High Court Karnataka High Court

Basavaraj S/O Nagappa Munole vs Amruth S/O Dhondiba Chavan on 2 July, 2009

Karnataka High Court
Basavaraj S/O Nagappa Munole vs Amruth S/O Dhondiba Chavan on 2 July, 2009
Author: B.S.Patil
 

ms; T}-{E i»-ism: {i{}L%R"E' 1"-* E{AE§'§\¥ATA}{A f  :  " 

{7fi£§<2(f};JE'F BE-§«s:"'vfI"fjD T}-{ES THEE 21% :3AY:;'tfl>I?}q'u:,Y',' 290$? 

e131'<':2E:

WE i~£{'}§'~l"E%LEi MR,J{15"SiF'§f3E E§,E3,Pz&'fi £S=\  J

W. P. N<T::s.=,. 8 %_'7?'é3.2~8 _1v'";?éis':.;',?%.It):j1§*»{V"'<:3eM»<:??;:i}'   ''

'§;3{%Yi''WE:E§§'~§:   '

1.

:%&sAvA?:§Az:i1J’*”‘ _. ,

55;; ff} r;;AC;A9%A3’–:%;1m;js:f.{§;;i2:__ _ ‘
A<:mT::;.33,Y%»;;;a:§$, .. j
€}{fI€;f:£*é3g'E?§§{7EUi;"{'E.JE?i.EJ'–.
5-:=§";xA:,m–<';;; 'jjj .. __ .. _

:9; 5%'-2:13}-1A_:¢ RA£}~ §\J':§.%§\EC)i,§

.;5s(}§53 : i53~ YE)

, {::::.«::;A{;£a;§;::::m§e§::

:§!::;fTg*§§ ;§;;é;?;_ER,<_g3 V1L1,A{,}§-'; §;s*–:%: c:;;UL£3AR<}A,

(33%; :;.::_:2s'..¢é;1;saiR£«:$;–i 53. REMA, A§..}'s£".)

…_…………'.=..

5%.}

A AS’:/IR{§TE*i

S)’ C} {3E*£€)§’~§§”}§£%A C}’§AVF&§\¥

PE:-TIT§{}N§EZRS

3′-‘x€.}E9§:€>8 YFEXRS, UCCL: A(§¥€E{I?i§ E3113 E1’???

E§§¥#;E€ADCiéA?~EEl}RA
{} Six§{E~§Ai€A§v1 €§¥{A’\3AN

A{}§:’§: E38 YE35gE~ZS§, (j3{flC:AC}RiCi} {Eli} RF;

.B{}’TE*i i’iRE*Z Rf {7} “‘ifE§,L§’a{§§}§ §2′..§’§’§?’§I E’.%L¥E.fE’fS.§’€

C?

TC}; §’§LA§”% E}, E} 3ST: GE} Lf_’3z%R{}A.

. V REE$_E;fi3N'[:§§§§§*ET§§:-‘.._. _

Tiwasa Wm’? PE’I’§’§’§tC>N £3 FELED mag:-gzxz fivA§:1’§’cA§[;§3.§’ ’22.§VéeT.j :’
22′? {7§§3′ *3?-{E C€Z}NS’§’§’1’U”§’§<i1I'\£ cs? EDJEEEA P':2A*;'–:N@ '*;<:»Q*L:As1~~§'v'1"r:.E:"v–

§;1:2 UNDER AEEN-F’ DATE? -*2.»:~§.<_:§2 0%~s"._'m:.<: F:1',:3:–l:;; V

atzvlz, JUIEGEZ JR.§3’f~£§ Am JMFC –.s:;__:;z:_:~:D ifi QS,Ni3L6’7_I€§–5…9;£’€E)
ANP~5z~*:{ EATEB 18.3.89 {EN ‘}’}§.E) F:..I_..§4: <3}? '§'f.:§?:"'C':-V§£;~,}EjDGE
§&"§§~?.t'DE\i}i§'\E ::vm.N0.94;a?}

'£'E~~%§% P§:'£'§'E'§ON <::::u§:%:'<3 QN{_E'é*§€= ??§'§,;V, HEARENG THIS
mgr', THE 0053225? Ms%DE§ THE .§'OL§;®'§3IN_§_§:'-. " .

Erzfis. 313:3 the gufit. The

rssp<):;1i:ieI:'é$ fi?i';'V(VE':V§11é§.»,':}'.~$."H€§.67[{}§ smtkixag judgment and

cic-was fm' ;}€:;:£1a:1€;1'£ " i;i}':111cti0:1. In the gaié suit, tha

V. «_ {1€i"¢:;i:;iaV§?:t?s ,/}}{*3£iiiv:}1";€f.1"SV Exsreizx filed an application unéer

' SV1"€;¥_<f: r Z§:§§«.ru§€i'~- 21:15 2 of CPC to re$*:1"a:};t1 the plaintiffs frem

H a::¥§'::~'.¥€§:;é$i§i*g. __a:§t":"§3r<:v<3I1ti::g the frat: flow of dram water frem

théir h»:$fisi:"§nt@ ma: {irain situated £51 Nm:1;h~S011th di:rec:1:;i<m

22%;:-zgttéjtigsta tha 1301136 of tht: plaintiffs.

2. According to ‘aha dafendatztsf petitionera: hareitz
=33: {ha 8381611: side {if ‘ths plaintiffs’ house: ‘lihrstre is a big
zzirexinagt-W: which fiififi in SO1}fih~NOffl1 dirrectiozx and which is
it: exi$1e.:1{*r: {mm $31116 “iI11}3ii6iZ§1OI”_”¥.&}’ The szezwaga watm’ frem.

ihfi {1€fe11«:ia:f:t,$ hilltiififi passes thrcugh {ha gzaid. draifi abatiixig

g/.

if}: via} {T3€.;sm”t. to Illakfi an ezidéavmir ta éi.i.SpSe.– €;$f i’:%z;:§i sé’I;z3_é'”: ”

wééhizl a. 1:3£::fi0(§ Gf ant: ytaar from the .:i3t@. of Ificfiiifi 9; €::?i§3§f,

of this mritir,

TL