High Court Karnataka High Court

H Ramakrishnappa vs Sri Hanumanthappa Since Deceased … on 25 November, 2010

Karnataka High Court
H Ramakrishnappa vs Sri Hanumanthappa Since Deceased … on 25 November, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT 0}?' KARNATAKA AT BANGA;g;§E. .

DATED THIS TI-iE 251-h DAY OF NOVEMBER 2010  "  3

BEFORE   

THE HON'BLE Dr. JUSTICE K.  

MISC. CVL. I\?0s.15Ol/2';Q.()9{_1.5C}:2 200Hg._  
1503/2009 & 1541_i;:g_01..0 '
IN R.F.A.No..i*2/2.009' ;iI5AR_;   '

BE I WEEN:

H.Ramakrishnappiag   '

S/0.1ate Doddahanumaisjh, _ .  ~ _ 

Aged about 64'y€iiI7S3"jh-' '-2:,    ...APPELLAN'I'
[By sn.v.v:shi~«:ans;th,    

AND: V V

1. _Sri.Han:a§mafithap1:fi."*' . _____ H .

/A0-.1até'~D0E¥daha:numaiah,
Since; d--r3:ad,..  his L. Rs.

 » . L» (a) Smf.  V V'
7 _ o.Ha.pumantlfi1'appa,
 Aged about  years.

arayanvvdgowda,
   S/0.H.a_n1j;nanthappa,
  Ag'gd'Vab'0'ut 45 years,



Learned counsel appearing for Respondent No.2 

that the Respondent No.2 has filed objection to the

temporary injunction and he submits that only l_4/4i_if’*V.opf

schedule ‘A’ and ‘F” properties are in possession

No.2 and remaining extent of the .landW.;asw.mentioned tin’.

schedule are with the plaintiff antiiithere of
alienating the suit schedule pifoperi,ies'”E§y $1;revtvpliepspondentvvliio.2 and
there is no mention in the affitdavit that the
Respondent No.2 §at’;erpi;1ptec§i__A suit schedule
properties. is no merit in the

application.

Keeping in {dew schedule properties are the
properties .grvantedu by ‘the ‘T1’i;bunal and the revenue entries
standing in Vthernampe of Pvlvesflpondent No.2, it wouici meet the ends

of granted as prayed for.

pp _ ._. ..m’. *1502

–p Therefore,aMi4sc.Cvl. 009. is allowed and the Defendant

4.*a’_nyhody claiming under him. are restrained from
the suit schedule properties until further orders.

lViise.Cvl.1502/2009 is disposed off. In View of

iv

*correc’sed vide Chamber Order dt.i6.i£.2010

/

£

“kw

aiiowing Misc. CV}. 1502/2009, MisC.CvE. 16417/2010 for vacating

interim order faifis and the same is hereby rejected.

‘bnv*