IN THE H%GH comm' op KARNATAKA AT BANG.§:LOB§f
DATED THIS THE 2e*'* DAY OFMAY- 2¥'€>U9'%V%%' j V
BEFORE
THE HON'BLE MR, JUSTICEH.?*J,.NA{§AQ!OHAf§§v'fi:$§3"
W.P. No.1249 [2006 C
aw mam
WP No 12493 OF 2006
BETWEEN
........--.....-- .._...._
SFH BALAPPA
swoe DEAD av " .
1
' " «w/o vzxgsomwrrv
AGED ABOLFT *a',EAF?S
an/;rrr uA;vi£<<. 4«,:-awe
SW L!l.L'Y BALA¥?'_F'A :2,
XOLATTE BALAPPA _ -
A(3EDAE3.0U1' 62.YEAP$," '-
'r"JATNOf08 4. --
SAVJO Vi£_L21.,_ .MMA.NA:--1ALL:*--MA:N ROAD
R 3 PALYA, BANGALORE ~'
was ,G;§THELiNE Ncwarrv
r<AM:.Noec: E; .$_E;TAGYA- xv
'rams; a5.a<3o.-93
JAPAN %
_' 'MR ooMNs,¢'1aALAPPA
"SIC: BALAPPA
AGED ABOUT 34 YEARS
% é _Rr1¢;1"'MO3604»E-LEE-AVE
r =~SHEZRWOOD AR 72120.
" A . [MR ARUL BALAPPA
' sxo BALAPPA
AGED ABOUT 31 YEARS
WAT NO 3561 , KOOYONGE ROAD
JAé;é;:'REDDS%v;jégDx}_:) A
1 MKS HOMELAND Rssoms Pvjrrro
A COMPANY' aE:e1sTE.HED urqoera THE
COMPANIES Aer, Hl&.ViNGrITS
V REGWERED owm AT N3 307
" '~ an FLQé)F%_,--.MBG 13¢, Immairnv ROAD
BANGALORE 560.001
B'! ITS. DiF§EG'j'QR SMT MEENAKSM
2 'fH$'$ECvé€;*E}'aRYi:=.'
' V .__ )4 " SHE! VENKATESH REDDY
D NERALuRQR_Aj:m'PANcHAvATH
. NERALUF1'---ANE'KAL TALUK
WBANGALQRE RURAL Dssmacr
_ ma 'RAMA REDDY
_ S/Ui.ATETH!MMARAYA REDDY
AGED ABOUT 51 YEARS
s/0 mm F-{EDDY
AGED ABOUT 39 YEARS
{DELETED V/D Dmkaazooa}
5 SHRI MUNIREDDY S/O RAMA REDDY
SlN% DECEASED BY His LRS
; _ §\'VVr
'I0
'H
(a) GOWRAMMA
WK} LATE MUNIREDOY, MAJOR
SHRI GULLA REDDY
S/O THIMMARAYA REDDY
AGED ABOUT 60 YEARS
SHR! JAYACHANDRA REDDY
S20 GULUK REEDDY
AGED ABOUT 40 YEARS
s;-an: THWIMARAYA REDDY J A
s/o GULLA REDBY - V
AGED ABOUT 37 YEARS
SHRI RAvn<uMAF§ % A T.
3/0 GULLA RE.DD'vfl
AGED Aeour 3: YEARS
swan OBALA FiEBD$_{ H I A
320 LATEKHIMMAHAVA
smog DECEASED BY HES .;.As3_w:Fe As Fi--8(A)
A son: :9 ALREAGY om swap AS 9.9
(a) sMT:PuTTAnA'isnA' .wz'c) OBALA REDDY
_ ,Aeg[;.»;v:A4QR, « . _____ ..
