High Court Karnataka High Court

Smt Malakawwa vs Somanna S/O Rayagondappa on 25 March, 2008

Karnataka High Court
Smt Malakawwa vs Somanna S/O Rayagondappa on 25 March, 2008
Author: N.Kumar
'E T E
1 E
1
§
n of the Pmmhayath and running of the ::.»h1J '13,*_

}m1airdr::ru:=  machine which has resulted " 

i t3:w- mm...::rI w,Jl in amen

dull: A-u.~ -u--4r lb -:' .. DIV ..... -7-..

h Lhgi;  3 '

fuunazhzrtinn ::f the arfif: has   

nmhhwauring humus alas) 

pEs&ir1v;i.!fi'o'E1r_[sm1:ad to the same. It'V'f'i;'seV. f:i13_V11i|aV"tn'r_]ect1o. 'f   an

1.

.~%.2LC2ri:1Q thc Pamhayat. given

machim in _ .it__ .’ A ‘ ”

ukatau’ thra machine” in
we 1~m.&35n% mandatory inj1u1ct1’nn for

rmnowwing the 9. t injunction

.._…….. ….’.’._L..:_:.._.’ 1.-.:.m.m. ‘4.-up-u nun: on-:~nru .
‘.HJ.J,J..& fi’u–.:.4.p. ; flamfi ‘v’.”.}.1% %I”‘»E.

._ ni’ the summnns, fin d f

V Vv filed a detailsad written statement

% & ‘ ‘i*5.*;:;;:II.t£.-raL_1_;i11§V;”1f..I1J:a :.’:laJm’ 4. Ha contended that he has i.na1:alled

41:11:;-‘:v £m::;i.c211ir:vua:= lay obmjrm the: pemmisaion from the

“L-_t.;.’;..;:….-…. – ,. …. . –
‘..l’.fl.[J.L.l.£I:l._)fI:l.l..u 1.1 In l:=n..|.u.u uuu. Ann an-r-n.n.u.u.u

tzhs saw, mmclzinc. His mu-that is» depmdhug on him axiclj

tkmrefimm, he prayed for dismissal 0f the: suit.

:1 “rue: Trial court L

n 5 ‘fig-1211′:-IV-“|’i*r1%’._’fi;:q_:_:A-1′-__’-;’._”_.___V1
witxxsewsea 4&3 :2 am 3′ pr-§ci’u.:_:§e:i
duwstruxma-xlm ass mchibits P’;/«tn
flIs’.&fll’it’1IE:d an UW-IV and aa
NW3. I33 and. 3 which
Lanai irnreutigatinn

and auhrrfifiz. aubnflttbd his report.

“1′:-ieiI””‘£;T:t:Vurt on conaidam-atinn of the

éfaf¢::a£¢ifl.v}mfavlV%’a:i¢1 documentary evidence on record as

“in ‘.u. 1.~uug__.C.”fiv:o§IV|¢|l’|-.*1:n1g’:d-I-Ir”|:mtIlI,g mg:-nn fliii “jg ‘ ‘nu __’

I I
‘I”J.J.-l:..- 1. LLB a.I..n..v.II:a=.¢. W155’ :1

~ z the defendant, 1):: the c’n’1il3r powder

* g«,:T%s;:.;a.;:;«::.7g inachfirre in wt: ‘Hn.3I54 is cancelled by the

1″‘aa:{:::lrmq.raa’t… The panchayat has not granted any

” “1:-aermjm-sinru tn the defenuzlani. to irustall the machine in

‘v”?”r’C. e’a”‘1r:’a LE “fin 1 1.1. i iufigaug ;

E
s

said maehirm without limmee. Running of trm

mach.ir’m alarm has msulted in crackn in the ”

hn11m=-fin fr; ea nln-i

PW’-“‘lIIl -n.-v.- mu. durum I-..-n—.—

cauaix’.1g;;muinm1ce to T1:fimfai.=:~.fs,”it ‘ ‘4”

clmme: cof parmanent. mjunmfiurz.-4__.and”‘df:$¢1flwd.»7ts;~

any 1::::a:ndatn:nr3.r
‘.F’.. Aggiwsd by decree of
1;…-5 ‘£E”Lfii.-J11 =I:Lu;-ti; a Rgular

‘lawxfi Jr dm.1rt on re-appreciation of

m mtim ma Aivtatédfd and aflaw formulating the

conourmad with the findings

am diamjaaed the: appeal.

