High Court Karnataka High Court

C Ramesh S/O Late Chikkadeve Gowda vs Sannathayamma W/O Late Javare … on 27 February, 2009

Karnataka High Court
C Ramesh S/O Late Chikkadeve Gowda vs Sannathayamma W/O Late Javare … on 27 February, 2009
Author: N.Ananda
 ' ~ . _AGRi{:UL'f'L¥'RIST

iN THE Hm COURT OF' KARNATAKA AT BA1s§£;§}ii;:C}'fé'§/T1.  _
DATED THIS THE 27TH DAY C)17§.,F_EBI?:U';A;i§\fv:2i#:).Q:9V V %  

BEFORE   A  &  %   j  

THE I~i0N'BLE MR. .}'(}'$ICI:'§F*%;}§.P¥ANi);2;\  5;
WRIT PETITION No. 1 :33 
RFHWEEN: VA     

2. CRAMIESH   

S10 LATE CLzIKi-;AD£;v§:,eQw.DAf_--.._ :
AGED 44 Yssaas-, cc;A:31'éICuL¥1'URE-«----~"
R/O cHms:;31§E~--3.II;L1;Ac_;z«;  ' ' »
KASABA HGBLI,   
PANDAvA':>u"Rm?ALLt§{ ._ ' " 
MANDYADEST  " _ ..PE'I'ITIONER
(By-v.vsx--i.\ V N 'B.-'3ADIV1'AV£1_ RE'-.I_'__)DY, ADVOCATE)

AND

1. sA:qNAT:iA1€AMz§§A 
WA/0 LATE JA'«JARE cowm
"A(3E,.E,YEARS " """ "

 REOVCHANDVRE VILLAGE
 '{KASABAVH€I§BE;I,
 P;mBAvz_aP13RA TALUK _
*-MANDYA DIS'?

DEVEGOWDA
~ : Sm LATE JAVARE GOWDA
_ AEAED 56 YEARS
 *A<;3R:cuLTUR1sT
 R/O CHANDRE VILLAGE
T KASABA HOBLI, --
PANDAVAPURA TALUK
MANDYA E3¥S'I'

3. RAMAKRISHNE GOWDA
S/0 LATE JAVERE GOWDA
AGE!) 43 YEARS
A(3R.¥CUL'I'URiS"I'



  7.  NAI;R;§. TALUK
 '1's«AI<i:2'm_ DIS'?

_O'x

S/O KARIGOWBA
 AGED ~45 YEARS
AA : 134/o K.R.$.ROAD,
, PANDAVAPURA TOWN
":\«iAND'YA DIST  RESPONDENTS

THIS WP FILED UNDER ARTICLES 226 65 227 OF' THE

THE CFVIL JUDGE (JR.E)N} AND JMFC, SRIRANGAPATNA ON
IA.NO.I0 IN OS.NO.90/96 DT.2I.12.2006, ANS 5.1.2007, AS
PER ANN~F.



This petition, earning on for preliminary 

in B Group, this day, the: Couxt, made the fo1lu§§i_i1;gi- --  '2 V

ORDER

a

This suit is filed for

permanent. injunction. ‘Ph¢..’rg_=:spofide’nt ha»:«§5 };)ri’

the registered saie deed dated 3.980.

2. It is the _m§:e purchased
the suit 1r–::1Vxidf.tV*.1’E”‘ registered sale
deed dated fItt.’.?i)Q¥;éd(3flt/dftffifldflflt. As
could and statement made

by both the” ” have net disputed the

of saie deed dated 5.7.1980 and

therein. In the copy of the

dated 5.7.1930 the smlthern

._ pmperty transferred to the plaintiff’ is

as mad leading to Pandavapnra.

During the pendency at’ the suit, plainfiff made

“an applittzafion for appointment of commissioner to

demarcate the suit schedule property and the

defendant’s nmnfirty. The learned trial judge has
W. g’/x.»-*’*~$–“{-‘*—-

5

5.7. 3980, piaintifi’ can assert his rights only in resuattt

of the pmperty described in the sale deed.

The learned triat judge vvithom: 1Indersfandifri’gT:.fii!§€=…A’

reg} controversy between the has ”

commissioner by relying on a derziswiené jiri {LR

I999 Ker. 1813. Therefore, the

be sustained.

7. In
The 3 The impugned order is

set aside.’ ‘

sal-

Judge

erngh