SF1F%iANArJJA'}'?¥E«£Z:)[3Y._
sA:3'z35ALA"aEe:3's<_
AGED Agsouz" 35 Yams
SHRI Y'ELLA_PF*A iéeoov s/0 LATE
'THIMMAFEAYA many
A .S'i'NC;E DECEASED av HIS ms
(é~'}V'_;L'HR'i"ASH¥VAPPA REDDY
13
_ 53,10 YALLAPPA REDDY
AGED ABOUT 5: YEAR$
% " A -. _ '{§3)WSHR§ RAMESH REDDY
8:0 YELLAPPA REDDY
AGED ABOUT 45 YEARS
SMT GUJJAMMA
[ W/O LATE CHIKKA ABBAIAH REDDY
L/Lmia,j"""'""'
//I
@ MUN! REDDY S/'O LATE THIMMARAYA REDDY
AGED ABOUT 66 YEARS
14 SHRE KRESHNA REDDY
S/G LATE Cl-HKKA ABBAEAH REDDY
AGED ABOUT 51 YEARS
15 SHRI NANJAPPA REDDY V
sxo LATE CHFKKA ABBAIAH REDDY
AGED ABOUT 41 YEARS %
16 SHREMUNREDDY ' _ L
SJOLATECHEKKAABBAEAHREBDY : "
AeEDABoUr33YEAF¥S H.
NOS. 3 TO 16 PAT JALLE- $.k:L
ATTIBELE
ANEKAL TALUK. ;
%%% RESPONDENTS
(By Sri : JAVAKGMAR s’.PA”fiL.%.
Sri : K N oAv.a.;.u A28 FQRR1
Sri : S.\i.PRAKAS_HFOR 33,5 75; 10~A, :1 &13 T016)
THIS w.P. E2259 ramvtma QUASH THE ORDER DT. 9.4.2oce PASSED ma
Mfi.NQ.10E5!200£’;—VEDE ANNEX;’J.”BY THE F’R|NCtPA1_ own. JUDGE (SRDM)
BANGALQRE RURAL 4E3!«$TRICT, BANGALORE.
wr-=
_ s r:3c;%:=i,V1:’>*;:-:”A.1:; BY HIS ms
” . sna*r–L:ij.:..v BA£.APPA
% ‘ was LATE. BALAPPA
V .. .5350 ABOUT 62 YEARS,
FVAT NO ma
\. ‘ spmo VELLA, KAMMANAHALLE MA%N ROAD
R s PALYA, BANGALORE – 34
J2 MRS (ll-XTHELINE N CHETTY
was NEOL caem
was ABOUT as YEARS
fife’, ,. ..f;_M?’\,W/
9.:-.1.”
AND I
WAT DAMK 4–se–e
KAMINOEGE, SETA13YA– KV
TOKiYO15–800~93 .
JAPAN
MR ARUL BALAPPA
so BALAPPA V
AGED ABOUT 31 YEARS ” >
R/AT NO 35/’61, KOOYONGE ROAD
ARMADALE, V§CTOF¥lA — 3143
AUSTRALIA ..
Nos. 2 & 3 ARE REPT BY TH¥R G E’ A.’HcLDg;R- _
SMTLILLY BALAPPA, wxo L. “TE–¥3ALAPPA V
AGES 62 YEARS. « je § _
F2/AT NQ108, SAX’/lO\§.fi’L1.A,V KANEMAN_A.’~+
MAIN ROAD, R;S.PAL’#’.1;V_BAhK.=AtQR’E. ._
VA V % % ..PETlTl0NERS
(av saw Zvi-i\}.’sR::ii:s:As}§ Aovf V
ws HG%1ELANE> PVT LTD
A OQ?éiPAN’r’ REGlS?EFiEDUNDER THE
” “CEOMPANEES ACT, HAVINI3 rrs
REG.iSTEF*1ED–QFFlCE AT NC 30?
IIi”FLC)OR;-MBC’1.34;..INFANTRY RQAD
i-3Ab~x3AL€3R£’~:~.56a
BY Us DIRECTOR SMT MEENAKSHI
; THE SEQRETARY
‘NEr%ALu+3_r3t=zAM PANCHAYATH
A -Ars:E:=sA:,.:3n ANEKAL TALUK
“-BANGALORE RURAL DiSTF§£CT
SHE: RAMA REDDY
_ -V are LATETHimr1ABAYA REDDY
” A , AGED ABOUT 61 YEARS
SHRI VENKATESH REOGY
S/O RAMA REDDY
SINCE DEAD BY HIS L%
.._..g? 2,?
