High Court Karnataka High Court

M Mohammed Ghouse vs Sadique on 6 April, 2009

Karnataka High Court
M Mohammed Ghouse vs Sadique on 6 April, 2009
Author: Ajit J Gunjal
% *  

WP No.2'???/2008

: E :
§N THE HEGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED '1':-113 THE) am my OF' APREL 2(3b§' '   *' 

BEFORE   _

THE HOWBLE MR.JUSrIc§12; A.:§:*;?.§J.C;U'rs:{J}b;:;"'  

wmr PETITION No.'2?'8_2/ 2f30.8V'(GM+VCgf*Q:)......V I

SETWEEN:

M.Mohamm¢d._»Gh¥é'u_se,   _  
S] 0 late M.;iV§a}1:::b":;'c3b__  _  _   '
Aged about ;7:.7'j,zf:2p,rs, '   «.  
ResidiI.1ga'£:.. 1  "11;  "
Qpp:P;.W.DgO§::'Ecf:,AV 

Far Main Road, V'  M   _
BeHaIy~S33" 10  V     ,..Petitioner

(33: :;;~i..:g1a;~%.g1r1..::gsgi, £39.').

      

V  Sfo :r:~as1:;a Sahezb,
 Agcd about 34 years,
" Resitiiiig besidfis
Bhsgavathamma Temyleg
r  Baéisappa Beetihi,
. _  Gadaxzg Stlfiflt,
" Cow} Bazaar,
B€:flary--58£3 101,

2; Abra: Ali,

S/'G Cfiii Salish,
Ageé ahout 34 396313,
Residilig at;



mi» N0.2'F8'2/2008

Ix}

Near Ies«,1:;ax::ie_':zts'}-._V

(By SI*i.H,Moha1nn1cd Faziulla, Ad{}}

This petition is filed uI1<ier:_Artic1c:s 1226  of the  '
Constitution of Endia pxayig"g*--, ti) 'q11a3h'_= {$163 order
(it. 14.2.2008 passed by the 1ea."med_ 15' Addl. Civil Judge
(Jr.II)z:1.), 85 JMFC, Beiiaxy in ,G'.'f3*i\F9.4?5/2O{}6'Aor1 1A No.IX
Vida A1meXure~F and etc:,;'"«.   . V" "  

This pefifion cc;»mi;_1g;' 0.1;:  hearing in 'B'
group, this day,4Co1f1'rt tz3a§ie_t11g%:--.fo11ow:i;1g:

1.

is order passad by $11-:5:

ieaI11er bare injunction. Indeed, in a suit for bare

V i1:jm1ctié’3n, What is required is 1:0 be scan is whether there is

‘a1fi3:”ifiiterfer€n$€ in respect of fiat: suit schedula }3I'(3p€,’1″t}’.

u Admittediy, the suit schedule property is 130%

/

%

T’.S.NG.942 of which the psiifioner is the owner”. Eildeeci, 213%

WP ?~fo.2′?8i2/ 2008

many as six issues are framed and the eI1’£ire..5a§’:1rd;:4:iz’ £313. ‘

the plaintiff to pmve his case: in<:1u_c1.i:1g_ éthaindf '.V'I~Ii¢;;c£:., u u

when the burden is on the p1aintii1"~p*.§r§titioIi£;r

title, the question of con1pefi§ng- the-

registered general p0w ¢r of pr fox" it
from the Sub»-Registrai"A":.1..i3."esA ;{%zQt;.:_be;f\c.é§§€$5V<'v"A :'{3iT?:1seq11ent13*, I am
of the Vi€'W that the in exror in
granting thug is allowed. The
impugned quashed and IAJX

standsV'£~ejeV¢te3,5;%__, H

– Sd/-.’
Judge