High Court Karnataka High Court

Sri Anthony Swamy vs Mrs Renu Mukunda on 24 April, 2009

Karnataka High Court
Sri Anthony Swamy vs Mrs Renu Mukunda on 24 April, 2009
Author: C.R.Kumaraswamy
IP23 THE HIGH CGURT OF KARNATAKA AT BANGALORE

mrrea "ms "me 24*" DAY 0:: APRIL 2009 

BEFGRE

THE HONBLE MR. JUSTICE CR. KUMARfi__.§i%§{,¢g§'§«Y  T4 T

msc. cv:_. 500112999194 MFA:=§%Q7_:3f 2dGS’:'(C%=CE ; _’__V

BETNEEN:

Sri Anthem: Swamyé ”

S/0 Late Prakaéhagypa, ‘ ‘ ‘
ikgaa about vVES.T.yéa_rs:”1–:;;;:A_ ..
RJA Vishwaanath Na=:ge’na.ha«£.!4vé;~A_v _ —

R311 Nagar Post,’ ‘ % __

Sangaieare –~ 530?’ £332; _ ” APPELLAN’?

(By Sr; F,’§}:i,; ?s§ara;.ya::VfaTs’§va s*m§.’& Sri E-LS. Ramamurthy;

s’Wi3:’

” 1 . Mrs.’ R’e:’: u V ?~'”i*i§£%j%<L§§iéa

W/2:: P-'E-:;i<u._r§:ia§Rao N.\.f

_ _ Aged ab;3t«:_51 years,
7:333 ..1£§\RS”Residen:y;

.1_&7*h’s..*a;afie$hwarinagarf

_§_;a:””z.ga’§:35′;*e=-S65 $93,

U

2.

{A3

1! GM VarsVb.a,”

M}

Mr. K. Venkataramanna

S/0 late .3. Kariyappa,

Aged abeut 5? years,

M334, 6*’ Main,

Srémvasaniiaya, Lakshmédevinagar,
Nandini iayaut,

Bangaiore 560 096.

. Mr. Sheshe Gowda

D/C} Sri Bugge Gcwda,
Aged abeut 51 years,
C/0 Gangadharappa,
No.8/1, 1″ D Main, VA
Behind Hebbai Binny Mm,-. _
Ganganagar Extensicsn, J
Bangaiore 560 932.,

3/0 GM. Ma_ii’§i4a:ju_f:z%;._”

Ageé abeut 18.,yea:fsf., ‘ ._
45’ Maia; “E31; Antimny Nagarg,

“;2ad\jacaé_fi:t 5:9 tleffee Baéard mycut,

«ii

“!r!e,bt2.a;l %f,e’ms35:}?i–ura,

B%angg%£aregs:6s’k32*¢§.

.» Mr. Srizéffifaéiappa,

EL?/0 iaté V’e.nkeitarayappa,

‘ “‘«.l’i,»-Ag-ad abcut’41 yearg,
2 ‘§%i..:j:e,287§,/uC, Behmd G€}’%i@£”F”§§”‘f’3€3’2t Scheaé,
_ “Tr-‘£e’i:>ba.E,…?

” _3%2Im5c_’,:aiere S63 S24.

, M%§R.:v1. Meme
“Sic {ate MR Mehéte,
” .~ Aged about 45 years,

6/,

{,3

, Mrs, Snehaiatha A. Jagdam,

W/9 R.M. Mcshite,
Aged about 44 years.

No.6 8: 7 are residing at

M339, UAS Staff Quarters E-tIe£f1 baE, “.__’ ‘*

Bangalore–560 024,

Mr. H. Ramakrishna,

S/o fate H. Hanumaéahg __

Aged abeut 49 years,

N:::.KSO/A, Marathi’-!’$.£E!aya’; )1 % %
13″‘ Cross, Laxmi;’*:afavanapLs;*am{ ” V. ._
Srirampuramr,–E%a4{1§§§£-nreejS’6Q_O2;fi..f; .

9.Mrs. B.H.

W/<3 BR, ;VRang'a"t*:a_.;tf_f;Va'?w,,V%
Aged about 55 y'e_rs,. '=._ '

Nm.343§v, 3'"§..V_C'rc:ss;V._ = * W

Gayathrirxagar;.VBaz:ga%cr§'«;'§~S0 G21.

%.* .Sriv-':C-ii;M§ %-iarshé' %%%%% ~ «

. ,S/Q €3.94.' F433';-iikarjunaf

' _ Afied _a§'i'2Qfu»t"%'.?\l" 'years,
Efiaivvfi, 'zéxrithony Nagar,
A§j.aceat.ta;.Caffee Beard Laysut;

Hebba§”=§§e’mpagura,

% –giajngsésgse-see 024.

, SVr*i».§<§§:éshava Murthy

Sis iata Gevéndapga,

-Aged about 63 yearsg
é’\3G.25f1, 15: Cress,

Kémpaiah fiiock, ?a§ace Guttahaééé,
Bangaiere~56(3 903.

(J.

