High Court Karnataka High Court

Smt Kamalakshi vs Sri M M Mansoor on 9 October, 2009

Karnataka High Court
Smt Kamalakshi vs Sri M M Mansoor on 9 October, 2009
Author: Ashok B.Hinchigeri


nun euuuau UP IERMNAIAIUK HIGH CA9-UILIT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA PHGH CC

H9′ ‘TEES HIGH CCJLFR’? @’K@AT&KA $3′ BAN

mama THIS ‘THE gm-a my G? gamma 29§;9y k

EEFCRE

‘I’I-32E Ha-H*BLE MR. M31303 Asgmi fi.j:{:x¢::H1%é£fR:%_L’ ‘ _%

wan’ PETITICJN rm.143. 13 GE 2c%G9%:k(m&~¢:=§:}% ‘

3£’§’¥EEI°% :

SM? K%§AhAK$HI
Wf0.LAfE A V Kxaaxafi

Assn ABQ§? $2 YEARS . j~
RfAT.§$?I$HYAM APAR?MERTS~”- =
KERR vgascmx gausB,_MA§saLc3£;
RE? 3? HER GEE H9n§$R_ .* ‘
zzszmzr-sh-‘F:-:1 ” V-*1’

,..,_fg “£,. …. x » ‘»-w,j. ?E?ETE$%ER{S§

{BY §é,::—:”.~.:*:3:~:}’:>§i§i::§.:z2-.:’% 9,:-ms’, mv. ,;

1;’ “-Sgzv-.zsi”‘§»é.;-mégsaa “””
‘» $ffi,L&?E.M&?EZ EHAZ
‘=;n$;s42§4?$?;32g1;

$$§§§$z§faasAa°x&asAa& RQAQ
K§§Rfi§: A§£k§§RE~3

Iggiéfig V

v V §f§,§A?E %fi?E§ Ea:

V. L?;;’.fif?”.<-giifé? §v£@YYA§§I§sE §R£.LE

Q"; §gAg_§?c§ 3&3 sax? §R$?$R?

– mama-efiaanr maxang

R”.,§$R§£&$RE ,.k R£S§$fiBE§?§

“§3§ Sfilzfififlfifififi J SEQ§TA; a3v., EQR 3:}

-war

2

‘€315 3:32′? PE’FI’§”E$!~§ :5 xrmm uxnm AR?-ICLES
226 fiééfl 22′? as THE C§*&S’!’I’i’E,.¥’?I’GP€ £23′ E%é§I1B_;..3f?}i.”{_I§IS
w 1331.33; A wax? (3-E’ csmzssznaz mm §:..:,a.$:+:r.__f:*.*s¢;E.’s§;::9′:.z::V.E

m*.,§..4.a9, ynssan 2? mg 3: Mann. __.K., an z.A.1s:o.3 in

.. -vuwwvwwruw V. nu-u\x1t1u’v\l’I nu-urn n..s..Am-5: ur nnicnfilnlsn HIGH CUIJRT OF KARNATAXA HIGH COUR¥ OF KARNATAXA HIGH COURT OF KARNATAKA HIGH CO

Emmi ;.fic;:”:.A fit}.

2??’ in mid are that the

§.S.§a,233f2§G2 t the rmpemmt
Hag 9? the $(:§&’::£e pr-emkam, magma
§:+;::sfiw, “?c1;c’;– A ‘£’fi-mi Cam: émrmé fim suit an

by the § tlm rmparfiazzzt fig’?

3.3.3. seimiamfi ta this cam. The
§aw ‘ teé in the ¢ompanmm’
Eatwaan the yetitiamr mxé tlzie mapondmt Ram

33%

aura uwulu Ur nnmvnsnlsn rmsl-s OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA RIG!-i COURT OF KAENATAKA HIGH CO

We

3

whemby tkw rmpomisnt 316:3 was ts vamta

WW the ant gxoaaessinn 3f the sci1e&uEe ”

firm peaaiamr by 32.12am. A3 that %:«;¢,2
faxfi m deiivam’ the %x1i:. 9
prmism, the pgtitiarwf .

