IN THE HIGH count or '
cmcurr annex»: AT nnmwgp A "' '
DATE!) 111:3 Tm; 9TH DAY;:§"f': (1
BEEQE . 'A .
THE HOWBLE me. Jvsrfics 3
R.8.A. No. 1'§2;s9/adds 1--7qj1:;rVIVé;£c:¢P 85 I5:§.'.'1)"'
BETWEEN: V
1.
§{Ui§SH§_I7E3AI5£U._. _
W10 M'OD§SSfiE}V._GO§:i-KVHAM
AGED 54,Y=m_1§s ' E
Q(:C%":'T'§a1£);rsE§%§:)x.£;.gimrezé"'
R/:0 (ITS N:-..V376?/'a%' '
OLD' MI_SSION« .::oI»1,1§c.I,}::§{.D
KASA1_LGALLi;. EELS "QM --- 390 001
:m:*~..s M2§.L§KA'
;[ :;:a / Q: MQHAMM,§;:n.HAN1F SHE¥{HA._.E¥
}f«.C}E ; 4*§£,YEfiLRS
' " u::)Acc;":%1§;v vmmc
. ' "'f3€3'iV'¥~f'*.V;?x3R }v3vV:REP. BY RA. HQLDER
'~.M0,DiNsAB SHAMSHUDDEN GORIKHAN
AGEr',2 58 YEARS, OCC : BUSINESS, REST «£10»
APFELLANTS
(536; SR: QR. PATIL, A[}V,)
J»
'1
[VJ
AMI):
..................m-._.
MGHAMMADHANIF Aamn. RAHIMA2¢»ATHAN_'; "
AGE:MAJOR,{)CC:B¥JS§NESS -1% '
R/G (yrs N0. 2'?'6'?/7 '
em MESSIGN COMPOUND , _
KASAI GALLL BELGAUM -» 590' 05-1..
' EESFONDENT
mzs APPEAL is F'1LEi') _U/S '£(}{Tr«..(}E? j'V{3§'_i(', AGAINST THE
JUDGMENT ANL>.j"::_EcRI':'1:"'§A*1*1«::>._ :9..1_2;'«20o7 PASSED m
R.A.No.249[20£} 6 :1f:tis'}V'}'E+IE€F'IL'S'.(}F""TH»E In ADDL. «i:;E:.,_(,;§2..';:)r~:.) AND JMFC, BELGAUM.
mis APPEAL ',so~Mi£ai} ON FOR ADMiSSION, THIS DAY,
*'mE,,c:;:¢<:)'uR'r BELESKEREIJ THE FOLLOWENG:
JUDGMENT
The ggefieflant herein is in this agapeai filed under Sactiom
:i{:a§.’ EQG 6? CFC against the concurrent jufigment and deems
‘p;_.-{$3351 by the trial Court as Well as the Lower Appellate {‘Eo11:rt.
-Ea appcfiant herein is tha §)la3’ntiff in O,8.P~5o.4{i3/2035. Tha
V suit in question was filed for permanent and ma£1dator’32
injunézfign. It is the case Gf 1:113 plaintiff that he is the owner of
L
-I
3
the property beazing CTS No.276?'[8. The defendant to
have puxchasad the aaighbouzning pmpcrty
No.”2′?6′?/7.
2. The case of the appellant “fhat. df:{é:ld_ai§t—-‘£h§is l
putting up construction in his SitCl.:”l}E?li;§lfG!}f1§l3?,illli1_V
touching ihfi northexn Wall and”?
therefore, the gxievance i$jr}1at 131$ Of ditch putting
up the pillars is likcly belonging to the
— flxat being put up by the
defendazfi. set back and has violated the
Regulationslcf by illegally laying the foundation
– ,9; e: the urlicr-*:}1.cn1 wall of the plainfifis.
nregaxvzi, thf: ma’ 1 Couri has amticéd the
V _ evidéflcc téiztléted by the parfics mainly the evidencfi Q11 behalf
;lxa%”.Vaftér’
appreciating the saici eviéence has’—_ come to’».t}:tet “Coi1{f6;.ri’a:+V;1t
finding of fact that the said c0fis’L”_§.1cfi1I>€8{L._
‘V another asyect of the matter which requireg to
I36 .1§.§ficefl .<;i§at: the grievarms: of fhfl plaintiffs is not of
vio1atEio:1t£::f fizascmentzry' rights by the defendant, The 0111}:
V' ".. g£jié*e7a.QCé" ¢'Et}_3p€1£3}'S to be the viaiation 0f the Municipa}.
' §{;gfi§étion.s and thii cozzstmzctimn being put up cantxasy 1:0 the
" hifirawiaws. Tha law is Wei} settled that in such a matter, it is far
the piaimtifig to ccmglam tax the Municipai authozities with
J
"9
Ifigard tax the vieiatisn fer taking actimz in that
such suit fer izigunction in such a situation is _I.}r;:1er:€g$f2s.r3f :"-2';n'd_¢
the said course is stiii open for the: é3p§¢_11Ea:;{t,"__if
is there.
That being $0, jfifizyoid Mnjésrit stands disposed of with 31:; order §fj_§ n