:7. The Coffee Baard Empicsyaes I-muse

miidin Ce-eperative Saciety
By sts ecretary, ‘
No.1/1, Dr. fimbadkar Veedhé,

aehénd Cafiee Board Buiédmga’,
Bangalore-56$ GQ1,

3.8. Sr: fiaregya Ewamy _

aim Ease Prakashappa;

Ageé abaui S3 years, ”

vishwanath §\:ag,anaha§£i,..,_’~.. V V

R51″. Nagar P051; V – ‘
Banga%0re~S§§?T) _ V Q; “E;’§PC3¥\§DE%\§TS

(83: Sri PB. Fia1j;:_ $r.5.§::;:,3.ag%a{d.§:éAi”é,}?§.dy%.3cates for
C/R4. is R_~16}”..- .

This %’?z§5c,R€?&/1.; ;S:£§._Gi~.:”_sfi’.;~Z%:.'”~~’L::’s féiaé under Cram” 4}. Ruie 5
ej1F..~’:.§je C :;€je__%:..sf uC§\}i§’««VF?sff_1o5_§;§e2dure praying ta stay the aréer
aa=ae{a% iE;{V:$.’2iQ§}’§’V”‘:fr§acte an LA. Na: fized unaer Orciez” 39

R.uieVfs*- by the resporzdents 1 in 16 in G5,

1’v.7j§”Ne.82Q9;.20Qfi.Q: ‘ihe fiie at the X111 max City mi: image
% 44Sa;’:gaie:*e £j§’:CH~22).

:?§’S’§?3′ Mésc. cm. is carmirsg an 1%? arders ézhis flay, tha

V , _ C§:§Iurt« énade the fesmagérzg.

JV

QEQER

Thés is an appéécatiarz féied anger Qr§er~4_’::«–

C95 praying ta stay the aréer dat<e_r3«~§..§,2,2§§§ «'1zr%é'd.é;_car:

m. M9,: fééafi urscier Srder 3g Ruéegz a%a*aT2 %a5q;?b”§¥L’aim?_

Respandents 5. is :a in Q5′ §\;é0’%_?%:8Vg?%Gg!¥g,EC3:G#S’.,:GV§?; £ks-ajefiné Q?”

the X32: Adm. City cm; zudgg at5a;£g;:%sj%:e (mz~t. Qf trge”‘a.§%;j§§Vca;%,Q§’2’;v_éppeééant hag

swam ta a:’%:,,afi?é<:';a§,é.?é'%:.3%éi:§§g.:§%éat Srégimaééy tééé éaad maréng
Sy. 3'\§0.i8/3 :*z'*z¢;.;._4a<;<-:-z,i¢2:4éVfig 8"si§s'-és 28 guntas at' Kempapura
2;£__i.§a;fga2, ':5:-:i%a:§':ia:*s§<a '§9~£'ce{b§.¥_;___B&nga§ere Nerth taiukg beicngs 2:3

age.__§*s%§r§':a.<$::§§a%:g.g§':;a_, am: fif whém, he hag saw E. age 13

::"'vT,__§;:n*EasT'.§§§*:ée§9'§€ig :*ég§§%erefi saée éead éaied £;.§i.§,§S5 in

_ _ _1£a;_sgf£;L;r hig fgtmr firakaghagpa am ha was in pessessign am

'1._§e;?':';.3§a*"§?':§:é:"i%:'~A_'af the sama by :3b$ain§ng revezéaa entyies én Sig

V'§';a-x£ é§Vis§"_"i§2sr%§'§g figs fife iime, "me gaié firakasfiapgg fiiéfi

:_"'§ra»a.%;?én§ bahéna' fzimseéf arm :83?' respanfieai ag his iegai

ééaérs ta gucgeed may 33% game. fie beaame abseisgtg

6/__

$5

sf « §?"':ji.§?"§Ci§GE"?,

awner $1' the Earzd bearing Sy. Na,:8[3 r*:':easfg.;_;*é"%:igf

gumtag am he is Qeacefui passesgéééé; a}r§;'<§ ,é':§T;?eiigr:§§:e:2Vé:.,V:;é%'xjiééé

saifi famed He farmer stateswtijat 's'fi t%2& y5é.2§3:f". ::.':§8§3 t§'2é*~

Special Land A.:quis§tEan _v§ss:TJ§a=:'i:_u:nétififgatéan ta
acquéfa the Earsa fer the émpmyaeg
Hmsge fiuiédéng Ce9:':epe:*a*?::.f%.%»..»*.é_$a§§§'$y,"."Sé}?%§Sara in respect
9? ianfi acres W guntas
gut sf 8 &§§&_$ vféiagef Yeéahaaka
E-£5255', 'éééig §?§g§§§'t¥ has {mi béem
acqasirea? 5:: am his name has me: beer:

_¥’§:3§&§fie§ ~§’§’§. t§§?¢.~;5 Qreiizreiffiryv and fEna§ natifécatiengg

aiaies ma? if’: tha marzth :12? **E=’é§r:.:ar*y~

the~~i:?;.fi’ resgenafent/sccéaty attamgtefi ts interfere
gaggsessma aw 523 £233 fééeé suéi; $5 3.3

. 7;’~«é1:?.i{. 3?.V?’§iS,!2§§S ageing: the Sacéeiy 352$ amaigsafi 3;’: aréar

égaifist Em ércgfsmciion cjréerg the 2?”

