1 W. P. i3I)3--l»/(}I§
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 24?" DAY OF NOVEMBER 2009
BEFORE
THE HON'BLE MRJUSTICE HNNAGAMOHAN If
WRIT PETITION NO: I2034/2oo8ILBAREsI:'=.._ I
BETWEEN: A A A I
Smt.I\/IUNIYAI\/IE\/IA
AGED ABOUT 66 YEARS,
W/O LATE LAKSHIVIAIAH
R/AT CI-IEEMANGALA VILLAGE
JANGAIVIAKOTE HOBLI
SIDLAGHATTA TALUK
(By SII.SOIvg/EASLINIDARAIIDIKSVIEIIT, Ad\_:.,)
THE PEIEsIDENT.__ ____
I CHIKI<_AI3AI.ALAPuR ZELLA PANCHAYAT
I _'GHADA'LAF{LJ"RA, CHIKKABALLAPUR
* EXEC~UT;IVE OFFICER
S.IuDLA(3.HA'.IfTA TALUK PANCHAYAT
-- SEDLAGHATTA TOWN
CHIKKA§~BALLAPUR DISTRICT
§\J
SECRETARY
CHEEMANGALA GRAMA PANCHAYATH,
CHEEMANGALA, SIDLAGI-IATTA TALUK;
" CHEKKABALLAPUR DISTRICT
2 w.P. l3(.}3-1/{)8
4. DODDAMARIYAPPA
S/O MALLANNA
AGED ABOUT 66 YEARS
5. SBI RAJASHEKAR
S/O DODDA IYIABIYAPPA
AGED ABOUT 35 YEARS
RESPONDENTS 4 & 5 ABE
R/AT CHEEMANGALA VILLAGE
JANGAMAKOTE HOBLI, * I
SIDLAGHATTA TALuI<,
CHEKKABALLAPUR DISTRICT. = fig
_ BESPDNDENTS
(By Sri.L.VENKATARAMA BEDDY,' A'cIvj'i;' §=01I:=3=BV~A:» B2;
R3--SERVED; ._ ,
Srl.T.K.RAJAGOP_Al._A4Adv.,§:FO:F%_:B4.&"R°§)_ ' '
THIS'WTB1IT:':PET'i*I?:oN'FILED UNYBAEB ARTICLES 226 & 227
OF THE CIQN"S'TI"TIjTI:DN:%DP*-INDIA" PBAYING TO QUASH THE
IMPUGNED DB_DEBV,V'2.B'T;8.2ooB PASSED BY THE I3'-
*Ei=I1ESP(J'IiI.DEE_NTVV%IN A'PPE_A_L,No. 2/2007-08 (vIDE ANNEX~A) AND
"'DoNS'B.Qu.ENTfL.Y'*~Y__uPI~IoLD THE ORDERS OF THE 2ND
BEs'P'O~IIID"EN'T;.. PASSED EN APPEAL NO. VPC 6/2007 DT.
-20.115'? (xANaI.\£E§s<--H).
WBIT PETITION COMING ON FOR PRELIMINARY
V."'--.."VAIfIEA?RiNG EN 'B' GROUP THIS DAY, THE COURT MADE THE
' . jT='0LLowING:-
3 W. P. I 3fl34/MS
ORDER
Petitioner contends that he is the owner, in possession’ ‘
enjoyment of the property bearing f<haneshum_aari l';J'o."6."si.tuated4_'_'at
Cheemangala Village. Jangamakote Flobli,;'_"Si'dlaigha~tt:a
Chikkaballapura District. On the ottijeré-ligand," 5 i
contend that they are the owners in po':.s:ees_gi.on of ..Khaneshumaril
No.7 situated in the same villagyé. & 5 have filed
a civil suit in O.S.NoV._458/200.77,:.agarnst:_th'e'*..petitio'ner herein for
permanent in;'unctie"n4'iftaiespect No.7. So also,
petitioner filed respondent for grant
of permanent _l<havn'eshumari No.6. in view of
the pendency' the parties are hereby directed to
maintain _status–guo._:vin'respectizof the khatha of the properties in
._'j'gue.stion.._.C'Af.1¢r the dispoisialiiof the civil suits, the concerned Grama
F'vanicliaya'th:i';'e:.:; respondent shall effect khatha in terms of the
i if i"A….v.Vjudge.me_nt of Court.
.. “The Civil Court where O.S.No.458/2007 and
are pending shall decide the same in accordance
without being influenced by the impugned order dated
xx/f
4 \\”.P. I 2034/<'):–;
28.08.2008 passed by the President, Ziila Panchayath as per
Annexure — A.
3. With the above observation! the writ petitiofiisv ”
disposed of.
7V 'V v . aw '