High Court Karnataka High Court

Sri Thimmarayappa vs Smt V Venkateshwari Bai on 8 April, 2008

Karnataka High Court
Sri Thimmarayappa vs Smt V Venkateshwari Bai on 8 April, 2008
Author: H.G.Ramesh


m mm mm mom or numurrnu A1′
nxmn mm ‘rim 8″ my or Arm. 2003 S f ~

W.P.NO.5266/2008

mm nonm nmrmmcn:

BETWEEN:

1

$221 THEMMARAYAPPA
s/0 LAKKUR BAYANKA
AGED ABOUT 32 YEARS. 5

SR1 MUNIYAPPA V
s/0 SR1 THIM!e€ARAYA’i’?A
AGED ABOUT” «$_7jYEA}_2S Z: _

SR: NAR@.?é;1§A§w;é;mj_V–.A_,. _ ‘
s/o sR1*1jH:MmARA’!A.PPA ._ ” ‘
AGED%.As_A< 3m'

Psmfiofiaiés' 3 'Al§ E'*RiO N0. 1522
MARUTH! NA€3AR.fKOGI-LU' reom
vsmsmmm

BANGALORE' – ~ PE'l'I'I'IONERS

— .93? ski-is A__ RA_V{R1’SJ’.’

“%Jsr§1*’té’}v§=;N:l;1×1#*EswAIe1 BAI
A we saw aaomma

AGED ABOUT 49 YEARS
RE? 3? HER (3 P A HOLDER

A x SR! VRAGENDRA
A310 YELLUSSA

H ” .A_GED ABOUT 56 YEARS

R/O NO 22, BVK IYENGAR ROAD CROSS
RESPONBENI’

MAmKARJUNA TEMPLE STREET

BANGALORE – 560 053
THIS WRIT PE’I’i’i’!ON FILED UNDER ARTICLES 226 86

227 OF’ THE CONSITIUTTON OF IND!A PRAYING TO

W.P.N0.5266/2008

QUASH/SET ASIDE THE ORDER DT. 11.3.2008 ON I.A.NO.5_!.N

O.S.N0.789/2006 PASSED 8′! THE PRINCIPAL CIVIL
(JR.DN.), BANGALORE RURAL AT BANGALORE VIBE .

THIS mrmon comm on FOR pREL$i§iirdiL:zfr–%T’

HEARING THIS BAY, THE COURT MADE THE FOLLOWH_§lG: –

This writ petition by mg: demadazjts ‘ %

against an interlocutmy
(Annexure-A) passed mm: of
the Principal :1 cm: Rural
District. Bangaim % : #iIit” é:i::1 i:«”‘0.S;AEo.789/QCD6
allowing A mod by the
seeking stone slabs and the

comP0IF3f1″ ,V s the road which is

in the rough sketch annexed

direct the petitioners/dc;fcndants

to péy”4oosts’ of the same.

heard the learned oounsei appearing for

}pctitioncrs and perused the impugned order at

It is relevant to refer to the folhwmg

\W/

W.P.NO.5’J66f2008

reasoningofthctr1aICom’tinallowi:ngtheappIimfio;1§

I.A.NO.5:

” mdiwlw gm:

Inzhe thé may caused by such

on the nonhem side of sufi
~sghe¢1uzepropenya::ditwasbaoaveedm;::ue
& by election q° same sum and
compound wall Wfmefore, the yaw
withoutaaoesstoherpmpertycmddnatemoy
thesame. Hmueuenlwouldwcemnotethat

33%//J

vi.P.uo.526s/zoos

intheeventthedefendants establishw that
the stone slabs and compound wall wide}:
they adnvutedzyemctemisnotamssthemad

and on the other hand it is well warm H

defendants esmmshes the ‘ %
slabs and compound

property belongs $9

As could be of the
stone wall, in tin event the
petitione1*s’Q/’e1¢:é’;I’car:f;’¢i’;aaf;’t§’ at the ttrhl that the

_. _stone,. and wall was wet} within the
to mam, the respcmdent/pldntifl’

at her com

.3. the matter in the light of the

% 4A44′;u:Vxffincip1cé;”‘l;aid down by the Hoxrble Supreme Court in

mu vs. mm cmucm an mm 2003 ac

VT , relating to cxemisc of jurisdiction under Articm

R

W.P.NO.5’256/2008

226 & 227 of the Constitution of India pertwnmg to

interlocutory orders pa%d by courts subordinate

the High Court.

4. In my opinion, the impuymd ‘fi;s1:’A–.:}aiI..1A 3 i

equitable order and cannot be too;

error of jurisdiction or emu’ the

recorcl to warrant intcxfcrcncc 611:1-a.u: 1
jurisdiction of this & 227 of
the Constitution off’ £33: 7 ‘ ” ‘V ”

Pctitioii