High Court Karnataka High Court

B Mahadevaiah S/O. Late Basappa vs K Vasantha D/O. Late Ramesh on 9 November, 2010

Karnataka High Court
B Mahadevaiah S/O. Late Basappa vs K Vasantha D/O. Late Ramesh on 9 November, 2010
Author: Anand Byrareddy
V And;  'V

IN THE HIGH COURT 0%' KARNATAKA AT   H

DATED THIS THE 9th DAY OF ;\2<5V"EN£'13-DEé:R_:?2;()'ir3_   

BEFORE

THE HONBLE MR.JUS1'1VC»E1::ANAN]AI5   

Regular Second .{\Dpee;1------l\uI.§)y,38G of 200.9 

Between:

B.MahadeVaiah   
Aged about 593-_ye2§;1"S_. , " _
8/ 0 Late Bas'aPP3..    
R/at Ganagerepajya 9 . V. ..
Hosahalfi}"'Utta;:;fahéLE1'i Hob}-i
Bangaldre S0uth.Taluk' af360~0[E52

(By Sri  A'e'1'vDcVete]

 
eeefi/eoeD1a€¢D'Rw"n£*shee

S1nAee.vndeCe%1s_e(ij;;1i$y her LRS.
D.RaVishVan_Kar

 'V S/0 1.é1t.e "I).Kamesh
  Aged about 48 years
 A ,jR/31* N0285, 'Amn1a'
   _ 'E'-?h'{fi1ir;)ss, 18* Block, Jayanagara
 _ Bangalore -- 560 011

.. Appellant

.. Respondent

Ix)

[By Sri Ravindranath P.V., Adyfocatev it ‘fore’ it

Caveator/ Respondent)

This regular second appeai fittedii’ur1de’r::i-3ectio1ji*::ue_i
100 CPC against the judgntient. and d..’eI.:ree’ ‘<:lt.'r

27.11.2008 passed in R.A.No_._1'~36/20-O5 on'-'of
the Presiding Officer, Fast Track_"Court¥'III,'Prl. District
Judge, Bangalore Rural District',"v.Ai1owing'-theypappeal
and etc. ' 'V «. .

This appealpcorning day, the
Court deliveredpthpe V « ”

“‘arising out of a suit for
permanentnow stated at the Bar, that

the subjectxim.at’ter of»the’~.-swuit has been acquired by the

” Byan-5§a:iore,: Deyelopnicnt Authority and therefore, neither

V”‘p’arty”wou}:dentitled to the relief of injunction, except

thatthere a dispute as to the entitiement of the

i1″»-w___’c0mperisation payable in respect of the property, which

dis” ‘the_:subject matter of acquisition. Which, however, is

the subject matter of this appeal. Accordingly, the

3

appeal is dismissed Without prejudice to the ‘

appellant or the respondent, to wo:;1{en’t their ‘fer

entitlement of the compensatipn.

Pmg/