High Court Karnataka High Court

Nooruddin Mohammedlssac Khalifa vs Abdul Hamid Hussainsab Mujawar on 4 November, 2008

Karnataka High Court
Nooruddin Mohammedlssac Khalifa vs Abdul Hamid Hussainsab Mujawar on 4 November, 2008
Author: H.G.Ramesh
1 HRRP.N0,512/2008

IN THE EIIGH comm' OF'     

CIRCUIT BENCH    

DATES THIS THE 4m fmr
B3F§RE A          
THE ;~10N'BLE:_1ym 
H.R:R!P; 
BETWEEN:      M   


Age: 6'? years, ;f » H   ~  

Occ: '?r()'p~.. TAI§€F;Qi1a1%:imci=:i'V Isfiarg Band C0. ,

CTS  Beigaum. .. PETITIONER
(By sr:'Km;:é:§§:,

 "  Hussamsab Mujawar,

'  [6{Z1ye:a:ts,"Occ: Business,

l  R;.?{«;:. Giuhmad, Beigaum. ..RE:SPC)NIi}'EN'I'

..SI*1__'}"~%.  Acivacate

 fer Sri C§.B.Shastry, Advocate for CfR)

»   This EBQRP is med under Sezztion 115 of cm
  the order daied 7.8.200'? passed in

  J-§éci1.Dist1'i<:t Judge, Beigaum, dismissing the revision

I{{RC.Rev.Pet.N0.35/2007 on the files: of the III

petition and confirming the judgmem: and decree dated
5.3.2007 passed in I-RC3.N{).162/1993 on tha fzie of the

?r1.Civil Judge (Jr.Dn.), Belgaum.

 



2 HRRP.N<).512/ 2008

This HRRP coming on far admissian _t;'§iis 

Court made the following:

Sri.V.F. Kmkami, sggixvxued *€__}dt1zi.:';eI"1 f5I* the

petitioner after a1*g1;ti;t;g the'V'1ii3,tf::rV'»fo_r s01':'1éAtiine and on
instructions submits thfiit. petitmn may be
disposed of;   and of {December

2010 ta 1311':   Véluntarily vacate and

'£20 deifiver jposséssien' of me petition premises to
the re$;3of1ciefit/  He further submits that the

petégticzxer *.:.¢0'a11;_§i'  3. iumpsum 311101211: of iRs.4(),00O/ -

'V  {   ' ~._F<:~1"ty thousand 01113;} to the

 .;*€5jS};f2:AQf1c:¥;'é;;91_1:;"V~"§'2a:%1dI0ré towards damagss for the use and

ac-§i'11p2:§:i0:i'V' /

 



temxs suggested by the iearned C(){1I71§3€'}. :

HRRP.i'*Io.512/' 2608

£31}

petiticvner.

In

(a)

View <31' the above, I make T:.x*".}.€i f{}115i*§?ii1g QI'(§¥€§1'I  *

the petitioner/tena%:fi%;_V'V:   iii} the
and of DCC€fiIbf:T    i}a«::at<=: and
to deliver xr'é: -{:)f the petition
premisag ta 1:116  subject to
 tfiat 1: ,i:}ie tenant shall fflfi
  'of an affidavit to this

  Weeka fmm today to the eifect

 '{1} gixatfiéé' "L?'O31lI"i'f1E1I'i}y vacate and deliver

v.ai3a11: Vggossgessfion 0f the petition prenaises to

   the  I't3Sp{_)__3;1Cif3I1t/}£1I1§IGI'(i before the and of
 :AéL3V§§C5:mber 2010; (ii) that he vmuld pay
 ' -- (Rupees Forty thousand 0:313!) to
v_   :1*t:sp<)I1c:ieI1t as damages for the 1186 and

z  Apccupation sf the gaefition premises for the
 period fmm 1.11.2008 till the and of Decémber

2010 thrcmgh a c:rCes3ed bank demand cirafi:
drama in favour 01" the respondent axzd the S336
payment would be mafia before the and of April
262309 and (iii) that he would net induct any
third parties intc: the petition premises;

my

1"  rfitwiifi



4 HRi?P.No.S12/2008

(1:3) if the ptétitioner fails to me the u;v:§ie1~;a:§1:9:g 
the aforesaid tertrns wi€:}'1i1'3_ 'the;  
or/ and if he commits 1i€:ea¢;h..c§f 
given, it shall be dcgm€d"t21 9;t 110 ' ,
ganteci by this  to. va§;até".= M;5etitio11V
premises    "that  'rfisefit, the
respondent/7ia;j.d}Gr§   at liberty 1:0
execute: the  

(C)  Carder impu§1ed herein
 "    V
' T_f?éti.ti¢n. d'i?§p€$é;e§i"éJf.

 .....  

Tud§%

Bis?” ..