High Court Karnataka High Court

Majare Ramaswamy Palya Harijan … vs The Commissioner Bangalore … on 24 February, 2009

Karnataka High Court
Majare Ramaswamy Palya Harijan … vs The Commissioner Bangalore … on 24 February, 2009
Author: Ajit J Gunjal
 _ 'V of  Majare Ramaswamy Rsiya, of

I<AZ}vfi'a;»{:31'::z3.:A_  of K.G.Byadrahal}i, Kasaba Bobii,

'VVconsu:'m*ueted yresidential houses and they have been
x V' iijesidiifig Vihere since about 80 years. They claim title :0
 igiroperty also. Suffice it to say that the respondent

‘4 bomorafion starteé interfeiing with their peaceful fl

This WP is flied under Articles 226 and 227 of the
Constitution of India pI’Ei_’}*’iI1g to quash the Katha extract
issueé by the respeI1deI1t~c:erpe1″atie1’1 on 2é.(}5.’;?_.£O€’)? ,
vide AnnexL1re~Ct, in respect of property I.D.No.£3;?;;

4, in ward No.92, Marappa Garden. L” ._

This WP coming on for ” -».

Group this day, the Court made t;he”foi1o1xf4ing: I
onnsee ‘<'m-'

The petitioner is qtiesiiefiizig the'v"'i'e.eifi9n of ;
respondent–Ci0rporatien in efi'eeting.V the name
of 3. tiiird person thefe'iiii' tififieszjieiiizigfize possession of
the Petitioner herfiifl. V

2. __ 5_Ifli1e~_ “;:e:i:i’§io:1er jasseciation and the

members of Vthe”vV-4#jX’sso{:i§é£ti.o:1 -i are the owners and in

pessessiorr,_<)'E' Vtlfie_ admeasuxing 5 acres 39

Taluk. Their claim is that they have

//4"

% etgamet is ua2;1e :5 Viiieeet aside.

for resperedem: No.3 submits that indeed, the
1’espemie1″2t has purchased the property to an

-»e:<}tent of 1,80, 188 sq. mtrs. Hence supperts the change

V of khata extract. He further submits that the fact that

4. Mr.Man’Lkappa. Peril, Eearned counsel appeaeing
for the petitioner vehemently submits that
by the petitioner has been decreed heiding fliét
in possession of the entire extej:1f’ef ‘A
would submit that the q11e$ti0n.»A:t¥f
only for the purpose of V Jjthe ‘V
petitioner is in posseeeioI;eV”‘er;d:’ f1é’r§dir:g’ thereef
against the pet.iti03:1e:* as a res
judicata, He ~ fi:e*§§i.1er , pTfefe1*e eonsideririg
the “—t§vt1e7’i:§e§§’d’.::’e-feepoyndent to enter his
name, be conducted which
has eeee. Kile petitioner was also not

1″1otjf;ed.L E~§enee;».§:e ;$:1::V}:3§i:r1its that the impugned ‘khata

5,__’v’§\£:1!f2’&nax1t}1a Kfishnamzifihy, learned Counsel

/

‘X

the petitioner has parted with a part: of the property :31”: g

‘ V. suit as édéféjldants. Indeed, it is also to be

~ndtjcéd,. t;%1;-ii:%V Ea:*.t »:1o point of time, ‘::he pe1:itioner’s name

: Iiotifiezi in the circumstances, wcxuld not arise.
T. however, What is significam: is that the petitioner

-hmwas filed a comprehensive suit seeking deciaration of

title in respect of the entire extent of 5 acres 39 gmms.fi

favour of his brothers children does not necessarily
diserztitle him in getting his Rama entszred iI1..__ftft1e

revenue recarcis.

6. 13vIr.Puttegowda, learned: – ‘COI1’I1.S§3: api§é@1’i1§g[‘fof’–
thé Carporation submits that tin éi};:{filiCéfiq§1′

respondent No.3, the khata ha.js§”beenV.

‘7. I have perused L’vi’éésu–it is It is 3130 not in dispute

that 31.6 re4$pQ:I1d€.;i”1t’$- %iéi;{3ther’s children are parlzies in

W235-..appvea1§i.:’1g in the khata. Hence, the qufisticm of they

X

k% “‘a:;;:1.:§r;:y:% <:$1*.1;;;'1i1'11§::?V,%§iA($v mat bind the civil court. and they
ciecide the issues befare then}

_ incié'pen,;éeI'3f;:"" £§f them and also having regard to the
"4"'~–VVVL§%zzid§;n£:eV–iét in by the parties. Hence, the apprehensiera
petitioner can be alieviateci by makixzg an

" c}l;i$e1vati0n to that effect. ,fi

The civil court is seized of the matter. Time and again,
it is stated that whenever a more corzxprehensffié
filed in respect of the property, the entries
will be regulated by 1:116 final decision my A
the said suit. It is to be rj;;s;¢;§g'%
respondent is not a pariy saic1 s'u3'q_t.
if he feeis that he is –.ea«ggr;i«efi7*ec}" b§; any
decision to be rendereté he shall make
an appliczaticljr the said suit.

8. thfe petitioner is that

to the interest of the

petitioner flare made-L:.’b}*”‘t?3,u€’corporation in the imptlgleci

0rde1f.,– –. xAp£ja;;¢£1t§jI, Qbservations n1adc~:=: by the

X’

;fe_éords relating 1:0 this 32156 are kept in safe cust;0ciy

” . wit}1 {he Registrar Judicial, The regstxy shall retzmrx %

Csnseqtiantiyf, the foiiowing order is passed:

(1) The khata extraciii 511311 1:36: ragtilatedj”fifL%”L–«»_§i:.¢
jL:dg:11ent and decree to be I’€:2Vt1(ir€,f:I’;s:;:’.4.c’%.:4.
Civil Court in the sujji hjg; K 2
daclaration of title and i:i;iVui.if(:tior–1;’- ‘V V’

(2) ‘1’11e=’ civil cam’: b§;§’ ‘V L’
of me 0bS€Iv’%’F3;§iOHf’3″‘i”i;,}¥:;i_:(§,€’#VV tfié’ ‘€31oI*;:”ao1*a.tion
while directifig $ :’=*,.==..$p'{:;r1de111: No. 333
mama ‘

(3) Tfgié Hv”:j’§fi§iAepen(1ent}y’ decida the

iii: an the basis 0f

j A5913 Eatfe Tileté i;1:2. jtha parties.

iiicérffisafatgibn has violated all order of
;_..:fi1*1j1gnc%;iér:'”granted by the Civi}. Court, it is
_ the petitioner to initiates: such other
against. the respondent for vi.o1at.i0n 01″

” _ f;1″1e: imeritn arder.

V’ x :PL1r$ua.nt to an carrier passed by this court, U516

/

J’

the racords to Mrfllttegowda, Eearned csunsel for___ the

Corparation.

Petition stands dispcsed of accardingly ”

I