High Court Karnataka High Court

Khutubuddin Rajesab Chonche … vs Sri Khatal Abdul Ajij Shaikh on 20 March, 2008

Karnataka High Court
Khutubuddin Rajesab Chonche … vs Sri Khatal Abdul Ajij Shaikh on 20 March, 2008
Author: K.Ramanna
In THE HIGH coum on TKARNATAKA xr   

omen was THE 20th mien  _  %  

BE!-'only:        é
THE I-IOWBLE Mrz'..:1;s'nt:EIc    : %

 

 cnoncmis: % 
amen  ma.    

1.  "i{Ht.'V?l:'(J'!3U'!iiI)'ii~I'V:('.!!-l_ollC!alE
 43: ms." 3.15% No.317V1.  mm
   Bmzmm  

11: um Auammn KHWUBUDDIN cannons
_   M 45 YRS, mza. Dn~; c;4.A*mL-.  

Mama. R/0 KATAYYA. F@.O'I'WARE

KHANAPUR 220:4) ._ A    ---- *

cm? BE-LGAUM  om "   .. RESPONDENT

(By sri vitsminaawfi-R 3* éHAs'rR1. ADV & V.S.GUNJAL ADV)

 '~'V:I'!-HS PDTI'iTGN I8 FILED UNDER SECTION 115 CPO

. "«AGAlN8T.¢'l'HE ORDER DATED 27-8-2005 PASSED IN HRCRP
 51' [@002 ONVTHE FILE OF I ADDL.DIS'l'RICT JUDGE. BELGAUM
 "-DISM!.$Sl'N£§-TH-E REVISION PE'I'I'l'l0N FILED AGAINST THE
A ORDER'~DA7§'ED 30-3-2002 PASSED I-N HRC 140.232] 1989 ON

'T.HEV_*F'3.L?7J OF I ADDL.CIVIL JUDGE (JRHDN) BELGAUM
D'iSM1.SSING THE P'x'51'l'I'l'10N FILED U/S 21(1)(H) OF' KRC ACT

J{u/'s2*'I(2)(R) ow KR ACT) FOR EVICTION.

"AA'._'1I{:R3PNo,§3_§' 1%
E BETWEEN;

KHUTUBUDDIN RAJESAB CI-IONCHE

SINCE DEAD BY LRS. 3%



111

lb

lo

Id

MAINUDDIN KI-IUTUBUDDIN CHONCI-IE  ; .
43 ms. R/A No.3l71. CI-IAJJU GALLI 1. ~   
BELGAUM 590 002   é %

aw AHAMMAD Kuunmunmfl wAn1
EA "BELGAUM -- 590 001

 * ac_  'mR1AMB1AuAs MARIYA-Z

MOHAMMED YUSUF MADIWAL
62 YRS. R/O CLUB ROAD
BEDGAUM 590 001

' ld RABHEEDA HAMMA SHAIKH

53 YRS, E-142A. AZAM NAGAR



Ih

SANGNEM - GOA

swam Musrm com:   _
so ms. 1 MAIN ROAD   I
xoaamncmm. BANGALORE'-__

MAIRUNNESA NISSARA.' ED  "

SHAIKH     
43 YRS. KHARI MAD] MMJH) Bwcxx  " "
SAVARDA-GOA     

FEMIDA JAVEDKH-.AJwl._ .

40 ms, R/O c-7, 134.

ccq coumax   
BAFAL RM, 'FATi:BOOPE:'    
M.UMBé\I4<§0 035:'     

Jarréalafii 'BtIAIIIUBIII5i)'III'*€I1HIiIi§C'IIE
mo KHUWBUDDIN ononcm:

75 YRS-,f.R/07'N6.75,_MARKE'f STREET
IBELGAW001

.. Pmrrxonsns
"   any ad mmgnxsm aunarrmr. Adv.)

%'I'I-I-E
' VDISMISSING TI-IE PETITION FILED U/S 21(1)(I-I) OF KRC AC'-I'
[U/S '27[2)(R) OF KR AC1') FOR EVICTION.

