High Court Karnataka High Court

Smt.A.Mary Jaya vs Sri.Samiulla Khan on 10 November, 2009

Karnataka High Court
Smt.A.Mary Jaya vs Sri.Samiulla Khan on 10 November, 2009
Author: B.Sreenivase Gowda
 . g f§§"§3§'é;§i?%§"'$331?2"2§E§: .f'ié.::';€.}*;i-EiifiE

~A'."«J n

5 fig' 332%?' €35  €;}'xf{~=}f'v'§.€§§i;§i Ziigfif

"'*r

V»
*'"'"1'
_,_.d
U
»--»»:»s
5-vwfltl
PM-3
hum!
5:4'?
?*"'!
i-M1
D-"mi
f""'3
W.

E}; 3% 

 

B §7§'§§!}E§j;E:§;

321:3, A. Ev§_as.:'§: Eagsa
Wife <'3fP'u"£ia:*:3;§:2,
Paggai aizsmgi. 48 §2'*'..'§*é§":§~,
Rssiéian': {pf Nz:;_3Q1.
Egg i7§<:»<:::: 1&8' {Z-K333,
 :'xg»:;m; §%;.:a.e,;§, 

E<Z;::;::::€:E1:m«:.i §_;&f;{r{;'§;g T'
£..§2é§.;;:a€aj%:.§%;:2f:::.:":§,  " A V 
§€§;*}_§.?.._i%,Eé;¥§"$ -~" $3}-:-2    :%243§3E3',§'A,,._§.,:%';%é'7E

 

2:. 4§'E3§3i§2'i'; AE%3.:é':é1§§E& §€i:%'sa§L,
8,.-'E; iziifi E. figbéiié £13.
* L--.?&§g§§§ a.%§m:.i. $5} jyaiafi-:f

fizfié. }"s-Ea.::§"§:.:2:§*; Szgiéazza,
'J59. Sagzzfisgiia Eilfgaga

figga-ii :«§,%3:;3~a,:§ r»3f~I§ §~:a§"':«;;

Efiwéii m:»~:§a§§:'§g 23?: Eéaa E 

gg.

 



(3

6. The plaintiff engaged Defendant no.3 in th'e"--p1"esent

suit as her counsel to conduct the 0.8. No.}58l(t)/2{)--()%i.V..Ito'hwyasyat

that time defendant no.3 obtained signatutesi=p:ia.Entit'f' to 

several blank papers and got the stg.it@jj.O}'S..i4,,No;'}'5§%t.t_.V(5£2{Z)A()4 ''

withdrawn Without the kn(')w1etV:1ge_Vt)ft"1"1e p1.ai11ttff étt1.c1,§!'e3ate.d 

ztllegeo sale deed dated  and 2 in
his name and in the  the pendency of the
present suit  present suit as
[)et'endant    she had to make two
  the plaint and another for
ten1pra'1y_:  Defettdan.t nos.3 and 4 from

cltaltgéztg the.VnatAL1'1'e'1ofsuit property or from demolishing the same

htilyi the poseof the suit on merit.

.7;  Th'e"t1'ia1 court without considering the above aspects

of the lt'1tttt6€:;by mftpugned order rejected I.A. filed by the plaintiff

2  fine"-temporary injunction and therefore he prays for aflowing the

$9"



appeal and g1'&l1[ll'lg an order 0'l"te1np01't:1'y in_juncti0n as przayecl by

the plaintiff.

8. Per contra, Shri. Padmanabha Mahale, th€§jl(*3a1f{1C.£l Senim'

counsel for the Shri. I-E.H.Kaladgi who appears'far:t11e."~De-fengientp 

1103.3 and 4 / respondent 2105.3 and 4'».he1'ein..sube:n.itslt'he"z§lfl.eg1st_i*0n

made by the plaintiffs sale”~dieed_

executed in favour of the Defencl.;fnt..n(2ssl 2._an;,f subsequent
safe deed dated l5.07.2()(l5i .1′ and 2 in favour of

Defendant n0s._3–z3ind_ 4 zgre ge_ri:uine’~s;;le deedis and are not created

as a_lle;ged.t5h_e p7l;ii11ti’l7fit.:i’TheKatha has been effected in the
names of the “and 2 and is to be changed in the

names of Del’en<:i'ant'ln()s'; 3 and 4.

p subrliiitsftldlei Defendant Nos. 3 and 4 being the owners

i’s…of»._ethe iprjx-iperty should not be restrained from using and

enjoying’thefistlit property as they desire and the trial court is

.p..iijusierrified'”in rejecting the appliezition made by the plaintiff and

i.herefc)1’e he prays for dismissal ofthe appeal.

%.