(a) SMTPRABHAVATHI
w/o LATE VENKATESH REDIDY
(2) KUMMCJNIKA
D10 LATE VENKATESH REDDY %
(C) KUMPOOJA
D10 LATE VENKATESH REDDY
NOS.(B) 3. (C) ARE MINORS REPr=9+<ES'§%:Ir-mo " A
av THEIR MOTHER (A) AS THE LEGALAND
NATURAL. GUARCHAN AND ALL ARE'*¥'2E3!Dl?=éG AT a ' '
YAGAVANAHALIJ VILLAGE-' A'~ET¥8_ELEE_ Hos3i..I, '~– . _
ANEKAL TALUK, BANGALORE D3.S'TB!f3fE'. '–
sun: MUNIREDDY $.20 RAMA'?§:=.j9Dv A
smog DEOEASEE"BY1~H|S _ -.
(a)eowaAMw; _ _ « 4_ ”
wxo mm-MLrmrVHEa–pv, ‘gym _ ‘
SHRI GQLLA E>£afi)*fifj % ,
S/0 THFMMARAYA F§EU–£)’1′ ” ” ”
AGED ABOUT50 YEA8S’ _ v
sHR,:.,;lA*m.cmNmA’REo{:v
” ‘. ‘ ….. ..’
Aaggmaojur 44;; YEARS
«szésa i’H:.§fif»1A’r§4*.’.§;~’REDDv
so Gum Rgoisv
Asap Aacmf 37 YEARS
2 ..SHRi Rim/’w<wAR
. SAOQULLA BEDDY
V. A _P»,£3'uE-I[)'~ABOUT 32 YEARS
Sm; EDBALA REDDY
, LATE THSMMAPAYA away
~ SiNCE DECEASED BY HFS ms
11
” (a) sum PUTTAMMA w/0 OBALAREDDY
AGED MAJOR,
SHRF NANJA REDDY
S30 OBALA REDDY
‘E2
13
14
15
AGED ABOUT 35 YEARS
SHHI YELLAPPA REDDY S/O LATE
THEMMARAYA REDDY : ‘
SiNGE DECEASED BY HFS {BS
(6) SHRI SHIVAPPA REDDY
S/U YALLAPPA HEDDY
AGED ABOUT 51 YEARS
(b) SHRI RAMESH REDDY % Q_ %
S20 YELLAPPA REDDY .% _ –.
AGEDABOUT45YEARS T
8HRfSHlVAP£’£z.REDDY;_ A
SIOYELLAPPAF-EDDY ”
A
sHnnr2gAb;;Ese4.V%’ReLi2p_\( _
S/O vELLAPP,AfR_ED€:v’ I
AGEDABQUT 45- ~
sw swam M V _ ”
wro LATE CHIKKA ABBAIAH ‘BEDDY
@ MUN:-VREDEBY szo LATE THIMMARAYA REDDY
_ & Aaamxsour as _
is.
SHRi”KR|SR.NA’REsDY
%s2m.;ATE~r.:H:Ks». BLED PRAYiN{3 TO ouAsr_é THEA’oHt1Es=?iADT.”2s;s;éc:oé’
PASSED IN O,8.NO.3-47/1998 ViDE ANNE)<.Q."'-B'f"–. THE F"RIN€}|F'AL
JUDGE (JR.DN,) BANGALORE RURAL DiST_HICT,'L3A!\$ALOF3Efi… A V' '
These petitions coming on for pre4!ii'h:.ir)a:y vfiroup this
day, the court made the fonowing: * ' " "
03 %%D'vE'_gf7f' _
First respondent.vin:oo1h olairrfifi. Petifioners and
ofiwer respondentsi. Trial Court in
O.S.No.347/19_9fi..rV d:§fia%e.»i:sA–rJ<%J.,s»:.§:~4o.3471199s against the
defendants infunction restraining them from
interfering with rand enjoyment of me schedule
property ar"x§fLtr';her 8%' defendant from transferring khatha in
fa'§goE»or.1jr"5@qér¢n§ran:. ourerag the pendency of the suit me plaintiff filed
IAJ & 2 CPC for grant of temporary injunction.