 "    KHATAL ABDULIIJETSHAIKH I
 . MMQR.,R,I.O'-N0.85.MARKET gram'
  =v;:Am=f a,gLGApr.g- 590 001

.-. RESPONDENT

' 'eaysnV1é§;1§EsHwAR s sunsmx, ADV & V.8.GUNJAL ADV]

,. THIS PETITION I8 FILED UNDER SECTION I15 CFC
 AAGAINST' THE ORDER DATED Q7'-8-2005 PASSED IN HRCRP
.. A 4%/.2002 ON THE FILE OF' I ADDL.DIS'I'RlC.'!I' JUDGE. BELGAUM
 rDI$fMI-SSING THE REVISION PETITION FILED AGAINST THE

 ORDER DATED 30-3-2002 PASSED IN I-[RC No.f33.1/1989 ON
ADDLCIVIL JUDGE (JR=.DN) BELGAUM

FILE OF I



1.?

IIBREHQELZE
EEIKEENL

SINCE DEAD BY LRS. 

KH-UTUBUDDIN mama caoncmé' * A __  M  1

la

 31-,7.

mmunnm xHmuB1mnn:_'cuoud1~m$kk] 

49 ms. R/A No.3.l71. cw-.a.ui.' mm
Bmz.oAu=M59ooq2~V~._ f &  , 

mu mama xHpi1uBuba1n:«¢5§<3ucHE
46 ms, No.29. c;:::.m_A;Pm_<:oLon1r  

unnnuu-.z::3   _ W
   

mm . aim   

%AVMoHAM%MEz)_  lwazwlu.
 62 YR85*R/0;Ci.!JB«.ROAD.
a_BE.LGAUi'a*3':$  %  ..   %

léxsimnba 
49 Y'R8,'vF.-l-$9!»  '

% ~ sguonm 'amoeb-

 s.svmA  com;
h %5o%'ir;4sm.a~ was ROAD
._é%f§$QI45K-MAISGAM, anumwnu ~

r4IAi7zii:3iiNEsA mam an

M . 43 ms.xHAR1 mm mum) BLOCK

MUMBAI 4'00 086

shvmm -- om

FEMIDA JAVEDKHAN
40 was, we 0-7. 134
coo commsx %
-BA!-ML-RM. PM' (30095:



lh JAINABBI HATUBUDDIN GHONCHE
W/0 KHUIUBUDDIN GHONCI-IE .
76 YRS, R/0 No.75, MAR-KE'l"B'~l'RE

CAMP,BELGAUM590001   

(By an  3:293-2902 rasasn IN mac mas: 1969 on
THE FILE 'or'  JUDGE (mom mm-uu
oxsunasma mum; man we muum on mac par
(u/3 2712113) orexn%4p.cn.peaLsv:cnou.

X  _ m;zfru{Buoti»s%RA:sana cuoucua
amen ps.s:)%93v ms.

18.. ~. mainunnm xuu-waumam caoucnp
as was. R/-A No.3!-71, cmwumu.1
BELGAUM 590 002

    tn' % mu anmmnoxuuruauomu woman

46 YRS, No.29, G KARIAPPA COLON'!
NANDWADI
BELGAUM - 590 001



.10 MARIAHBI ALIAS NARWA2
MOHAMMED YUSUF MADIWAL
62 YRS, R/O CLUB ROAD
BELGAUM-GK) 001

1d RASHEEDAAHAIMASIW A  
49YRB,_E-l42A.AZAMHr%flAR  
SANGNEM-GOA  %  A  

to swap. MusrmNao;:Ax. kAAj~A%% 
50YRS.IMMN-RGAD'  % 
xommnmuu,     ~ 

If     
43 YRS;  MADE Llii3AJJiD. 

is FEMiEA'JFW.ED1iliAN' *  
k%4o~v%as;:%n/orjcw,134   
ccQ.C033{H._._E:§   % ._
BAFAL'fi3'A'I'GGiQPE %

  

n. J % % JAIMBBI mmauomu GHOIICHE
,  we %x1w*ruBUn~nm%%%cnoNcHa» .
* ms, R/O'ii6;?5, mnxmjtsrnzm .
cmn«anxmuu%sm om .. mmomns %

    ¢g,»a.m amucmsnm smsrnv. Adv.)
f  KIJATAEABDUL MU  % %
   %muon.Vn/o No.85.-MARl(E'l'~B'I'R-EB'-I' % %
 _  BELGRUM 590 001 T .. RESPONDENT

     £By.8n' mommsumn s smsm. mv a.v;a.oun.nu_.Anvp

ma P.E'I'l'l'IO.N 1 man UHDER seem» us are
Ammsr THE ORDER mmn 27-s-2005 meant: IN anon?

....a'.



