IN THE HIGH seam’ <3? szagfsszamxa AT
if)A'1'E}j) THIS THE 33*} my <1)? % T 1
BEF0R£f
THE', };0N*BL3:~: MR. JUST.E.CiEi AI€A}§i§) B'&?Rga§2%§:T§§;j&?% j %
REGULAR FIRST A?§aéA:,_NQ%,92§;'2m:f
BETWEEN: % %%
M53. Binny Mifis L§i 3£;u1= _
Asseciation i'-'~I0u_:i£: _B71:i'}r1§n"g-j'i'." V. "
Ca;-upcra_£i_3ge S:;<;£i1:12:_f;j_Lle.§,_,"' "
No.14, Mada:-ai.LVMad%;1iar Read, _
Bangalcésfc —. 36% 853, .. ' '
Representaed by its; ,Vi§§fP2'3Si€§€f}f, SIR . APPELLANT
(By S§1I*i.G.Pé£pi._ Rei§£§y,A}%Kcf§};2<:a§£)
;;:;:_»::,"::.: %
I
Sizzce: .§i8.éi:'1'bji his
icga} reprcscniaiivts
n §31a,ra§:i"Krishnamarthy
" « . V' .VW,%"Ef:. Lair: Mfirishnam urihy
. Nail 80, Shradhammda Bhavan Road,
E':/'.V.Pu:*am_,
' Baagalere-5§O (104.
2. Sri.Nar’.4y’anaswamy.
Majer,
¥)0or No.1 5 618,
Bisinypci? ._
Bangalere, :E{ESPif}_NBE}~I_’I’S._
(Shri.K-G§ridhar and V.Vijayam’ifia;–~.fi2r iéi3&=;1?V§.utw’s=é2::r<
This Rcguiar First §§::ti'*~n§1&§.f;I Sccéiuxz 96 (sf ihc
Code of Civil Praséedurc, ;3g;ii:1S?,_f}1é Egzfigement and decree
am; 12.07.2662 p;;::-m1Ji;a«<:25s:1~;rg'.'é»;55£;'s2£3v»%:;n the file as' the: V13
Additionai and-'.__Sess§€3zi'3' Judge, Bangaieare, partly
ézscmeing {kc -V:-:;£i.£ ;{é,sr d:§ciai*;z§Lii-232:1"Vinjignciiun, possexssion and for
c0nseqtw'I1tiaEAréiiieffifinfiiidaiery'ifijz;::icti:a:1.
;?§':£:; 'cbming an fur Hearing this (fay, {he Cuuri
' " '~ .. vde1if.%¢'£*ed ._t}1e.__f0§§ev$ing,.:=« '
J U D C: M E N T
Ci3um»;e§ fur Lise: appciiani.
x ‘T N1: is Lht: of Ike appeiianl {hat {kc rcspuntitsni hcrcin,
Qas the giainiifi’ bcfurc the Triai Cuurt, had sought For
V A u dtzciamiitsn 06: this and injunction and aiiemaiivciy for pusssesrsion
6
cf {he suit schcxiuic pm;3t:r£y. The suii sckcduit:
rcsicieniial Silt’: bearing z:o.§$i uf Kszmpapura i3s.gr2:§r’;.:»1__§:-*;:;3.
