Karnataka High Court
Muragaiah Since Dead By Lrs vs Sri Gangavisweshwara Devaru on 7 January, 2010
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 7" DAY OF JANu.AR_Y é;Q1n.0 T J
BEFORE; TL
THE HON'BLE MR. JUS:T{CnE ANAEID E'Y 'R;ARVEDiDi> Cf »
REGULAR SECOND APPE.}§1.._N~o.25$§8"OFH?.Qf37 (RES)
C/WREGULAR SECOND jAP_PEA_L. N.o,2892 OF ?.0O7(RES)
AND REGULAR SECOND Ai"i3}}3ALA."I_\1Q.'»2_893 OF 200'/(RES)
IN REGULAR.SVIfL§TOI\E§'IV5 kAe1{%;>EA'r;rr\r¢.253.3MoE 2007 (RES)
EEirwEE:x;{ %
34> .
Mura.gaiah"and_VS0riS' " _
SinCe*c1ea--dby re "'eSentat'iveS.
1.
'god about 0' years.
N aptzirjaj.
._ "Age«:_1 a3:iGJ.;t"»'.i8 years.
an A
;--.__BaS,.a1s.I:§1rE.jEiah,
Aged about 46 years.
'A '-Sidrlaramaiah,
V -Aged about 44 years.
":5. Srnt.SaVithr2:mma,
Aged about 4?. years.
i'\J
6. Jayasheelamma,
Wife of Kumaraswamy,
Aged aboui 40 years.
7. Vinodamrna,
Wife of Siddaiah,
Aged about 38 yeans.
Appeilants '1 to 4 are
Sons and appeliant _' V
is the wife of iate Mli1'aAg21.ia"h, }
All are residing at S0rab'A-Rodd, 1 . __
Sagar Town:«5"?7 401;" 1 EAPPELLANTS
(By Shri.R;C}e'pal:~.A:§1x?(:C_a1_e}.,_V if'
AND"
1. Sri.Gc;ng;:.;visweshw2i1'a__Ue'{/a1'u
by Sri. LG;-1n'ga1vi-3 W'eys"hw~~i11':1
'I{)i'1a1";nas;h21~1axTrus: (Regd),
V-':e..S~ri aga1'eswVa'1 mple,
SP3/i«.R:)i1d, Sagan' Town,
V' _ 'B.y_i't.s %SeL4fei;}.ry S.Narasi1nhamurthy,
,._Son' E§.'SVubraya Shetty,
A »..uTi1avk.R"Qad,
'sgg'a;~577 401.
2 V» " Craciadai ah,
' Son 0fVee1"aiah,
Aged about 69 years,
Respondent at Varada Road,
Saga1'-577 401. RESPONDENTS
$
3
(Shri.R.V.Jayz1prakash, Advocate for Respondent No 2,
Shri.Vishwan-ath R.Hegde, Advocate for Respondent No 1)
- .5. .c .- .=,.
¥m44w
This Regular Second Appeal is filed under Sectti:o1ii..i()() of
the Code of Civil Procedure, 1908 against the ji'1_i(i1i'g.t_.W.?:i;l1 and
decree dated: 29.6.07 passed in R.A.No.15/03 o_;3""tiie;ffiie5 otfithe
Civii Judge (Senior Division), Sagan dismissirxgiithe-.aip;5eaiI'i_"eaitd_V
confirming the judgment and decreemdated: 26'.'1-- p;ts:~:.__ed'wi_n
08.109/99 on the file of the Ifrinciipztl 7«Ci\;ri1._5t1dge~'(Ju'niofi
Division), Sagar and etc.,
INREGULARsECOND;uwe§LNafiw2ofigdfifkefi
Beflflfifiwffitdfti
1. N:.tgt11fa1_ja.._ i' " =
Son of Late .Né-t1.faiyzt_::appa1,
' 'V Aged abtmt '42 years.
'* _ i"S_Oi1.i(')fiL1T€ Narayanappa,
about 36 years.
. iyianjiiunttth,
' Son of Late Narayanappat,
Aged about 34 years.
Appellants 1 to 3 are
Residents V2-irada Road,
Sager,
Shimoga I)i.s't1'iet
Pin:57'7 40 i. APPELLANTS
5
O.S.N0.91/99 on the fiie of the Principa} Civil Judge (Junior
Division), Sagai" and etc.,
IN REGULAR SECOND APPEAL.NO.2893 OF 20()7(RE.§)
BETWEEN: ii i
Shivanancla R210 Bapat,
Son of Nagesh Rao Bapat,
Aged about 54 years,
Bycycle Shop Owner,
Sorab Road, Sagar, " ; i
Shimoga District, Pin: 577 D AP1>ELi;ANT *
(B y S hri . R. V .Ja1yap:'a1_ka.s"h.,V. Ad\!:_i'C'a'té{):' "' -- . ._
AND}, A
1 S1'i.G21fig.;1VVisweshw'argi.'i'Deva1'u
By~Si-i Gang;i\7'i's'weshwa1~a
._"[";'zhar_L1'n:«1;;ha:121Tmsti(vRegd),
"S.--i N§iga1i'e_shw2ira Temple,
3 SwPi\i._R<)'2i<1;' Sagar Town,
._ "-i'.ShiiD.:~
A' T. Second Appeal is filed under Sec:tion..i0O of
the-.,Code_"_~of5;Civil Procedure, 1908 against the judgment and
degree_date§t:h29.6.07 passed in R.A.No.6/2003 on the file of the
Civildudge (Senior Divisitm), Sagar, disrnissing the appeai and
AAcoLnfi1'1'a..ii1g the judgment and decree dated: 26.1 1.2002 passed in
O.S--.,.No.91/99 on the We of the Principal Civéi Jtidgfi (..¥unior
"g_{}'i'\'~tSi()E}), Sagar and etex,
These Appeais are coming on for admission this day, the
Court delivered the foilowéng: --
JUDGMENT
Heard the Counsel for the appg’e1tant:: at”-.1e11gtt1:.:’
t2. The findings ()fthe»Vt;:tm1jts tie-:55»tatfefiégtcturycitt. “rite
claim of the appellants .d.§.nyil1’g.–f’iV£i§.L\-/f”T_h.€ {inn .;t,es;pt§)nde.~4t herein
on certain specious to any stlbstantiai
question of t§t1’e..~’:appetti.s’-ttylteijrejected. However, the
appeilantsi. that they are tenants, are
§%Y3m”<id" deliver vacant possession of
the prenné._se:s 0fa1'1"ea1's and the rents due from
ti1"T1§f3 EC3. time"%t._i_V1Vl" the date of quitting and delivering vacant
» :p0§;sessit)%11.Q'f7–the premises.
3d/Q
Iudgimé
” UV