> ‘°r§spa:*2é&n%;/’$@§§e:g: E155 grefgrred EVWA ‘?j:?§2,?2QQS befara

6/.

{E355 Court and the same has been désmésseé ‘_2.–*é%:£§:§§”b’;3.[j–:cT?é’z:w_r

abservatéafi that his mama has mt §aer§’_n0t§’EE?é1fi’*.%V:3V.%’§%{‘3,}A.as*:§ ‘

6(1) notificatiafis am Award and a$”‘:.sua*:_’_h éeré

af fared $3 mthéng :9 Ga w§th’ ,S “~ag:resE””°§and*

aaauirea by Speaiai Land g.ng..:qz.u?s;é.§2«:§.é**§1v–.O?fice:j’§fis3*z.§ch} aeiongs

ta ether persrsms. His the praperty
ciaimed by the Qhich the other
yespaadents am'”e;§:V$$ié*E’ér.§?%1:§%3*gi§S He has csnstmczted
9 sheség aifi -the ‘A’ scheéuée prfiperiy
and Eat cut iffié and am; fericeé araund
the s:.r.:§j:effc§L’:;§g: There are no prcrperty nummrs

azéfi’s’§§~._§:§arz=,V;*rt%i§’§«:f.i§%:ior:’ 9? the afieged mumaries am

‘._I’f%f38a$ii.?’§i*€’§é§’¥’£S; :’j_}¢§éfii§fiCaf§Gfi régardéng éxifiiiéfifié 0? ‘*8’

_ 3;4r4f:é§e..:%e “;_=..uf:é;:sevrt%es :5 mt ferthaomérzg. ‘B’ scheéufe

‘._;;:?:’t3g§§’;’%:§{e§s “”_«a:’e mt §§§”§C8E”§’3€§ with app&§§am:’s pmparty.

” V,/5€’§*3.éfl%”ef ‘£::§$%”2§efz%E$ are mam is’: gm: mafia am attempt :0

‘jLv.:_”‘§<r1;$€::E< Q? the grcgerty 3525 have creates a stars; basea an

O

the faise am fabricatea decumants 'and flied.. §§-h§=é_ 'V$1é;:'§*§

against him and Respcncients 1? and

(4) The srder passed by theV»(':;<§VT§:'~rt btéicxrsf "tfée
appiication 9!' the resp:2f§éen::sM"'"'V_§{v;?j§ 'L..d;5rs;€§$S'%:":§§ the
appfiicatian f§%ed by %':AiVsf:': in sahedafie
property is csntraéyséiv i':£§'vL:V:§$:A;::«.aré§':."'§t the materiai
dscumerzts agperecéating the
faitta and as such aiiawiag
LA' granting agaifist the appeiiant is

t:a:fi:–ts.ja ry tg§§afw~.

{E53 §–§’:é §g§’?Véh:§2?%:’.§:£3t§3 that the iéarnéd Jufige has faééed

:’;.x._4;a’;:sg;>reci!ai:.eV ‘sghé reievant facts and errea in aéiowirzg the

{a§l13@¥§’§”a_:§{G§%”«A_« ef the respsndersis and diamisging the

. ‘éVp;.$,é§:;;a_f§%arz me by him ffir gran: sf iajanctéan am faiéefi ts

:LL4. ;.35g3g:>§7’ecia?te that he ms right, iitie and ;Q€¥3Sé8$§6E”} ever the

2/’

guit scheduie pmgarty and he is pgssesséara since fr:::xj:”.§g;ir:.flg

back,

(5) He Further statas that the an gm»;};:a5%sa;;eg%%:~a’

canséder hia right and psssesfisia’Téhgfesfieztfi <3? i;E*%}'e'Aa§_fa1.rgs?a§cii%
property since the said §I)i'C§9eFt';f _§.SVVV:Aa.$"f:*aVfi{':é.$i§"§§_§:3j:f'§pE¥'{y.
The Court: bemw faded ta cé':':$idé'r__§§%i§: u(.i¥'¢{.<j:;;.;';}:2£=;Vnts praduced

by him at the in£tia§.gt;asg_e a;§1§ tfs:j$ pmperty has

not beam a::;§:'§v%edA :i,5::y T S§'.es::§a:'.."'%;a'zg':d fixcquéséziarz Qffécer
far the benefxii.' gt' the._if?5' 'r€:5;§§r:r3'2de§":t/Saciety or any ather
purpose ne§2nA”;r$.as$ed in his name in respect

sf’V’r}%é:’§?§*f’péri9%,;%. ~.__T§’:atV:’Wi””§§s name ?ea§ mt been rzstéfieé in

tfie pf’;:=,_ii’;*%fgi%i5A:a-:¥{;_’;««..finAéwfinai natéficatéérms under gemefis 4(1)

