BUDGMENT
This Regular Second Appeal is against the 3udgrt_e’nt in
R.A. No. 179/2001 on the file of the learned
Sessions Judge And Presiding Officer, Fast~TEra:ci_<
Bangalore Rural District, whereby the ,3.udfgi*ne'n.t'
648/1997 dated 29-09-2001.on.__.the'filebf the"'ieVa.rned'i'A.d'dlV.:'*~c'
11 Civil Liudge (Jr.Dn), Bangalo'vr'e«_V":Rt1ral Bangalore,
decreeing the suit, has been r5eve;_rs'ed__'a,nd, suit dismissed.
2. Appeal ‘is Heard.
3. ____ H noticed that the appellant
herein7.__ha__d–tile:l~.__a«suit”-,,ag.ai_’l1st the defendant claiming
absoiuteright, ‘ti’tle”‘ia’nd””i.n’t’e’rest in respect of site No.9 on
the_plea.thaxt”he”‘had’v’purchased the said site for valuable
V:AconVsideratEoh.,._of Rs.100/- from Begur Group Panchayath.
from East to West 36 ft and North to
South 4i3’ft;:”” He alleged that defendant, who has no manner
9 c;f.sr,i4ght,”title and interest is interfering with his possession.
suit was resisted by the defendant assertively
“contending that he is the owner of site no.9 described in the
schedule by virtue of the allotment by the Begur Village
:7 1
6
the order of the trial Court and thus dismiss the appeal at
the stage of admission itself.
If plaintiff has filed any suit, the observations made in
this order will not affect merits of that case.
VK