High Court Karnataka High Court

Sri Kamal Pasha S/O Late Bapu Saheb vs Arakeen Samithi on 10 July, 2008

Karnataka High Court
Sri Kamal Pasha S/O Late Bapu Saheb vs Arakeen Samithi on 10 July, 2008
Author: R.B.Naik
 

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 10TH DAY OF JULY  %
BEFORE    %    A 

THE HONBLE MR. JUSTICE  % F
% CIVIL REVISION PETWIIJNV No-555 %%o§*%%%2_QQ;z 

BETWEEN

Sri. Kama} Pasha,

Aged about 61 ytzars,    = 

S/0 Late Bapu Saheb,  _  

R/at 21001/1, Bridge Mchalla;   _ _ _
HunsurTown--5'?'.1106v..~« _ '   :Petitioner

(By  
     

AND:

1. Arakesn4--Samit'hi_L;~ ._ '  
Jamie fviaszid; _ 4'
Bridge M"0h_alla,.=
 '1'own,._ _
 DiStI'iCt--571I06.

 »A  =R§p.by.its_'P1fcsident
'  " .Abdu1

A   2. A}ii7aVx'r1;*arai;é1:l%;:$:':.A§oa.:'d ofwakf,

Régy B35 ita Secretary,

 x No. 16.,"Cunni:1ghan1 Rsad,
» V B'amga1ore»56O O01. : Respondents

(:2?-1 served)
‘ {By Sri. R.Abdu1 Rcyaz Ifizran and

‘4 Ramathilakafl, Advocate for R-2)

2

This Civil Revision Petition io filed under Section 83(9)
under proviso to section 83(9) of WAKF Act, 1999. __ against
tho judgment and order dated 22/9/2007 _4 on
I.A.No.8 in S.C.No.3/ 2006 on the file of the Proéidigzngi

Kamataka WAKE’ Tribunal, Mysore

dismissing ms filed U/o 6 Rule 17oo¢roPo«. , o

This petition coming on for
made the following: ‘ ‘ V ‘ ‘ V’

This civil by the Plaintifi’
chaflcngng passed by the
Kamataka division, Mysore in
O.S.Nu.§ Tribunal dismissed IA.

No.8 fi1’cd mmdef “Ru1c–17 CPC., by the Plaintiff

prayigig tofamoend the piaint.

‘L have heard the learned counsel on both sides and

on record. For the purposo of convenience,

H VV _ the jj§iaI’ti;r§S be mferzned to, according to their rank before the

3

3. The Plaintifi’-petitioner herein filed a suit seeking

mandatory injunction, then thereafter, an appficatien. under

Order-6, Rule 17 C90 was fled seeking eneeeee:e:1:0e.eeeew

eenvert the suit to one for declaration. a s¥e1_it_A

injunction, the defendant

appeared through counsei,
02.07.2001 denying the Specific
averment was made the euit schedule
property was _ under a gazette
it was brought tn
the netiee schedule property has
been The Plaintiff has not

taken ax1’j:”e«~3:_i3epvet0Véee1§:e;?i”emendn1ent of the plamt within a

perijaji bee year U] S. 6(1) of the Karnataka Wakf

which prescribes limitation period of one

__ the application has been filed after

–Vino1;€ii;f.1s§;vt:.e”z{i;e1a3I of six and half (6 ea ) years i.e., on

K . As such, the trial Court was justified in

the application filed by the Plaintiff for amenememz.

0′ re-appreciation of the material on record, E do not find any

error or iilcgality in the order passed by the court V-hglow and

consequently, the revision petition is liable to be ” 2,