‘.—af:*:é 6(1) 2:2? use :;a7’r:a Acquismn Act.
éwié’f;.;29=:%”:er states mat was smart bemw has faééead ta

V”*[ -» :f§f%*:;:§€;ié;%”-.t§i%;at the respmfients ii*:emse%ves have FIG rigfta,

£tVE:§}g’VVa_n§d %n%:ere$t 9? the suit schedma peroperty, If the

z/

injunction erder in favour of the respmdents §$'””e;§f5o<:j:eV1d z::c, f V

atand, he wiii fie put 1:5 great loss anzfii § §£_§s:a'mti3Ai–§:§§}–agr§g"'§Vy' :«

Ewing his vafiuabte rights.

(8) He farmer statesi .:Eha;:.vL’%;’e;’%;A:’3a;meVv.AC’$.%urt has
granted énjunatian Qrcfer in his
Favour by aiiewajn hoiding that he
23 in possesséenl”faéiitfii:§:ta_$;a:.¥.s{1;%*§n’fi:.:§f_ £a;”:a bearing Sy,
Nais/3 sf Kempapura vfiiage
and the said s:?’c:e;? mg .;t;é@§f§V:1:¢.i3’%zVf§rmeé by mas cam an MFA
R§Sp§.n.den:s 1 to 16 are aiaimirsg rights

§ra.:9*fi : *–.ifeSQC%F%QEf¥Z/fififiiéty’. But the 1?”

7 ‘A-ravsgs:’§fi:§_%€t!sgc3’éE;x,}5′ itsaif is mt thé awner and has :33 right

“4C?:’.§;~.._éfxecute “:’3§§:a deeds/aiict gitesfferm flay-«gut and ta éssua

‘”*.f–,’–;fi§5§é.$:;i§§§.’ qertifécate in their favaur. That the V@§”%§i35′

éSa{j:§%1_¢;t§ sarwegz miter tétie than what he passess. mass”

%,j,,%,,.4, ” t$e~.’:;9:§m-8 5*? the Transfer af fircperfy Act; the 173′

Q/’

suppressea this fact even what: fiiing his $u:’t %vsé;jv:.§v:’:%§ft§§§.%1_

gr; G5. 1?5}.5;’§4 against the léfifi”F’€’%f;§*;§F1€§é§§§._f:§:{§§éV§

Scam).

{:3} The averment gggafla in the
year 3.989 the Specéai had gamed
notification ta acres 10 Qantas
cut at’ the said éfamitas in Sy.No.18/3 is
mrreat. 5£3,’§,;.:;3′:§’ta;é.V’_é-§?__éar:.d aéss érsciudea me extent
a?’ 3. acre :3 :§z’:.;2.r::t.3s ‘s,:%;,’.i»A*;{;”c},;§§f21 §;$::””?;%§é§.’.Sui9ject matter 6? the céaém
mlafie b’,r”4i.;fA§:i?e app.Va§£1a.gV;:::§z§s iané, ‘me avermant that the

aV:p{>_e£’.§’ajg’*:%;”‘:;$ §:9§§.éfiy has as: been acquires. in tha aaéd

‘.’v».%a’:si:§f§§f2.tAVi’£:2;f:’ vV§’i3′ ‘.f1j3iESAé.J “%”‘hé §UE”f§”‘?&§’ avérmgné fiat the

Y-3ppeV§ian::¥f5j ..r:;3§:_’§’: e ?7as mt been natifiea in the preiiminary

4:arééé’..f’§»r%§§L”;%§téf§:at§Qr2 is $5 :39 canseqzgence sinaa a3 an ma

. §%§%’ G§;§f’é§if’i””i§%”%ai’\,! am féfiaé fiazéifimtéona éated 28.8.1§88

VV’fL”:;”2:3_i§;:8§3,1989; the saié extent sf iané was rm: standing én

323 name :3? the agpefiant mgr he was we magnet,

U .

‘¢I-

{’14) It Es further states that the g3urg§za3e:f;m’f* _

232., Sri aarzgeevaspa bag was as. i’»s’a::;2?21,%’ir’§3ég.a§r{$t«.$5};w
finthany Swamy Sis Ei3?:”a¥<as?3ap;.3a, Etije 3:pmiuia;'f;£..'E'i'e':9*€'{;'1..__a'sf;§iA

Em said suit ended in 5 cempraVm§:age er!-9.V'2.1§8j 9l:':;:2–c.iHb.aséfi–. '

an the gaéd cempramise V_en%3I,. was
recegnézed as me owréar ?c3"r..V:§':?2a' f%';f:;t;."€i"fi9i§.: §V:r:=. respect 0? ism
measuring 1 acre g'uni.:t a°S7:'a:§§év_:m§:é.fEo%§'Qas effected in
MR ~–2 cf W89 MR was efietted

amy an 25:5.1_§ASA*§§-':%:§§=r:&:ff:'e…__:::f 35% Antfzany Swamy SE5
firakashappa moi in the preiiminary arid Fina?
nQt;§F§cat§gv_§};s7, '3"i*2ev.v., §§f:atifer £5 squareéy gmsered by the