50/9002 ON THEFILE OF' I ADD!-a.Dl8'I'RlC'l'  
DISMISBING THE REVISION PETITION F1LED"-AGJGNBT  
ORDER DATED 80-3v-2002 PASSED IN. HRG"'Na.231f1989  
THE FILE OF I ADDL.C»lVlL   ._ BELWLM T
DISMISBING 'PH PETITION FILED U/.8 '2:l(1[(l-1). 0F'VvKRCw.!£$T '

(U/S 27(2).[R) OF KR ACT) FOR EVl(1'2'l§1fl.._ A'

 

smcm DEAD BY ms. "

la MMNUDDIH1KH{LfiU Bi§§3I§iIei'CHONe;9§IE V
43 71-23. rm. I!o.3l'H."'CHA.J,JU emu
BE:LGM.!_M--..$99'0Q_2!____"    .

lb  CHOIICHE
7  46 1'36, Hogs.-, G~KB.Rlfi.PPA" comm
     M %
"=BELGfl.UM~.-"-A-590 40'e.1' %

KHUTUBUDDIN    

lo MhRlAa!Bl_ALL$S~§§flRlYAZ
   MOHJAMHED vusurr mmnwu.
.  ea ms.a;o cum ROAD ~
* _i.fB.EL(.3AUM 

% = :i_d~ _ "V-.l§ASH:IT-'IEDA HAMMA aumcn

 YRS."-E-l49A. AZAM mama  %
aha-'mmu - GOA

1; . gmm MUBTAN com:
.'_5oYRs.lMAlNROAD %
"xommumm, aamaawns

«M   mmununsa mesamumnn

SHAIKH
43 YRS. KHARI HAD! MAJ-HD BLOCK

SAVARDA -- GOA




% MAJOR, R10 .KA5t_'AYYA ;Fouaqw¢a§;

1; FEMIDA aavmnxum
40 was, 1210 (3-7, 134
OCQ COMPLEX
BAFAL RAJ. FA-'1' coon;   %
MUMBM -coo oas 

1n ammaan Mnmaunnm cuomna
mo xn%uwaunnmcHcucum%% V   
76 ms, R10 m.7%s,mx-mwrsmmm   

cam. nmanung 590   '.«,.PE1115fi0NER8

(By ed 0 %s.H%$8rnv. Adi»
NARAYANMGU£sAiJP1'€TlLg    Ak

KHAHAI-'UR Rm-\D""-~._»   
CAMP__Ef"E1.GfiU!é!_§90 qa1 % ..    RESPONDENT

(By  mdniémsafitfi-R  ADV & V.B.GUNJM. ADV)

'-'r1--ns% PE.'I1'TI.;ON"'~18"'«FiLED UNDER sucnou 115 cpc
ACMI-N8'l'..THI£ 0%RDER,l3«1\TED 27-3-zoos PASSED IN I-I-RCRP
swoon 0'i*lfI'HE.FILE-OFlA=DDL.Dl81'RlCP JUDGE. Banmuu
Di;;SM'i88l'NG was REVISION m1-non men AGAINSI' ms
-maingn mm:  Pnssnn IN mac No.23:/19e9 on

 {run  [f¥LE«._0F I ADm..cML JUDGE (JR.DN) BELGAUIJ
  nasnmsssawa -'ma: PE'|'!'l1ON mm: was 21113111) on me AC1'
 % -gu1s~g?g:;;;zz;.ear KR ACT') FOR mac-non.

 C "Kl-jlUTUBUDDIN RMESAB cuoncuz
 amen new 31! LR-B. ~

111 MAINUDDIN KHUTU-BUDDIII CI-IONGHEE

48 YRS. R/A M13171. C 



lb

ld

BELGAUM590002 '% 2  _
mu Aammm xuuwaumxn cnoncanj 3 % k    %

46YRs.No.29.oKAmAPPAvceLmrr   "    

NANDWADI .
BELGAUM - 590 001

MARIAMBI ALIAS Mamba,
MOHAMMED YUSUF MADIWAL
62 YRS. R/O CLUB ROAD  
B-mmuu 590 no;  _ 

RASHEEDA HAIlIi.1It.'3i¥iAl§{PI  A.  _
49 ms. E4425. my raasam-%*««.%  ._ 
8ANGN!3££-_-_GOA"""'*..'«  ; 1 

    
so YR3,"!.HfiI1NRQA?.»DV"--.' % * A

Kommmmm. Ba  muons 

 --~HAl_Rl'1'NNEaA. msmmimunn

 SHAIKH. &      

 ms. HEAR:  * Jjli' MAJJID BLOCK
mvar-rm'  " 

mason mravfibki-an

' " 40 723,310 (:42 184

"  1 C09 comrwx'

