mmm 0% mmmmm mum coua1jm_: ammkrmm HIGH mum" W mkmrmm mw mum" cs xmnnmcn man comm" OF MWAWW W9" COW?
m um um»: cwm ozrxammaxmr ameaxnxs
DAEDTHIS THE szcmmy OFOCTOBER 2oo[9.%j.k
BEFORE
'ms HOWBLE rm. JUS'I'IC:E ASHQK B;%Hi§scr§1GEi2: ' ' V
WRIT PETITION NO _ %
an: H 12. Paamxsmvmapra
A533 A368? 63 YEA}'cs%~._
sic: 'S-EALAPPR ._ AA
RESIDIHG AS' HOTTYAPURA vmnasg,
HQNNAL2 '1-Azmt.
DAV3NAGER£_.DI$'¥"RICfF. I PETITIONER.
(BYE .$F;i§~"2.$i.,'2i'i§m££«zLié;15i=A, AISV. ,
» """ '*.29R'*2{i--s.z=x&*z..a.:¢;AIAH ASSQCIATES}
ARE
Sta; _uJJA»i§x?,§A~ _
Sffig. mm mmgrfi
Ami} as
. REf5IDI3'§[£.4fi.T HUT'YY.3£PUR?s VILLRGE
'HQ1'§?§.KisI . M '?P1'xi:UK
,n;&;\r:a.n:;r:s3.KV.'§31§'rn.xc'r. . . . RE$P'€3NDE§'I'
~~ WRIT PE'!'I'i'I0i~I 13 E1331} {E3533 ARTICLES
= n2;:2__6 Ann 22*: or firs mnavzwwrxos my INDIA paavws
rs qzsasrr mg exam B'F.1{I.6.G§, smsszn m
"vas.%Ne.3ssx99, 3*: THE manage cxvm sums i.:m.n:¢2
V' __HGN!'iA£;I,. 1.9., Am--«E am; we.
'I'!-{IS EETITIOIE CCEHIING ON ECJR ERELICMINARY
G THIS DAY; "3'."HE COURT HAQE TI-fl
F$ 2
.-wvma wa" nmwsxwmimmfl nwvra hvhifli lflflflilifllfllfilk HIE??? §JJUK"I U? EAKNRTAKA H35" CGUKT QF KARNATAKA H36" CGWRT OFKKRNAWKQ flfl-I CQHEI
2
2.8.1
The p¢fific.mer has chalicnwd the orde;’,7 _
10.6.2009 weed by the Court of the _
(Jr.Dn.] at Honnalli, on I.A,Ne.Q;’,2:_ O.$;Ei’a4§319r:8}:1v999.}i « AA
2. ‘Tha petfi.iancrV»ki.€§§;~~§lc:i me; A %
rasponfient seeking ‘o;f and
permanent injuncuogi in; suit acneaum
property. V , the petfiioncr
filed the? ef the Court
was filed before the
cemm&:;_cem¢ni éf– , it came: ta be dfsmisscd.
on; of’ eéidenw by bath the sides, thc
”’ N am more applicafim for the
the Court Comksioncr for holding
of the aufi scheadulg pmpcrty. The
‘sez.f§fiti qarplicafion aka came we be dinmism.
by the same, this petition. E preaaznted.
3. Sri P.MS the Earned counsel
fer the petifiona submiéggthaz the dismal at’ the
JWWKX £2!’ K&RN.M”.&KA HIGH COURFTAAQE: KKRNAVAKA I-{K614 COURT 0? KARNATAEUA FHGH COURT OF KARNATAKA H1654 COURT 0F KARNA’E’A§€fi MG!-I COUKT
3
firstapplicaflonnewnotcomseinthewayofthe
pctitiomr making one moan: mlhatéon
wot}:-fin; of evidence. He stzbmfia
Commissioner is raquimd ta ”
fiaining whether there . property at the tizxei % schedule pmwrty. V 4. application
appears ‘finality. Rather, no
to the pctfiicfier
fer at the later stag. This
new ‘ kit: is profitable to rein to the
Court in the cm at’
Isgwa v. sm.c3ow12AMMA repoma as
Shm’t ” % Nassa m 2002(4) KCCR, wherein’ it is
1:63;: the mend atpplicszden at aha argument:
_ for the same: mfief I¢. A party
cannot be pennittw to collect firm mwplemmtary or
3554.
IQMR? QB’ KARNATAM HEGH C0¥.£R’?lb’x§¢3§’._:%fi;RNA'”fAK& flififi CCWRT 0? KAflN.M’AKfl MGM (SOUR? OF KARNATAKA HIGH COURV OF KARNATAKA HQGH COURT
5
notwithstanxfing the dismissal of the twat: 1.5.3. for the
appointment ef the Court Commhsioner.
other mm, if the ma: Ceurt forms mg
View max the material pla§ad…4¢n.’_”.Vi’t§ :
aumciem, it need mt the L
Commisfioner.
‘7. No erder as ”