IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS THE 1 IT" DAY OF NOVEMBER, 2010 BEFORE THE HON'BLE DRJUSTICE K. BHAKTHAXfAII'SuI$ifA_:V"
REGULAR FIRST APPEAL NO. 1466/2010 I3;-INJ} I
A/W
MISC. CVLNOS.14089/140-AS:’–.II409IO;fI0 ” I
BE)! WEEN
M/S.ASI~IOKA INDUSTRIAL –
COOPERATIVE SOCIET1E’S–.LIivIJT”‘–ff
NO. 28 OF NO. 126/16071,’ ” * I
ARABIC COLLEGE POST; *
KAEUGONOANA 1
BANGALORE.–560..O45′<__""— I A
REGISTERED U.NI_)jjER"–~ "
KARNATAKA CO+OPERAiPIVE SOCIETIES
ACT, {THENCALLED MYSORE CO~OP SOCIETIES
UNDER 'NO.929=A_R3A EATEI) O5/O6/1957, R/BY
– “”AITS’PPE’SII’3Ez\IT SR1 M RAMU S/ O M MANI
AGED A_,£5~O’L}T’ 40 YEARS
‘~’-.E’H«E A:3H*QK4§~I.NDUSTR1AL CO–OPERATIVE
SOCIETY No.28, ASHOKA NAGAR
KAD..UG.__ON-DANAHALLI,
_ _ VARABIC COLLEGE POST,
” A I ‘EANGALOPE–56o 045. APPELLANT
‘IfVB’y Sn: JANARDHANA G, ADV.)
” HIXINQMT FATHIMABI
SINCE DECEASED BY LRS
WHC3 ARE ALWAEY
ON 1§’EOCRD AS PLAINTIFFS 2 TC) 8
2. SMT, REHANA EEQJM, MAJOR
W/C’ LAKE ABDUL GHANI
SMT. ZAKIA BEGUM, MAJQR’, 1.
WIC) V MQ fi T
3. smfinamsaa BEGUM,– §5MOE”
W! G T KHURISDULLA
4′ am. saysam %
WIQMUJEEBULLA. % V
6. SMT; HAYE%_BE-Zétgfhii; MMjk%”*kf£3R%
W5
*3. sm: i
mania, 5:210 Ei’A_Ed D Htissam.
3, BEQEM. MMQR
wzcmwhi-mm!
He}: is im Wm Am S
” 2 8,.jA,RE.. crmnfifmz 0? DECEASED
ism; Mammmn 1-wssam
Rim’ §*€>.:é. Hem szmm,
Itfi§’LVq$iEI%..R§aM, NORTH
mcm ~E3E_$fI’RIC’I’, Tamxam
2; mt aim PA HQLIDER 1:1-mRs:~m:Lm,
~ « Aemsnmirr 71 YEARS,
RIZAT NO. 317, 15% Acnm,
_ 9%? 3% BLOCK, JAYAHAGAR,
a3AmALm~s5m1 1
T Q. STATE OF KARNA’I’AK£s
REWESENTED BY TF3
cm? SEQRETARY
vmmxa smmaag BANGALQRE
3
16. 811$? Sfi.VI’l’HRI DAMQDHARAK
3.1.. cmmvmnw mra
axe cmxmvaxnn
smcfi DECEASEB BY LES
as.) am mam 3/as RAJA
b} mmaax s/c: RAJA
e) Sm EIVYA D10 RAJA
cl) mg? 310 EMA
e} mzsm am RAJA;
ALL ARE I-mans, MAJGRS ~
No.10 mm 11(aj.TO 11{¢3%AE’53%
Rf AT A«NHET;3– BESAVAEAGAR,
KADIIGOHEAf{AIJ.f,.!?iFEABEf;»CQLLEGE POST
12 81:) Kfififlfifig madam,
ma smn¢G~,aa§ mnmvpmgmw,
BASAVARAL’:a§.R; i
Kazjzlaaxmflhz-1&LLI,
‘COLLEGE “POS’I;
J
13.
g -.I3cI:A$ED BY IRS.
za’:. mm we LATE Asmvamm,
mm E? as mags.
” = . b} BA}<fi't'ARAJ,
am LATE Asmvamam,
AGEB mm? 44 Yams}.