T NARAYAN uouuu PATIL
muoa. R/O KATAWA rvoorrwmaxn

 BAFAL RM. FAT OGOPE
.:,_1uu-Ma.~A._1_ am can

 wrruaunnm cnonu E

W I O KHUIUBUDDIN GI-IONCHE

 --;76'vi2s, R/O No.75, mam cream'
~~ _ 'amp. BELGAUM 590 001

.. PE'l'l'l'l0NER8
[By Bri G BALAKRISHNA 8!-IABTRY. Adv.)

 ;'

   



KHANAPUR ROAD

CAMP BELGAUM ago om ..  ' = 
(By Bri vranuzsuwm s SHABTRI. ADV gs vfs.aua.mAuy.%%  é "   ; n 

THIS mmon I8 mum  sncr:imV' £15"

AGAINST THE ORDER DATED 27-'E.-21205 Phflfiflfl 'IN FHRCRP

53/2002 ON THE FILE OF IVADDLDISTRICP J¥JD€i§$--..:BELG\lIML'

DISMISSING THE nmws:on%i%ps:!n11oN%L%mm3% £€ZlMN8'l' THE
ommn DATED so-a-2002 Pnsarmm Hm; No.2$2/1989 on
THE FILE on 1 ArJnL.cM:.-..  gamma; Bstmuu
msmssmc we mmou: mLnn%.gws.21(1;¢m or me AC1'
(U/S 27(2)[R) or KR new ma  _ '  V

KHU'I'UBl:.i'£)D§¥l'V5:".;lRA.;Vl"I'~'.fit\B' 
SINCE An.-m;;.;av    

la  Ma1HIJ1ii*mi F Dm caoucm:
as me. 3/»mo.a.1t7 mnwu (mu
BEWAW mo 

:1;   MM AHAMMAD KHUTUBUDDIN CHONCHE

i   as me. No.29, 'G xampm comm
 Nmnwann
% Bsmuuu - 590 am

1" ~.  V"'r§éisR1i§"nI?i31AuAs unnnmz

VMOHAMMED YUSUF MADIWAL
  69' 'ms. R/O CLUB ROAD
~. V BELGAUM 590 001

" ~  'la, vmsummna HANNA smuxn

53 YRS. E-MBA. AZAM NAGAR
SANGNEM - GOA

'T 11: samm MUSTAN mum:

50 YRS, I MAIN ROAD



KORAMANGALA, BANGALORE

1r MAIRUNNBSA NISSARAHADIED _ V
smuxu %   \4  
43YR8..l{.HARl MAD: Mlkl-.J1l3?BLQCl€;   
SAVARDA--(3OA   * "

1; FEMIDA JAVEDKHAN * M 
- 4OYR8,R/0 ca, 134  '
cog coumax  
BAFAL RM. FA-'Vl':"G00PE""' -  =
MUMBAl40008w'é._       

lh aamasaxkua11IBUmN%c1-Eonae:iu§Ik% 
w/0 xuwn1aunmnc;aoracHn %  
76 N35;  No.*'T5,::MARIiE'l' 
CAEP,'-.3E1¢Q.AUM §9Q..0O._: 1_j  V .. Pmmnnas
      cmumaamsmm. -Mk.)
NARA?AN'MOU!Jfl.1'PA'?!i}' 

' MMOR."'Rl0  FQUIWARE

Kl-IAHARJ-R max): . %
cw? asmauu 590 001  RBSPONDENP

   «  sf: jwfisflunsiiifia s smsma. ADV a. v.s.oun.uu. ADV) %

     i;'.°s*rmon 13 mm!) UNDER awnon 115 em
= %p.cwns*r%1'r:z oannn nmzn 274:-9005 meant) IN 1-mam»

  THE FILE OF I ADDLDIHPRICP JUDGE, BELCMIJH
Di3Hi88lilG THE REVISION PENHON 'HLED AGAINST' THE
ORfiER'~ DATED '30-3-2002 PASSED [H I.-IRE .ND.232[19B9 ON

*  ~ .132 "FILE 'or I Am>1..cML JUDGE (J=R.DN; ammuu
 _ omussmc: mm mmon man we -zxuum on  AC1'
'  _ 'ans 27:23:12) or KR nan won nvzcmon.

