E1 Tm man comm or mxxarmm AT mnagxafisgs
mrm ms TI-LE 1?-m my or _ _
BEFCBRE % f T
EL E0 3 Sr 7
EB-‘1’?-‘E.EH:
1 3221 :1: Rmemsa éflcmrmawa
atzmrn mm? so ¥s;x2:;–.
spear m. 329,.
mm Sr Has
mmoank %
Appmmrrr
(B3; 3:; Rg§m?;aDv.;
2 SE1 3. s mmrwmm sxc) A v SI-HVARAMU
_ may mar? 28 YEARS
% – v%%1réA;m’z=z::, 31, FEET RGAE,
% * k. 1′ Pgammfiaaamaam
GMERE – 5600713.
2 ‘A3332 :3 czmmnwm
L’ 3m._I..Am sax cnmmwa
£§E.B Aw 49 YEARS
” *R;§’A’§” mm Cams
% = Eamax Ram, xammaxarmu
mmaa, BEHDER I-IAGfi;RA,
* PADMANABHAHAGAR
BEEIGALORE.
3 SR! H C ..IfiGA£}I$+I
S} G. LATE SR1 CH A
fikfififl A%E%T 43 YEARS
Rmr NO. 333; +4, II MAIN ROAD &
KEMPANNA LAYOUT. HULIMAVU. * %
BAHFERGHATTA ROAD, BANGALORE % _
4 SR1 JAYAPPA
S10. LATE SRICHO’WDAPA«*””~«. _ _ % ._ A
AGEDABOU’I’42YEARS ‘– A ‘
R;ATK wMw %
TEMPLE, PIIJLJMAVU ‘
BAHHERGHAITA R0ADV<% '
BAH-GALORE ~ 75
5 sMr1~mRANAMM.4.k;£
WJO. LATE SR1
AGED ABOUT 61 flvARS- _ .k '
Rmr
HULDJ-fiifll :'f11flGE.% k if; .
BAHHERGHfi'1'1'ARt£?AD–,._.i–
W10. Mm
AGED 45 ‘:’E’4\RS
mar CHIKKABALLAPURA
% ~ 101.
1 ” »–SHAjNTHAMMA
‘awe; sR1j1.LmdoRAJU
M329 ABOUT 44 YEARS
A war ND. 144,13.=sr-1131212 HAGAR
x T M.s.HAGaR POST, BYAPPANAHALLI
%BgmGAI.oR1′: – 560033. RESPONDEH’I’S
} A H 5 nwannmmnm, ADV. FOR R2-7
T %%%TR-1 SERVED)
MFA 1:11.213 UfO.43 R1{r] OF CFC AGA.I!lS’I’ THE
01293.3: mmn 1o,r7;2ao7 PASSED on In NO. I & 11 m
0.3. HO.S3-B26] 07′ ON THE FILE OF TI-IE VII ADDL cm’
CIVIL JUDGE, BANGALORE {CO1-L19], ALILWNIG IA
TmsMmmLmmmmonmmamwwwfipmifik
mwJmummnnmmmwnmm,Lmmm&%;p
gUQ§fl§fiTp.»
Though the matter is it is
taken for final diapaeaiwpith Counsel
:’r1ter1’emg’ ” posaeaaion and
of property. ‘l1:I=.:r’di:re, defeniantn
%Q¢1fi@hmmsumMMmmmRw¢mmm
«”p_x_’i:3;:u£IBe’1″ appellant and Sri Ajit Kalyan, burned
‘ raspondenzts.
. 4. Suit uchadule property is a site formed in
.§3r.Rou39f1 lmtha No.61, situated at I-Iuhmn’ vu
village. It earlier belonged to one Chowdappa, who iaj
N x,p\” LT”
I’\I’Iu-
IEGR COURT OF KARNATAKA HIGH ¢;OU_;RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH C
tkzcfafimzafdmndanm 1 tofirandé-am’?’.
