High Court Karnataka High Court

Mohammadrasul vs The Secretary Gram Panchayat on 26 September, 2008

Karnataka High Court
Mohammadrasul vs The Secretary Gram Panchayat on 26 September, 2008
Author: A.S.Bopanna
man COURT or KARNATAKA. Hit.-'pl-¥  or KAMATAKA I-HG!-i COURT OF KARNATAKA men coma" or mnmrmm men COURT or KARNATAKA men 0

{N mg HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT GULBARGA __  1' ' V

DATED 'I'HiS THE 26TH DAY OF SEPFE%£B,fE'RVv.?.fi{)8_ 3  "

BEFORE;_

THE HONBLE MR. JUSTICE A;S.B0P.§--b.f§¢ A'  

VKf.i9.E>I(>.735_2_9/;'_'{0_!V1.iVf$ {GMVCPQ17 
BETWEEN:      

MQHAMMABRASUL,

S/0 MUSTAFBAVA -. 
@MAKAN£)AR,   '

AGED 28,  A   V    
OCC:AGRICULTL?_RE,;i:~' V .   '  * 
12/0 NAEATWAE3",   ' 4.     »
TQ: MUDDEBIHAL{_  "

. .. Petitianer.

{By Sri SR} PRAKASHV  ADV.)

AND:

 _1  sEcRéTAR$',

V . '- vsgzgm PA NcHAY'Ac"1i';' '
' n , N:==.LA':'wAB..,
 TRv;A0'--NALATTwAD,

 "_"£'Q: "MU.I)DEBIHAL.

'  2 A"-SAN{}A£8?§1¥3X,

W10" SANGAPPA HUNDEKAR,
 AGE73 ":26 YRS,
" VTLQCC: HOUSEHOLD WORK,
 R70 NALATWAD,
"FQ. MUI)¥Z)EiB§H£:L
 Respondents.

«(By Sré s.s.KUMMAN, AGA. FOR R-1

Sri SB. SHAHAPUR, ADV, FOR R-2)

X

-7

I-:I(.-ii”! COURT OF KARNATAKA HIGI-£fi§20.l:lRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

This Writ Petition is fiied under Articies 226 a1’2’d'”252?T”<34f the
Constitution of indie, praying ta quash the order <:§ateti"'3'.'3.§',Zf.}_{}€$ paesed
by the Civil Judge (Jr.Dr1} Muddebihal in Civil. Misc' N<5;4/2{3(}_4"w.x3i*1'i9hv,ie
produced at Annexure~»F. ' * .

This Writ Petition coming on for ;V3z’e1i:?;1i:1£:’:;ry”e’:1eat’ii°};g”E_éf’-gr¢§z;;Vp’ thie .

day, the Court made the followingf
o1£;eE;R_V
Sri S.S.Kumma11; O Advocate te
accept notice __fe1:f V’aI1:x}V file his memo of
appearance ‘ef__ weeks.

2. this Court seeking for issue

ef Writ as eei’t.%.era1fi’VtdA*-rgétuatsh the order dated 3.3.2006 passed

by .1 (221711 ‘V”VJuc1ge {Jr.If)I1.), Muddebiha}, in cm

is impugned at Annexme-F to the

petitjen. _ ‘O

V’ The pefitioner was the piainfifi iI1’Q.S.N().3-39/99.

‘_§’_};fe saié suit was instituted against responéent No.2 for

permanent injxmctien to restrain the 2nd respondent herein

{rem putting up construction on the suit schedule pmperty.

3:

HIGH t..UUR’I OF KARNATAKA H16!-I OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

therefore the petition was dismissed. Insofar as.t}1e-ifeasoning

adapted by the Court below’, I do not find

can for interference.

4. Having Said so, ae to
Whether any prejudice: Viihexvjpetitioner in
this regard and whethee ifequired to interfere
with the in dispute that
for a bare injunction to
restrain up construction. At
the that if such a grievance existed

in the inthe 1999 and if there was no interim

‘O V. “er;ie::’.{epe’fratizig the 2nd respondent in usual course,
activity would have been compieted.

Z _ How-e_iIe1fx,> any reason, the petitioner has any grievance
” is fresh cause of action, the dismissal of the suit
*»nen–pmsecutien and snbseqneni dismissal of the
njjliwieceilaneous petition wouid not come in the way of the

” ‘jfietitjoiier in exercising such legal rights that would be

avaiiable to the petitioner in iew.

i

-u
I

…… …………. V. nvnnaintruvi ruun ur RAKNAIAIEA 1-EIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

With the above observations, the “‘

disposed of with no order as to costs’.

k % 2S

,M ,Iud9e

j5fi%%T