High Court Karnataka High Court

Smt Saleema Begam vs P N Ashok Kumar on 13 January, 2009

Karnataka High Court
Smt Saleema Begam vs P N Ashok Kumar on 13 January, 2009
Author: N.K.Patil


32%’ THE BECK tL’.i3i}}%.’1″ OF KAEEEATAKA AT §AI’~§€flALQR.E “W.P.3’~§0.2 14%: OF 2938

in ma HIGH com? or KARNATAKA AT BANGALORE: ?K.

DATED ‘mm THE 13″‘ DAY’ 05* JAKUARY, ”

3:’-SPORE

we HoN’s:.E MR. .:us*;’:cE%s3§+<.P-A*:–:';_ ;

mnymzwxon No.114'2'4 o1v*A:z®s :jz4x3c%s* %

BETWEEN:

1 am? $ALEE¥*s«1A BEGAM
W53 LATE s A RAZAK , :

AGES man? as mass _
REA # 2452, EREKATTE smaar A
z~¢;a:4Qs ?e%GHALL,A — _ .

mmae *

Ma 59:23 su+~:A:L,fs;:~:A:a:-A53 ”

35$ LATE Sf: Feazm;-;._g’. ‘ »
AGED Agog”: 4G”»’E£AR$ . W-

Rik # 2452, Ez’§§$<!?«;3TfE S":"RE'E'f- ~-
%&A¥=4;"}2?w%GHAL£;A

MYSQRE .,

3 sag? réecé 4FA:'2a::;s2;:"s*.a.sz»r:;s:_}:~:::'

[K3

DIG *._ATE..;s ARAZAK '- ' _
AGED Afiibifi YEARE ._
am #2452: EREKAYTE STREET
?*§»§?4B£5v€QHALLA ~

' ….. .. "

=4 » V;.~?,.r.g*rs~.:_.,»: a..ux”:’Eas-.mA2..¢.:<
" . }'3'<'5.$:':"–DV!§B€}3.,,/ET wsams
' Rifiefi 2452, EREKATYE STREET
aszasea-::s4cHA.u.A
wgvseag V

' .. MR 33122:: FAEIEEL mamas
» c'Sf0.i.A'FE $ .2 RAZAK
' ._ 'AGES ABOU? 32 '(EARS
Rm #_ 2452; EREKATFE 3'r:=aEE'r
iMA%é£}%MOHAL%…A
.. %~%'{$ORE

.' (,1? ' –

ii’-E’ ‘i’§’i’i:’ Hifiliii “(SO81-?.’i”€.3i*’ ii;i&i{NA’£’AKA AT BANGALGRE W.P.I’a%t::.i l5i?=’i (.}1~’ 2€)i}§i

EN TEE IEEGEE C1{}L§§~?.”E’ C}? KARNATAKA AT 331.}-ECL~’%.LQRE. ‘-.7%’.P3’~3e::».Ii 14313 0}’? 2398

&a

5 MR SYEB AK§-§EEi. AHSVEEE}
$9 LATE S A RA.Z»°sK
AGES JXEOUT 3% ‘z”E:*5§RS
REA 4% 28452, EREKATTE STREEF
!¥s’%AN$£$¢’2€3%-£ALLA

%a’%”:’%RE

~.:

t3¥’v%T NGGR $AL¥’s$A SHAHEEN
EC} LATE S A RRZRK

RG53 fi2BOL2’¥” 33 YEARS

R39. § 2452, EREKAfi $’§’R’£ET .

?wi%§é3%%i»%{}HALLA
MYSQRE ‘

V PE%zT::::;Eaf;é§
£8′; 3: ; MANMGHAN P re? Aav0Csxf_fi;j;– 3,
AND: T

PNASHOKKUMER _,
320 F’A”§”¥«%ANG¥£ $2~:;a;«2evs.s.;x;.2:z;iR*::4\r *
Pao1=>R:E3’:>R $éRWat§$ANG$LA-?EXT§LE~:$ .
%\£¥A%<iKAJ§GHQ .

wszeas :.

_ _ _ V ‘V _ . RE$F’ONDENT
{By 3:: ; 9 z~4A%.aRA.;:3’as$0é;;:g**¢s .. < 4"
;";.,}.»
'§§{§:";%.§,£_}?§5':"..PET:?2{}N"i€';-«¥4'%L$%3 uraaea ARTECLES 226 ANS 22? or

':7';~1s <::'&:es?::u':aQ:fi'«-.53'; gr-saga Paavéracs TO {SMASH THE GRQER mi

19':4:2ca}3 §A<3$Ep~::~: EXE.f3UTEOE'~d PETWGN me. .:':s:::2euas PA$'55ED as' was
me, %3sf'Js't»;.£uBi3E {J¥§::E'JN AT zavseaa {paoaucan A3 A%4NEXm,é} AND

' 'fI€¥f=3SEQ§J_E?x3"§_%.;'¥' 3%-f':$?w%fSS THE E}'~.EC§ffEC§'~£ PETETKEN NO. fififfifi.

