High Court Karnataka High Court

Sri Yellappa Khandu Kadolkar vs Sri Neminath Amolikchand Lengade on 28 January, 2009

Karnataka High Court
Sri Yellappa Khandu Kadolkar vs Sri Neminath Amolikchand Lengade on 28 January, 2009
Author: B.S.Patil
IN THE HIGH COURT 0? KARNATAKQ fj 

CIRCUIT BENCH AT DHARWAp "-.,:.   1%

DATED THIS THE 23TH 13AiYm(»V)¥*"J.AN1}AR$f_":2G{)9" ' 

BETFoRE'2__  . A

THE HOEWBLE MR.J ijj:S*r1cI§. B,.S;V..I5§i{x'I;ii§r 
REGULAR SECQND "1~:;;g.s0i:i6';<300§8
BETWEEN;  " '    
Sri.Yellappa    . 
Age: Major,' C.'cc:AA;1j1:5usincs:é,     

R / o Hatti};r.t3'1j; .SI:a1;§.fs.p  __ V" -.._

Belgaum. ' . APPELLANT

(By  "R. Gofilgg Ads: 5')" 

'V "  Amoiikchand Lengafle,
 ' figsag is-?Iajo1*,<._C}eg:: Agricuiture,
 ii:/o." 2.13.3", Kare Galli,
' S}.1sa;b.apuf,L* --.Bc5lgaum,

Gaéag--.B»e_ggari.  RESPONDENT

This RSA is filed under Section 106 of CPC, praying to

 'S-§:_1:, j3zsid€: the judgment and decree passed in 0.8.94'?/99
Wdaied 12.11.2002 on the 53:: of the Court of the Additional

V'  Civi} Judge (Junior Division), Eelgaum, and etc.

This appeal coming {:11 for adrtnission this day, the

Court passed. the following:



JUDGMENT

The suit filed by the plaintifi’-appellant

permanent injunction in respect :.:-‘f»f}1e’ ‘landed; ieanxe

to be decreed by the trial court. xx

that he was in actual physic.e§”possessielyef

The triai court further .§31ace锑1’e§snce_ 2 on that the
claim made by the deienden: of occupancy
rights c0ntend§.ng__ ‘in occupation of
the land been” rejeefiefiby the Tribune} and
the n;at£e;— a decision of this Court
passegén disposed of on 19.2.1088. The

iewer apnellatew c<_)1A11*.'t b_zis concurmd with these findings

hgf1<}ing 'r1;at Asi'ne:e:…={he czajm made by the defendant-

' seeking grant ef occupancy rights asserting that he

'ws's'in and enjoyment of the property as a tenant

beenenegafived and that the said decision has been

a V' .. Aniiémavtely upheid by the High Court, the defendant was not

ZA':entiiA}ed to assert that he was in possession of the lane}.

2. The eoncunent findings recorded by both the

courts are in the realm of appreciation of evidence, both era}

fie

ané documcn . This court in exercise of«~~*.i11*isCiiéf:ti£;11

under section 100 CPC cannot intezfext

ftndings.

Hence, ‘there being 1:415 “merit in this same V L’

dismissed.