%___.:._..'sr~'_...I:«:_§1~I_;%
DATED THIS THE 22"" my' 0:: sEP'T1E!~&1a%%*r3Rn%203.
THE I~I{)N'BLE MR4 .:Ue1f1cE 'AN¢ANDV:§§fi§4$5Ri£I§D"?§'i %
IN THE HIGH COURT OF KARNATAK.§i'*~,T
CIRCUIT BENCH AT DHARW§§i§.' %
WRIT PET1'1IeN N0. F?3e4&';4 xoF2L>03 (G:x;1~cPc3
"
'?s?V/a§>_}?§as*v'a;1ta_ppax Mgjjagi, '
:'5&ge':~ .2.i::out -'."38-.ye:-us.'
Hé§;;sch€>1d,'-
__ Rig 'I~:I.L12?1;b:pg'e«:fi," 'R__an.ebennur,
' - . Distr§_<;t'; .. é ' ,.~
S§hri .'Sédéa}§paVS}b Basavantappa Mafiagi,
Age: '41_yea;s, Occz Agriculture,
R39 Kurtikéégeri, Razzebennur,
V % Disirictz Haveri.
' 'A ~VS§j}aVr47:.vV'Ravi Sfo Jayappa Majjagi,
' Age: 35 years, Occ: Fridge Repairer,
Near Mavammana Temple,
R/0 Kurubageri, Ranebeimur,
Bistrict: Haveri.
8
4. Shri. Hanumantappa
S/0 Sannashivappa Majjagi,
Age: 57 years, Occ: Agriczzlture,
Rio Razzebennuz', Near Beeradevara '«__ _
Tempie, Kizrubageri, Tq: Rancfiennur, . %
District: Haveri. --- V
Age: 53 years, Occ: A,gricuIture,--._ '
R/o Razzebennur, Neé:r_'B§eradé'trara. _ T' V
Temple, Iézzrumgeri, Té;»;._Rax1ebe1i11ux§-
District: Havelii.
5. Shri. Shekhappa szo Mahadmppg. Msgjagi; fk 7
6. Shri.Ra§ashekhéixa§;pa' SSO éfihaiikaréppa
Majjagi, Age: 52V}?'ears,_ L ..
Occ: Agr£a;;¥§q._re, " _ " Z
R/0 Fiafiebgiznur, "
Tq RVax;ébe1n__nur,VjDi's:;ji%i:t: I~IaVeri_
V V n . . . Petitieners
Advcscatc)
pilleppaa
V. _ SE6-.Ramappa Mallapur,
" 'V Age: years,
_ Rfii Near Beerlingashwar Tempie,
Near Gczvt. Hespitai, Halgexé Road,
" _ Rancbezaxzur, D%striet: Haveri.
Respondezat
'(By Shri.N.P.Vivek Mehta, Advocate)
8
This Writ Petition is filed under Articles 226 and 227 cf
the Consfituiionof India, praying to quash the order___ dated
14.8.2008
passed by Additionai Civil Judge (Junior Diifisien),
Rancbennur in O.S.N0.l 17,505 Vidfi: Annezsture-E and c{c”:;~.
This petition coming 0:} for orders this
made the feilowingz
This petition coming on ~QrderS”rr::_gardi:zg ués):’t’er:<si'cz3 of "
interim order is taken up fpr fin3§"aii..éi_pc$§a1_.
2. The Counsei Vfrir i9es_;§é2:£§efit_’__though has 391
flied any –.[AVéf1′:%«:1»tczAi’:1::rf:::’1t objécfidfi wouid highiight thc
circum§ta1ic;e tizaf having rejected the appiécation
fiiedvuncIer’LC%r:§£:rV of the Code of Civii Procedure,
19$-i8i:’se6kinVg4the’fifigifiiiig of an additicsna} issue regarding ‘title,
{ha summarily re_§ected the appiication on the
gronnd Vizhettflae suit one being for bare injunction and the issue
having Léen fmmed earlier and the additional issue ought to be
‘fiaixxéd as regards the possession and rifle of the plaintiff-
3
petitioner was not necessary. It is this, which
ehailenge.
3. The Cozmsel for the fgetifioniefi’ ‘or; iflrie’ oti:ie;__Ah:e;j1id
would submit that there is a. sgfieeifie etinfegztioxi’V:ii1§fl;e…g1eini as . L’
regards the possession of the pe1_j£§ie;§_er..o1’th.e’ prefieny from
the year 194}. and thatii”i:.*ir4;*ould ifolj the trial court to
arrive at a fizzding-9;} fllisiité seiitixie, which has been
4,
denied by the ..:_’If§iere£ore;_’itVVis necessary to frame an
additio_n.31.oi$§ue.i furflref co’me;3″{i0n is that the applieation
has been_ made at’éi’V’beiateEi–.sfage when the suit is Se:-down for
judgmerzt ‘zfiso reieieeiif, in that, Orcier XIV Rziie 5 of the
‘~ _Coe.ieii’:of”{ijiV’iIA.Proeeciureg 3908 would provide for the fimniiig of
iarii_S’sue:”afa:iyo. of the suit Having regard to the further
cire!;fi1Sta.~;;ee4j’..-that the petitioner does not seek to iead any
:€’lf§’€i6¥iC& and is only seeking to frame an additional
ii risVS’u.g:The Counsel for the petitioner wouid piead that the triai
5
court may be directed to frame the additions} issue, is
crucia} to the: petitioner’s case.
4. Having regard Ii} tbs ;;i:s{iiti”£§.2att ‘i-.t11<:;«iss'1.i¢:_ }rs'garcii's
possession as on the date of ssit has f:»ee'n frsmsd frs4Iii'iz1g"–..L
an additions} issue as to titie a2z$8";3¢{9sssessic}i":~.pfi4;3;9-Ito {he éate of
the suit, in respect of 'fhfz pstifisser was in
possession :'ight__ fr0mvA,.Ib§_ materia} in
dctcrmination 'fiennanent injunction.
in having rejected the
applici’iti0i’1 the issue regards pessessien
as 02:: the date sf suit hashzien framed, it wosid be unnecessary
theisa ‘s–s–«by framing an additimisl issue as te the
iitigé ‘stiti,_;;i3eiss:sss::0n prior to the date of the suit. Ascosdiizgijgi,
these: is and ‘char petition stands dismissed. The interim
V prderiigrsntcd earlier stands vacated.
Sd/-~
Judge