Karnataka High Court
C Thangavelamma vs Gajalakshmi on 27 March, 2008
BEFORE': Q A' % % _
Tl-IE HOBPBLE MR,J:Jsr1CE%;{;RAM,aizxf{A}V 1
M.1?.A.No.514 1 gggm.
BQIEQEE
cwmuanvnmmm
mwznns, ,_
w/0 wrn R.cHoKsm1;zNm;M§ 4. V:
R/0110.15,IN..R;,S.l€i);4;'2f:2'.
44/3,sARAKmv1Lma~EV ~ '
BANG<ALORE_78.,_ =:;,__, ' .. APPELLANT
(By S:-i}{Smt_ :. %AL*~s(;'ma% B snsnmvnaa aowm & A18 3
oaanuxanfiu ._ "
w,to;jM;L..Knsmw._ xv
40._YE'AR8. " '
. * R/G No; 955, 1 PHASE"
».1;P.NAc_sAR.
-rs_ mponnms-rue)
"(:ay"'3r1/s':u'£Ij: ';_V 'JISHWANATH, ADV. - nor mmsmsrn
. 2 nun
MFA IS FILED U/O 43 R Hr) OF CFC AGAINST THE ORDER
."}..'.T§';D 16-..§.Q!10'. PASSED 0!! LA. 1 1!! 0,8... 409412001 ON THE
' WEI.-E_;OF THE XVII ADDL. CITY CIVIL JUDGE, BAHGALORE (CCH-16],
;$l_:L-QWINC3 IA NO. 1 FILED U10 39 R 1 it 9 OF CPC SEEKRH
é TEMPORARY INJUNCTION.
THIS APPEAL COMING ON FOR HEARING THIS DAY. COURT
DELIVERED "THE FOLLOWING:
/(CL- i %
X?
' \
Iunnltflum
L'........£...'L'....'&...£..£!......'!:.
The appellant] defendant haa.. "
o.s.4e%,I2e-31 by em la-;9..":*-'..4-,4-';:;~~
(ccH.16; rumgaiom _.i.'.A.'I§?AO;i'~ by the
pnainmr under omer 39 restraining
the
igvgnufili', Ilrnlni-Iii' in L
the afispiuth suit acheciuic property 'nearing
No.19, ..HoA.'-44V}i.V' situated at Sarakki village.
East to West 15 feet and mm to
half mm of asbestos sheet
i'fiaTJ_fI':':d_=i'ifi_nii%. The '*""*i*::i'.'.",'r~s'fi#:dmt is s'.'at..-:1 ta he-.'..-e
z the-sam e from one S.V.Ki'iahna" Reddy and his
K.Vijaya Kumar under negistemd sale deed dated
VA = «€15/6/1998. Since then she is in peaocml possession of
over the suit schoduie proper-tar and the
the owner of the adjacent
suit property but appellant is Q.
fa-ops-fly is ate-..*.-.d'..*ng ..!=.~.~. and
she has obtained aamxtim has
been obtaixygd g1g¢'¢,,. hmk:; gar for raising
itjmg case of the
t1o,usj2oo1 at 4.30 13.111.
appeflfinti_fi'"'e*:iiant» 1.:.h..e rez_1I,m1dut1t{plaintiif
whiVl_c_ worlsing. Vin iaaid 'iii -"uampm-d to
zThorefo:'e', she filed a suit for beer injunction
J. the suit the plaimrlfl'/mapondent herein
1 under Order 39 Rule 1 and :2 are for
me de."e.".n-iants rm»:-.. mt....-..__g with the
Ieapondenfls peaoefitl anti
_.;§enjoyment of suit schedule property. After appearance of
the appellant] defendant and hearing them, the trial Court
ail.-rs-.'fi the -.-raid LA: injunction in favour of the
support of her case, the
number of documents like title tieegifs, '.
sanctioned plan to etlze
has not deeue1em'_'At9vVvf%gnow that
ii' istr E'uefi.'ing£t..'3e
uvvuur 1 hm 'fi;'}1.I61"dI.3',"' _. _
statement of ti" cannot' be
treated me: Tge:%egtm, title and interest
over The averments made by
f_h.e afiidavit med in support of
I.'
th' "ppiiceitiu-nV'ani1'«_ *£:.*r-4:5 avm-me-nt.s %e in ha p;eu..'-.*t'*t,
~--t'acie case in her favour, the balance of
R also lies mom in favour of the
,=,.1la.=.i..?-.iV'."fi'f-..{.1vt.I--..t:2':11:= Tnetefeze, has rightly
._A..!.fl' 3..
aiititved the LA. flied respoiideifpiaimus In
V. M injunction restraining the appellant/defendant
fmm interfering with the plaintiffs/respondent's
possession of the suit schedule property as pmyed for.
(Q. ,
3. F-ti:-“irg the ‘pfi1″”i€1’fiTx’W of this app-ual,..%,}£ of “11-§§”n*
i-flnflvfllng.
produced some documents in support of but \
some are yet to be proved ‘.
appellant ought to have
Com’! below, the
piainiii1″iroopor1dofit iv”‘t.fo.*r’m”:a %- mm”-° in
her favouf “‘§¢.3{‘9h-“.3 ‘3§31’..<_".a.vv"1@ ;'°f= " also lies in her
favour, I doiiot __ to interfere with the
order '
4. ” 1.. d1___aood.= Howovor,
__ __ _I3….._…
the Sflii is pcllmng fi1’i”1t’:e ‘”””mJu1,
– Com’lA: is~ to dispoae of the suit within six
date of receipt of a copy of this andcr.
Sd/’-
iudqe