High Court Karnataka High Court

Mahibukhadri S/O Buranasab … vs Abdulahquadri on 24 July, 2008

Karnataka High Court
Mahibukhadri S/O Buranasab … vs Abdulahquadri on 24 July, 2008
Author: N.K.Patil
1

!N THE HiGH COURT OF KARNATAKA
CJRCUIT BENCH AT GULBARGA

DATES THE: THE 24?" DAY OF JULY 2908
BEFORE

THE HON'BLE MR. JUSTRCE N.K. PATEL  I  %

wan" Psrmou N0 353 of 2093 1 GM1--€§PC::%%:j: 

BETWEEN

'E

'H:

 L___1a; "

Q12.

MAHEBUBKHADRE V
350 BURANASAB ..iAHAGiRDART 

SQHCE DEAD 8'? H13 LES,

AB§3ULLAKfi.i-!{}Ri,
MAHIBUBKHAEBRE

JAHAGRDAR,

AGED 36YEAR.S, " ._ V
GOG: R<3RiCUL.TkJRE,   -- 

Bt§--3§JA£'£   _  .
W!Q.MAH£BUBKH£xBR§ .eAHAeRmR§
AGED 4!.-':_YEARS,«."~.   
cscc; 2:§QL3$EHf3.LE3'*J§fQRI§;_b '

st-_maNAi5Ai<sH: 

_ §_{3!Ok?»i1AHfBUEKi-EADRE .fAHAG!RDAR,
 436$;-'_{3 2:2 YEARS,'  ..... ~ -
" oc::;V+4<:::-$35:-aom womg

V _ ;»«;Aa£--?§5aA'::~4Aa.2AaAa
'- __ 31o'.vA4Aa2au,;e;<t:::: HQUSEHOLD worm

t30§J8EPEERfi\ JAHAGLRBAR
Si{}.MAH!BU8KHf&DRt JAHAQREARE
A555? 24 'ZEARS,

QCC; AGRECULTURE,



lf-J

'ig. YASNHN JAHAGRDAR
B!O.MAHEBUBKH!5\DR{,
AGED 23 YEARS}

OCC: HOUSEHOLO WQRK,

1h. MALEKHA JAHAGERDAR
BiO,Mfi.H!BUBKHAQR£}
AGED 22 YEARS, .
OCC: HCMSEHOLD WORK,

ALL ARE RIAIGOLASANGE,

T3118 BAGEWADL

BLJAPUR DESTRQCT.

{av $R£ ' UMESH V MAMABAPUR, ADVCECATE-gm
AND : V

ABDULLAHQURBRE V
SIQSHAUSAB JAHAGERDAR,  
£8,650 ABOUT 33 YEARS,  
OCC :COQL{E,

R.r'0.i{\iDiRANAGAR,
BLJAPUR.

 RESPONDENT

~~ mg...

rags wéz? }§EIxft:--oms 'FiLEa UNDER ARTKJLES 22$ AND 222 or:

 1'HEV_»»:§;;ms;T:mT:or~:"--eE____:§zmA, Paxwm TO QUA$H THE wzpuemso
._ 'C2:-:E?: aT;f=€.é.m? PASSED on uwo.3 FELED BY THE RESPQNBENT
 Lir»2DE?:_SEC'§'§¥3?~§ 153 05 cm 1:4 R.A,NO.224!Q3, ow "mg was as THE

Lim-_'._,;ur§+;2;é*_~vg$r<;§rs:'[) BASAVANABAGEWAER woe ANNEJQD, AND PASS
AN 'm;éPRo,pRtA3js;TwR:T, ORDER THEREBY REJECTENC3 THE R3, FELED BY

 g THE RE$PQ§1€3ENT HERBN BEFQRE me cow? aamw, AND mass?

 "MET coma"? aaww "re HEAR um»: "ma Parmomgas, BEFGRE

_ %%;%mss:mg '3';-+5 moses cm: a.mc2.3, ANO GRANT STAY THE FURTHER

   mixczeisszsvrss ax: R.A,N{}.224IQ3 0:»: THE FILE 0; THE CML sums
   gssfmm easavamaaeawam cm PURSUANCE 0; Arasmzxs.

THEE WEE? PETZYEQN CQMWG ON FQR PRELIMSNARY HEARWG!

T§-{£8 DRY, THE CQGRT MADE THE FOLLQWENG:

 PETt"_§}i3N ERE§   



3
ORDER

%n ‘me insmnt ease, petitioners are questienéng the
order dated 4?’ September 209? passed on LAJH in

R.A.No.224i2®3 an the fiie of the learned Civi!vVJei;1:ti§;e

(Senier Divisiczm) Baeavan Bagewadi_ Furti1er,__g;iet§ti;§er}f:e:e:’_ _

have sought for a directien, directing the u “~

reject the appiication, i.A.No.3 fi!eB.14by::’tes§’pen_€::§ér:#:

the Cnurt heiew and to heerepee fifi ;§etit§o%fefig,}¥…_;;efere

passexg the ezrdere on

2. ‘ The lega¥ feg§§eeen§et§§ef deceased
responfiefit :§;§.eei,é;1tge§o:e§%e%the Tr%a*¥”‘Cour: has fised ¥.A.H§
on a direcfien to search file

appiéqeiien, ée::;om.;:«ar§yifiTg’ affidavit and vakmeth flied by

flue for; efdeaeed ¥ega} repreeentafive of the

ofr.:-1*’24fi” October 29% and if the said

_ davcfi’me£&§e-e’?e net treeeabie, then, we Horfbie Ceurt

.;:ne=y._¢grent permission fer reeoneizucfien cf the said

dAL{e£:r1ients, namely lnteriecutery Application, Affidavit and

” Qekalath. The eppfieation ied by the legai representative

4

of the respandent Norm befere the Caurt beiow had

came up far consideration before the learned Civ.i:i’~.i£i;i{iig;.<i3

{Senier Division) Bagasavan Bage;si%:ad¥[ " A

R.A.No.224i200'3 on 4*' September»-200'.-{mi$§§g§}_¢f.,.