§{}

or

Sirgrziiafi , f:¥¢§’r::’;cia:’;i $93.3 ami 4 are 2;:r:2″:*:1§iéi;*:;§..§::. am:

I”€§3″é?:I”3 and zrziziur aEét:rr;a%,i-13:2 in §”%:fiF?t3E:i Q? £322.:r.3.E¥3*$’S’..E5§2–¥T?§é;}§’z <_%:§7é§1fi

fizégé f§:,}a:1r:; wizécriz is £2': their <.:=;:«;:i:;;:aéé.s%:2 f?w§t§§'s.€2;§{"-éé::;g§§g; :£§:.:g' '

éiiaiurbaixast; anai pmhiesm $3.} Eiéa-T i§::'_€ ami-.::fg§:.2y§'i:é§:é§A..;uii_§§§::}p»z.:ri:§:.;:i'

in iii: Lav-::a::2paEéam <.§.§['£.h2 §§§ai¥zii§§'§.____ "-. _

3L3ei7:;:':;;{é:t":i :'3;<.:«:~;_ 3 aaéi 9-'é–.é:i.§: _§*€;§5i'f2$f:i"=éii€;€'il§ $1: €.Ei}§'E}§T%§t2§€i $22:

5.:

<..::0};§siru:;i.iun z_.%.vz;=-:;§«:"~:¢;"VE?_;2:}Ts;r;;*:§:_ . i%zc°:z1"*ééf:~..V§h:.::f'::ré.3:;:":£i .£§a§=m' :¥%iEz;}:zi
aagming"-::v§t}:§£;"{i;:-E.§:.2%£f:.;§@ i'E§@'*;:§ai::i.§v§§'§;.i; fiazffi i?":g;§"a:2:,=&~: zmai agraas ii:
firs: pasriimé £2: hiss ¢.:sa:'é::2gi:.'§.§{[§;<=,,Egg. ihs Eirzszi fimég'.

;'§}gi£7m':s;§azt:§f fit;2?:s. 3} 331% mi £22": ;i;m"2*:.1éii.:~::;§ ii} Ezavs: §§':::- ea-zaicz"

a:z,;=;zr§%x-:éa;:E:'£§:}z;: _§9s:):sf.j{:,T2:*e,<§, §:*:m": éém E3'~§§§§'E3( '32:: ;:§;:iz":éé§§ 3§;%"6*;:";-£3, its

E?*~}fCé'{}_§'§§§3<:.é;§'¢%éz in i'2~zw&:r mififiaiésnziafii $23.3 ami Ea; ihe

waits? :;w;;ts%j§§s{si{:i.£::n r¢::sé;.:::*$é§ ii.) iiifii zméi szzkeéaée ?sEm§§é§::g amé Ea; Ezaw

.. éA%:$-~2=gai@§' mgicsr §.§'§*l§1':=§§:§3§"§'f3£i in fix: 3:33:32: wE'§}z:§%¥;:§::;si mtg}? gmi £13

ésimi in iiizig itgafé ééés ;§§a§§§.%§§ fiag :«:.;g:"r:::.::r.§ ii? $33: 2.: i=:ié§§'E"% 23.?

§?;s.§?{}§4§é'~ §a::=w:».:§'g§:; &f?$§:£§3 Q? 2::%gé::§" e:§;a:.:'§,/3:32.': vgééiuéigé g:%r'§g:;&.§g:ai ii}

§"::r::' sméi 2%;é§.%..%:2 3%} <is§}:%,~; i%"€;s:';§ §.:,§a§a}r'.

33?

z:a:,::~:é3′:g ::i:::;*:’a?ég,:;:’ in §§’sé.: sxisizifig §r::::’i%EéEé§:;g, ‘§§’i:i:§’i__§£._§;.’§§_?;:§;’-.§git’vf}i}§’.ii{§T:% i§: —

i§’2r.~: :.:;:c-a:p=.=_§E.§u=n é.si’i§:§ §,>§a.i;*;.§.é§”‘Ef’

‘flit: iriai mini is §§iI”fi€i€§§.~§;£w’_§i?§§,’§¢;;??zf;2£.”§ Q5 £Z?:::v.%,~::,;.5;ié.:2:: ?’i§£i§”‘§§ semi

in 3;:s.::>réi:mca zaréiié iazas ‘ié-=’°_§;;%2:,.§Ls§.’V¥%2{:%::.gLT’§2E»§§{§c§§ce::a§ §;:{§s 22.21:; a}? éix:

:,3%>:~:t::”*:ai§;>:”:s ;;1a–:§;§’–§;: Lgézs e:g:*§§{é;:§;’,

in éiie, fi;%_-_:v:é§=::_i. {$243′;:s§.é%=:é’£.i.§}'”é;::a:s.E–§:m§é:3§; is EEK: :::;:¥.§., géwéézsgiziszi.

2 3

:’::,:»:~;.3 zgngi :1 ;s.§f:’;5.*a;%::§_ ‘E2€f}§’f;C73,§€’ii5’ci£.§ zmg §»<;é:'::E L3§:i.'3i§§.iE'§'f:: zsmi :~:§"za;f:ss::é §E§:§.%.'§{2

\/

L3*~.="é;'-I' iéfgc: §:».:,::~::,~;aT_::;:~;§i"2:=: E'«::.sé;i.. §§;"i.f}f,'".§€3§'§:'j£ z2§{.[}§'§§ :2.»-ééé: ifm~: ':::-«;§&;§é:';§,:,: %':::é'£<§.é;'2s2

;z2§:s;§< iii':-V: fl;£}E"3.f:'§.E"§Vi'£:"§§%:N}§'§ %.:::g§;::"§2§.%;.-:52': £2: §.§§"v'{?é§§" m"§§é§: §:%:»_sé2*:§éi"§.

Sd/-

JUDGE