IN 'ms HIGH COURT or KARNATAKA
CIRCUIT BENCH AT DHAR\NA[}H_}"V:"'- '
DATED THIS THE 215* 0A? <5# 3Tt;«s,.~:g,TT zooé - T_
BEFORE
THE HOWBLE MR. JusncE'%akk;_N. NAG;¢.§4G:~é.Ani':,sAS
Rgeuma §§gV:3;;:g,,D_&P§§%&'%,5& L 7§4z;7§ as
QETWEEE
GIRIJASHANKAR?.PK§3:L
sic BHIMANG§OUD.A;~....f;7_V " A
Asses ABOUT 63 z';EfARs;' % t L
KARATAG.-IV \kiTLL;A£;=E, "
GANGAVATNITQ-633..2?.9;" :'~»---., % %
...APPELL.ANT
(BY M/S. HEGQE, %r~:'E£%ri;)=§;,c=2:::_2a 'PATEL, ADVS.)
" 2.1.} "
n<azLx:m§P#A«
Asst:
~%1s;£34 P:2é~2'r:3.Am&A 3AwA:.1,
sz:s:$mEss;¢ ; _!<};¥;RA"!"IGI
egguaavamz 12-533 239.
saAm3siQm=A
» sxs 4.1%-'GAi"»ié.$fiW9A
mar; 54 'mags
szzusxzstsss,
i_<;ARA'3'IGI mamas
KSANGAVATHI TQ:583 229.
. Huazmeu vEEa.11PAs<HApA
S/0 VEERABHA9RA?PA,
aw
AGED 52 YEARS
EUSINESS,
KARATIGI VILLAGE
GANGAVATHI TQ:583 229.
4. SIDDAPPA s/o
VEERABHADRAPPA HURAKA9LI,
AGED 43 YEARS,
ausmess, «
KARATIGI VILLAGE " J
GANeAvA'rmTQ:sa3 229. ...ru;--:sp<3Noe;~rrs
(av SRI.CHANDRASHEKAR._P*.«. PAT!L_AN§}
sax. SASAVARAJ R. MATH,' %Aov*s.% FGR 5:/9.;
R2» SERVED A 'A
R3&R4 ARE DEL.ETE?3) _ % a ~
THI55 RSA"IS.,FILi§D UNDER SECTION 100 OF CFC AGAINST
THE 3UDGME--NT V81' *E) 'E.CREE-T__[3'--I'.'263.2006 PASSED IN R.A.NO.
2212906 ON " THE' " it?' THE CIVIL JUDGE(SR.DN.)
GANGAVATHVI,..ALLOVv.'f_IN{5 APPEAL AND SETTING ASIDE THE
JUDGMENT AND TDECREE DT.10.3.2006 PASSED IN
_..vQ.S.N€}§-3.4/2003 "ms: 'THE FILE as "me ADDL. c:vn_
.V 3z3a:sE{JR.eme.},,GAMGAVATHI.
comma on ma omens '1':-as my, THE
C0tf~R.T--.VDELI%!flRE1§ THE FOLLOWING:
M
v appeai is directed against the Juégment and Decree
% ..._1':,;:§"g1j_e ij zsnzma in RA. No.22/06 passed by the cm: Judge (Sr.
~.. Dn.) at Gangavathi reversing the judgment of the Trial Ceurt in
0.5. No.14/G3 and decreeirzg {he suit of ptaintiff.
5
3 V .
2. Appellant is defendant No.2. First respon'deht<.i:$v.the
plaintiff. The respondent Nos.2 to 4 are the defentiantafriil' 4_
4 respectively before the Trial Court*;” «In ‘tot’;
convenience, the parties are referreclto
‘Trial Court.
3. Plaintiff filed Q,S. No-.—-.’.t4fa3″–»again§t*vtheitiefendants
for decree of permanent the defendants
from interfering with plaintiff’s ‘enjoyment of the
plaint schedgelaa” The ‘Vdetendant No.2entered
appearance ‘TriaiVl_T”C.oert, flied written statement inter
alia contentii.n4’§ri schedule property is not in
existent;-eg” the ‘-meaouréments and bounoarles given are
illil-‘:ti,:’:’1:vi:tie._:’ he contended that defendants are the owners
olifanid the Raichur – Gangavathi road runs in Sy.
No.292;!2. .._;On.l’:hAe basis of the pleadinga, the Triai Court framed
” ” ‘T fol3ovir%:’l§’ four issues for its consideration:
“‘* whether the plaintiff provw that, he is in lawful
in posswsion of the suit: schedule property as on the
date of the suit?
§i””§”
2. Whether the plaintiff further proves i:ne3V.:le’l’l’e§;e’d.T
interference by the defendantsj _ _v _ V 2
3. Whether the plaintiff is ent:i.i;lecl”tl£:l”
permanent injunction ag*ei:1.§t. fl1e’V’defen::d:’e.nes:.. ll
respect of the schedule 2 V’
4. What order or deCr.ee?_ ”
4. Beforeiv ‘l’l’–ia£V_ examined two
witnesses as gel: imam Exs.P1 to P15.