1933.5 *3 the wifie afiifidappa.
it is the case of gaigih ‘O’
saié aufi aslgsmuka prszzperty
date 23.9.1992 fir: favour af 3:4
D.,Srivat$a mki ms. aa¢;.1.1eci1;1a—-VVV:3.’3:f_:*<3'§':v-::1f"t}r.' of
pfiaixlltéfi under a 2*:r.m:30s.
mm has
is.' that tiny am mt
aware :::i"a.Eita1W = ;afi6x§ of Sri D.Srnra' tan. First
m.§ma.s'?s12004 for parfitinn and
efjzzzfirt Emily promrtim including
31171:. was decreed on
T dearest pr1'n:md@' am mtsa' ' ' ted in
. Oi%3Of§;».kma.53; zwrz , plaintifl is am; entitled tn
' ' :1.
‘?*i’i’&Iearr&tria1_§udgeheEth.atthefit&ra:i’
cl-afarrfiaam its 431.-1d éaxzfi/?baésc:1ds11itpro in
N
nun uuuxl Ur mxmunun :-nan ccmxr o}= KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNMAKA HIGH comer or 3<ARNA'I'AKA HIGH c
fmmur af Sri D.S1-i-iatw. undm' a re:g1:¥tm'1ad sale
dn.te& 28..§,19'9"3 in mm, Sri Dfirivafisa V.
$3; we famur cf 1aEaintifi' umiezr a
ezfiwtannfi at as poim; uf mm" V. was !1,c:'A.
betwvenvezz Wm. Defendazm km 31-:
nfirmm er p1ai11w”:i_i§fha “er suit
schema yrupuwtjj 1 m 4
and 1% paased in
final aw
are not bindim on
far d Wonk!
ts are true: awam of the: alzena’ tiam
sf Sri B.Srnra’ 13a and suhaqumt
pmperty fmm firi §.S.ri-srataa in favour of
V Suit. acheduie w’u@tjr is t& anew-tr*a1 joint
p and themfcm, Eats Chew-elappa did not
” afiankte righm ta sell the suit schdule. fxzufityr.
rm. «
flb’H COURT OF KARNATAKA HIGH COULRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH (
Q. ‘I”h.r: kcarnsaci trial judge, can aonaid¢1’ahTo:i~–,¢f
pbaflémgs and ammm mafia Mama by
mu that pzaimm has aammismza &
pflmmfiian af pmpefly by
23.93%: ma. 27*.1.2m5.
being mm: Wm 11: £:3.S.Ho.a?S;:§OD§ by
the fiecma mama firhtzther
mm was ?_r&mfi;:_r’ nf mg in
fetwur -asf Sai and trarzafier by 31-1
‘ O tramfe-.crs are
no he decided in thus
mum under the guise of
the S.Rt;.8’?’=E-[2004 ft i:r1tm’§e:r
V. poasmaion anfi argaymmt :1-fthe
AA mmmidwafign arf mafia, I find that
defendants 3. in 4 and 5 and ‘7 namely
V. had sold suit property 211 fivnwr of Sri
7n.sz~’mmawnam-amguzm-ed m1eamaa.tea2s.9.1992
and ha was put in possessing: sf pm E
N fl 1′ I
…………m mm \.gs…;__x: Ur mmnrnm mo:-5 COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH count or KARNATAKA Hie;-smcm
aubewuasntly Sri fisrisrama said property in fasra1§;f*»T;>f
piaizztifi’ ur1dm’ a mssmaa sah éaad dated
Ag. ma atagfi mm cam, conmmm or ‘A
the}! arms mt awarwea of hawk’
in fawn: {if Sri §.S1’ivat6:a,,_. V
mm: fathm* mt
implmtiafi alianam in mk$s§®~$%§3*i defenclant
I rm: am
–A .>?5§:.:’vvdef¢mdatm are binding an
piaiwaat & judge, tafinz mm
_._c%irf§§i%a£?a2i::n aspects &1d that plainfifi’ has
mac, thus. grantzaci an order of
tr: reatrain m fmm
‘ p§aintfi’s paéacaefxzl gasssaesaian am
: af suit .
31. En thme sirczmmfi, the impugned order
be wmzad as pmwmse 03:’ are
rm;
mgmufiawmmrfimwimflmimuwedatfifi.
3*, appaal is dhmiaeed. ”
u :9: $_<..<zm$_ mo Enou $0.1 $_<._.<z~_$_ mo HMDOU :e_:S_<._.<zxS_ mo #5490 10…. <x<h<zm<v_ "*0 ._.M.30U. 10.1 $.<._.<2×5. ".0 5.300 23..