High Court Karnataka High Court

Nanjappa Since Dead By Lrs … vs Gullamma D/O Rangappa on 18 February, 2009

Karnataka High Court
Nanjappa Since Dead By Lrs … vs Gullamma D/O Rangappa on 18 February, 2009
Author: Ashok B.Hinchigeri
 

-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALQKE

DATED THIS THE 13*"! DAY OF FEBRuARYA%%2C?;)§%%%%f% h

BEFORE

THE HQNBLE MR' JUSTICE ASH}C>f( B'; .H%%1Nc1::%re~560093.

 AP:»+€-;:;..L.¢.1s:frs3 V

 



 

Q
:1:
3
E
2
3
5
"ca
0
'SE
:3
0
u
1:
E?
2:
3
E
2
K
5
-In
3
§
:2
3
.2
1:
2
I:
§
5
t
:
In
3
E
:
3
:
i

w. -u mun II'IlI'I-I'\I'I

2. Ramaswamy,

Major,

S/9 Nagazma,

R] at Byrasandra Viliage,

Cihflaman. Nagar Post,
Bangalore-560093.   

Note: The respandent No. 2
has not joined with the: appcllarzts, V
hence, be has been made as 011929' 65 the '  '
Reespondents.     ' 
 -  LRESPGNDENTS
(By S1'i.S9A.Sami, Adv. for R_1(A+E),;    " 
R»? Sd-)   9    %   " "
THIS RFAj--._F3lF;ED .Li',l 96_0Fv CFC'? AGAINST THE
JUDGMENT =:A}.'~iE,':e.  "DT§919,f 1.2001 PASSED IN
0.3190, 11499194 ::__BY 'THE ~x_111 ADDL. (3I'I'Y CIVIL

JUDGE, V'9MA'1'QiiALI};"B}'&I§GAL{}RE, DECREEING THE
SUIT F033 1199!...  

THIS  REA.  9N FOR HEARING THIS
BAY, THE conmfr QELIVERED THE FOLLQWING:
 9f«JUDGMENT

 2  directed against the judwent and

 c1ecre944"p;1s§9ed".Vby the Court of the X111 Addl. City Clivil

9 f ' §M'Iu1;1'ci€gr39,-._1\AvIa ,§'r9 Han (€3CCH-;2:?..) in O9S.No.1 1499/1994.

 2. The facts of the: case in brief are that the

 féspondrznt. No.1 claims ta be the absolute msvm-':r in

possession of £111:-: pmpmty bearing No914O/1 meastgring
fifl-i

 



""" """' """,.-"«'."' "" """' """'"""' '"V'' '-'V'-"" V! nnmvnu-u\n nu-an uvunl ur Iv-uuvninnn ruun Luv!" U!' lU\Kl'IA£Al£A HIGH CC

-5-

(3) Whether the p1ai11tifi'is entmed to the mngrfl

permanent injunction?

(4) What: order or decree?

On behalf of the respondent. No.  h~er«..   

Special Power of Attorney wee as VA

documents were markegl in The
second app-e11a1″1t’s ‘4 examined as
D.W.I marking the oral
and decume:p.tu-$13; record, the
Trial issues in favour of

respondefit No. 3 V the suit.

3:» aforesaid judment, this

defendants No. 1, 2 and 3.

arrayed as the reependent Ne.2 in

j this appeaie ‘

A 51′ ” VT Sri C’..M;Nagabusha1’1, the learned counsel fer
V’ V1:i’1eV’jappe11aM,nts submits that the basis for decreeing the

suit is the extract of the assessment list for the

buildings and lands issued by H.A.Santjary Board

(Exhibit P-2). He submits that it has been an
(9.5%.

– – ..-.. ……_._..<.V'.. V. w-mun"-uvu rliwn IAJUIKI ur AMKNHIARA mun {..UURi' OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

-10-

.1

11, All the paxfies 511,223 appear befert:
Gem’: an -91.312009 wiizhgut waiting fer any _1’1§::’:i’+.:Ié:.:.’€”A .

the Trial Cxmrt. The Office is t0 V

LCIRS to the Trial Clourt.

12, N9 Qrder as-: to -::Q:=,:ts’.”‘«.