Defenciantevvas aw-1 to DW-3 and got
marked Exe.DJ1″ tn Def!Ailcin”—e’r§’p’reciation of the pleadings, oral
and docurnentaruy eiqidence-, tine Trial Court passed the impugned
d–ismil*eeing ltlilellletiit of plaintiff on the ground that
plVe’in_€i’fifll,neejfeilerljteeiprove and atabiish that he is in possessian
V’=~and enj.9:ymenf’_i:«.~f’lV.the plaint schedule property. Aggrievecl by
_.,ff;tbi’s-..jndgm’e,n£ of the Trial Court, the plaintiff filed an apseal
Lower Appeiiete Court In RA. No.22/06. The Lewes”
‘ V’V:”A_e;§e¥l_ete Court after hearing arguments, framed the foiiowing
Atijurfee issues for its consideration:
5
“1. Whether firzcfings of the tria$ court in
14/63 is correct?
2. Whether the findings of the (earned _.tria%–:j’uvr1g’e in u
O.S.No. 14×03 calls for intertereecefr V
3. what order’? ”
5. The Lower Appeslatetcskurt oh rm-:ap;§r–ees.§t:6:i’ of tire
evidence on record passedthe i.rh’f5u.:§§ued-1udgrtie’nt”‘e|¥owing the
appeat, setting aside the’VjeA;fg’rr1’e:itTria| Court and
decreeing’t’thé’szi:€vt Hehte; this second appeal by the
second cieV”‘fehd«an’t..VV 2
6. T’rx_§s* vcdurt’AV}r:dAe..»e.”‘erder dated 9.1.09 framed the
_ _. Vfoilowinigj ‘su.bstan’tieiViehueetions of law:
.’ ;n,(_Vi) tvhether the Lower Appeiiate Ceurt erred in Saw in
1 the evidence of PW-1 who has stated
. the space measuring 20 ft. situated tewards
the eastern side of Girish Taikies beiongs to the
second defendant – appeflant herein whfle
yeveretng the 3udgment and Decree gassed by the
“me? Court?
./
reasons given by the Triai Court for its be
considered by the appellate Court. In the instan,tA4’jcevse;:’tlhe “Trial
Court, on appreciation of oral and *
that the plaintiff has failed to prove an°dAestabiish–“–.hi.’sVl poségeseiofts,
over the entire suit schedule as the pieint.
The Lower Appellate Courtwithoiit:eo’n:s§ol’erl.ng ore! evidence
of PW-1 concluded that pleititiff established his
possession over the:«.entire:A__pleiet s’ctied.u!e._.t5toperty as described
in the plaint. Lower Appellate Court is
contrary by the Supreme Court in Mudaliar’s
case. Accortfeijhgiylg .$:ifb.steetiel question of law 940.2 is
answered ‘ih..theVaff§r_n1Vetivv{e. Therefore, the impugned judgment
:’v’Vpa”ssed:”by itowver Appellate Court is liable to be set aside.
.71O’;’ this Court, during the pendency of this
pepeeel, defeedent filed two applications under order 41 Rule 2?
eeeiging preeuction ef additional documentary evidence i.e.,
ééettified extract of Form No.8/A issued by the Tahsiidar
ufiiangavathi Teluk specifying that Sy. 510.292/2 came to be
g,w«»tx
acquired for the purpose of formation of Raichur
Road. Plaintiff flied objections to these appiigsti-onsjjinvtéir
contending that 3 portion in Sy. ‘came-:to.:_’heVVeVC’o’dii*ed s’ it
for formation of Raichur Gangayathi In[.>’.si;i;§portv
contention, the eieintiff has prodoteda cisrifigetiioii by the
office of Tahsildar Gangaiiesthi that the
iand in Sy. hio.293/1 is acqioirediifoir of formation of
Raichur Gangavethi:«.i§o–ad The pieintiff
aiso further §:oi37§go’f.. -No.8 specifying that the
land in N.o’.;’.?§V3:V,’.T£.V-..ioias”‘a.§q–uii”ed for the purpose of formation
of road in qtfestiioynf’ case, piaintiff contends that
ti>eyond}gi:he~ Raichu€.V:Cv5an’gf;avathi Road, on its eastern side, the
‘Ap%iai:ntiff is situated i.e., the piaint scheduie property.
~ti?ie.Vot¥ieVr’v_v»han’d;” the defendant contends that his property in
V Sy. N’o’;292t/.2″ei<tends upto Reichur -~= Gangavatiwi Road on the
'V'r€§:.rsstei:ri side. In View of this rive: contention, the documentary
fe.vi'ciVen€e now sought to be produced is necessary to resoive the
T "'..:réa'iicontroversy between the parties'. "Therefore, an opportunity
is to be erovided to both the parties to establish their respective
ciaims before the Trial Court with reference to the documents
./'''7'\:_,.;
,4′ 2 ,–I 3 2′:
“‘° vi,
10
(iv) The Triai Court shaii decide the mattae:r~~–é§.f¥%¥é_ s_t§’..’§’fterI
providing an opportunity to both thg’v:”p§rtiA§sVt.’3nd\
expeditiously as possibfef . , . . ”
(V) The interim order grantedaébytlthtts Ci1’sf:!:’A'<::n"
will be in force until ti1'e.;}d'ispo'.::"a!"oVf S V'
(vi) In View of thefiaéct thétVVtf’r’aAttet§§”‘pét:ding for a
tong time, the the matter and
dispoge’:t§fV;’theizétttttiii tvfth law within the
timét the date of receipt of
s&/-
‘ ttttt §UDGE’.
1t*.,,sac*tA ‘