Karnataka High Court
Puttananja Setty vs Madasetty on 3 June, 2008
defendant is in actual possessiorn and 'A u
of 2 acres 26 gunms of the
part of earlier 445/24 which.»ha.s e.esig13edAv..itbeVVssb-
number 704 ener the rival
contentions ll-'E133 by as
many as fbur issues R31" read as
1] that he is the
of the suit
pmves the alleged
ifihextllcfit """ "Ifiade by the defendant into his
'possession and enjoyment of the suit
Property 'r'
.. the defendant proves that the suit of
the plamnn" is bsned by the principles of
Iesjudicata under Section 11 of the CPC 'P
iv) To what deereeororderthepartiesaleentitled ?
la
trial Court and aemnimgiy the appcai med by
was dismifiscd. It is in that context
Court in this second appeal.
7. This Court whiicVfl.1£:--..a}).1f)ca:nl on 16.6:20=I)4
frammi the fblltjvfrjng s;;b.sfB3r1¥:i§);iA f.»}q1iéafi:}:;.s'V" of law for
cxansizieration:
1) 4 a:1;1"'deom, e of thc Court
to do complete
the appellarlt to pmducc
show that the judgments and
and not efiiectivc as held in
L_ T reported in 11.32 2003 KM 1537 '9
H Orcicr 47 Rule 21 am by the Apex
requires harmonious ini:e1"prctai:ion to
admit the document sought to be produced in
this appeal and wlacthezr the right of second
appeal cm: be considered as subsmntiai in
J:
then:-, has been any revenue pmeewjngs ten t;h_e.
extent {if 5 acres of land garateti t¢'1v p'1'1'iV
plaintifi' in possession ef the i31_1 ' the :3VfIL:iV&a:*:4_Vl_}a11;}fi, VA
insofar as the claim put firrth by is
that the grant made was Stages A grant
(lerfificate. However and spot
mahazazr which etetement Iecrrrded
would ind.i<_~ate the possession of
the defe1;§véf!$é*;fii"v;'r:a';§f5§_V This wou.ki. 3130
indicate tile grant eexfificate issued
by the Talisflflar iii 24, the actttlai extent available
"'~t<;r_ in the giant made under the
I11 that context, the plahififf was required
to e3t#a'i3Ii.$a1v1« mum than jusit E3x.P1 ami the sketch
'annexeti same' In any event, even before the trial
V' '2(,}:e1i3'E;"._§1h.B 'C-0I31l1':iSSi0IIeI' had been appointed. That apart
had ales: amminteti 3 Commissicxner as Imtiectd
T '4..:a';15e&}e, Though the Iearn.ed emmsel for the appellant has:
erbjec.-ti<:o1.1 to the repnrt sublnittaed by the C-Q-mmiesioner
i
6
I1
and Sri Shinde icanwd counsel fi'.;)I'm »1_;he u
contended that the Commissimtacr 'S 1Z§:pCf1'"€T i;
013., a perusal of the same': vr{o1.1lti"'.:i1i(ii(:aIz?;V' ffizafi tliaeé
Cbmmissionem' has takcn note sf to
the gmlt and the 1na31n6'1':f_:§i7 fl1.§:.:t:.I.:.as '#30116 in
ltspcct of the Sy. The
pztaciwdings iflgefi the d.ef¢=:m3anii
was assigned Consiclerring
all theme I the vitaw that in so ,fi"-ll'
as the {W9 have bfifiéfi ffmlned by this
Court, __ cfiiissideljfig 131:: fact that the
" C1g:acu1i;__:§;1t;b_ hmi1"*m}<:en on lflmifl and fllfilfiafffif tile:
§E.'»(')1E}I'2!:fE'i5§ri(§1%l'€3}'? *§2Ef:#t?'.élpp()iIltB€1 at the wqtzest of the: appellant
§TI3; 6"'lEI)('Z)I'é,:§!_,;;a'i)II}Zi1iffb("'i by the C-'()H1}I}iSS"i(}"fl6I' aim indinams
' 'E1Vt3f8.flS''i?§?.ii":}'i.,l'£'vfg'r"!I'f] ft) thrr acttlaf pcmsmssinzt of the lands in
AA S$*.N0.445, tilt question miwi would have: in be
against tht: appellant.
1.
I”!
1 1. Amemmgly consiticligng the fact T’ ‘
Court as Well as firm First Appeiiatg ‘
the evidfincae which ware: avaiiahie on and i_;a§r’t: i:0rsi1é” V
be a mnculmnt finding of $01: “1’ega1.I.i* ‘of
posscssien of the land, Ivan; of 1316 “that tliévkéwastié docs
net call 1331” i.’l1fC1’fi3I”€I1(‘£ accmtiingly
dismissed. No o:a.er as te::;:os§ts;;..:
Sd/fig
§a&g%