High Court Karnataka High Court

Sri Ghulam Mohammed vs Smt S Vijayalakshmi on 2 December, 2009

Karnataka High Court
Sri Ghulam Mohammed vs Smt S Vijayalakshmi on 2 December, 2009
Author: H.G.Ramesh
R.S.A.N0.16'/3/2009 & MisC.CV1.21959/2009

W1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2ND DAY OF DECEMBER 2009» 

BEFORE
THE HON'BLE MR. JUSTICE  V 

R.S.A. No.1673/2:'»QOS}~A..j1'  '
Aldkjf  _ 

Misc.Cvl.219S"9~[:::§T»OO9  f

BE'I'\NEEN: =   

SR1. (I}I~I.1.EI,A§\/i Mc>MAMMI«:D
S /0 I,A'1'E SR}. ASGAR ALI.
75 YEARS.  
SE-IOP No.25/{)5/2; ' 
SI--IOE MUSEUM   __
1')I£\.-'ARAJ U RS R()AE3V, K
E\/IYSCBREZ 570 00  :1

    V.  V
  .. " ...APPIiI.1,AN'I'

[BY SR1. R:_VI.3.SAI3!\i§§i_VA,}5A§'?A. --.4»,i.')"~U_._J

AND: A ' A T V

1.

SMI’.Vs,vv1,;A§sx1.A:<:si–.1M1~._ V
78 y§;;;Ar'<S "

2.V

‘ YiP3AR_3 v

3. 13152″.H:;$.S:€1″:xs.1vASA PRASAIL)
:\Cfx».T:E}1’L) 72.. ‘.r’£j+.3}_’§….Rf-is

‘ ALI. ARE *r_::1»n1.1:):2E:\% op’

E mftflaz SR1. H.N.s.1YEN(.;A.R

” 1 f ” AN 1′)” ~R/ AT NO . 936.

21 ‘£\E«0.R’I’}EAI MAIN I..AKSI~I1\/EEI-‘-‘URA;’\/E
MYS()RE 570 004 . . .I{i3SP(i>NI){‘1N’1S
{BY 1) R_1-«»1.s.s§21N1vAsA I-‘R!\Sx?\II’)—W~\I{‘1’&’ IN 1i?I£Rs5(.>N
ANI3 FOR AI.L(>’rI~1E1-:2 R§«:sP()Nm::\?’1’$)

R.§j.A.NO. 15/3/2003 (51 lV11SC.UVl.Z 1939/ZUUB

-3-

Court in t:h<:' suit in O.S.N0.29/2003 but modii"ie(i the

decree ir1S(3f2i1z" as ii 1"C1E:1l..Cd to p211y'11'1e1'1E of (i241r11221g@S/ i"fl(:'.-5116;'

profits. It is relevant to Stat.c thai. tihc-3 t:rie1I Court

de<::1"eed the suit hoiciing that there was valid t.e1"r:~*ri–:i_ejsfci_t_jh;

of t'€I1'c1I'1(.Ty.

3. Sri R.B.Sadasivappa, learned C01.1I1S Cj’:. aippc::1’r_ii:–g’~fQr,__T f

the a1:)pcE1a1’1t Submitted t.1’1at1f {he aVpp_C’i}ar11,*}’i;:;é _v .1)e:cf;ra

(tarrying on Shoe business in t’_hé’=.$’1,.1itV: s11(5p._’s’i’1’1ce g 1.969
and prayed for reas01ia*bI}:*, _ t’;’_111£{: .i’€_:~.. ‘t_1’it:? appellant; to

voluntalily vacate and to dclivfer V\raea1f2t pdsiséssicm of the

suit: shop ‘;_() the 1fé3′:éVp’:n_V1;1L*.gzhij55’/–1_anci.1c)rds.

4. Dr. H.SLS1*i11i§fa1saaA’ f?1f;-i’i%Eid # respcmdent No.3. who

appeelrefii Vin pef’s0_1i1«. submitted that the respo:nder1t;s

bci11,g«S_¢1’2i()r.AC4iif*i–:aCns are aged more i:11a1’1 70 years and

hc%1’1(T:c3 r1.(L) t..ir;i.”e-..1’rI;i§? be g1’211’1t:eci to th(-: appeilant to vawte

f.}}E;’. S111? :~:h’0.p. 4′

fis-

3,’ ‘ “khélve c()ns£cie:reci the aforesaid SL,1bi”11iSSi()I}S of the

1C..51.1.”I1’:(‘;’.C1 Counsel on both sides. Hat-‘ir1g mgarci to the fact

R.S.A.N0. 1673/2009 85 Mis(‘*..Cvl.21959/2009

W4”

1.11m. thc 21p}_)(*lle-1111′ lms been (‘.a1*1’yi.ng’ on business in the

suit” shop from 1969, it is 2″easo112:\blc 1.0 g1*z»11’1i_ e11′.leasi; “5:_ix

mo1’111’1.<;' time to {he appel1a1'H 1'0 v(.)lu1'1r2u'i1},~' vz1(ia1ig§_£'ar,i§i–1c)

delivcl" vac"2.mt_ p0ssessi<)n of 12116:' suit sh’

r<3sp0r1dcnt.s/ landlords. Ac(t<_)rdiI1gly.f'I nié;1§:_e7t11c%' §rb_l'i<-)wji*1g

art} 0 1':

The appel1a1″1′{./d€fc1’1(ia11t. “g1-a:1t.éti._ ‘S’i;:{V’ niQ11ths’
t.ir11<~: from today to xr()11;;i1V1;:211*i}y 'V:£1'(f.E.'i1l'f;?'A"–§kI1Ci to deliver

vac.:am: p()ssessi()11 of 1:'i1,e"$~h<);j to the

respondmltis/1a11dl0fid.s. "311 an g_)i:'h'<i'=;~.._…«– the

j1.1dg111e1'1t: éii'iVt1"–fii§égj1"€EfV/2009 -shall s1'.e11'1d

2-1.ff1'rr11ed.. 'I'I':.€: appeai'*é§_1~a.i:Id_$"'disposed of a(:C()rdingly. In

new ofdi.sp0szi1"O_f'H16e1Ap.pééil, Mis(.t.C\*l.21959/2009 filed

161" V in t: 9' ii in iS112;1§;«' t.a11T1(i.s""ii'isn.1 isse (.1 .

"'"5;~,,A;;%-tg

sd/-

IUDGE

i’s;j;)0s_§:ci of. «V

” hklj/’Ai;z_1