High Court Karnataka High Court

M Narayanappa vs Muninanjappa on 31 January, 2011

Karnataka High Court
M Narayanappa vs Muninanjappa on 31 January, 2011
Author: Ram Mohan Reddy
A  BPJNGALGARE. RURAL DISTRICT.

IN THE mm: Comm 0;' KARNATAKA, BANGALQRE
I,)A'}313I) THIS THE 31st DAY or JANXEARY, 

BEFORE

THE HQNBLE MRJUSTICE  M(}HA}'§7_3Rii?i)vBY  ' t V

WRIT PETKTION No. 26971 “: ()P§’_”2€:)

BETWEEN :

M NARAYANAPPA
AGE 65 YEARS 5

3,10. MUNWENKATAPPA ‘ ‘

R/AT IVEANDIBELE v1LLg_,QE._’ I
VIJAYAPLERA HOELI
EEVANAHA_LI;i
BANGALORE ‘RUR_AL 131;:”:.f};R1.c’::~ V …PET1T1C)NER
(BY

AM:

MUNINAN;rA;PpA”‘– .

AGE51 YEARS _
S/Q; DO.f3DANANJUN]:.IAiPPA (LATE)

* _ R/~A’f’ i\af_{;ANDiBELE’ ‘VILLAGE
V “VIJ’A’fAPURf~&..};1QBLI

DEV’ANA}L¢;LL1 “i”‘ALUK_
..»REE§PONDE1\ET

{B’f«–SR?..__’V CFLA/XNDRAPPA 8: A/S FOR C /R)

z”E’E?1;1S WRIT PETITEON IS FILED UNDER ARTICLES 226

z%2<:1::.«¢22'? OF TE~£E'.- CONSTITUTION OF INDEA PRAYING TO
THE: IEWPUGNED ORDER DT. 1637,2810. PASSED 12:1

311% N03 7,/09, SN THE FILE? C}? 'I'}f"I'E FAST TRACK CGURT,

.,V_}:5EV§.NA}-L%LLL CONFIRMINC: THE?» QRDELR DATED "$3.0?

PASSES EN §,.A,E'\30, I IN C3'S;1'§(3. 88%/2G{38, GN THE FILE 0%'
TEE CQUTRT G? "i'I*"iE A§DL,C§\/'IL JUDGEZ{JR,DE"§} £: JMF§L

'KW.'

T' -J

I)£s:vANA1»1A1,L,£ X:-'I'ET)£%2 ANNA. ANI) B; AND I'{E%3SPE2C'1.'iV'£§IX:
AN 1') 2m). – 1.

‘1’?-EIS PIE3’§’I’1’EO§’~z’ comma; ON FOR PRL.Iw1.£§;’3.{1-ENG.__ff’f:§{IS

BAY, TH E CQURT MAD E TI”‘i}j§- E’ GL1,-OV\:’ INC:

The def<-':.ndamt: 111 0.8.8841"

common orcier cit. ‘J1″j1dge” V

(Jr.Dr1) and JMFC, V :i)..c3\,-*21r1′.:1h’-¢”~’rz}nIi–. VV”p;,1rt1y a’}1t)w’ing 1A~I
di1’ec’£:ing the parties t;(‘>V;T_1i2;1i’1-:f£;Véi,i11 _$t.2s€£_ué§~§;11() in respect
of the p0s§:es$_1’t;n inf 1. V’ .S(E’/jhfiidlilfi property,

preferred ciubbeci along with

plélillfiff, was dismissed by
(:0mm0:1’0_r(ieVr of the Faist. Track Court;

£)e.v§u1aia?a111i. “§E–e11<:e this writ: petition.

" resp011dr::11€; i11st,1tut.(-zci the suit for

;Je~:jn1z111er;'gj'..–1I1ju11c:t,i0n in respect: of .21 ce1"1:ai11 immovable

p1"0pé1<t,y' a13fraig£1ing the pc3t:_if;,1ner as defeI1c1a1’1t and

VI3.aw%i31g filed £A–I u}:’3<:1e:1' Order 39 Rule 1 and 2 CPC W215

= …–.f)pp0sec1 T33: fiiing sE',21.t£15s of {.116

p£;*.f:i*::i{i>’:'”:.<::r;".. "1'E':<:-2 'éiriai <turt. 1T1e:xri1″ag; zcizgard in 11%?

“”».r;)

p1€a.di1’1gs of the partiesie a.’1’1t1 the 1’evm’::1,1@ i'(‘j(“..()i’dS placed

b(1%f(}’I’€ the Cc.>t1rt, Clissclosing the name of the _p1.2§.i;1t:’§ff,

White the (1<;tfenda1:1t.~petitioner p121c:<3.d the saztic?tie¢§{}é:'*a1'i§;! ~
copy of t}"_1e mutatitm eXt.rat?t t:z3~Aest44e1E)1_;$1'1V"}:=t1’:-_ V
keeping in mind the fact; that t.I’1e tC.QA1i1n1issi_i:;i€:vi5

was ceased of the mattier réie1_tii1:1_g t:0.”t§1_.e ‘1’11t1~t}z1t:it:i’:’3’wctitry, ”

opined that the p121ini.§ff a :i~–p1fiv1:t121 facie
case as well as bz-1Ie1:1t§é <_.3'I""z2;.1d accordingly
directed the in respect of
pnciurred with the findings of

the trial C;0L”£I’i’. and””;1t:et(Si”:ii’11.g1y, }”(3j€Ct€?d the appeal.

111 my ctdfiésidered opinion. no extteptiion can be

‘ mketl findings and Ct>z1(:111si()ns arrived

H 5-1t”-‘Q3? VVt}_1V’e_:v_v.._<_:<';1i1*ts; below in the orders i1npt1gned Callirlg

fo'f'~._i1ate3r'i7é2i4e?11ce, Petition being i(i of merit, is

e:t:<:t3:*(EjE__zigi'y 1'€3j€("{€d. It 1"11a.(it3 <;:1ear that 1'fI':he parties;

weft: to <;:o0pe:rat<: .i.z:: i':1'_1_e rxaattssr of ('tom111&::'1<::'ing 2-mat

t§€)*E'"iCf'3£.'l{iiIi§:§ the }}f€){TC€;?£§iI'}§-.§S, it is {'}_§}€i':£'1 far the pc:ét,§t..ic::,;:1e:f
, g" é

um W.HtHHu……,….".."…..m…….h,…._. . .

H: pers'z.1ade-.'. the (:0u1'1. beiow to pass zfinai ju(1g;111ez'1t: in

the sail". at the earliest.

In.

mmmmmmnm.mm…__. .. ..