A'gTF'!a5ntiff also to restrain the 18"' defendant from transferring
' ''§%h£;:!ifa'*qf rm :;cn.~$dme property in favour of the 17'" defendant. At me firs!
V rial Court granted an exparte order of temporary Enjuncfion,
. the 1?" defendant filed LA.4 to vaoate me exparie interim
r:_:iordor'granted on LA! and M2. i.A.9 is filed under Order 7 Ruie 11(3) &
(5; CPO for rejection of me plaint. The Triai Court aw: hearing both the
fwekf
5.. .2″,
parties passed 3. common order on 23.10.2002. reiecting LM, 2 _
aliowed I.A.4 and vacated the exparte intetim order. this” >
order of the Trial Court. the plaintiff fited M.A.H_o.1Q6i2oo2
LowerAppeBate Court. The Lower Aptaeflaseu coomfier hegrmgioopém ”
parties passed the impugned order anIowit§§=§i§.A.:5ao.1csi2co2, égt oside
we order of the Triai Court and i:o7rr:porar’y%V’ih§i}f1ction in
favour of me plaintiff. Aggrieved Appellate
Court aesandams have pogo; me pendoncy of
mo writ petition the on 26.8.2006 restraining
the detendano scheduae properties and further
directed the ;u.asa:¢aona; the order passed by me
Lower Courton by the order on M26 dated
A ta! police to imptement the order on |.A.I
2a.ga;2oos dsreczsfig the iufi§1L§§w.,.i._,
fine i”:a ve \_N.P.NO.1444’5I2006.
Z _ 2. Heard V_;:«’:.rg1’1V7r.ii,r’:éVr3$ on both me side and mruoed me entire unit
mom that defiendans 1 to 16 are the owners of
V. ‘Vfv._Vsci1o:o!ii§«é[propeny and may exeouted an agreement of saie on 29.2.1992
in of Mis. Giripriya Enxerpfims. In pan mrfoo of agreement
of sale me defendants 1§o 16 have delivered possession of me piaint
aw
schedule property in favour of M/s. Giripriya Enterprises and
executed an irrevocabie Genera! Power of Attorney. Subseduenjiefl _
piaintiff purchased the scheduie property from C
under a registered sate dwd dated 20.2.1998fl:end::iEi’te§;'”ere’: in
and enjoyment of the same. on flregother hand; the vdefen;da”nt’V”~ay
contends that he has purchased scheddtie propeit:,r_ sornemof the
defendants under a registered ‘iseie The Lower
Appellate Court on appreciation of documentary
evidence concluded thet’Vsaie feeoor .pieirrtifi was eariier to the
sate in favourivoifhihe C renew Appeiiate Court further
noticed the fac’t”thet«’the have parted Pfissession of the
schedule propertyin oftire ‘iJiis.Giripriya Enterprises as earty as in
‘year Tm icowe–r.—-.A’ppetEate Court further noticed that fine
*vhave:_’noi-pierxed any eviderrw to show that as to when and
:”W_.__h,ow the3r”reposs.V A fire scheduie property from MIs.Giripriye
tnititevabsence of any such evidence on record, the Lower
‘ rightiy conciuded mat plaintiffs are in possession and
the scheduie property and may are entitied for protection.
finding of fine Lower Appeiiate Court is in accordance with the
and the documentary evidence on record. I find no justifiabie
%
4:?”
ground to interfere with the impugned order passed
Appeitate Court.
4. in. order to promo! the tntereezi Mef ‘beth’~._tt1e
necessary to preserve the nature and cha:’acte’r__ot’ttte sctzefdgtie
Further a direction is required to be to Tritai’-(}.eurt:’toRé%iVefisse the
matter expeditiously.
5. For the reasons stated :i)ott1:tV”ti?i;e_.”__g_’;,.;tt petitions are
disposed of with a dtrefin toirfittlib ‘dispose the suit as
expedttiousiy everti not later than six months from
the date of receipteftcepj; of ‘rm the dtspcea! of the suit, the
pletntifflreepgenctent rteft stfieti net: make any construction or develop on flue
tfitztered accordingty.
Sdl-1
Iudge
T “eke;