High Court Karnataka High Court

Sri Nagaraju S/O Late Bommaiah vs The Government Of Karnataka on 13 October, 2009

Karnataka High Court
Sri Nagaraju S/O Late Bommaiah vs The Government Of Karnataka on 13 October, 2009
Author: Ajit J Gunjal
W P NO..'25510[.'2009
2

KOLLEGAL TALUK, C ANAGAR
DISTRICT, PIN 571313

7 SR1 NANJUNDASWAMY
S /0 GURUSWAMY
AGED ABOUT 3 1 YEARS
CHANNALINGANAHALLI
VILLAGE, KO LLEGAL TALUK.
CHAMRAJANAGAR DISTRICT
PIN 5713 13

8 SR1 KUMAR S/O GURUSWAMY   ..
AGED ABOUT 26 YEARS, I
CHANNALINGANAHALLI

VILLAGE, KOLLEGAL TALUK,  _
OHAMARAJANAOAR DISTRICT    ._ 
PIN 571313 RESPON-D._ENTs f;

(Sri.H.T.NARENDRA PRASAD. Hi'L'GP, 'FORR-- 1" R"-5;

THIS WRIT PE_'lY§'_I_ON ISPILEID IIND'ER  226 AND 227 OF
THE CONSTITUTION II\IDIA   DIRECT THE R1 TO R5 TO

TAKE APP{{O3I5Rh*.Ti%IJ;AC;f§O1\¥ I'N.§3IVINO}_"PROTEc'I'1ON To THE PROPERTY.
LIFE AND TO RIGHTS  PE'I*I<IIONER TO ENJOY THE PROPERTY AT
SY.NO.24, 319,22/A, 27'/'   328/B AT CI-IANNALINGANAHALLI,
OHAMARAJANAGAR. DIST. BY sP'R,3CiTECTING THE WATER STREAM AS IT IS

WHICH ;RUN_s IN THE MII)DLE OF THE PETI'I'IONER'S LAND AND E'DC..

" PETITI33(3:)33I\'I' COMING ON FOR PRELIMINARY HEARING,

"--.THIS'I3AY,  COURT, MADE THE FOLLOWING:

ORDER

arendra Prasad, Iearned High Court

“”{T3;:over1a1rnei1t Pieader is directed to take notice for Respondent

{O 5.

Copies to be served.

W P NO.25510(2009

3

2. Even though the matter is listed for preliminary

hearing. with consent, it is taken up for final disposals

3. The petitioner claims that there is a
Survey No.23 of ChannalinganahalliJfillage’;H V’
Chamarajanagar District. Since
form a road in the said streai3l:.\”ih€ It-$(‘i’lii/t:iUl?e1′
O.S.No.94/2003 on the iiie Ciiril’–:.}iidge (Jr.Dn.},
Kollegal, for a declarafionand c’e.nseqi.iential reliefs. The
said suit was dismissed’ the petitioner
preferred a said appeal was
allowed and the the learned Trial Judge
was set:’:__asi_de the petitioner is decreed and

Respondents l6»to 8- or” on their behalf are restrained

V frompéforming track in the water stream situated in

the northern side of ‘A’ schedule property and

As’oi,1tt_iei4n-t’:’s«i.de ‘B’ to ‘D’ schedule properties by way of

_ perpetual” kiiunction. The said judgment and decree was

Vlqiiestioried in Regular Second Appeal before this Court in RSA

a.’N.e;29e7/2007. This Court has dismissed the appeal and has

_co.nfirIned the judgment and decree of the lower appellate

Judge. #1 A?

,1′

W P NO.25510[2009

4

4. The present writ petition is filed so as to virtually
enforce the judgment and decree passed by the Civ1’1__.Court.

Apparently, if there is violation of the decree, it is open

for the petitioner to file execution proceeding_s’.:–.

learned counsel for the petitioner; .submit_sMthat’;v.eXecution””

proceedings are ‘initiated. When the p’etit’ione_r”xh’as it aiready

exercised his right to execute “the decree, the ‘sq’-u.esHtion oft’

entertaining this writ petition does”-not.._arise§ ‘~«Neediess to say
that the Government rna”c1’iinery «required to adhere to
the judgment and d_ecree_p_.t. V
Petition of it
Prasad, learned High Court

Government;t’Ieader for Respondent Nos.1 to 5 is

permitted to tile “merno of appearance within four weeks. ~ 1,
, ….. .-A»

Sd/E’
JUDGE

.JL