High Court Karnataka High Court

George Fernadez … vs Mahananda Chalva W/O.Late … on 10 February, 2010

Karnataka High Court
George Fernadez … vs Mahananda Chalva W/O.Late … on 10 February, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED mas THE 10'?" DAY OF' FEBRUARY'2{}';'._Q_V'A.   _

BEFORE

HONBLE MRJUSTICE MONA}; s1aA'mA1§A.GAdU:3ARA:%5'

W.P.No.80396,”2Q_jO (émlcpcf

BETWEEN:

GEORGE FERNADEZ
s/0 G.J.FERNANDEZ ._ «
AGED ABOUT 52_YEARs.,. _ ‘
occ: CONTRAC.T.OR., ‘
R/O 25-8 EN’riRi+:(;iin1+1M1:m’ROAD,-. ”
EAST ‘
s1«:cUNDERAVBAfipg(A.P.;’ ‘, ‘
PRESENTLY_AAj1’_ sE’cAI;NDERABA13V.gA;P.;
1 ‘~ . — .. PETITIODER

(SR: S.M§C;1AJ§II)I2ASHBi:<;Afi,'«ADVOCATE»

AND:_– ..

V’ . ‘ NAAHANANDA CHALVA

. j v .. _V W./O. LATE__DR.SHANKARAPPA,
‘ _ Af3’:LT1_)’AB.Q[J’1’67YEARS_.

2. ” w/0 DRSHANKARAPPA,
“AGE: 38 YEARS, occ: BUSINESS,

RAJESH. xv/0 LATE DRSHANKARAPPA.

V’ }’-_\.GE: 38 YEARS. OCC: BUSINESS.

2. On an earlier occasion. the Court below had
rejected the application for appointment. of
Commissioner on the ground that such an appli_C_at.ion

can be filed only after leading evidence.

evidence has already been recorded and V’

an amendment application canj:e'”to.be-luffiled’

encroachment: of property.

Under the said facts and circti,:nstanitie’s{. 1T.1f_1e C’.ou1’t_u>

below haéi judiciously, rightly
allowed . /V appointment of Court
Comrnis-;V3io:ier..VV.”f.1’all”l\lo~.prejudice will be caused if

Cornmissioner appointed. On the other hand the

Qoinni.ifs§siCin_er’sffreport will be helpful for better

adj1.tfdicat.iVon’~.of the dispute. Hence no interference is

.5

E’/§K’\,’ ‘4,-“/K}

called for in the mati:er. The pe€’,it’1()n fails and____it is

dismissed.

JUDGE5