* AA Koflxapur Respondent
4. ” ” x’I’h:34_R(=:gular Second appeal is filed under Sccfion 100 of the C0€i€’
“-.g:’§f’~.Ci”‘>J’fi’. Priistadure, againeat the judgment and fiecrae dated 18.1.2006
._<_.pa$;;;ed..by the Pr]. (iiivii Judge (Jr. Diva), Gcvkak, ix: 0 S No.53/52004 may
jzindty be set amide by aliewing thig Appeal with costs throughout in the
'V . V M = iihe foiiswingz
RSA ,No.S28(}r'2{}{}8
gm THE 1~;::;H «::':u;v:*:’ o2rm;eNA’1’m<:A
{.:££€()!..33'1'!:5i:£:N("1H AT :.)1~«wew.a:; } 3
DATE) THIS '1w:: 4% DAY cw' D£§CEMBB§.§{é£%§():$vi" '-
BEFuRE_m__' 'E . M u
THE H(')1ii"'BLE BR. JUBTICE
;%:;»;+;t:';LJ1,AR SEiC3OND AP;::.;§gL'i%e;S:2go/§<}{}$._'V :3 V
EETWEEN: " V'
8131:. Ansuya,
W/0 Somanna Nesaragi,
Age: 54 years, V ' "
R/<3 Gokak. f _ ' ' Appellant
(By 3131 .1 S s11c:ggr,4'vAdy.*;T:§2.s_;~ 33 V
AND: …. ..
Sim. f)aJ:1ami33a,–. ‘ V x
D / 0 Rudrappa .C11annapfigs:§j.1ava;;” ~ . < x
New called as Shobha, " .– .
W] 0 Ashok Kadafli; V’ ‘
Ags; 44 yaggrs, ” ._
i%%z*¢ %::rmw1%~r;= k
New at «Role BVi1:Li:1i,t’:g,
Tisa;i’ ”
Ragiaram._Mai g, V
mum
e:1fi$.»ofjustice and equity.
V This Appefl coming on far Admission this day, the Court delivered
RSA N0.52S{l*’2{}{)8
JUBGIQEENT
/iigqzls is defendanfis S<~:<':0:1d Appeal ffied ttmicr of the
Code {If Civil fhmcdzim praying for scttjrzg aside: the 'c1_::<:1*ee
dated 23.19.2003 made in re A No.34/2006 on gm 'fi1«é.::of'(§ivi1AJs;:.{;}gsb 4(;–:=a;.
{}:'vn.) at Gakak, as Well as the }'udgm£:;t:t
made in 0 3 No.53/iZ{}{)4 G11'ih_fi file 517' cm Vjxjagtge (J:5;"1Ji§n.) at Gokak.
2. The brief f’é1Cli3__0f tiiéV'{::§$3;eV filing of the Second
Appeal by the Ebcl gsgataai ‘u:z:1’£iVc;V:r:
The suit against the pmsent
a;.);>e££antf<:£c;'f::n'£i';1ti{ ézld C0nseq11en.tia1 rcziitzfof injunction
in respect _ of Qdn-avg:fi%:i:;.;iit3§§a1…–'-"E310: {maxing No.43 fbrmed amt of Sy.
.1f38lA?i()*v–.;¥:…f;0'. It is the case of the plamtifi' that she: is
1.:i1.¢i._ abfikji-z1tevv.V¢W:§f3z€f”‘§.n possession and enjoyment of the suit prnperty
vhavmgf A ?tV1V1€ same finm its original mvner Ausuya for a
(:onsic1era’Ltir;1i”v.AVof 4 Rs.1,{}(}(}[– under the regiszcrcd sale dew ciatfxi
since £13611 she has been in possession and enjoyment of
K the pIa.’iI1’t1ffS name 3130 has bean entered in the revenue
VT V It is the Case of the p}.air1t:ifT that. due 11) rifi betxveen the
“‘,i§é§it§£311er and msp0I1tieI3.t since five to six gems, the d,eiéndant got her
1381116 entered in the n:-tvemie recarfls Ciflifitillg the name of the plamflfi
L,/»
RS3. N0. 52¥{}s’2{}(}8
3. Lasarned (i¢::zunsei for the appeiiant slzbmiis £f.za’t:£3é~’.VV€3011rts
bciew failed to take notice: of the fact that rczvrzmm ezztxjés the
name of the appeiiant, W’.§’l€1’€f’:by 3 ‘f)I'{iS1_I.3}3p’f1OI1 _.’¢ém— {:’h’€{‘W}1 u’:1d,;::i:L
Section. 13:-5 of the i+iaI.*;::aLf»1ka Land RevéA:11:c:;”‘.f’:.cit anciu 5:%’it:c: “‘?§:€n iii: ”
pass:-:Ssi()n and e.t1}e::y1:I1r:nt sf thf: S*’i_iV’iii’~._§1′()’fV)t’EffT§;%. it _;iX)£iK’.%i(1€d
mat the {Z3<:mrits hctiow .£'a1£c~:~d to take _c_5.}5\ {$53. '£;f;.f¢.z£ the p}a:i111:ifi'
tlaiied to prove: her g3ossess;i0::;;..¢J.;§:i_i 311;; £16 suit Iiicd for
deciaraiiiorz and iIlj11I1{":'£ 1 ()I'l of £1.16: property
was not maintainabifi Wxittrsn statement ner
addtxcecl any V such Circumstances, the
contention. cf Vf.l"1e appellaazmt hoids no water.
Tlzerc: is a ('.?v£if1(#.'1}.I'I'VE.I3;t : ,–~t.'£.1e Cteurts 'be'.£ow. N0 substantial
question of 253.395?' 'g3dnS¥idt§at£on in this Appeal.
'V V' .4. re.s}1It,A tHfie"z*'gp:)eaI fails aim. the same; is. hcmby dismissed.
Sdfm
Iudge
Tagffis 2