High Court Karnataka High Court

V Venkatachala Setty vs Kokilavani on 25 May, 2009

Karnataka High Court
V Venkatachala Setty vs Kokilavani on 25 May, 2009
Author: V.Jagannathan
 

Q
x
§
¢
2
K
E
H.
O
i-
3
3
$
E)
$
9
Q
E
¢
Z
#
§
H:
0
§
Q
0
U
3
Q
I
E
'E
2
3
§
Ila
0
5
3
@
W
2
Q
E
§
'§
2
HE
E
Eu
@
Im-
fl
3.
L} " ..
3 ,,
E
5
§
§
fl
Z
X
§
Sm
§
E
3
Q
.3
E
3
P'

L' ~  ' BANGALORE 550053

In THE HIGH cwm or-* Kaammm AT 

mmra Tarts 'mm 251%: my 01? my     " 

BEFORE

'I'H.'E H(}N'l3I.E   ' 

 

BETWEEN

1 VVENKATACHAM;   
s/0 VEIIKATAPPA _SE"I'-'mi'       
AGED ABOU'I' 57«:§*.aRs,      "
R10     

    
     %
     « %...PE'lTl'IO§ER

(BY  5%  ADV.)

AND 

-..-u.u.- ' :_

  X xvm

 % %.%T%w;c:.ka.931m Gowm
- X .a;ama:mj¢::::*r 2:? arms,
%%R1o%rw.a, smo.m1/5
L.G.RAMAn1m LAYOU'l'
mamas,

 RESRDHDENT'

  _ {-B-'1§'SImI RAJAGOPALA HAlDU,A1'.'N.)

THIS CR'? I$ FREE} UISJ15 OF CFC AGAINST

THE JUDGMENTAND DEGREE DT..15.4-.05 PASSED RI

0.S.NO.5579I94 ON THE FILE OF THE XIV ADDL.



 

$2
3
0
U
3
Q
$
3
E
2
as
5
3
5
3
9
Q
E
2
E
3
:-
§
:5:
§
3
E
3
O
U
i
3
I
5
5
5
Kim
0
E
3
9
§
3
§
$-
§ _
x 
§ 
Vasgw.
Q' .
§
Q
Q
E
X

 

ms CRP Is FILED U,rs.115 01? cm AGAIIIST
TI-IE Junehmm AND DEGREE DT.15.4.05 PASSED III
c>.s.zm.5579;94 ox 'rm mm: 05' THE XIV' mm.
cm CML JUDGE, nanaanm (ccH~2s3,
DISBHSSING THE SUIT FOR POSSESSION.  ..  

BAY, THE COURT MADE THE   ._

'11-11s 12.12.? cozmw on F0}?   %

oR9Efi 3"

ma revision pet1cio§;%lFjiedi1~emn%%% get

j.;d@t of the  mg'  max by
the revision patitioner  came to

be dismissed, '  V? -

mm   

' 

   

  31.; 'in: of tin learned Counsel fiar the

  is that suit; was am by am pemmer

    5 ofthe Specific mm' Act, 1953, pa-aymg'

 a  dmuna the mpondmtderenaam to put

%    5 peu1:iam~1p1asmaa'iu pmmm caf the suit
    The suit praperty 's a house oomtrunted in
 »  aim N::.6 of survey I'Io.101[5 of my village,

E»

. J'



 

 :; :.:
§
§
§
Q
Z
%
§
LL
0
1*
fl
3
G
U
33
£9;
3
S
E
2
III
§
II;
0
E
3
G
U
I
.9;
I
E
':2'
2
Q
§
In
0
'£2
3
Q
U
3
E
X
.3
¢
2
3
§
I8.
G .
§ ..
1: ~.
6'.
I3 
£
Q
X
E
'E
Z
3
E
lie
3
E
3
§
.}
3
§

ofaale dated 1.10.1991, said to have been  by

petitioner. me trial Court did not pa-opm~1y 
the evnifi on record and --'  e\*a:iencai' 2    'V
the respondent as n.w.1 L   

vwna::x:e’ with thus utami mm

by the said cierenaanmhe failed to
appmcéam 9 PTOPEI’
perspwflve WW and
an regard to
the mponaem is
went inm the quenfinn

of ma ‘ of mm dues mt come mm

mtm under Section 5 of thc Specific
L that the plaitztifi prayad in the suit
1 _ back in poeaasainn as it. is the case of
_ that in the year 1994, um dasfiendnm. bmke
K leak of the suit prapeerty and foamy magma
nm@ the learned camai xu£a¢’rLI1g’ to the
1 above aqseots a.rxidocummts producedby the p!a5:1tifl’

in par’EH::u]artr:Exs.P1 tn P6, argund that 121%

aa-

Q
E
3
<
§
§
inf:

O
P’
3
5
U
3
Q
5
3
‘E
2
3
§
3
§
3
S
f
E
X
E
Q
2
%
§
Iéa
G
E
3
3
U
3
Q
I
E
‘E
K
$
E
55-:

9 .

I”

§–

u-3 ‘
G’.

U
3
§
3
§
E
Q
E
§
§
Ex
3
Q
3
§
J
§
E

to the defenziant particularly D.W.1 as rqarda
bdrg put in poawsuism. punuant m the “géf

nah in the year 1991 and mondxy an
having been dispaasaased 2
Masai open the lock of .

partkmlarly in me o:%n1§gAder¢;:¢e’ by the
defisndant that was obtained
that to the trial Caurt four
men without gning fixrther

A petition is allowed. Tmjudflxt cef

_ com for man wmidemtion and in the light
o:f §1:ha nbsavntims made herein «how, the um Court
ahafi appreciate the evidence and flnamaaxy, paxfiea

nmyahobegivenantxpparttuzitytnplasczafinxther

Q}

s…I

6 Im-

eviderlce and to cxwziaa-%ine the
u&, flan trial Court 313311 proceed ta4j£ii§fi§a§
afthe mattm in aeoordw with law 4′
three xtxanths from the: date of mwipt. of ‘
Gram ; , _ .. ..
YE

:2; §¢.2zuS. we Egon mam: 5_§<zmS_ we Snow moi S.§¢zm§ ".0 $33 _.§x §<.E§§ 3,y_.§%u.§§ §§«§§ 3 $33 mg