High Court Karnataka High Court

Mathru Education Trust vs Srirama on 2 June, 2008

Karnataka High Court
Mathru Education Trust vs Srirama on 2 June, 2008
Author: N.Ananda
IN ms HIGH mum 01+' KARNATAXA Afr   

DATED THIS THE 02% van: {OF JUNE    * '

BEF0:é§«:--

THE HONBLE §aR.Ju$ri€:E 1'~:.,ANANm _ 

 

Mathru Eduxratidn 'I?£'i12st.. I 
No.42S fis 425/A,,_%S*5"i\rIain"-.,j;'-.._   _  
3*" Stage, 3" 
     
Rep. by its 'I'_;rt1stc§,     . _'

(33; Sri G.V.   for Sri H.N.Shashidhara:
Kesvy  Advocates'; '

V _ T. 319;' ».Mafia_ Vcnkatappa

 S)' {).A 
'A : ,_ Majbr

  ._ j " 'Mtmiyappa

Father's name not knawn
Major

" V4. Chikkamanthappa

Fathefis name not known, Major

5. Hanumanthappa
S] o. Sottappa, Major



10.

 
 --Ma:jor'   L

Krishna    . .    
Fathcfis   _  . "
Major  "  " '
(Respondtmt-N

ggé   Order datcd
17.01.2903

). ‘V v % %

‘W/0. – ~_
Majcw .. v v

-V W/0.”

1*/a: Village
Yeskwanthpur Hohli

13%;;

Bangalore North ‘I’aluk-560 084.

Raju

Father’s name not known
Major, R/a: Kebbe Palya
Ycshwantpur Hobli

Batxgaiore Noah TaIuk«-560 O84. …R£-mpoadents

V stunt: slabs and fined suit

_ oocupwta. On 03.07.2004. at about
_ I1.(§@.__Va.l1u:.;’:<;i;*:fi:;ndants tzespasacd suit schedule '
gbsmgbtod plainfiffs peaceful possession and enjoyment

VA pzopcrt1cs' .

VA V dcfe11dants are as follows:- 7V’ *

It is the case of pla%mt:ifi” that’ “it
charitable trust. The piaintifi has
start 9. nmaing eoficge. __ %
Bangalore Urban [)1’strict;, by
ganted 5 acres of land 3_acrcs w’ lmd
in smvey No.25 1
village, 93:3; a pcnbd of 30
years per ammzm. After
completing was put in possession

of said as plaint ‘A’ & ‘B’ sclwduk:

3. The avenncnts of writtcn statement filed by

The defendants an: in

enjoyment of land in survey Nes.m 3:} ?f

No.19 of Somashettyhalii %

They are tmauthorisedly to 40
yt-.-ars conficauously, _knoawbdge of
revenue authofitiafs’, by adverse
posseaaion. cif filed Faun
Nos.5O 89 under section
94A of Act. Om: Akkay%
mo. late Ap1$aya’});1.¢’iFo1m No.53 on 03.12.1993,

which is before the sad’ Committtee.

. by other persons fir 1eg11.l.anaa’ tion

iof are pending As

the fifithofifics dki not consider the application;

by”c’i§iEnda;1ts, they filed W.P.Nos.27382~27405[2G04.

by order dated 13.07.2004, duectod’ N concerned

‘ V’ : au’1§:}1o1ih?::s to consider the appticafions filed by defendants

fwithi11 three months. The defendants an: in settled

possession of suit schedule pmpcrtics, therefore, plamtifi
cannot claim relief of permanent injunction agdmst
1U.

certified copy of judgment
was not markw and i
dated 23.11.1996 01V._f).4u.i:’,'”£0_()’2._’
constituted for _’~lI1autl1ormmi’
cultivation nut” case was

vu. submit additional

evidence is ‘fa: just disposal of the case.

10. for defendants km» made
” v v
” f}?11¢2_v4deii:1i€ia._1;xts are in unauthorised cultivation of suit

ii for the last 30 to 40 years, their

ibr ‘ – ‘ lion of unauthorised

ii A’ ‘ are pending before the Committee’
eonstituhed for regulan.sa’ tion of unauthorised’
cultivation. Since the Coznxnittee did not consider their
appficaiions, defendants wen: befiare this Court in

W.P.Nos.2’7382-2?405[200¢. This Court by onier

12

certain’ lands were damaged. The photoga’aph.i3j: fiiedv ‘

defendants Wonk! show mg” md other”cmps

mm’ lands. Themfom, photwaphe; “iiy 5” T%f

are not decisive on the issue ofaf
pmpclties. b ‘h V»

13. The learned Jaw documents
filed by suit schedule
properties are documents. The
learned any reasons to mould
such mung’. have not raised such a plea in

the written 2 ed tau!’ Judge by relying” on

. gndagxeement defendants and also order passed

‘,by; “this»,_ ‘{‘,efi§i*£ in W.P.Nos.27382-27405/2004 dated

eome to cxmclusion that dckndants are in

‘foocupation of suit scthedule pmperfies. The

K Judge has aiso heki piainiifi’ has not proved

schedules properties have been based to it by the

T Deputy Commissioner, Bangalore. The learned trial Judge

” has held that defendants are in settied possession of suit

N.

schedule pmpcrtx:’ s. The lcarnevd t1’i¢’:_1_l……1»1__1’dg1=:_– d”i;ci” .4 2

substantive evidence to azrrixns: at such;”corgcin’si51:., ”

14. It is seen ‘t,

c.c.No.33-4/2005 dated 1§1.a3.2Q96,-
herein were convictxadv ,’ ,5″** A ghwuh
properties and erected
around the Es passed in

C.C.No.88r-4] committed trespass

15. Counsel for pmw ‘ would

subntiig. 2 I4.03.2006, passed it

estabiish plajntifiwas in possession

This document has not been

V L mimiimi swim:-me. The plai11tifi’ has filed certified copies of

of the Committee dated 23.11.1996 and

‘M1&T.m%}m.~2oo2, to cstabiish that as an the date of disposal of

‘ W~.~i°.Nos.27382—27405]2004, the applications filed by

” ‘defendants bctbrc the (liommithec onnatitautrsd for