9.. ‘..’-.5,’ the.-.3 ….

is. in awcanci appeal.

11.11 L-earnnd counsel appearing for the appellant

a:aaa:i1i1’1g 1r,}.-1:: itnpugned judgment and deacrea of tlusi

rm” and the d¢f@r;;.1a.t1ts T 1

/

ormrm 1:»;-alraw mntezxcis, that. the courta have

an tlw aaasumptior1 that the dafandant is ”

,,s.+:.1-mu: «.m_.1_i… E-:r_11i_]:_>it;
rna4st3i%u1’I:f:=17sar1 paesnd _
the: liatflfiflfhfl g1.’a.ntr5:c1 by the pm1cimuyat.A”‘ 111:: ‘ ‘V
n1fl’.:re.es:u=a.ic’i Emu docmnenm, the 1
the »::~s:n~uLrt’a Imlow fig ..5§;.:33iAf;1:3

…”=-:’.1**..tfizt”.,::’£a,, am {‘.xx.:r:nIr.i55i.~:~.~:L-32-.’5 –. mat

tlmm in ma the
The sarinus error in
im1r;nr~i.r1.g , passing the. impugned

‘ find any aubstancae in any of time

beelonging to the p].a1nt1fi’ ‘ and

_ am situate-:1 adjoinim; to each othar.

aemrnted by a common

_,..Ju’_

-P.n.uu.n1 gnu!-P

-I-L

which. is a mud fidiifiiit” 1uui”1. The dammm

:.Eul%:’tai11e:d fl lietzanca tn install the chiljr powder

machine in Pmperty VPC. Ho.3fi5. On the plaintfla

II/
I«/

_. .::4″-:”;3g;11iI~ in 1’1″:-_i’e.::’;’.ir1fié,

% _..r-a Am

.___”‘iieti:’ta:¢11 1:Iarux3s” ‘ .

riamg -cfbjmtisrm-a, fllfl same was caxwezlled.

tlrm:-. defendant has maria an appfication for ”

parm§tu.rx3r’aL Tm riefenfinizni reiies “£51”: f

rim licmz-.1’1ae granted by 111:: . V

mum tflmwta that it is in the of

cat’ thjs: pauhayat.. It. is _ ia_au:es¢1H tlrm

–aw-§*-~s-«I i.EI._.h:;bir, D-3

acoamiixlg 1br.:» panned by
the not refer to the
gr~an1jing}:;Af chilly powder maohdrw to
be smmuaa Fxiamerum, the courts below

‘=’.h.1–: dz.-‘c~.:.*r.en*.:.-%.’ .-==.”…..-”

gmncluaiun that the dafemiant has
V’ powder machine in VPC No.68}?

ivitlm-fit .. Iimnoe. The Con1missiun¢r’a report

mm-:11 dguebped in the connmn wall

‘I!

Fifi ‘Eh-E ‘1’l.«

VV are coizustructed nut uf 1:rn11;-:1 and in a dilapidated

f}fi’IEi.iI$I:~I1. marelgg beazaausa amorclixrg ta him. the mine 19′

/

mat mind, it ceammt he said, there is no nuhame

n:munte211dec1 by the dafandant. The mmta beiow ”

apprmiatiux; 91′ the: oral and clmzxumnntary 3

A_A ‘r:A4;tAAfl’—‘IllA_ 1___1 1 .1__ .. .. -..1.; :….n..’1:I.”.’ ;.._.u’;;n…:’-4.

rwacnrui rignuy nun: u t um as -gums; j_ A’

dmrm for injmmtian. In Vfap.t., V

gxwntemi. ta the ciafiandant tn the
pendemy mi ma 41:1 31′!

fi_n!_}§I;g’g__,’
D

up-p—-1-r–u–

fi1″.I5″ 3u.unI.a.uun..r.

q§.1uEtstit;:n: :3f W iwtixafigvulva-d in appeal which
mm.-im ennniaiqgléraatiori; appeal is diamm’ sad.

Iudge