}
IN THE HIGH COURT OF KARNATAKA AT BANGA1,{f,RE
DATED THIS THE 271% DAY OF MAY; :2o:{: % ~ f i _
BEFORE
THE HONBLE MR. JUSTICE
R.S»A.No.586;;C§:;§}Q5
BETWEEN:
SMTAKKADJIMA
VWO LATE 1:>_cHENN.ARA} . ‘
AGED ABOUT 53:.§z5,a3s I
AGRICULTUREST«, _ . ~ _ _.–
R/A ;r»:&1;LNAHA1,3;; Vi:mG}:T’fi’.– V’ V’ ‘
NAGArv1A1§IgAL;¢; _, ” ”
Ex/D’–‘xE-\1’D’\:’;'{ DIS’fRIf€’f1″. ‘
.APPELLANT
(By SR1 TARA:<1A:::4u§i}.si§;ADxf'\.'%v}'QR SMT.M.}1/OTHI, ADV.)
– .Ai…;’DVi”
$3.HiHA:\:2§:;<r}u\ITHEGoxMDA
'£%;ED§T{;?£\§I;%j_\i"EEivE'{3OWDA
AGED 'ABOUT YEARS
V V' _ AGRECSEJLTUREST
_ gm ::«:*3m;é$~éAaALL1 VILLAGE:
.E\?53xGA3x!iAl\?G;%_LA TALLIK
'*:x;:;~,z;r:}':_éA ':;1:::r:«2:<:5.
E }L£KK.APPA<}©'WE3z§
" u . V' A1\T,\E'£i’€::’ET’fi,:*’:
__ __ . . . . . . . . . . _ . . . . . . . . . . . . . . . . . . . . . . . . . . . . . . _.
. . 1 ._ . . . . . . . .. . .. . .. ……. .. .. .. .. ..
.. .. . , .. …………………………………. ..
9
10. E: is needless to say the cause of ectien fer..;ieefe_e~e»f
permanent injunction is a recurring cause of 361103.” *:’:1¢:’efe;¢=’;–e
the plaintiff is alvezxys entitled to initiisitehepprjQpria:e_f§’I’baceedVings”A
against any person who imtereferes W-é:hW.her p:isse:s§en’3–. é”1:d”..
enjoyment 05 her property at a11§=._’:i1:”:e. Timugii no: for the
reasons stated in the judgement of first §”‘:p’§>e Ha_:e Cour: the same
is confirmed for 4:h’e,__rease’fiS’Vsteted’a}§eee; I the reasons stated
and the e¥%>$’e1%;e.ti’e1’;–S.e_ §’r1~a_d.e. “‘4’£ib’ii} ‘\f?:V,’ ‘ the appea} is hereby
safe
EUBGE