WVK'h)k'fiH'Wl v<|k0K"0W'mFl' ~zm'MwmwHw.I Wm mwwmwmmmmm swawm %Mxé'%4.é3':'f€£ WE" gmwwmzfimfl. Mfifififl €;:m.M%"
-1-
IN THE HIGH $IRTCJF KAHQITAKA AT
mmn was ma: mm my 01? Avatar, L A %
BE«F%
TEE HOWELE MR. .JUs'r1cE AS;HA<§I{"B.; ramc3::<31ak1;1:k'k J
z IQ-3.1049 "
§
1.
SHI1
am.
‘ e3i’t:r.I…1»frE
W/owrz Pm*wAH ~
Aem ABOUT aoynam %
. sax. Rammf
szommmmm
mam s.m;~m* ” V
. sax. ”
sgowrz
Ac;mrABo:.r’r % %
. a1z1.s1::m-
SIG
A9353) 34; mm
V’ – 1. 5532- swam
. axe; mmfiaonmmn
S] Q 5&1; ¢BIC
5:31:13 Msowr so mam
agifisnmrnanaxan
22316331. cmcmfimvmmmmfi
1′!;GEB ABOUT 59 YEA%
SR1. €Hm
:3/(:2 mm nrazmwsmzz
AGED ABOUT 65 1%
3
§
3
3
.3
z
E
z
E
3
§
:
§
E
3
3
;%
eznv mew–omva.wu, 44 aegwwm gr
__wmmm mm mm
-mam. »
{BYSRL K.R. ”
ALL ARE RESIIDENT QF
BEHIND sammx mam,
REARAGEAHARA Lmrmnmamsz
EB
1..
am. DODDAHONNAIAH
9.10 am. HARAIAH
AGED ABOUT 72 mans
Rmammrr ox: AGRAHAM; .
cuannm mm. _
. SMT. S
wyomm
AGEnaaoUfr–.§5′::.VEme;.
R]A’I’EEIi1′,Bl’I3 _
NEARAGRAH&R£§_.(BEJfl\atlEAHE]; 5
am. M * 3
ago
AGED 23 ‘r”E.ARi3 «
R;A’mEHmI:sHmtw’v1HAm
mmiaamaam
‘sg:;’Ls§;i.f$ gH’M.ari’%’ 1.n
s;%aIA”m1aA;9AG1 CHICKAHANUHAIAH,
AGED Amm’ 45 ‘mm,
n1A:t: 33:11:13!) SHEHU mam,
‘V NEARA{§rRAEARA (BEEDMAREL
3 3 mrmwa.
RESPOHDENTS
2 To 4 ARE Rmmcmn vms
fcoyzrrrr cmmax mmn 20.3.2009)
wkéki
-3″
Tluigs Writ Petition is filed under Articles 225 and 227
cf the Camtitutison of Imia. prayixg to issue: a of
tzertinrari quashing tm order dated
passed by the Court of the Principal Civil Judge”–(¢}’r.;E)vz:.)
and JMFC Tumkur in 0.8. Ho.175l1999 2-,§sI*Lt_
Ar ‘E’ and tmreby allow the app1ia1:io3.1__filed. my the ”
peti5m:m seeking idment af vcri;:txez1jj’V:;t£:he’.t;::~:nt;
This Petition mam’ an to:
1mdet}:1afoI1ow¥q:* _
0 n,
Though the ..qrdm7<§af§gory, it Tm
mm 11;: for of the 1mm
eammel for ~
2. chanme to the ordex,
dated the Court of Principal” ‘ Civil
_ Judg§.; {J£.I3!’i.)”‘ at Tumkur an LA. far
written stnmmfl; in 0.5’ Nt:a.1’75I1999.
% jV%%%gmo,1 m¢c1,t;’ne amt agaizmt the peutmm-s am amm for the
44 declaradan and pmsessian of the suit schedule
. Considerim may pleadirm. the Trial wart
H
wu»..uvm~o«x.w-wa.w.<w. rs..mxmH3a wwmm: WE' §"o'.49"*fia%§'cW5'"§£é"*'~§?'Mf"'i; Wfiwm %%JW§€§ W?"
-4-
framead the issues. Both the parfiw have eory:ludM.–!:1»xei1-
sides nfevidexweamflwmattm is aetdownfor
At that stage, the petitfionara made: an
t ef the writtnn atahamezlt _
pha of adverse pmseasion. Thc
ma’ LA. by its order dated 91.03.2999. _ M A
by tin sazm, thk petition
4. Shri 3.13:? the petitioners
submits can be fiied and
:.mt::rta11′ that the Trial Court
2.5 mt the LA. homing am the
j i: with the Trial Court in the speedy
.. win mica the axnefifint at’ the pleadizw
mm ofthse vial has to was two rats:
EEK
_ 5 _
(a) dmpite the exercfie of due dilgexxee, appllmfien far
t could mt be tram
ocrnmememmt of the trial and
controversy between the
6. I am maid in the insmnt
no pmitinn to pass any of __ 51′
afidavit film: in aupportpf the
mm.-.;.m° afdue d1″hgem:e’ The
of discussions. they
%ed’ 19$ ‘ fuck are Iaafi: mzt in the
‘a1:_ate& V Dike ‘ ‘ nae means persistent &rt
1’-“«”V’~’*i ‘N-111118;’ “” reaso ” liable in a prudent manner.
2 _7. Aéf adverse poaweaien mm contrary ta the
joint mmhip and posmsion made in the
statammt. namfiam, the same is irmomm with
T What in atntw in the written statemen1:..
FIE!
WWW HWWH Mrwwfiww ‘wee :zw%wa=A»3;mym.rrwm &fM~WM tewwwma WE” fifififififlfiflfikfi WIWW kwwfifi
-5-
8. ‘The stage at which this LA. is filed, di3cnt3tLeg–.__t1’w
penmxmm get it albwed. In the 1:’er::1.e:m: judgmgg-f;§§V:§§’s§’t1:ieV
Supreme Court in the ma <31' vmvasar Am) &
PAI}MALA'I'HA mm ANOTI-ER x
399, it is new that the Trial j
amaezzdment am mt sufier ;gm~@ = or A %
er:-ax' at' Law and that the such
an ordm is impropm*. In filsné. '£15m petitzinxa.
No order as to co;its}gf" V.
Sd/-
IUDGE