Jflsrégféieni_a§ %?2e..,A$~:;§re{:*:é Cam": regerted #2 RR 23$? was

wa5 fiassafi an 3S.,i.1§§§ by whiah
a»2§;%m:A J %f V198§ was lrefietcteé iii the Rift am?
in the Awardg we same 9? Sézré ,&.n€§3§::~g'
Q9 §3§'§k§S?"'%&Q$§; iéée apgemrat ?'§%:"%§{E é$ féfiéiifié,

the $3336 3:' the 3§§€§§&§"%% figs mar; duiy asquérafi,

" Pamsaf 9? tie awagfi aiaaziy éaaégatas the said Qasitéang

Q/,

{:5} The conténtim sf" the ap¢'éAi'%a5:§f1fzmat-: h%é} ;f3.i*Q§V§.?7'€3§'

has not been acqufreé in the sayérj neétificétéon i;s–%:hé%réféé'fe"an ',

absaiute faise statement. in G5.

M27515/2094 by the aggass&;g$k%Lk:@ak;;§’s:A%gm éaééeiy and
gassing of the ardesfjby Cram: Es a
matter’ af recerdi :1′”T%cre :G gamtas of
the appe§£anj;H§ f.a–V$.V ghe and acquired by
the S¢e<:ia§'. _La1_$€1§$A'v';¥3;'£§..§%2':=§f;'i":;:5'—«i:':'??'%car £5 Encsrreaiz. It is
reievant to s':}zE"c;–*»r}f':feii%_9i':§%';=5ff".A§§': §§fg»ééiaént, thé appefiant hereifi
mg. categ.;§r§Vca§§y acquésitien $3' fang mea$u:*§n.g

S'A§=:<;;*§s§;'«ifGV g.§§:.:a§f'§n__the arderg gagged by the ma? Cmsrt in

in paragr*a§§°é-§ 0? tha csréer, fie

'7:§;eta'§V%s sf ..;a€:r;e:s 'm gurztag acqaséreé are cieariy mentésnefig

baa mat been chaéienged by {he apgefiant. The

€$_:_;;%t éaiga afiserveé éhai: the aapeiéant had rm aiaém

'TfLV4j2ra;§:§§¥;<saever an the acquigitéagr": Q? ianfi 3? § acres 15;} gumtag

Qy"

and the acquésiiécrs sf 1 acre 19 gunzas of the p!a§r29:éf.f.___hac¥

rmthéfig ta as man the aééeged scheauie gzmperty.

(163 in the suit flied by the r\feis ;f2’5:’2A:§je:s:t

appeééant has taken aitagether 3»§’J§§’13Z£”é’:7’5/:”;*:E’9aZ8E”id:S.EI3.fi§i’§”gv?£fi.§3Z =

the award is passed arziy in :’es§1i’.<:'=.*=é’é”j_%;%2e éate 0? 44:1) arsfi 5(1) rmézifiaatésna The

‘ “‘*~’.¢?i}L:.’%§ va_’§§3c aasewé that the certsfiea mpées 9% awara

..,,.j,_ §;f%a§.;§e::t suit and
cbtaénedi as”: Qi”d€Q’%”i:£:”..’.§1;%7%’§’i;,f’z’i:fi:{i_§j*1%_¥%’§’V~.afézég&;'<tefi% fif Eafifi ané raaafiéng

S :3? ma gwara makes E: giear {fiat the mien: af 1 acre ES

z/

Qantas sf the appefiant has been acquéred and.. '§2Q$$éés'§é}*s*: *

has men handed $3.38?" is me Ssc§e:.;m;*2r:.'12i".§¥ i§'§',3;V"

éorztentécn that the appéiiafit did r;3°a:7'.é§éci£tevA%

';5\i'.'Efl¥"§"!€3}' mar M has resaéared cc:r2:p':'2{:s.a!E§a..r;'§sTja V%zé§é":tae'%* a? 'V

triai. Hewevér aié thev:'s:%avaV:2t' 'éferéifégd £;?e7{3?é'at«.=;; 9f the

dscumantg have been su%i§"§E;t%:§$:_d" f§:%é;s'.=j2:'_:V:;*»*:;é;'§f.§;c3j_a*3de:*:tS ire ti":

tréai Caurt The ;f*,;p4';A7#x£e;::V'3§a;1*§::__%$ ;;§%§pe.?f§€i."%$.fififférerwt from the
prsgerty {he yesparzdents is
éfiésrreit. we respenaents have
fifl right; iitiéFa,::'m §:'*a'ir.gie:§;éA.~':~.;;%*if:;4':":':$~'.r:LV"'sécsrrect. The iayaut has
bggn farrgiféd by the Respendersts 3. tg :6 are

