High Court Karnataka High Court

B Nagaraju S/O Late Bettaiah vs Secretary Siddartha Education … on 23 March, 2009

Karnataka High Court
B Nagaraju S/O Late Bettaiah vs Secretary Siddartha Education … on 23 March, 2009
Author: B.S.Patil
.... 1 ..
IN THE HIGH CGURT or mmarmm AT BANGALORE}
DATED 'nus THE 2339 DAY 0;? MARCH,   A.
BEFGRE  V' 2

THE He14°m.E MR.JUsTI(}E"B;5,      

WRIT PETITION No.s76g or lé1ui;ci >c§V   

BETWEEN:

Bfiagaraju,

Aged about 51 years,

S/0 late Bettaiah,

P.Ka11aha11i, Kasaba I-Iobli, _ .   __  --

Tiptur Taiuk, Tumkrgr [_}ist.;'"  *  "   I . PLE'1'I'!'IOHER

(By Sri M.vmaya:<1a. g'~\_gi\s.r,.)

AND:

:....._o----.---

Secretary, 

Sidctartha EV}du'i:.a1:ioz1V    " _. H

Sieidaxtba Nagar,  .  '  RESPONDENT

(By Sri r<;;saznba$iva;_fi,' Adx}; for Chandrakant Rfiouiay, Adv.)
 V' ..   ; ~.  . . . . .  *4'-W

    is filed under Articles 226 as 227 of the
Consfifugiofi «<'.1i'.'I§;1;iia praying to quash the impugned order

' V' '*«...»éated (I}§§§03.v;?j{}(3*§j7(Annext11'e--E) passed by the learned Principai
Civil Jurigc '{glr.Es":n.) 65 JM17-'C., Tiptur, in O.S.No.'?'?/64.

é _    n This Pefifion coming on for Prehmina1y I~Ieariz1g 'I3' Group
  ciayfihe Court made the fo21owing:~

ORDER

Request made by the peisltioner seeking appointmént of a

Conn: Comzzarissioner to measure the sites of the plainfifi’ and the

k

F’:

:5…

defendant as per the Layout plan prwuced and to

boundaries of the suit schedule ymperty with its

is rejected by the Court below.

2. The Court below has held that—_ si.Liceii’it’ie»is”~s:’

prchibitoxy injunction to res’ex’ain”the__defcii:iVs.nt 3.

basement Without ieaving any space: it was
the assertion of the consezvancy
passes towards the €aSt€I’I1 .’3–i£1:.€? iof according to
him 133101133 t0 33y producing
necessary docunzents was in existence

and that he wasi_Aei1t;t1ed;V’3Vto said space.

3. i have counsel for the parties and

impugneclioijtier. Though the nature of the prayer

Asengtit tt1e.petitioner seeking measurement of the sites and

for of the suit schedule property by

nymointing Commissioner cannct be granted in the facts

‘a-ind’ cirenmstazices of the case, in View of the averments made in

tieLrei”g.t’eijp;iis~2 and 3 of the piaint ané the denial by the

i tiefendant of the existence of any conservancy towanis the

eastern side of the pla:int3Zfi’s proeerty, the Coznt below ought to

V. have appointed a Court Commissioner 1:0 visit the spot finti out

/if