THESE' mrmous HAVING amen mssavzo won

  cam:-ms. comm on non PRONOUHGEMENT on

ORDERS Tl-I18 DAY, THE COURT MADE THE" FOLLOWING:



an-3-2002 passed in like  Mg. 25$  
on      confirmed
by the Non.47 -up

   in that the peflfiuneu
 :mu.g.e2a9;a9, 231/39; and 2a2;a9 an the
file    [Jr Dvn] Belgium which came

   hm filed Hnmmuoa. 43. 47 and 51
X _  on the file of-the I mu. mum Judge,

.mm'% The 1 Add-l.Diat:-lot Judge.  flawed the

 . V!-[R.C=§iP 4312002 axiaing out of H120 No-($519189. hmrcvur

   the HRCRP nos. 47 and 51 df200'2 amingout of

 mac Nos. 231 and 232 ongso. -Aggrieved by the-quid-older

ofd-hmiualofeviction-petitions I-[RC Non. 231 nnd232of

-

[I ,_,…

1939 which is confirmed in HRCRP 47 and 51e!f2é.iiZ::j;evthe

Noa.536 a. 535/2005 mnpacflwly. .

1 mmmeniet Judgc,

couxt dated 2a-03-2002 A1eFekk’j%HRceeV% No; e2.a1;e1eee.,.. M.
Non.13.15 and 15 e.:;me= so of “The
onier paeaea in nncree; 332% 13, 15 and 16 in
HRCRP the said LA: filed by
antler posting the manner
for jeaguent them to -produce additional
aeeemente PW-1 to lead his furthcr euuenee

A be which one: has been confirmed’ by the
%% court in HRRP-Noa.542 no 54412005 and 545
to neepecuveny.

4. The helm:

§thc Dintdct Judge challenging the order of-diunioaal of

39/

eviction pouuouo and the dismissal oruo

up ingethcr by the I

dklniuing the said HRC So.

to 54 of 2002. when the -pending
mom the aiouiouoogo 6′ Rule 17
are have of
the court fled heinm the on
court oooo..o.oo along with the
men?-oonoosas, 535 b 542 to 544 and 545 to

of the no um 11:”:

” X – late Kutubuddin Rajeaab

that the petition Ichadub pnnlueao

mac no 229. 231 and 232 or me

at

tenements: part of=1’nvop’ertyNo. 8?5–ofMn’lmt
Road. Camp. Bclgmum. ‘rhea: revision peflflona uinevout of

teapect of only two tenement: wl.mh._I”= kt

further case of the and his
dependents am no. 75 and
that in the has him to the
abate of Viziifillill bmther nut: that

the died and

tjga.% respondents fibd ohjoetton_ -tattntent
than was no nuchttparliflnn and the fignd

filed in HRC No. 190 tutti 191 of 1979 and 251 of

tgsscametobctumiaaea.

3%
E

judgment at that we’ the pefiiimfi %« «hemévnij &% ‘i.i.:A. ‘

no. 13 to 15 which came AA ‘

filed by the gapimnnentid’ the
pcfltitmcra in not peuflonen’ have
failed to other with]: and
by bnfim: it. -Hence the
all then: peuum chnllenfing

of–learned counts] for both

Oauuhelolv hueammmed m crmrin

mama; in pmemiacs homing No.75. aelpm. By-virtue of

thea1mngen1emninthefnIuly.thepetltion-schedule

P°flfi9nm- AI 3 result. !°0PmId¢I}t9 are V.
the pmmileo. -Now the T

pbaded being g otal Iegistcmd.
1’hc:cfim:, Court below that
The-eanenam-nae-nu
exhaust. But the Court below have

A 2_§{:VbE!z oppuflnnity In addlwc evidence. by
document -by me-opening flue case. The

for hntcxiacnce. The mung. teeauled by an

below that nu:-.A should he mginlnmd in many
Soalnothcfindingthatthcreatevatinlionu
‘between pleadings and the proof

Whatever plcadcd by the party by

Thcrefam. III: has beoonm

August. 1985 -whereas P.\V. 1’ thai

wmngly typed as yen-

of the dew of m a mud *0
dinbelicvc In hot. death
extant diud on 215-3-

. But the come-

‘ ” fact thntearhet’ eviction
bmgcz r«ee;b9o & 191 of 1979 and 251 «$1983

10 year: back-on dflerunt-gonads

cause of action and will n_ot-agent: as
of the pcntlnnera” e consisted at 20

h there is no suitable aooonnnodatlnn aveueble

but to ebime the muted pmmiaem. e The ma: Gmnt.
its finding that the teopondantl nueueeeeuuepuaea
the awncmhip of the petition: Ho.-85′. Hence, -than

petitbns. Thcmibme. orders under. chaneage

be set aside.

