High Court Karnataka High Court

Padmavathi Kunder vs State Of Karnataka on 26 February, 2009

Karnataka High Court
Padmavathi Kunder vs State Of Karnataka on 26 February, 2009
Author: A.N.Venugopala Gowda


18

11. En the case cf aasaiéngappa {supra),…t_§§§Si’afai§e V.

%a we purporteé exercise of éts power sf e_m§~n.é’§:~t:§*:§:nza%n;’

wthaut acquéring the %anc¥ in que$§%en,.4a;fvtén3§§t,5e’d

read 9%: the §ané in questéan .§n$.,pite éfltfae ebjé’tt§§:;§_. rajigséfd

by the piaigmff aad cansequen§f!V§”‘V.!_§;he_Vsazéf” %*v’é_$ f’é§ed:’;ar:d the
‘aria? cwrt detreed t?€é_”‘:%«s&§%f; 3f2zA§§”%c.!7_’».VT%}’e?«a;s quésféaaafi in
appeaé by the §:V;efefiéaA§3i§’_~an.{:%}_V ‘:;ha””‘~;3 E&p~§VV.é’§2:§ €f 3350 flied a

€r§ss–~=ap$ea% §?r§j<§¥'jA:= i"}'}e_gapgsgiiété' ::~::ia':%'::'a.–«%§*Jaé"de§ damages
and the r¥&z;ftjVf;e:44_"'%,:%s}:%'%:g Vin seems appeaé to
{hm t%t' :§5€§{'3~§§'aQ Eifgai, atqasisitéon af prhiate
§;*a§ert*%I 93Ey"tfze* a p§'ecad%.;re krsswn to Eaw,

among-*:%:s to %éi;:%.§u£' ~§§'saE3ac€:'§:er%ce sf éaw is izszzm §:*a§ert3z af

. ""3A:§E:~%é=e:3"L'a§*é'::€;.& %:e:z£é"t%ée awarding 5:? reiéefa $3; the cezzrts

L.!sé§.;§§%é In 'flaw $5 the fatts w%z%c%z haw came

=a§€:f§c§:'e,€ .£3§' j€':%':§ éfigtaréz saga, mixed gazwa, E? is £953" that

is §%e§:__?f%:& éeferxéazsts wézca trespasseé irate me fiffifiéfiy

"–é?;2'»§%: &;Z.'§%a§§2t§ff Efifi fermeé the mad, but even a€CG§'§E§'§§ ta

335% §£a%:*st%?f, §%: §s same rgfisarearztg waa tgespassed me ha?

§?'€§§&?""€Y am Eéiegaééy fermeé the mad. Same Ehe

defenéaiats gfiafi ha raéa ts way in tbe~V:atter af fsrmatéer;
'x

/1'

11.

of raaé ia me said graperty cf the griaintiff, the suéiijizafs

rights’? éeen désmésseé by the ma; wart and

first apgefiate court. Hence the sais decéséorg.§__ :’t?§e~é;;.§é

Sa5a!§ngappa daes rest came ts

Since, res recegnéseé except%$s§.s_ are énéde Gut,»’.t%§’§évg7ar:e:ré§A V

rasie t§’%6¥.Z, the sewné appeE!ate:5″=§§”z:z’t shs::_§_{§”A §1;;€:e:V%fare

with tiee csrscuarenz finééhgg sf*t:’§é e’§;:;¢Lzu§’%s._’be§$§%$;”aé§§%es.

5%?” the fergggéng raéseé by
tiga Eeameéh.g€;;sé.e!%%é1i%.”§é:%’é§ mt sa§bs*:.a§*:2a%
c;:.zast§m§_iefv§1a’wV,’::-Z§:;’g§__§§,§§}§ $V§§é;?:’ ta me a§3s’ec%at%e::
af e’s;%5£§v;::e1;.§’:’s;%%i%*~;* éfifié by ma cczsrts
fiaésw in ééazs, £36 saéfistantéaé €1′;’i§€Sf§G?’%

sf §5w;’ar%LA5e fags’-.§5e’§z’5s§fias:at§en, £s::seqz:ez2t%3«’, tha secsnd

‘a’§§;é&§ f$?=’§:’:’; s§”§aV§v§”‘éftéand E’a_}&€’£$§. 1:”: the cirwmstamce

‘1<;».§€§"%éf games 3% dérecteé ta sear thesr

:"a$9§e.<2:€:%v§:: a':és%:'t§v.'§. Gfdereé accarwrégégf,

Sdfl-

Judge

J ” %”§;’9~