High Court Karnataka High Court

Sri G Mohan S/O K.Govindaraju vs Sri S Subramanyam on 27 November, 2009

Karnataka High Court
Sri G Mohan S/O K.Govindaraju vs Sri S Subramanyam on 27 November, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 27"' DAY OF NOVEMBER 2009

BEFORE

THE I-ION'BLE MR. JUSTICE SUBHASH    4_

MFA No. 3343 ozrS2oo9k(Cr=iC:}%   

BETWEEN:

SR1. G. MOEAN,
S/O. K. GOVINDARAJU. 
AGED ABOUT 43 YEARS,  _   
RESIDING AT NO.8E.,_ 380 CRQSS_,_   %
SMBABANAGAR, SRIRAMPURA,   
BANGALOREV      "

   E  ; ;':;APPELLANT

(BY SE1';'A'S._\i}:BHA§fr'-&"SEzS B§'1'\/B'xNJUNATz--1, ADVS_)

1.

_ SRI§”‘S.SU_B–RAMANYAM,

” S./O. LATE SR1. MUNISWAMY MUNDAR1.
AGED ABOUT’ 61 YEARS,

_VRE3_IDING AT No.49, 3RD CROSS.

A. _SA1BA_B’ANAGAR, SRIRAMPURAM,
BAEGAxLORE«560 021.

2.” SRI;”v.GUEuRAJ,
* _S;;«’O. SR1. VENKARES}r{WARALU.
AGED ABOUT 4: YEARS,

. RESIDING AT N032, 25″) CROSS.

SAIBABANAGAR, SRIRAMPURA,
BANGALORE
. . RESONDENTS

THIS MFA FILED U/S. 43 OF Hr) OF CPC AGAINST
THE ORDER DATED. 10.11.2009 PASSED IN I.A.NO.4 IN

me O.S.NO.67’O6/2008 ON Tm FILE 014′ THE 1X__ADDL.
(HTY cnnL JUDGE. BANGALORE [CCHEW1&
DISMISSING me {A FILED U/0.39 RULES 1 Ai\E.1:).__2″–VOF
CPCFORTH. -egagfi,1

THIS MFA COMING ON FOR
THE COURT DELIVERED THE FOL-l,QWING:V¥’ ‘

J0DGME§g*
This is the plaintifF.§”–~.3ppeal__agai11et’:._;’the “ordered.
dated 10.11.2009 in..O.S. VAN-0v.A.87G6g/20’O’8*von..the 1111»: of

the XI Additional Cit};’Clivi1″‘J1i’dge..”‘éafigalore.

2} suit for specific
perforn1an.ce’1:.l’_o1f to have been entered
into No.1 on 14.03.2008,
wheretinder agreed to sell the suit

prope1″ty in “f:+1_1{otjr of the plairitiff for consideration of

/» and received an advance amount of

.R1é,_5lA,0’Cl[Q.Ql.[=”.agreeing to receive the balance amount

aSu”oI1″‘dat.e of registration. But the 1~’-?’i- defendant

‘filed his written statement specifically denying the

2”-agreement and receipt of the advance as alleged by the

V’ Mlllplaintiff. He further alleged that the signature alleged to

-be of him on the sale agreement is a forged one. The 2″”

3

defendant has purchased the suit schedule property
from the i~’~’1- defendant, his sister and de1ugh.ter:’fd_Vi1–r_l4er
the sale deed dated 08.09.2008 for a
Rs.28,20,000/– and the Khathra».isr theft’

name of the 2″” defendant.

3] In the above eirctnnstanceS,’ suit,
the appellant/ plaintliff and application
under Order XXXIXvARLi.Ie:s praying for
temporali’ l::Vhe'”:2″<* defendant from
changing property by
putting over the same, pending
if it

'Vial. .V"I'l1.e"'"l'Frival Court considering the averment

made in "the application and also the objections

by the W defendant, rejected the

applicaltiovrf, as against which, the appellant has filed

V appeal.

if 5) Sri. S.V. Bhat, teamed counsel appearing for

0 if 2tppe11ant/plaintiff submitted that appellant is the

regjétfi

4

agreement holder. The defendant. No.2 claims that he
has purchased the suit schedule property on
08.09.2008. i.e., much earlier to the filing of thepg-suit by
the appellant / plaintiff. The record reveals
defendant has filedga case in PCR
the file of the 70′] ACMM, b
has not executed any agreCr_§’1ent”of’s.ale
plaintiff and the plaintiff the of the
131 defendant and sale agreement.
He further contendedgggph-get’ referred to

s1-eerarxip-ufa forfiinvestilgation, who registered the
case in ..-and the document is sent to

theyFvorenfsicx’Laboratory for Verification of the signature

tine: reportlflisallso obtained. which reveals that the

on the alleged sale agreement is not of

tlreh 1 81-

Defendant No.1 has filed the Written

fstlaterrrent denying the relationship between the plaintiff

if “and himself and admits that Defendant No.2 has

purchased the suit schedule property under the

registered sale deed from him. The title of Defggndant

No.1 in respect of the suit schedule property..jist:’n’o”tVVin

dispute. Defendant No.2 is the

agreement is concerned, it is .yet-.to be wphilichl’

would be possible only after ré:cor.diAng e=.ridenoe’;_:From

. the materials produced, it is_e~l,ear that ‘lthe’re ‘prima’

facie case made out the” lfl*I’e’1’1-Cegvi the Trial
Court has rightly for temporary
injunction. to interfere
with the the appeal fails
and l I

“‘Tn”View_ofv”th€,<diasmi_ssal of the appeal, the Misc.

Cvl. not survive for consideration.

itvllstancis disposed of.

Sd/~
JUDGE