A' 334% '£32? PET2'f39%'~¥ CQMENG ON FQR E"-'RELiM€NAR'e" HEAREMCB ZN

" " .=_a=" :?_3;»*:£}_u9;; ':';~«::s am', was com? MAQE ms :=cz:_m::¢::~:e:

LN 'fiiii HEGPE i5€3€fii{'£' 09*' KAK§\éA'i'Ai(.é3. AT BA§'3(3fii,(;l§{E W.i»'*_Na.i 343% U?' 2&8

E}: ".§'§lE3 113$} {IGEJRT £2? §~iARE'§AT£~'s}<L»'¥\ AT EA2'3{1Ai.{}R}3 '-3i.P.PéG.1§£?4 €317' '.'-E88
3

ORBER

Petifioners in this petititm have saught far ‘

fhe crder dated 19m Aprii 20fl8 p’aés;»edfi V

Petifian N6. 381i2€}% passed by.

Judge (.}r.Dvn) at Mysore {prnt-ifiified
consequentiy disméssl Nu.

sawzaea L X

2. Pet%t§Qf:§1§ffé’:.’P:efe§§; {he iemafitg
én respect f’::i.2ea Na.137’4:’2 and
New Mahaiia, Mygmre.

Assaiiing t%$é’V«c§};3rrie d%::~::<é%.*§4s eréer impugrsed passed

3;: %fiav..E3;f':'é cuti0n V'Pa€:§f§§;1: Ne-3s1;2me cm the ffie of the

3e;a'::f;'e*d.V _C:év%3 Judge, Juhiar Bivisiwong Mysore

datfid-..4;f9éh' 2008 and seeking consequenfiefi

*~«.___{i%$mi$sai~. ucsf the execufian peifiiafi, pefifiieners have

<A._§i':§,3$;e:I'4£'*:t"i=,j:€:i thaa instant writ peffiien.

' 3. Whéfi thia matter had some up far cunaiderafian

"»…ié{efore this Court an 3"?' .3 y 2309; after hearing for

-__.m..,,,,,,,,,_____’_____,W___________

EH ‘i’i’f.i:i fiiiiii ifUU§’3i’i’ £3?” iifisi-{i’€E\.’i’.:%KJ’i. A1′ i:§Af~é5;3.§\.}..{.1i%’.§:Z W.i-‘.E*-$0.1 iifizi 03*’ P-.0i3§.€

Z3? “§1E§f; E13531} CQURT GP KAR}%ATAK:’¥. AT Bj’Q:’~E{1..?%LQR§, 9%. $59.! 11354 GP 23538
3

quite same tfime, the matter was aéjeurned

request of fearrsefi caurzsai far pefitianers cm the..%§fduL1jd ~’-‘

mat, paiéiisners are raady am wéiéifig; io»_quit,_–‘vécétT§:. 4é§n:j’a

de%ives’ aha vacant pussession of thé’si51 dp’ p?’-er_%3is§esVV

qisestieri, withnut any r&$%$’£3:*:t:e:; ‘~»?.§§ {fie
ianafierd %% some raasenafiig ” grés*»st_$d “‘§’i”s&;*’¥€::’;’Gfe,
2-earrsefi ccaurzsei appearégzg ._f§f far
same time in take and make
his submissiari¥. . A V. ”

4. A{§”i%$ fer cafiséfieraféen
ioday, %eas'”;’:’aa’-f-ufi for pefdianers has ffied

the Affid1avétA§f pé%?ti$ner — Smi. Saéeema Begam

:’ ;o r{ h_er’se§f’ “” Ma’nd 33% an behaif of oihar

;3逧i’%jo’ré;e;r5s”‘§;%¥;:..,»v_7, swing that they are carrying on

Vfzxrnituré bufiifiéés %’:1 am sc.-heduia premises since many

=:ar3d €hey have deveiapad gaad wii} and reputaflon

_ é:3.’.’t?u§’>5h£}s%nes$. and therefure, they require at west one

“§rz%é’s £””‘s time in vamte anti hand over fhe $chedu§e

/4;

£3? ‘§’§iE fiiifrfi Ci_}U.i{‘§’ (E9 i§’.Ai{fifi.’£’}%.i.i,{}i€}:f WP.Ni1a.1 MM E}? 2€3§3§§