%fi'p1fz3é$:é':,a§% ;2 §§f:.;&§§$§§fi af giteg. 'me sagafsxte gage éeeag

':» _a:*e eaéezriiiedf"%;*§_"_v%§'2e;%'r9faazmsr. They' have put :33 mmpaund

Vfisaifis ané' 's.héésf'én§ we cf the respméenis (Respandent

«:.?~é§j.$}V»§éa!T$'«.g%$Q aafistrusted a hzsase and resééigzg therein 55:"

' '_*?:~§2_gf7§aA§;t ffiuf years. mat there are rm fiéfifig raaég ii': we

< '4:'7'A8:'{'4:*f.:'I:{g§';'ia§i¢,§§8 gmpérty. "$33 arder passefi by the éeamaé

fiévéé Easdge is a weié reaserzeé aréam Tm Eearnefi Jufige

E'/

'7?

;..:;

has fauna that the apgeééantg have catagsricafifiii’

that they have nathéfig to G6 math t%zé.§; 3SV 1-:8

ma acquireé Er: Sy. §\%e.18i3 f$sf,t%j:e ffisrzféiatéan

faveur gf the Caffee Beard §-iaa.,2é’a5″:'”:»sé_V”v’figciéizgé, €;e§’ the
aweééanzs are the aE§a%:teé%;[‘§3g:*:.§§%%§é:§9§__V;§’§*me ‘fiéééé tarvea
thareunfiar. > Ab ‘

(3.3) :’ax§’$$ fauna? that the
afifieiiafiifi §:§???3$ in 9.5. wa.1?5:5/2%;
has ca?tégGri’¢’a5’i%:i_Vaéééfiigiéfi the defendant therein Le.
Cafieg Sgcéaty :3 in sasupatmn $3’ an

ex9:’e§:f*:t’»§f”:SA a;§”§§s-v”:::{‘;%.§gas:3’::a§. Yfié %a’~,z-mt is aéraaay faméefi

€53? the acquiréd §and S the afiégafi gm:

~4..’.1’$-;?”:i_ie:d;:§e p:’5§:efiy§ The appaiéaszts have aéga fiategarimiéy

they haw 53$ sgaém an me agguéreé Ema éza an

$i~T~§%’£§;{§?:§ a? S aaras 3.8 §§.:r’zt§$, “§’ém§ara§*y §§””‘:§%.§i”3C€§§?§ i§

“* ;§’§”a1%¥ta§ in favauy Q? the gtiamtéff and agamsi t§'”t§ fiéféfifiafii

dgaaégtya Sefanfiagnt gaciaty gaméing disgasai :3? ting gm is

U,

fix.)

hereby restraineé fram farmérsg a éayeut an ‘L%?}{:evj§€é}$?§e%is.r§

séda éf aaquirafi ma rr2ea$:::=Er;g EZ éV{:{‘a’*g;.=s i_G-:’g:.;”:’::a$£”‘§ n:;.

réétraérieé fmm interfering with we péacésfui pasf.<:.;é£fss§a:'%} ai?'s":é'=

enjeyment ef the achedufé prepéi-%:;§1:"by The
gearneé tréai Eudge has passed
ii? 9.3. 1752.5/34 whicéz nas";5ee§« by me §-*f%g%""';
Cam: sf Karnataié'4%f§w%§_§3::':t%j§3V'E':*fl;§1e present suit;
Adméttediy their resgemixse
SCi":e£§%,%§€"Bf7_jS§*€EE'sA%#;€§wE7?§-_:%'?'§§'a%ié?"'a?;f:§€3§§§ %'*€a.3. Yhé Ssuri hag
aim fcumé t§";i3?I§_'_'t?3Vfé exacuted in fawur 3% the
p§a.E§2:Effv_..§f'V§ef$:"zéaé§f _§$§_Q:.3 «- Sacfety are mt c§'s§§§enge§,

3'§'€s.%__ '§V' a$§§§a:vA'j'§$:~?::'*:.§'%\f;r*%:s*'_:g admiatad 3:: the guét ma: tha gag

§ffiea$u'rf%%§'g' fa ?.~:%$ctefi{ of S acfes 1:3 gimtas %S acquéreé

_ '_j~–¢';a4r'm_Q% n"QwV1"*:u5rn areuné am canterté the iand is mt

'._'_'3£:§a§§:;*éé;"ya "flee Cam": has airway faund mat the agpeffant

T§%r*s1. *:%zé %wréiiefi szaiamerai fiiéfi Er; the $r'§Sé?"i*%: 35.3%: éa 9.3.

V' "'§'~§§.;82G§j2§$5 have gieaded a aifferant verséan fmm the

'ax;erm&nts mafia by them éfi tfiair giaint in Q33.

6/

1"?