in all these cam by the
peuuonm when in finds-out

i- mu-1~d [ bona6= A% -= and mm. the com
finding fiat Hiha an-ouu ht:
and ought to have been duly

« proceedings or the-onlar pinned by
m@%%*% cannot be heated at conclusive ptoof
L Anfdcmxmv .’}.aflon’ of proplicty rights. Thomson. -pe|:lhna’ no

team.- 1»obe dismissed.

£<

peruee. the point that arises for

27(2)m of the Act and the et.t.~t;i2mett
them to arlduoe and if an.

whether it came set any –

12. 547 of 2005 hnvc
been the ones’ of
atemteeet’ %%%% mac Non.23l at 232 of
trial court which has been
meets: Court in mac RP llon.4B- to so and
Admittedly, the said LM. have

‘ petitioners when the matter was reserved

The trial aeutt atemeeea’ the an

said applintitmnhantteentnuieoutby-the
Fllrtllenbylelyingonthedociainnl-reporbdh
/ lLR1996Kar553andlLR ar’22l5.theDiIuictCou:t

it holding that what the com

Judgment. the question of V _ f*t.)to-1

reaczwd for judglneny tho to do
anything oxoept to ‘l’he!I:fom the
Courts holawworc ttght.htdumwmg’ l.Aa.-andnhe
the I-!RCRl=”_V to of 2002. Home,

I-IRRP 54? cranes are liable to %

Non.-585 at 53512005 mod hy the

* _ petitions mac Noo.2a2 am 231
that which has bean continued in than 129 51

.’&,__ V¢«l-7 mpectlwly befinse the District Judge.

_ _ the trial Con-rt oootooaoo that in tho
No.75 wherein he and his toasty motnhet-o wet-o
L toototog. ton toto fiw& outhvhtother

of the name in her and thenzfmls.-. *

placed on xeomti by the

pleaded by them Whih
minim-I theory of gut
made by k in favour of

fin pending. man: than a

I
an N 0 I by I H .

dead had been utecuhd ‘m favour of

petitioner’ cannot make out n-new one

_ wl’§iel¥’§u not pleaded. Momma-r.1f|3c Oourh -below have
1_¢mmmenuyhe1ath.ttheaasaginaeeahmLnot%becnpuowd
Ex.P-’13-thegifldeed is-notadocumentmemlingput

Mohammadan Law. -0313! wilt of; Tit: o
admission, but once the nu so
not apply. Hence the noun»
on the said gift deed. it the on
Court that one ortho deed had and
prior to tho gut dooa. -It in

wronfly typed at 1-985
and itar of the gin–deed died only in
is othntuod to be true. the

or have filed the document: h their

documents pmduced when the mauar in

notinnphed tho trial Court to look

name atttlne some are not public document and can
§hcHgot upforthc purpose-oftho suit. So also. the pefitbnnn
1-‘nu-1 to examine the said Sarfimnina-t.to whom git £__,.,_

hm been made. Then-.foxe I do not find any _

find fault with the findings moo.-aeq

that mgard. 9; A

tlfi of tin:

yr-plupcliy, then: is no gm deed
is nowhiapesfi to occupy the

by the petitioners is

they mquirc the petflbn schedule-pleuisea

require the petition schedule pmuau far am’

‘A occupation, as such the initial bmdcn is on the

” theowncraafthc;nupc11ybearingNo.75andtheyhadno

11/

respondents have l ‘__

available in favour of-the pennant} by to
the cfibct that the
the @111 does not
the the
trial have utahuahna
ploparty hearing No.75 in
and that floor building having

for him family mahhm and ma

.’ R§;75 were mane house pmperly ,

No.62 at chutch Street, Camp ‘l’hmefuIe,

A *?. ‘_ below were right in holding requirement

ofthe landlowd in not banaflde and

16. Further. the applications

before the District Judge to 2

No.75 and am residing in been
rightly dismiued by that the
petitioners cause of action
which innfimtc hush evictim

37- – mm” mm:

do to intmixewith the connument

j I 1 aabym % ‘ H ‘ an %
are liable to be dismissed. Aoeonilngly.
_ , _ 7

Sci]-

‘°” % V Judge