Wu... W nnmmnzmrsn mu»:-1 uuumm mmmam mm mam Q? mmsmmm men COURT or KARNATAKA HIGH (SOUR? as KARNATAKA mew coma
'Vb
ms'm::'r-5?71o1
3: am; man comm' or KARHATAKA, BAHGAIa§2F§£'_:"~.V_v
mrrm ms mm am mm or SEPI'E1!mEI_~'_i'-- f
BEFORE
'ms §-I{I}!i'BLE am. JUSTICE §';JAGz%fiH.,'__
REGULAR SEQ HQ
S.K&LmGfi.NHAIA.H ‘ ” 7
S40 $,L.KESmV
.a<3~z.:42 YEfiRS_f.. % _
AGRICULTKIRWJI' "
R£’G§{AIAS&3F”t.’Ii?£’–V-
c}m<z~..%.kT.*a’?f’?’;%$m:L:;.%
{BY
AFPELLANT
K.3§:;ii*Ifi,§R;:£YAN25§”1?£’:§”
] $39 K;3$E3
.a;.t:sE::T. 33; Wgzafis
:«E*§;wE:1:2«::§.m–1ER
V 2* K.§’;’I§.AJ%§{}}1i5PAIP;£-I
spa K;sE3
mg; 31 YEARS
A __REé?’§,f’;!iRED mac:-rm
% A c:–§KM’acm.m TALUK AND
RESPGHDENTS
(Mm LEX I{*i’E15fi§3, wmmzs &
SRI,&,I§.Rfi5a?ISHABIKAR, Aflfim F03′ CIIQ’-1)
CABSEWIE
………..;
ms:-i couwr M KARNATAKA HIGH courrr or mammm mas-1 came’: of xA1mA’mcA HIGH coma
# * =§i}x.15*¥2§ ‘9″
C€)I..El{T OI’ Kfi.:KNA’§’fi.KA REG?-I COURT-02$ ICRRNIWAKA
11% mm: gamma} appeal is filed umm
EQEQSG5 gassed in RA No.39-=1-[€35 an t& ”
H :35: flmam, Fast Track Cnurt-II, (‘3h$}n::nj:sag’sa11:_t,
g the appeal and actfing asirlé’ flit jtzdmzeiiti anfi
aw éamfi 534.93 passed am as 30.3-3.3???’:xn”thé:fi§¢*<:;_
aftha Pr}. Civil Judge (Jr. 3321.], . :
'§'1§% appeal oomim an i'cr1.:é':§mh:éian'
I-{anti £92: the
appelhnt. éémpozmdenm. 'I'he:re *3
2» :39 made by the
_. substantial qumfion of law
framad 'ms:
3, Tbs: appenamm-an ma zmpxairxtamaeram the
szauri 6.1113. the suit 51% by him for Emmi
injumiimnaamtahcdwrmwixmtlm rwmmmw
&m. by the araiéjudit cftrial
%
X
refisf cf p irgunction on the
buiifli ur mmmmua. men cam: my ammAmM mm»: COURT or KARNATAKA HIGH COURT or mmamm may COURT or KARNATAKA §-HGH cow
mart, 1:113 d¢f¢ approached the Icswer
cmxri’: mad the bum judge 9; me Iower i
reawszfi the judmnt of the trial u
the amt nf the plaintifl’ by
– 3;”; the dismissal ‘4’~”V’f ‘tt_ee
appefiam mutt, thfi ‘b%qr;§ this
C9ur£.i1’1thseamn;:i VV
The tiuzn in ‘ch’:
appmi court could
have mgumga trial mm wham. the
madam §}a1e¢§;i f£:3-zaif haéflm trial murt
– Vva,3.17i9’t.”:;ii*+ based an the dar:umam.t
Fg3:..:P§-2§_ .._1’a the: bank mnrtmge document
mbnggramg wanted in favmxr aflanrl
_ .1 . _ 1*:!¢r%@«:V in 3.949.