4″h$>

§\!m.3.?53.S;’Q4§ Certified mg’; 93′ the award pmé:;§a§-.g}..:gs

to séwcvsg that 1 acre 3..1’g:;::tas was aaquireé _%*f;:§”i§;2§v?:%’§éf?E.§ ~

awarfi was gagseé is that éxtérzi: am ,g4ens;,>%$’%””é%:§v§’%’dv’_’a:s:aL-9*; °’

passed in mspeci: Q? 3 ages 39 gu:€2:;as;’_’_’tiiétaE§;z_v”i%.. a<§ré§_S«E3.

Qantas wag aaquéraé fer tag §2.,i§s*-;;::~;;e 9f"'f'"s:__§*;':'2V%;'%g '§a'*;eu:'

by deféndant §\§a.3 by i:%'2§,1–$pec§V3'%**§.§:r':§'-»;§c:j:..éé'si+:%.m'§ Gffécer.
3% £3 refevant ta mate that iiréis"c't;n§§$€én::;éz;é;,§v:*;:i__ Q? 1 acre 11

guatas £3 9? fixrc§_s?s_g-gggvganizfi,' 52%;; S§é?é'_:;%y;a§g';3§§a and cut sf

remaénéag a£:'é5s"'VV.I;f*~9{ '%g§;2":*%§a–s'gergéraé swaré is far the

faifawirrg:

Ewamy Sm ?ra%<ashag§a {a§pe§§as*;:)
3;: ; 2'}§§; 5; .§{:–%;{3§;;:§Vé:varaju sge Varadaraju

' -~ K. .E'§§.{:jara§u Sf" 'viarafiaiaju
_ 4;-_;§G -V..§u§§gya§wamy Sis Safiéyagappa
4: 3» figgthasaygwamy Sig figmgyaswamy

%%%%%%A%%%3m%mmgag cf the ma? Mags is gages an the §§£a§§fi§S

'-..3;z€:;?.Vé'%é a gmgér §Q§£"逧a?§€"}%"2 $5 Eng §€.;"}Ci§%"'%""':€;'§Z§. 'ma trig:

€/

Cmsrt has fauna that the Resgcndentfi 1

astabééshed Qfiffia fasée cage am théféffiffié &?s?'s§E';.s§f3éi$ '

pagaeé by the tréaé Eudge is 3 weii :%:eré%_é;é§T a%2'~:*1_ ";+§a$§5'g§§/.i

9:63;" am requires ta be L§Q?'}e?d. V

gm} : have héard %t§ée :ears:e&LAé::a::Lsez fisr the
agpefiant and the re:s3;§§:L;f_*séef§_:s €535}?i:i':«é:"E9a?i_§5:§__§\§i'L 5%}. 12369,
(2%; "';fI*;e._ .A$%*:}:;s.:f"é:.__ '~§£..逧§_§t.%.§:°3 I {ma a£'§S&$ far my
caméderaiéars : s"2s§_%%:e:'?i's2:%'E.?%§a.. ':é:§":[f3§$§g:*:eé ardar diegarzzés its be

si:ajggd 9:' éfxigi air :§2§s":3tf;a§ge 'E'

''{–2i:;. 3?9'§A3<.::'?c:«:1{s:«%;::.=.rf'.i.i:e the abmse Questiere £3 as under far

fa§£m%sz';-éfzg geafiégijg:

@335 ::Eze.–“c§§’2ten§%9:’2 Q? {ha Eeamed sazgnaai $9: 31%

‘ Tj §’§;§¢i_§a§iéi”–*a%’éat the gait Stfiéfifiié §§””GQé§”iTV éies Qi..§iS§§% ifaé

grsgerzyg it is the carztentian 5? $3 éaafaaé

“‘<, ¥§:.'*.3L,.2%'A:.sei far Rasparzderztg 1 is 15 if: aiattees} mat gait

K/'

sshedzfle greperty Hag within the aaiquéred

amdégfiuted fast that 3 acres LG gag-:*:'ta::.Aeu–}§ j$'1v',;2§r-éé 2:8

gzmtag Sf Eané in Sy. §*§<3.i8f3

Yeiaharzka Habii, Eangaiare N<§r*t§§§'V"""ca§u£<V. ms%%::ee%;<; :g¢q;;;rea"

far the purpase 9? f3;'maE§'s:;.=f3_ es.»;ag~¢s.;%:%%%%A%%:?s&mg éefendam

– Saciety. We apgaiéant has flied Q5.

No.17Si5/20.64 see§i~§j.’g fer?” agn*:.érd5’eif”‘§§”f”éffiénctian in respect

3? part and Kempagsura viiiage,

‘:’e%aé°2ar:ka :’% -ieizéég. 4’85;-§a§§feT “i’:Esr%%3 taiaskg In that gage,
Temporary Enj’i::3§*:i§f: _§§’.E;grs:§3?’tefi in favour cf the piairitéft’ –
A_:*%:!f2s:2;{»»<§1§z»;f;a;7m§; a;tnT:§v'a;;s_«.)::ga§r2s%; the aefandant -~ Sagéety.

