High Court Karnataka High Court

Sri Lokesha vs Lingashetty on 16 December, 2008

Karnataka High Court
Sri Lokesha vs Lingashetty on 16 December, 2008
Author: V.Jagannathan
IN THE HIGH COURT 0? KARNATALKA AT BANGALORE':  ,

Dated: This the 16"! day of December 2_QiT:8«'  A4 

BEFORE

THE HON'BLE MRJUSTICE V.JA»GANE§ATHAN4    

REGULAR SECOND APPEALai%!o;:1.é3.2,3[g Q£§8- 2 " 

BETWEEN :

SR1 LOKESHA 
S[().MALLASHE'1*1_'Y~ _  
41 YEARS, R] 0. HUSIN.) AND JMFQ, NANJANGUD, DISMISSING THE

' APPEAL AND CONMRMING THE JUDGEMENT AND

DEGREE DATED 24.0 1 . 2005 PASSED iN



2

OS.NO.157/2003 ON THE FILE OF THE PRLCIVIL
JUDGE (JR.DN.) NANJANGUD.

THIS APPEAL COMING on FOR ADMISSION 
mar, THE COURT DELIVERED THE FOLLOWING_:...._' fl  I. K

JUDGMENT

Heard the Ieemed counsel ;f-‘o’r’i:he

the concurrent findings of the -A-A1)_e1o\v9″eI’e

in question and also in «of ti1e s1.1§jmi’:sei61is
made, the appeal is ‘tiisposed ‘c§1_” e:_ the edm’ission

stage itself.

é;._ : by the plainfifi for

permanerfize of the suit properties

“3y,Ne;,2{):2 measuring 1 acre 12 guntas

1 measming 1 acre 1 gunta of land

village, Nanjangud Taluk. The

I_basis foeme suit is pI.§.”e°§ to the suit property being

fli1VeL”a11cestra1 property of the pla;i11tiff’s father and

revenue records indicating the same. It is the plaint

‘4 allegation that the defendant tried to cut one Banni

tree situated in Sy.No.203 and inspite of the

3 o

in4_
complaint gven, as nothing , the suit ca1_1_1_e

to be instituted.

3. The defendant:’s stand eras that» 3

Tribunal gmnted 30 guttnas of ;_s

the defendant by order dated 7,4. and

of the defendant was in ‘ 30
guntas earlier and ‘ofthe plaintifi’
namely 4 shares
and out cf 10 guntas
and = each and the
phoded into four sub

divisicns, fzamelje S$y_.t1\?e~;:202/ 1 , 202/ 2, 202/ 3 and

” _20i?j/$1. ;_..:Thereferev,—-t}ie defendant contended that the

to get the revenue records in his

favefir, is to take over the land of the

3-«._’__*-.deferxdatit by filing the present suit and suppressing

é facts.

4. The trial court: framed four issues and

both parties led the evidence and materials issues

}

were answereé against the plaintiff and the suit: was

dismissed. The appeliate court confirmed the
findings While dismissing the plaintifi’s appeal’,H__’4}~.

5. ‘Though learned counsel for K
argued that the courts below: ‘1

dismissing the p1aintifi”s cla_i»m_’ ,

the judgnent of the couIts’V”Vt’et.V1:<_%io\§sr, IV" a
specific finding has :4 the ehfite suit
schedule property pla1'11tifi"s
father and which had
been éiven father by the Land

Tlibunal .11et.._ of while efiecting the

V. the Apmperfies among the brothers of the

and in addition to this, both courts

h'a§fe'te3se a finding that what was given to

';_t:he father was in Sy.No.202/1 and not in
A 54. In arrivizng at this conclusion, the
V' decumcnts produced by the parties have been

V '4 censiciered and I do not see any emor committed by

£99»

E.»

5
the courts beiow in taking the said View in the light of

the over all evidence on record.

6. As the concurrent findings are ”

the evidence on record and no 1

drawn that the finding is j; _

unreasonable, I see no subst_antié1l_v”q11esti,<:ai1q..ef 1

arising fer consideration. _ ' flleiyefore
stands dismissed. Ho_\$€eve1%, "oi),SezfVations made
herein above shall not 'come. in the the plaintiff
{3StabHS}'1§I}.g:1'iei$ in with law.

SCI/-3
Fudge