The &&.a;3p:’r:achsed the vial cnurt snmkirzg 2%
J»:
thatthxséfldantawexwatryiragiayutupawatertank
ta mg was: at’ th: Mia pmpmty by centending that
tfwéfiendants ha’9egot9§aett:p&’r13f.m:vetn thewstof
fir
COURT OF KARNATAKA HiGH COURE KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA MGR COUW
mm? prznpmiy with an addithiosrz mi’ 3 feet
p1a1n’ 1:313′ pkg rein’ nae on the docunmxm
martgags am: w’h1’ch men’ wtablkhad’ 2:I1_af”t’:’v:1′:-‘ % k
rm ayem space er mmmnn peaaaga
defenfianm’ pmpmy ma
name 3%’ tlm said. the
partim and am: tlm arid the suit of
aémittm fim that Em?-29
(1% mt in «mm tr:
the east ‘V’a»§”‘T’.}1¢? yet mam, an ‘so
upset me by takkg up the view
thug §””‘t:érept in, in 3x.1=–29 and said
. be excuafi. It is an t.11’w xwmsazzning,
mu;-munm the apmxfixad by the
. 3 whfia the suit cf the plainfifi
r mg ,1″ mmt csfthe trial cxzuxt…
§wHa%vng%rtithehar@c::u@Ifor-titre:
mdfi3n}m°mflafimga>mnughtl2 of%m
the mum haw. am Mm that Ta wmblfihw beyom
fir
WM. VT mmnmm. I-mm L’EJi..%K! 1Qfi Mmamm mm COURT or KARNATAKA Hm: mun? or KARNATAKA I-mm mum” or-” ICARNATAI-(A mm: mm’
(im-.1h’€, ia that, in E–x.P-2§ whfich is the
mwazzad by the $ thmwzm,
mwtixzan arfany open spaoetza m Qf u
. The saris! ducumm:
Margmes fianlc, In the them <21'
mam thtmugh 2:329 open
agsaes :;af'9 {mat in.
pxufifiy, the have guns
an 19- axcrua-e.=’ by observing’
‘£’.hat. Ema»-29. 1: was an!
) £flw:’§f%ct€g’¢tbe to mrmct er rectiifir the
siocumezflnfaxud nnreéo when the
A ‘ ks
up Br stand that flu
in E«x.F-29 arc mt eorrect. Wm
aw cirmzmtmzm appaam’ fa-em
‘ an record, aim’: was no smpe Ear the Inwer
V’ mm-t” to draw the 1 that that is a
sf’ fact that has mp: sum the decument Ex?-
2%. frzmmm, the amum mum View cannnt be
samtaixzad in law as it is totafiy awimt the dwumtazy
earidama plmzaed in E:r:.P~29, Tim judyxt of the lemma
3.’
COURT OF KAQNAYAKA REG}! Cfiflkfffj KfiRNA’?M(fi MGM CQUKT OF KARNATAKK W3!-i COURT OF I(fiaRNA’!’AKA HIGH COURT OF KARNA’fM{A HIGH COUR1
appelmts must: tharefem mquixwes to be
afiéihat nfthe trial court he rmtnred.
$1 In tha rmult, the subsmntfigd
ensridenne Ex,P–2’9.
at’ the
Isww appefiate of the trial
mutt Tam mmml,
. Sd/-.
….. Judge
,,.. 3-
tha iawez aggeiiate ccurt cfiuié fifit have set_
Bflififi tha jufigmant mi the Trial Ccurt an “£h§ 1″a
gr$u&§ t%et Efififi mistgka hag accurraé.
Having haarfi bath sifiaa and éi3£.;aki&g fiate r
cf :32 fiacuaants ta which my attéfitigé wé$_érawn} ~:
E fimfi that ma case is mafia act ts :a§¢§§$ifiér
the ‘via§’ taken my me whi$sw,§i$@g3in§’*@f.°the
aggeai. Therafsre, tha qae$ti%fi 55 matter beifig
ramanéefi ta tha iswax£”é§§éi1§;a_ ¢au§t daas hat
srisa. ?hi5 Qxéarffifiaii ifirm part éfié parcel cf
aha srfiérwgéssfifi $fi¥%w§;2§$s.””~~fl
._V VH ‘A ..w¢ iscifég
“*.”M« _____ Ifuiéfig
fififi”