North Taiuk, measuring 36 x 30′. “£’}i=:.t;1;;b1?_1′::’n’v:’§§.v:£;'”§_i ,’r:’e:z–*A<:='f_§V1}2;,_Vvv-.»,{VV§}:a:V:x' }a;.V'»~;:*.:; b
arraigned as dc-ftzndalli no.3 r:::§}:x)i1<.ieni iishis 'x»_:3é5»
arraigntzd as dcfrzndanl nu.2, had Ehé ':se:':iVL; he.: :;,e::fi having
been decreed declaring lVi':';:_..i*;s;;p<§nc.}§;:r£'i"ng;~..4i;'~Who was the piaéfiiifi
as the absoiuia mvnsr Qfiiiifi. }.;uii*– j.:;¥1£§{.it.1Ié{"*.;é}1*(}pcri;«' am} having
ciirccied 'ih€_.r;%S§K)£1_J(§€_fl[v :j3:,).2__- (i_cf§:neia1i{'VVnu_2 beibrs [$16 Triad
Cuuri it}. –:ilt:I.i_§iz3f_ ggféhe suit. suixsgizxic gggvpcriy Eu
respondi-,nl"no.'i ;1i:{§" the appnciiani herein in cxcmsie
necessary dc3:u1'n.cni2s §:.;r'«af:§;3\:cr:sion of 111uiaé.i0n cniritzs in 'Cm:
V' ,!1£i1f:!:t.;:Ui:!'¥:SjiE[§¥i£§6Vfi{ 'x'xi3:i; firm appciizmt is bczforc: this C0931.
cwnicnds that ii in: a i"l£_'Z£L£SiI§g C-(3-(3p%t:l"'dii'<ét:
Suc§:e£yV"'r;:g.§:s£::rcd zsndcr Gm: Kamaiaka Cmupeyaiivc Sucitsiics
I, and it has bctzn ibmaexi by {he cnnpiuymts mi' Binny
MiiL with that objmzi uf acquiring iandx and fisrrning rtzsixicniial
iayuui. and to pruvidc siies it: its mtcmbcrs. The Suciciy is
8
guvcrrlcsd by its byccfiaws am} the ;3r<wis£u11.~s of Rm:
c.3pt~:rai§vc Smzieiics Ami, 1939. Aszcuuifing {(3 the by'é.-»_§a\v::;,: "a"12¢$_i§-
csmpiuycc of the Binnjg fviiiis is nut
cf ihc Swcisty.
3. ii is the piaintifigs casfi 33:; Mike sin:
fmm the appcilanl hcrcin sah: dceii.
Th: Saki deed n0iAV?:1§1w’ingA.Vb+:%;1f;V.¢::;{§:A§:i=;’!é3″..éi;:’:VVé§’g:%$crda3};:e: xvii}: flu:
bye-Jaws ./ki:”.gt.j”€E}%%3Si%E%§§%i¥ .£1%iéHV:S€C¥’€?;E£E’}a’ and l§:rt:t3
Bvirt:c{(3:”;s_.i£} aams, Ehc: sexist: dacd its
inxzgiid (an the Vfz:i{:€f”e\_f i.L “V’w}.§i::h iht: ‘i’1″ia§, Court has cempicitfiy
overiuek¢;:e;§. «, %
°<.R3~;:Vép:3ndcni" who is an aaimiiied member of ihe
211:2{3{i:i§2Lrii–:S¢3:L§i~<i:f.§.é'*and an ezmpluyee 13? like Eviiiis was cniiiied R3
bccssgme :4. of ihe Sucieiy. He, irmwtzvar, igaving
-~.i;”d}}s§<::§*r§;;§ the stiii sashcduic ails Lzmisr 3 vaiéd rttgisitsrcéi
s,i(3<.=1111it.':1i, and having been pm in pcesscssivn ihxzre-13$; 31$ Trial
a …Cbu§i directing respunticni no.2 in deiimr posscssiuzz aim file: 53111::
ami zfirmziizzg the appcfiani Eu c:-<;<:£:::i,c ngcassafy Liueummis fear
6
iransiér is whoiiy ii§{:g,a} and ii is an iiiegai ac; in ~’z:l.Iv1″-I:”I>1″s{‘_di§6.§
member having purukascd the siéc. The
uvcriuukcd the cvidcncc: ieadercd by i}_;z:..a§pcii;11i:¥S’s_%£:’§::if;f;