}’I@g The Emecutiscéf; V’

warrant ia flfm
son; sf the ::baB*11ct.1bn
aprgfieafinn-$.?L’,’;;¥§f3. 9′? tr: 101
of the arcierati the aanqzxiryg
is prezsented by the

uSr:i Eshwara Bhat, the harm

rm mxfizca that the

sufifiizs that the first

TV its ézzdepawe-at right sf tmaxzay, Ha

v -T wag

Kamaiaimhi in fawur cf Maya Bari ami
Eai. The mifi Maya B33 riied an 11i2.199′?.
Vififsm, the wk surwfsrfim farm: uxxdfixt aim tsnamgr

@551

uwsu ‘I-dwbviuflrxl ‘fir!

N-munsnnn nwrn mugs.-5;: vr assluinsaan i’Ilu’I1 COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C0

%

4

agmmnt fm Mrs..?a:=}:3;ra Bai, the rmpendsv.mt:’=._Ne.2
hsarain. fizmrdirjg 131′) 31% Bhag the firs:

alaxm’ , if any, am altlzar urfisr vtziri
Zebra. Eai fir mfier both. fig b
independent right, he. im mt

z:hst1*1.zc@’ apphca’ flan, £3 sf SriV

Bhatfs suhwmksizém. ._

4. The relying 01′}.

the _;udmn am in the case af
H’C*P.*&RI.):”E%? in (1939) 3 sec:
77 mpanaam and his two

tmmncy as _jsain’;: texaanta m-fly;

3;;p1£ft’**f;’ém the mid judmcnt, has submm
tZun gr ttuenaxktar under Secfiain
§§§:3§ fz:?amf¢x– $3″ mmvezy M, 133% 53 muim m

is the m§p$:1&@:1i: Eeui, ‘Elm mtice asf
af mnafi an firm rfiwnfient I§’a.2

. __€hm*wfi@2* czfthe suit imfitute& agaémt bar am adequate

uIfiswt%£a$w1d mnmafthemw, Tk
flgff.

S

swim af’ mtiac umim Secwn 10$ s:>f than Tramfcx af

Pm@”ty fiat, 138% an. 03:33 :::3f the jaizzt

actfi at}. behaifaf the sthas was sufiei::;%;;;* E: V ‘ ‘ H

5. Sr: Bhat aim
dawn:-3′ in the case as’
TRUSTEES 09* THE 9:33? in
AIR 1963 as 453, natiee ta
dam-mmim: ‘k tenarxm is
the and the
rmp0n§.@r1t agaimt the atkm

4_ uaftkze rfispczndezzfla To -mntmfi

aeam is binding an an arm

mm; rmpsnéantfi § he hag

V1’fi:}% $112 .§l’ 1fit:;:; 22$ af ‘itha égw Qfiiifi in the case af

%%%.A.j 3;;s§i%:;§:%«« mzmamm 3:52:53 am QTHERS 1;;

%%%%%%%%%%Lk%2«::zsL€eRE E’A§E%URA..HG MAETRI Arm GT1-IERS,

kk in mm; 5 sea 1*

turn uuuxl ur nmimnlnisa !-IE5!-I CIA’)!-.fl§T OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAVAKA HIGH COURT OF KARNATAKA H!GH CO

€£*?i>£

6

6. fiwfly, Sri Bhat brizgfi ta my m:ti§:”x;§tI1is

Ciauzwgg éecisian in the cam: of SEE ~93?