cg PAHDHARM,
Sm IATE fi:.SER’VATH&M,
mm mm? –:2 mags,
d) SMT. Béfifififiaifim
D] C) LBIFE ASIRVfi;’I’I-1%,,
9:633 ABQUT 46 Y’.E§5.}7<'S,,
e; Sm'. mm mxzszx
D; 0 I.A'I'E ASIRVA'I'I-IAM,
AGE§ Asmi' 59 mafia
I} SMF. VM¥§
DIS LATE ASIRVATHAM,
&GEE ABOUT 44 mags; V
ALL ARE msmrm AT mmmééafimw, * Q Y % ,
BASAVANAGAR, . , ~
ARABIC COLLEGE POST,
Rfismunfims
AAAA
'RE§}IJL?J?«V..F1RS?f'2%PI'.E;§L mm U13 95 Rims: rm
RULE: 91: c?c%=%,jTAGAsf3sT TEE mmmnr AND
DEGREE_}I)fi'IEDi'1;'29,*?;.201G PASSEfi an EA No.2 IN
ma.xm5?5; 193'? '=*jQIi1'°'I'i-E mg 93 Tim xv mm
arr? &%s.gss.;ms mmag mmsmamz, (ecu
" 3}A%,AreE¢.r12;<.:':*12q'c+ 3!: N32] 19 mag UREER mama
rsa£ii:ai::;k%TjL%%k¢Vm.m.14es9;1% ES mm mama
$1343.15} C.P.C.E ?R&YBiIG TFG GRART LEAVE: 3%
'W FEE ABOVE AWI.IQA'£'IC3%§ fififi 25%
ccm"1'a$T "mm mmx ex mam.
mm. cwfixmozic 13 mm Urmm OR§ER
44 mm 5 mar: saunas: 51 $14' mm. mama rm
STAY TEE J[I'DGBa$»HT Aflfi DEEZREE E'-WSSEE EY Tim
ADDL. CIVE Jiiflflfig BAIVGAIADRE 3*!'
C),S.HG;15?6i 198?' DATE-D 20! 'Ff 201.3%
Tifi Regular Firat AT} aiming with iviisc. QVLN
agpficatiarm oomrg 92:1 far erdem this éajgg tha Ceurt
éfiiixfimii tm faékwfigz
JUQGMEH1.'
Misc. CVL.14G3§[ 10 is aa app].1mt.i;3;:
appellant undw E§m.15»1 azf
and Decree datafl 23/*7; 201$ z::fks¢xg¢.};%5?6;sir A %
on the file ofXV Aden, Cit3;…£ii§iI & at
Bfialam. The a.pphca' an afidavit
cf M. Rama gig' M. 20f the appefiant
s::3<::iaty. mg that he is the
absoiigte fmasurim 4 acrw 9 guntas
in Sy. was p ufiar sab
dam: It fa mm stated that
to 8 are fufiy aware of the fact that the
bahw ts Ssciety am that £115 seaciaty
g fi:3:;:nc&n suits agakm: tfwmd in that unit
& Q Elefiipomlcnta-1 he 3 have stated that may have fikecl
fir daciaratian and Phssessimn of the suit
gchcdizlse memiy. , the appcuan: fiaci an
appfigmtiun in the suit gnfaying m implmd as {mas sf tha
ficfmdanh Em: the trial Cemrt rejected the impficadixg
appliaafinn. Tlmflm, the apmfiant: has nu other
L
aitarxatixra and afiwaious ramedy mmpt ta cfggflmge
the Judi and Dream:-ea.
appellant swim peimzhsisn to garemre 4_
ixnpfid Judit.
3. Rwpondazxta 1 to 3 mg M a.s.:mws? L
on cm fih of xiv Add}. kjc§;;+ci§iik%;1::dg¢ gas’ 1rm’ :
Raapondmxm 9 in .1_3 i's::e;_' axxd Wm WW" » mm mm» hm: hm
Sy.N.126 V’ Bangazm Hm-ch
9
in cam sf thc piahztifi am
FJWZ1 and gut marlefi Ex.
;P;’£2 {1’wc:5.–.E’..«%9..A B.W3.1 ta 4 were aamsm” and
to 3-:33, The ma; Sourt arm
and pausizig the evidmme 332111
an rmrd to this camluafiga that the
are ahsohxtz owner: of the suit scheduk
and am: géranteci permanent iI’3j11%’&3n
Elm d from g witlx the
plaintifis §6&8§§§i¢£1 311$ azghymazzt at’ rim wit acmdum
% 2 m 5 (am xaspmamm Q
E.
to 13 hmemj haw beam dimcted tn
ucmstruciaed sheds and mum in the
and deliver vacant
plam’ tifls w’ithm’ Em II1iI3I3.t1’B
thy: p}aint.ifi’s are emttitkxl p&ei¢oe2igVr»;: 6ifvVfi:z¢§ yam’ ‘ L’
through the
S. In in favour tsf
Rawpondw1gia_fi”:.::¥.>’} 8_:é:,a to 13 is
wt 5 to prefer appeal
as and devcrem. In omw
arui éxawae is mag
13¢: 13 am mt against rm
Unda auch sizvmtanmms, the
Iomxmsmndi ta seek perwaes” inn ta
$8 aaamt impwiw jtmmmt am
‘$7 ” ii,”
5.. in the: rank, Misc. CVL. 14%9{10 filw under
Sm.3.51 ::fC.P.Ci, eeefiag pnaermissian to mm appeal as
agaimt the. imumad Judi’: and Beam is rejwted.
1&3 awml in EEFA Haiéééf 13 in aka
mm, mum Mm CVL. Ko.14090;m fiiedfq-satay
elm mt survive for eomsicierratian and 4,
aewrdingly diapeaed cfii
Lr
%