4. The Cuunsei wuuid t::32§§:::;:$i;.5%.§ fiivai
who was chiming as a naming? rsj;€:rz1_i3t:r :55 .i_hs;: ‘tzmiizi nui’
have hit} ciaim in p<Js:~;t:s:;,—-or awn-2: Sim, ivhéch \§52:s–.nr.=3§cz:pabic: ef
being Beth} by 3 numinai '3Chc_;z?e-. gravvisiexn in the
bywiaws fur afiy member. in ihe
absence of a5 r 1 V
as 2:. iiurfzinal. mr:rr:§3z3r:uihg:fe:_§Svv-:10 fuuxxdaiiun iaid fox’ fin: piainiiffs
fight it) ‘§3€’}S3.{:’:”.£~SiV{}E.1 ‘ :_£ii7._{ijg§.’.pzruper£y. The: 22:31:: dead exccuied
in faxag;;;:;’:~ 2)? iht’: i’;::$;$Qndt:i1l m.>.2 2201 being in aecurdanec with figs
‘ i;?}{€~”‘I£2\5€S;-“‘§.3Eifi»:1§3fi1:i{i{,3Il uf the same was in cardcr as ii. ix 3. ssuici
Lix’*.;z’i::$a'<:§A,ii::z:»_,E1$i'A'i;:V2;g3parcnt ml ihc: llacc ufiiu The Trix? Cami ngi
§1a§2'ix;g agggxteéfuied this aspccé uf figs maiim has rrmdemai {tic
fljudgn£<:1;ii§§$éi<f iiicgai on that ihce sf ii. That Trig} Court has, in
gffeazt, vafidalcd 21 void 'Lrzmsaciiml. which is imwmfiissibfa in iaw
6
?
not «span for the Sm:ie£y £0 u11iia£t:ra§i}.r azazzwi web 3 imnsaciimz
and {he counsel wuuid submii {hat the dtzuision wmsici appiy__o1: ail
fL}u1″s ta; that praseni case on ham! and wuuid siamd ce§gH¢1fbtLi”
Cuumscf wouid submit that (ht: appeai he tiisznissedf-._: » ‘
6. By way uf rcpiy; ihc Cuurgstti «ivifig
submik ihai. She: judgmcni rcfijsgrrgd isé” rt:ii§:{f5
Ccaunsel fur iht: rcspundcnl has L:é:iI’l”.i€..*e(;§ aygwal is: the
Supreme Cami and {i1%i[V[%l§;:”{::(}§’§fi an order {sf status-
qm.) ihc; rx2§::i–§:~.:*~.i_;§£’gaeétseaiiixvg wi15idt:ra§.iu+n Eacilzrc iks Supreme
Court. I’r:__ Eht; ‘he: weuld submii ihai {his Cum:
pestpifie the this Couri iii} the Supreme: Cuuri takes
“:2 :4 decisiug ‘ {hé pending’ appeai’
as ii may, nuiwiihsiandiag £§1a£ lint: case in {Em
._re1:’%.:-tied vjtgdvgmcni izas been carricci in appca} am! ihvs math:-r is
«.:1§g;;1Vc}i’if;.g bcfurc the Saprcxm: Cami, insuihr ax éhc prtssani was on
hafzxd is cnamc-emcd, {he judgmené rtszztéesrcci by Eizizs Court waszfiai
high} 332: fluid anti hence? there: is 11;: imgtedimcni to huici £hai; iéze
Z
8
concerned lmnsaciiun was a vuiciabic iransaciioxx and caauiai ncsi
havt: beam iht: subjcczi maiitr cs! canccfiasiiuig by
unilalcraliy. The pmpcr uuursc wauici have: been {0..}};£’t3§.'{.47¥’VV.$t:._:St%’;.gii}
have iiw iransaciiuzl rcndtzreé wi{i z.:11.:%%:<:..gr:3u'.;3:.§ a xIV1£'?'_1":E2iI§éii V
mcmficr nut. being, tmiiiiczé in be a§i0:i'i1§éi;–t:i£;-r;_ in i§1c”a}3_§_;§£:a:§ anti iize
°13§.»*” V ,