High Court Karnataka High Court

Pralhad Zalki vs Shabbir Ahmed on 11 June, 2008

Karnataka High Court
Pralhad Zalki vs Shabbir Ahmed on 11 June, 2008
Author: V.Jagannathan
IN THE HIGH" COURT OF' KARNATAKA AT BANGALQRE
Dated the 1 1*' day ofJu11e 2008 H .'
:I3EF'ORE:  
THE H()N'BLE MRJUSTICE : V.JAGAN1§ATH:;§P»J 
REGULAR SECOND APPETAIJ No. (394 iziétizi  

BETWEEN 1

Pralhad Zaiki,  

S/0 Jayatcerth Zalki,  

Age: 57 years, Dec; Gajsatri P:eét;EC_i£ie§,--.
Shop No.8~695, situated ht Gllllj vRc$ac_i',._  _
District: Cxulbaxgaw 585      " -.

( By Sri   Iifimar, Advocates. )
AN D: r  ' "  

Shabbir Ahmed. V ,   _ '

S/o Chafid Sab'1\.!fEam1ha},..__ *

Age: 5{}"j{ea:"s, '();:.C- the jud%ent and decree dated 21.11.2906

_  npassed.V_.i'11 R.A.No. 228/2005 on the file of the 1: Adél. Civil
A " Jiiiigge (Sr.D11.), Gulbarga, dismissing the appeal and
   the judgment and decree dated 28.10.2005
 'V  inaseed in C).S.No. 183/ 2904 on the file of the Pr}. Civil Judge

(Jr. 1311.), Gulbarga.

This appeal coining 01:1 for acimiasitm this day, the
court deiivered the following :

 



2
JUDGMENT

Heard the learned counsel for the paI’t:ies._ .

2. This appeal is preferred against

rendered by the lower appellate’ “.::i’1_:

2538/2005 by which the judmem agape’

court was confirmed and the L’

suit of the plaintiff and the appellantiherein to

vacate and handovef” to the

plaintjffi V entitled to damages at
Rs.50_()/.~_ the further order passed by the
trial »-thpebeoneturent findings of fact is

ealiged quesigion by the defendant in this second

counsel for the appeilant subnaitted

zi:t”V time is granted to the appellant, he wouid

2 .. “vacatefld and handover vacant possession of the suit

to the rmpondenbplajntifi”. For this, the

2 “submission of the learned counsel for the respondent is

that the suit was gee in the year 2004 and though the

mmply with the direction given by the trial court as

regards payment of damages to the respondti;;l.t;:

The appeiiant shall not seek any ”

extension and shall handever vsiééfit w’i’thoi1t

fail an or before 10.6.2009, _

The appeal, thereforé;”L-..§tand$ thc

above terms. The fl z.-‘lvfiidaivit to the
above. sifctct within tygd date of this
erder.

Sé/1*
Eudge