High Court Karnataka High Court

Javed Ahmed vs Sujaya on 30 November, 2010

Karnataka High Court
Javed Ahmed vs Sujaya on 30 November, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30th DAY OF NOVEMB.1§Rf.V:2b"1--Q"' .

BEFORE

THE HON'BI..E MR. IUSTICE H:.N.:'NA7G}'sMO'Ii}XN~-A1:§};SA
W.P.No.309Z;1'/'£3Q10{CM--CP(i)    
BETWEEN:    .'   

IAVED AHMED X a  .
AGED ABOUT 45vY}3'.ARS__   _ V' A 
S/O LATE G.K.MAQBOQK  
CARRYING ON B§1:JsIm«:ss U1_\I33ERTHE " 
NAME AN?g"s":;rLE  G;1v.I«foR»E,e1' pp  A 
sR1H.C.sI~IIVARAMU,ADv.FoIt_R2)_.,_j;   ' '

THIS WRIT PETITIoN,_TILEn_ U/A E2225; fa; V2127 A 

CONSTITUTION OF INDIA EEAYING =To«nEcLARE THAT
THE IUDGMENT DATED 1_8.0:8.20'1.Q PAS'SE_DVp,BY TIIE I
ADDITIONAL SENIORCIVII; IUDGE.AI~.ID cm, MYSORE IN
MA No.24/2010 PRODUCED .AETiA ANI$TEX'LTRE~A IS ILLEGAL

This  on pteiiniinary hearing this day,
the court fnadeithe fo--§Iow'iifIvg;'   " 
 =.._C""-.,_.O..I£,;DER

Tf1.iSi*Wrif'-- p'etit.io"II.0V'4is filed against the order dated

22tQ%I;20I0 In"'o.s. I\Io.307/2010 passed by the Additionai I civil

A Vi0judg¢sIgt*~Iv:;zg'o:e and the order dated 18.08.2010 in M.A.24/2010

passed  dditionai Senior Civil Iudge and CIM, Mysore.

2. First respondent is the plaintiff, second respondent is

the first defendant and the petitioner is the second defendant

9″”

‘ .. xi

before the Trial Court. In this order for convenience the p_arties

are referred to their status before the Trial Court.

3. Plaintiff contends that she is:.thejj.o’wner’

bearing No.2851 and 2851/A”siit1_atedilatiii

Mohalla, Mysore. On slide 6’f’t schedule
property the second defendant bearing door
No.2849. In l3efla;e’s3n “there is a lane as
described defendant is putting
up andlmade some encroachment on

the ‘A’ sched-t1_le.iii’ by this act of second defendant

V. Oi.S’;’No_,3_07/ 2010 for mandatory injunction to cancel

license.in._:fa\{our of the defendant and for other reliefs. The

“irial appreciating the pleadings, affidavits and the

r.docunients produced by both the parties passed the impugned

:7-order on 22.4.2010 as per Annexure–B granting an order of

temporary injunction restraining the second defendant from

9”-u

flit.

putting up any construction on property bearing No.284.9 fully

described in B schedule of the plaint. Aggrieved by this ordervvof

the Trial Court, the second defendant filed an

lower appellate court in M.A.24/20181;; finder’ the

at Annexure-A dated 18.8.2019, theilower

dismissed the appeal filed by the and the order

passed by the Trial Cotittf if-lye.nce this petition.

entiregwrit v

5. It_isl”not in that the property of plaintiff and

the’l’«seco’ndv defendantware adjacent to each other. According to

the’ plainltiff’,’i:he- second defendant has encroached on the lane ‘A’

sAc~hedu_le.pri::perty and constructing a building. Before the lower

appellate court, the second defendant filed an affidavit stating that

he ‘yvill not put up construction to an extent of 31/2 feet on the

northern side of his property bearing 2849, that is, on the lane ‘A’

.”‘~c

did

schedule property. Though the lower appellate court noticed the

affidavit filed by the second defendant failed to consider thetlsaine.

The grievance of the plaintiff is that the second_.-deifendantl _

making construction on the lane measuring I31/2″ sittiatecl V

between the properties belonging to the

Now that the second defendant hlaspffiled aniaffidavit stating that
he will not put up constrti”ction’lion_ yti’1e._pl.ane. measuring 31/2 feet
between the properties of..second..defendant:and plaintiff, then
the plaintiff ‘cai:;notllifiave”‘a.ny objection for the second defendant
to put up«construction~inproperty bearing No.2849. Even before

me the learned wcoiinsel for fhe second defendant submits that the

,s’e::ond defendant will not put up construction on the 31/2 width

fe,€l.t’*–lane.’ ll.The’g;;.snbmission of the learned counsel for the second

defendant is ‘placed on record. ln view of this development, the

“f–f_Airnpfigned orders passed by both the courts below requires

V. modification. Accordingly the following order:

?\;”\

i) Writ petition is pertly allowed.

ii) The impugned ordershipassed fl1e4_VcVou;tus”~_

below in o.s.No.307/2e.1o::%e;1:1a M;;«ee:\2$.24/debflare

hereby modified ‘1<e§fraining' ~–the=. s_e_c:oaI"1d Hefendant
from puttiiigfip ;£hy_e0-1i§t1fu1ict.ion 0n A31/V2 feet lane as

2
i

specified inflpleint Av._Vsehe’&U1Ie’ ifiirvejjerty.

iii) ae’cofd._iI1g1}«;.:j– u

509013 ‘A . Q