giving sufficient time, the learned }3<_3-iginéei f€}f?. [I}&t§tifjl'7i"€§FS;'~_

and ethers have net fiied j"sfVV'Vi%v§%i"'fiV¥ing
52' the objections ta itije iegai
representative cf the Na.1A, the
Court has 'rnifiie in the affidavit
accampanying 'bind permitted to
reicanstiésctv as referred in i.A.¥¥i.

Assaiiingiiifiei the order impugned, as

_ referrégdv abové; ~ petitienars feit nacessitatezd is

in;;§*£a_r}t writ petition.

” grciund urged by petiiianers is that

in.___ ‘gilewiiigvviii’i_..t’3i.”iii fiied by flue iegai reprasentative sf

regpondent Nofifi and permétéing

‘ —–.”V’: ‘:f’e®ns1tructi€3n cf the fast dacuments is iiiezgai, arbiirary

Sand against the evidence an regard and an ermneous

5
graunds. Petitianers have not filed their ebgectians to

the above i.A.££i £5; just contrary ta the evider§c:§%'<:f;1

record. In fact, petitioners have filed the objecti:'§5'r3é

Fabruary 2007 and withaut logging mama = A

objectiens, the saéd appiicatiofi-:4' flier? 5j:'

representative af deceased r£§$pgndéfit:_'Na_.VV'¥AA Vbéen

aliawed. The aiieviing Qf the;s;aV§§ –a;5;)Eicafiér2,..pa»§'mi{t§n§

'them ta rebufid irecdfas3'_{'u{it…§i5ge :§e

&:.L§§t_»..:§c{;uments has
resulted in of naturaé
jusfice, Aé§..tf}:éj";:§eti€§oners is put ferth
their sui:§r§d§€3sé;§%§:'.§; '§é ::1ot permissible under
Eaw. order is liable to be set

aside. ..

{:arevf§ iAA pemsaé of the erder Empugnad

200′? and the pfincépai ground urged

by péiitiahéré; what emerges is that, in fact, the said

‘H””:”.v4.4″;;;§}pi§cgfioié’;. :.A.:2z has been filed by the !ega¥

–‘.re;§«;je ¥.§eA§”1’€3tém of the deceased resperedent N{:.1A as

as on 27:” August 2%? and fire matter was

adjeurrsad {ram time ta time at fiwe request of the teamed

ccunsei apgearing for petitioners tn enabfe him it}

objecticms. But’, petitiener have not chesenié’fif§é1’Lj”£h$——.V

ebjeciéens. when the mattssr -35; f’ar7_ V

consideration an 4*” September

passed ever far the firs’: timeg hbeéh VVi:§:%§!!e”d’V:f9r
second time and at paét%i:ie’:§rs 310%”

{hair cwnse! is §:>reser’:t’V:’:r_*:af :5 $3 flied. in
View of mm beiow by
accepting affidavit along with
the _f3%’2nitt%ng 2:3 recanstruct

the mat dogumm marred in mm fixed by we iegai

represgefiiativé £3? déceased rwpandent NCAA. ‘Z’he

sa§d..reas,6:; –g}ven far aiiowéng ‘the application is just and

prep’sr%’3ihc.ié;–.th«é same is passad after gévéng sufficient

_ ‘.qppof{un§%3{ the -counseé representéng the pefitinners. in

severa£ appcrtunétées, pefitioners have mt

V’ …_ ‘chf{fi§sen to fiie the 9b3’ecticns;. Therefcre, ‘share was rm

.’ether aptiefi far the Ceurt baksw but to accept the

7

statements made in the affidavit aiong with the

application and permitted to reconstruct the test

deeemeate as mentiened in the LAN! filed

Regal representative ef the deceased

Hence, ! do net find any error”6r”§E«§eg’a!tty.AtVe’e_ s’eehK\ ‘

cemmitted by the Court Vbelev§?”~-v_§?h–ite ;:ta*.::vet:’t7’g’V

order impugned. What aftef eatvtetulttlperusat
ef the arse: sheet mVa%rz%tairted%.:.e’hy”‘–t.§je”Qeurt betew is

that, the Regaiajf I as earéy as

in the been adjourned frem

time to time at1the”t:%ee’t:ieet”‘.ef the learned cteeneei fer

.1v..«petiti«::§.ri’ers anxd–..th_e_.tearned counse! for deceased

:f’ea’g>endAeht;«~A. it is nething but protracténg the litigation

ahd,’_’4ehev_et’thVe’dodging tactics. If petitioners are ac

‘”~’~.’__”i«:een ma tntereeted, they might have filed the

jjebjeetiohs welt in time and persuaded the Ceurt

Vt ‘be!ew to dispese at the said applieatieh.

8

5. Taking into consideratidn a¥| these factdrs, l

do not find any good grdund or justificatéon to iyytdzffdre

in the §mpugned order passed by the Cddrtd

Hence, the writ petition fiied b}f'”fiététiQ!’ser.; V

be dismissed. Accdrdmgfy, _§t is ££is”rz2isse;d–“–‘.a$’ dexéfid

of merits.

  j;     Juage

BMW