sMr.1«:EwA1xmA mm 0THER$ ‘I»}.}’3é2_ “,_

2903 RAE 550; whmein £1: £5

Rufée 9*? of 3.13.3. is apyficahgg tn pgmgéi »

an mapmamz fight {ha
j1.:d@z1t-éehmr 5 33 171%
ehaswuctw ciaitm as: an
nmm, hzg,.§ the yruvisians of
alga aaught tea draw
déwiaian fif this Court in the

cam af $’.A§:.}V2$’£.’:R)£&£,EVVV’ 9.’ ARE ANQTHER,

;a:;a2¢evm::: 4~396,vzhm°’ai:1i.t is: held that

§is;:ij’c1;.V21.§é’a2§§e€§*?’:”§f§3.F.€, is agaplimbia any m a pawn

m1@* A mam: nzghg $33 ma fizimmt amt

% . 33¢: _f;;:£:§@r ~~?.§§.!§;% 3:; at-fitzbtfirs

9?, Per wnfia, 3:: Samwh 5. Cfmuta, the

‘ mmmaai aapgwfi 592* time rmpmndmt H331

submim rm: thia petifimx fin gmmatum, Tim Exwutian

figéi.

u-run; wouwwiirlil III

..mmn..mn mun uyuaga ur nnnnnlnnn mum Luulti or KAKNATAKA I-RGH COURT OF KARNATAKA H36!-I COURT OF KARNATAKA HIGH C0

..m…………. ….5.i_…..,.§. w nnlmu-Ilnlwk rwun t..’uuI:’r of ammntnnm mcu COURT or KARNATAKA men count or KARNATAKA HIGH co

8

21 cf Q§.,€’.’.’i, am ixiterfiad 1:23 deg} with asacxjrfirgrt emf

resistaxme arr eabsttructtbn sigma by 3. thirfi ~ V.

9. an Chnuta mxmnags
wguiiy has been in

the rmpcsnéerit Ks}: “is 3v.11’x.i:.;’:z’ tiw
rmmzmdaarit 333.2. right taf

tezmncy of ti–1:;é”2f%»:é§;;:=c§z;%.;i«.¢fx;3;t;”2«Ié’; ..

Firm aemiating sf the
bmathm and his mather

was gmjfmg the mat, he

. it diaputaci fiat tfm rant wag mt
1 Q’ rmpsndant 53991 ‘Linda thme

daarw sf wistiwn paswfi witlrmut

:$«Tzm:%k%m§§msab:e aa mm” 2 the mmmzzip Firm arxszi
He aim ta my zmtiae tha émfsiamn 0?
$6111′? in the mass mi’ SM’Z”.M,C,S{}EHfi.M&NI V.

@933

aura NUUIU Q1′ 1£A%§NA1’AKA I-HG!-C 0|’ K:MlNA’fAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I~IiGH COURY OF KARNATAKA HIGH CO

9

Mfiififilflfi AN!) ANCYFHER, rep-brbafi in 2-392(5)
Kar.L.J.35. He read mzt the iimd Hohag “ans
foflmws:-v ‘ ” V’ ‘

mam: mammm 3mg,
mm 99,, mo, 10.! angzas —


fimgmru-aenzw in  of»  made
by swath mm far  of
pawmwn --~ E   Gear: m
ma awry    and as
arder   af dscree -
  an grmmd am
   mzeum rate, held, gs

 -. "

 2:,  the mm mum! a 

%»-gwmm R% agate fer arm rmpenciaant ram
rmyanfient Haw? had gasé
t;;1a¥s”z;&pandent 3%.}. amen shag mmafi ima ma
But sufisaqumtly; hm reiafisnehip with
‘gf.}”>z§ z’m§mmIant Rail £3133 amzmd. flew, she: E as:

V a gasifimn in $$€:t.21*e tine vacnaxzt pmsaessécsn sf the

whedzzla ptitéiztfifi.

fi§}{

«’ am by way of

-W we-u w –«mm-w~ rm-m wsw vr nnnwnanan mun uuulfi or mmnrnm HIGH count or KARNATAKA men COURT os KARNATAKA HIGH co

N

3.2. The qumficsn tlmt {elk far my

ia whgthm tim rmpommt $23.1 Tm my
the oktructing application. ‘
applicatisn. than the ardé:§: “~ ft§1*

am;u:x’3;” in 3z.:ata,zna’ hm» n¢fhg can; #2»: ;mn% tkgm mg

appiicatiozl, thw éffififizaruxet ha
sustainxad, it is that respoxflent
and the to the mummy
the sen sf Iafie
Bai is that af a jam:

