High Court Karnataka High Court

Sri Narayanappa vs The Deputy Commissioner on 24 November, 2008

Karnataka High Court
Sri Narayanappa vs The Deputy Commissioner on 24 November, 2008
Author: Mohan Shantanagoudar
 Pa§i'ag3,dTa .'}'a_{uk."~-- ----------  .. Petifimmrs

 ' Balagangadhm, Advocate)

  '  The "x3.::Agé-utgr C0}B.IIEiSSi{)I1=£1}f'
" IL.'  , _'1":' 41"';}}_ kur.

   §'I'i1e Assistaixt {lommissivzmer
..  "  " Madhugiri Sub-Divisian

-1-

IN THE HIGH coum OF KARNATAKA  _
zzwrers THIS THE 24*" may as  %   ~ %  
aE?oséE  1   % A & A
THE HC?N'8LE MR.JUS1'I{;*§:f'~At§O&;iA§2i _SH;§f§§f¥;fi;§1#a€~€§UI§ARV: "
wax? PETITIQN rq¢;éé.":_q§/2a9?%(%KLmaisuR)

Between :

1, Naraya31appa'_ '  I H  _  - 
3/0 U3~aP§a;"     4'   
Aged abqut,  j,I§:agt's" _:  "    V .

2. Maflamga   "
S/oiiflappa. 'V 'V _  _
AgedVVaohutV69,va:a1'3   '
Bath Agr:icu}turi:'~.t37"  .--  

R ,1 <3 Acha1i1n1aaah;a1}i._Vi1§agc
Y.Hos;a1cote'»H_ob'n

Q: 

'A  District

Madhugiri.



- 3 -
Survey 940.284 to an extent sf 3 acres 20 guntas, situated at
Jodi Achamanahaili, Y.N.H0aakott:, Pavagada Taiuk, based on

his possession by Mutation Entxy N'.8/8989. 

mutation entry was questioned by the pctitione;*4bw1fi§:'3f.L:'tsf @316

prc:-§'6rty by fiiing appeal before th6»A--»a.s$istQ:l;i{  

under Sectisan 136(2) 0f the Kainataiqa   

appeai came to be éisfled of'i5;?i'€};¢ :1 ti':1"e§:ii§:nT'i§c§A  the  L'

name of the 431 responsciént in $0.1'?   that the:
name cf the petitioner    No.9 of the
Record of Rights.. 'I'he $€:i"i (:):I'C1€i2'_£S  by the: Deputy

Commis3i0ne3;jj_ 'If£i;:1.k113i',,.  Revi$i«:§11""'V"Pet17ti0n. In the

meanwhile,    fificd ().S.No.15'7/ 2002

before {fie   Pavagada, for cieclaratien and he
has becéjnggé'    of adverse possession. and for

-:3t§1e1* A.CQ313f5Cfi.i€'I:3v.ti&§1."'I'€1i53;f$:: The suit came to be disposed by

" V. "the ' j1..iadgmer1t and  dates! 30"' of October 2067'. It is

    counsel agpearing on behalf of that

péfifiéiners. 4'31 respondent has filed one more suit. praying

. ‘V3’-:)2″ r<::1ie:f Gif spe{:i:f1c perfmmancfi based on an ailetged Agreement

In View cf dismissal {Jf O.S.Na.1.'37]2002, learned

M