High Court Karnataka High Court

Sri Ganeshmal S/O Bhagawanji … vs Shri Tammanna Shivalingappa Teli on 16 September, 2008

Karnataka High Court
Sri Ganeshmal S/O Bhagawanji … vs Shri Tammanna Shivalingappa Teli on 16 September, 2008
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAI)

DATED THIS THE 1573 DAY 09 sEPrEMBEM§Y}§.§RVED§3Y  " "

WRIT PE'I'iTION No.22;;2_Qj;20:)8 

BETWEEN:

Sri.Gan.cshma1, V '_ '_ 5  , V
S/o Bhagawanji Rath::d..   }
Aged about68 yeaxs,  V  '
Oc:c:Busincss1;-- V  -- 

R/o Near cf;om:t1'<',izcxc, ;: ..

Gokak,   _V

..Petitioncr
1B¥5¥i-Jaeéifi$h%  5 %
Shrif Tell,
Aged ab031t=47 ycaxfs,' «  9'
C;cc:Ag1icuJt1iI'e; '

-   is/qM_Lsh;gxm;ashi,_M_irq:Athani,
"  "Dist::E3c1g.a_um. ..Responden'£

  petition is filed under Articles ms and 227 of

 "thc ».. Co:i$tit1.1fion of India praying to quash the impugned

oxiirjcfi-' passed by the Pr}. District Judge, Belgaum, in Mme.

1 Case No.3[07 and 10107 dt.10.12.2007 Vida An11ex.C and to

9' ifzvcrse the same and ctc.,

This writ petition coming on for preliminary hearing,

this day, the Court made the following:

6



ORDER

Heaxd the Counsel for the petitioner. The is

a Iesident of Gokak and a businessman

shop. It is contended that _resp3ndent;V»had4_’

complaint before the Athani poiioe

on 2.11.1985, along within oiisxiticles
stolen from his house. it ghasis of the
complaint, had one Chouhan of
Raibag who the shop of the
petitioxierfland ‘stolen. A charge~sheet
was Chouhan and he was
uiegooioiy case. In so far as the
goldvvijetieeflezyxeécoveled was concerned, as there

were rivoi it teas directed that the petitioner and

shsfl”‘estabfish their title to the same before a

V This was challenged by way of appeals

it 1_ieto1e_At1ie.:€iessions Court and further proceedings before the

I~{ighfi(3;ot1It and ultimately the matter reached the Supreme

~ While the Supreme Court had omioioo the direction

that the parties shall establish title to the goods by xecourse

i to a civil suit. Accordingly the respondent had a

civil suit in 0.8.53/2006 on the file of Civil Judge (Sr. Dn.)

Court, Athani, and the petitioner had initiated a. civil suit in

3