21:5′ swam and his mm,

naz*@}_g.j? tismfi. ‘The zmpanzfmt I¥a.2

% swim thmfim» mat the apmx, mm

‘ 1: went a..@m’ ‘ t }m. It is haré

:§%%%%b¢1*mey%kr:m: 3-ha rm am: mm magmfimty sf

flak and 11% 617.11% mm in am’ af bar

=’ .$:._’n-‘__-;–. bfiffiffi E

Cami, wfin” she statm – ‘ tint she 115 a

‘7P’ar% fiashini’ lady’ Hethiw grwezztad the first
83%.

mu nmuuns wr !£AKI’cIAiAI§.A Hicifi OF KARNATAKA HIGH COURT OF KAIINATAKA HIGH COUR1′ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO

11
rwporficni in aaek ms imgimdmcnt eithser in 23:33.: suit
ar in the appeal

statemnt made at the bat an bélmlf (hf
33.2 that ha rm gcmd mlafintmffiiip’ I
is ciwergz sf I
appeal §m being gr :11eII

r’fip0£’Ei€:1:’1t K9,}, af tbs
51% cazzrznt be czf a wrty what:

I’ Suprame iiourt. in tha
mam Ram! Maud! {supra}, ma
h6*1’§&’v’3.f aumaedefi ts Eenarnzy as

as tmmm in gamma; the ammm

A af the tezmnm whcs acted an behag

mfitgimzi. Tim figxzx $6131″: 33% takmz am

vimw’ in ma mm as? Asia»: ,, .

%d aflura {Ifi thaé: the dficrm panned an
mmpmmise hamm file iarfllaré ané the mmber

sf time: mama’ fafl fgfiefisrmblc agamt aii otkw

‘VII

.. -….m….. m W-mumannn ruvn ur nnxnntmsn mun uuuiu OF ICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO

12
membera mi’ 1:225 famflyfi. 55 mm Q; this Court.–it; rim
cam af 3!’! &u and G@%n

prosfmiens cantaszm in my 2}. Huh

applma’ tian anly for a paw 3:1 v2*}in5’Vi5$’ T b

am’! intareat and mi; ” ‘

14. ‘The p¢si%;§$:§ ééfin if the
argumaent raiagd by that he gs not
tzhimitzg ‘ 2\I=::>…2:7i:$ ampmd. Tbs
mfice as the xmfiacm an
the are thae jfiiflt twzanw
er fin oksrucficn can be

was is mt bomaé by the decree

. a;¢%mi§@ep~e::2d¢1:2t @131; ever tha pmpertyx

ca$$§ the rmpandwt 39.1 is in ma

i:i%:’7sA}mw tbs: fight ‘£5 2&3: in tbs: passwséon af
Endwméénflyg ‘E513 Sam-t fizm

gm obamcmg Ta ocmafianed Wifheut mm hem

fiuat gauge? ‘I’hm&re, ardairxg tfie enquiry in &

mwsfwisnammmmégéfianmd, Hemrtjreafibe

tun £..’.’€JUR’E” OF KARNATAKA R16!-§ OF KARNATAKA I-HG?! COURT OF KARNATAKA HIGR COURT OF l(AR¥NlA’I’AKA H16}-5 COURT OF KARNATAKA HIGH C0

13

madc ta atand tltm ::>rc1¢al cf erxquixy witlwut
any baa/im $1′ the mm. It £5 warthwhile

tha rwpendcnt 2%.? has not mad:
the mmimz :3? rim for 2 »
at any applitzatian sh<:wifng_
schedule premises. A11

miiitatessga-:ms'
15' As the m:j,p¢~m: i¢§.i'i§ié:aa.%…:VV§1ot have
subsissfizzg mfi fir ' "5? right, Hm

nbstsrtmtian H; hm mu: m: or

andéxew in $35' – .

A ff%§fl1t.WIW§Eaw 223,3 panama by satzixg

Kc: srémas tn mm.

Sd/-

JUDGE