…?n 't%§'é§: s:':iT:–v.§€a'~%§$~§§;'::§ ardered that gendéng disg95a§ Q? the

:: <»…__g;.;%t, d7?esfé'n7§a:%: %?+_ .S§¢%a%y is regiraifiefi fram farming a 333/»

.. '_fjz::';.;4t".;m thr.-2t'v'é%sgesi:err": sicie sf ting acquirafi Eand am 3353

*._'_§e«$t:*é§:?zg§'j_§;"Qs:3 interferéng with the geacafzfi psssegséan am

V. <3?' iéfia gcfieéuig firefierfiy by the Qiaénfiéff –

'V'T;fis"s'-*2.fié'%$ny Swamy, E3: is aésa made cigar that énjunstéve reiééf

gkanteé Es mt agpiicabie is any §f we pertiens Q? S gags

E/'

19 guntas acguired under 4(1) nst§f§catéq{:_":V §é?;{édV

22.8.1988. The iaarned ma: zudge whéée a;spo%ia §r:g%k%af%%m;%%'L

$36.1 far Terfiparary Enjunttisn in

Qbserved that gréma facée £2: appears tIr{a:t"t*§t2ere T§:s'.%.a vt:g:;:estEm '=

as is where exaitiy the we5terr€V"%'L»§§fQ'ur§da%y'..%§f S fires 3.8
gzmtas ends and where e:«{_af§:t%y Eauffiary sf 3.
acre 20 guntas wouifi beQ§i.!'?.» =. fiefendarzt –

Society ta shew' 2.3 C_ é1e,_c§::Vj§,e5""'§:a'r3"d is a gar': sf
amuésétém Tgr*«é': ma Sfifiééiééé ianfi for
f<3:"m§ng a §ayu-'~'m;3i… ._':'i'"~§:1éV.:_"§.?ear:'":efi Eréai iudge has aim
Q:£:$3_rv&§§fi#h§§ :f_evér§'ue. …. mamas are in the name: 9?" the
ggaiis"-;:';ff {=' As't§5§§=g{Sar¢amy zargcerrfizzg téza ééggutaa %§;':§,

§;s5.f§§'§3A.3cmntent§@r: af the ieamed mange: far we

«–:.'§a_:§§'$?Vf..§ant t%':§fi~ ma mag gregarad by the Smciai Lgng

Qffiaar is mntrary ta we maumarét £3532

'§'{fit.%§f%_§a%:§9n. The Czfsmmen sréer §a$$eé ma ink Riga: am 2

;fs§§,$2Q§f2§QS msgazeg that Qiaémtéffs ans'

(:'/

aerenaanz Mai 1:: the said saris, s.-azfza has z":'§:%=é§~

N@=.1?§15/2064 hava taken ééfferent stanas

suéi. E2': the mini zzarder it is a§s:;é"'i's":':EéA_sc?;3te.s.':.*

:xzc.:?51s;2Qa4 is pending befo:f_e_ thea 'f:A®'_.:;t be §;:=;s.5 and

§\éa,82G9;/2835 has been £§:;bbeS "'"é{i'::%1 as', :v:::£%;?*k5%;S;2ea£; kk

as per the arderg §as3é ::§~._;r':_«"?9?§:§$é';__V§$§'a,.343f2§é8 dazed
3.826% by the Caurt mi ?rf_§ ;' :<;':éx;*':i: '§;._'Séssicrrs judge,

Samgaéare and ®_5S;__~;':.4§§::L_1?V§§.;Sfzfiééisj-Vétr'ea%ed as mam suit.

Q3) iffiaiéw ifitey are in pagsessiers at'
the gait sshé.-315$ ',2::V2¢ég:§ ;e1*r*::,¥,"k'*;.,':LV""Whethar the piairztéfi is is":
mggegafigsgé ':<_::;F.t%':et s»;2§:_':"is:§h§e5:@:zie pmaertgs 3:' reggggmenzg are

ééé'-._§ 0§s é€ss§v7é§L:§§. the suit ssfiefiuie gmgerty ms': hé

asceftsaééed "'e:r%'_a*y._ fuéi fieégefi triaés 'merefcre taking

*._§§"::€: a£c§':2:§§ .$f"a£§ agpeazg 3% the gage, Ea my xsigwg tiééa £3

4: §'r§é..f:;%€ %Ti?-gefiaegtésfiaé sage whare §fi€&F'§&i"&%'%C& zagmsia serve

. '4'V.'j?§f§&'."§1'§A*éi5'?;*!';éASii 3? 'iihé gartéeg. ?"?2e:"efG:*§ I Q§€4"EC§;" :55 §§!'5!8$

; :§ }f':°:§;':?z§§r: gtgtag gaze :55? 5&5 d§5§G§§E $1' me gasizg

2/

(24) En the reauét, E gasg tha fa*:i%:§%?%L:f§¢g'A.:j–.
Q_3__§§;§g%%% %'

1;: ms Mm C212, soameeg is if: m%
2} Yhe p&_rtéa$ are dire{:te§g 9§{fi:'.5-Eggg;:_;';a::;§§:*:. §§$?;»;ss gigs; %:§%% the

fiispssai an? the suit, V

655 —