E}? TEEEE IEECEEI CGUR? G?’ }<L.%I{}€ATAK,A AT E.»"*£'?£€T;ALC%RE %'.P.E'~E0.} Eiil-*5': GE' 2&8

K
vs

premises arid if one yéaafs time is grarfied, ihey 3:3

{@363 and wiéfiing ta vacate the scheduie

wétheut cempeiiirzg the responderrt ta

Executing Court Furfher, it 75 stateei '§fii%na._v

by firs? pefitimer that they x§;Ti§i nfiéwsiéak arfip. '

extensmn af time. "fherefore, ieéfnéd coufi3e'i"'af3pe:t3ring

3'9-r petiticmefs submitteci;:._._fi%a1§,ffVp1§¢'i§1g..V_LAti*:e» sté{e¥fients
made by firs? petitimer b r2€%1 _¢.n a%se on
béhaif sf ffied by
petétiarters;

5. =.Pe–r’ L”;e3i§tz=*?.;*.»,__ .Tiéa;*fi&é3 ttzufisei appearing fer

wspenfient ifiigf a3§Vf3._:.§c;’r}t:”.§§:ii§ee’ and submitted ihat, the

‘fisrfre fgr “;;3e¥%i?é;.it.:sr”ses”‘s to quéi and hand ever fhe

.%m§’c3%fi_: _;3<–:i._€:;a*;fé2{2:f,'%s:«f1 5? the premises is highiy

' u:1re'a*.sii#r3a§:siéL-:g_:*:§ exceasive and that 3 reasanabie time

~ -three fizfiéiths may be granted to enabie the petitioners

VA "*?.§ ..ra*:aS§é afmrnative arrangemént ta hand ever the

f_§3cs.s;:§essian am the state fits madé in the affidavit

£63 '§'i"ii'L fiiiifi 'L"¥'.}i.§i"£'i'€)i'*" i<;i§.E€§*éA'i'AKs-X izi.-i?:§ii§i.L{J§iE W.P.i'*ét:«.E L-fE'.?t3 £3? 29335: '

El'? 3321} EE§{I~§} CQURT G17' I{.%.}"<.¢-'»E;%.'§'A.§<L1%. A? BA}'{éC;5"«.LBR£ '«2'–;'.¥'.?~Ee.§ 3-§"3% Q? 2238
6

dated ’13?’ January 2909 fifed by pefificners may bG:.

piaceé an :”ecard.

6. in the fight ef the facts and c:ircu:::$t;*§’r*s«:m:”§_.:é f’_ T

five case, ané in View sf the s’.ub:”:*:E#,ss§;fiT’:f;’:€g:%oaV’_”t.’>:y}”%%iea§ ,__ ‘

warned Gamma! appearing for? hpth “;:’_a1%i§es svii-:3. 3

taking into consideration zihe
partfies, in the interat of ‘into ffirfifier
meréts sf the case, ;gm__i’£i0r’i2:’~.*’i’£s:.;’35ft:s–:V_§if§z_2f§.A.fef§j}:’éénths’ time
ccmmencing 2009
%a make VVa%tetfi;§”.fe’x’i4if:fie1 Search fm. Gthei.
§fai’T’%i$€$ :Vi’n_’t’§i_e ta vacate and hand

aver ‘t§”se_ vacfinf *p;a$fsé;s:t;;ic:§ af the petiticm schedule

»:Qiuniar%¥y”‘w*§%hi1u% any rersisiance and withwut

séa§<'§':jg"fLii?t;":ér[v éxtéjfiséfifi 61' time.

fregard to the facts and C:§I"(":i.if"i"i*.'-3f3i"ts';':&*.":":

Vk"'{%"§e_ca7s;~:=;A,t" as smted supra 335 in the fight :3? the

4fs§tj7b:*;_é'i$,s%.1én made by Eeamed counsei appearifig fer both

jfai °§'_§-§§:i 1-fjéijj-1 {j{,§%}§{i" {BE §i_EiKNf'sfi'AKA KI' i:§AN£Lifii..€I3R;E W.P,Nr3.i }4?:i GB' 2988

3'-E TEEE E32973} CQESRT O}? KA}?%}\§AT.»-KKA AT }3A2k¥(IALOR}3 'J's'.P£*s§£:a.} l:§'?4 OF 25:38
8

at iiberty ta execute the judgment and

da-tree: passszeé by fifie Caurt beiow

his faveurg _ I:

8. Wifia fiwese observafiens, fine wrét ;3_e:t?i’§”;1:n_ V’

petéfioners stands disposed af.

3w*

ii’? Tiiizf gfiiijfl C{}L3R’i”{}}” Kj§}{E’$.%’i}3\K_5*L A§§’B1~’\i’é{§AL{3KE W.}’.?\%3.l iiffé ()5? 2&8