<:a.tedu

Séfii

Juafi

_ ' '.''ek–,'!.1'l}:§m