High Court Karnataka High Court

Sri Krishnappa S/O Hanumanthappa vs Sri Krishnappa R V S/O Venkatappa on 9 March, 2009

Karnataka High Court
Sri Krishnappa S/O Hanumanthappa vs Sri Krishnappa R V S/O Venkatappa on 9 March, 2009
Author: H N Das


% ~ (3? SR! N HARIPRASAD, ADE,

1 RSA 255 2006

IN THE HIGH COURT 01:’ KARNATAKA, BANGALd.£é’E:”A1’F;-J: {T
DATED mxs THE 09% DAY oF_MAR_:::1»+: ‘gooéfi °’: *
BEFORE I A’ . ‘. 4’
THE i-{ONBLE MR.JUS’I’ICE H}§%:.,_;4AALL_I”»?I%: ‘
NELAvANK1_,H.Q:3Lz,_ ‘
SRINIVASI”-‘UR TALLFK, ¢ 4 %
KOLAR D18itR1<:1'5e3f3'-.101». % %

v 4- p …APPELLANT

{av 31:21 Y 12 sAb'As:'vA. REUDY; ADV.,)
é;I~I_1:)}{ –

SR1 KRI’SH«NAPPA §:.;\s;,
53/ 0 VE1§3KATA.:>i¢*.é=g’
AGEB A800′? emrmns,
Q’ _f’«.RuESuI.DING ATREDEAMFALLI VILLAGE,
% “PiEI..A*<.-VWKI i=IOBLi,
'p__"'S_RiNiVASP'UR TALUK,
" L §<c.L;aR DiS'I'RIC'§' .- 553 101.
% ; RESPONQENT

"FOR A GOPALALAH, ADV.,)

VLWK

5 RSA 2265[gO0€S

trial Court decreed the suit of the plaintifii ll " 2

judgment of the trial Court, the Al

R.A.No.9}/2061 before the lower .

impugned judgment, the lower the
appeal, set aside the 1. and
dismissed the suit of appeal by
thc plainfifi ._ _ .

5. ” the side and perused
the _’fal1£)wing substazatiai question
of law will alrise for’ in this second appeal:–

_ _’ E …….t}a.,e lower appellate Conn
A ‘ V. an illegality in no! considering the entire

evidence and the pleadings

‘ aft recx)f’Ci?_”lV’

A’ vH’B0tI:1 in the pleadings and in the evidence, the

specifically contends that he is in unauthorised

V “§eéiif3atien of one gtmta of land in Sy.No.14 to the north of

V schedule prcperty. The defendant in the written

:.\w/ =\_

13 R81′: 226${‘.2006

Ordemd accordingly.

No order as to costs. 4′ A’ ” V ‘

dh*