High Court Karnataka High Court

Dharmanna S/O Yallappa Dalawai vs Rudragoud S/O Basangouda Biradar on 5 August, 2009

Karnataka High Court
Dharmanna S/O Yallappa Dalawai vs Rudragoud S/O Basangouda Biradar on 5 August, 2009
Author: H.G.Ramesh
V  V 'Si.dda1ay:a S Giimppa Jangamashetti,
if'VI{--;p"}ia3aga:;i,"'i'q, 5:; Dist: Bijapur. mfiesporadezxts

 .  Rae Kakkeri, Advocate for

 "  '~.._ ."'§'§a;§ WEZEET PEETEYION :3 §'1§.,E;§:« {ENEEEQ AR':*Ic§.,E,$ 226:
 ;*av§ss:;:2 22'? OF {'iO§'\i§E'§'i'I.,§'T§iZ)§'*J 0? ragga PRz'«'x"r"E.NiLE T0 QLEASE-E

W. ?.N0.81339(f2GO9*
Afw Misc.W.8C133i2f2QO9

IN THE H36!-I COURT OF' KARNATAKA
CIRCUIT BEECH AT GULBARGA

DATED THIS 'THE 5% DAY or AUGUST 2009  Q
Tag Honrnm Ma.JUs'rxcE;§.G.RAJ&E§H   V
w§.m., 31539 of 2999 teyggfg) '   "   'V
A]?! ms-c. 'iii. no, 30382. dzfzocvs  . J, " "
BETWEEK: 1. V.  

BE":arm.:--1:1:'1a S} 0 Ya11app3..VDa3avééj.;'  "
éége; :35 yfiairs, Dec: Ag1'ic4%11';u'r€;, j    2 _
Rio Iialagazni, Tq. 8:. Dist: Bi}apm;'      ...?etit1'011c:r

(By Sri. Subh::1,s;1L§3hanrii'IA'a for
Sri. P1'aka$=}1  Ad§Iocate}""'""

AND:

1.

Rudragoucia B:~1sai:Vg£5§1d.3.j
Age; 48 years, Ode: Ag1fi§;_11i£2;r€’;”
R/0 Ha1aga:}i,.Tq. Si.’ Dist: Bijapur.

2. “:a.u;-‘..:;ta%x§§i;’ :3 Agh¢k ..I_’:’%:z;x1:1gih;:”:1,

Age: 26 ‘€)si:”c.-;V Household Work,
R[o”‘H_3}agani,&”‘Tg. :3};e.Dist: Bijapur.

Age. 30 years,Occ: Agficulturgt,

33:1. 23.23. Diwanji,Advo<:a1:e for R~1,
Gaxiesh. Niaik, Advocatfi for EH3}

W.P.No.8 §5:39gg009
fisixv Misc. W'80382I2'OO9

THE BVEPUGNED GRDER PA$SED BY THE 339 ADDL. CIVIL
JUDGE (SR. DZ?) AT BUAPLIEE iN M.A.NO=12/2098 ORDER
{)fi1'i'E:D {Z'v2=€31;'2{}S') VIBE ANNWCE.

TEES P§1'E"§'E'§ON COMING ON FOR ORDERS,

'i'i»«£E COEERT MADE THE FOLLOWENC}:

By consent of the learned eé:.unSel'e'e1i*.;be1;f1 e'i;i'es.,""<.:

the writ petitien is heard" n1ei*i:s

disposed of by this OI'(1§31'.

2. This writ petitfu:>r1′ “i5}.;.’ .3 is directed

against the jt;d;§ 1;e11t ‘(A11I1eXure–G)

paeseziivbfiéwVt}:e,f’L0{fi:¥§é3j5 .r§§§}§§e11afe’V’Ceurt~tkze Court of the
Hi Ad:i1. ‘€’,_iviiVgiiafigeiw'{.Si’*;._:}3D.w;'”), Bijapur in the appeal in

M.A.§Ee.1.2/4§D{§8;~w.v’Bj5H fiie impugned judgnem, the

. V. LQ’VS§€}: Afpigellate hae reversed the interieeutory

4V+V§56;£;33.20{)8 passed by the ma} Court by

a11i)*;5:_Vi11g:.-‘::}:1Ve’..’ epp1ieatie:1~I.A.N0.I filed by the p1a:i_n’Li:f’f

“”«._ “a1;’1der.’ {ifder I39 Rifles 1 85 2 of the Code of Civii

_ “?f'{}€?fi{i11i”Ei, in ether words, by the ixnpugzed erder, the

% ..e:§.efe:¢1d.a12i;e are restrai::’1e(:£ from ebstrueting the piaintifi’

VV E0 :’ea<:h his.-1 Eami bearmg S3a:Ne.8i2/ 1. ef Haiagani

2 3 Ex'

ef fce"m…..ii1euse of defendant No.3 and
during 2096 defendant No.3
utfifze'-:"plczi7zt1'}f7" to pass along 'XYZ' and

'A plairtnfi is passing infront of the

V A' ere' ignored by the lower Court for considering

V Weaizzmee of eonzxeniem:-e and irreparable E0333. "

W,P.N0.8i53€1}Z'2GO9
S ikiw Miec.W.8(}38i2f 2009

never pleaded about the aileged a£temative…__
way but same has been pieadeci by the
eiefermezitt and faiieci to prove the same__,
wax; in the land of defendants 'M
established in the earlier in-diE:11a?. '
which cannet be diminmhed :I:;;,g___z':;f_:e
by misreading the iudqriwtgt afid, Eieereei

No. 229/ 69 and e.A.No.37:Q:z. of
convenience is in .fczm$ju;» _ the piaifififl'
rather the defendem;éi_e Nd; e_ V irreparable

iess and infizfy ugeuiei be plaintiff

gr IA. Neg} % %¢:.z;o:;;é§cz, .4_"C§n:-V.i}w–»ether hand if
IA.Nc:{i injury will
Céefendafnt No. 3. The plaintiff
czeaegg' in the plain: that

previofiellx g:JIaifi'.@:f""iuas passing or: the back

house of defendant No. 3. These pleadings

{UI1der}in§ng is mine)

?.

‘~,’e, ,-

2 v ‘
fie /
yg:1’=.Ef;/

I

W.?.No.81’E”>3§¥(2GO9
Afw MisC.W.80382;’ 2069

6. Ass ezrmld be seen from the aforesaid ebsenzaticrzs,

the zzarlier ju.diz::i,a} proceadizigs in O.S.N0.’22’-Z3/69 _3.r1d

R.A.No.37/7’1 p1″ima facis: iadicate thai there :v.;$3§sj

in the iancis of Defandamt Nos. } 82; 3 to ~

land 0f $116 p1ai1:Ifi.ff. It is also rfilézvailt K x

f{>1k:=wi:1g iabservatiens mada b§f1t,i’i’:.%”_§? ‘}’;;»{>x7s%s3tj ‘

{Z’~0u1″t:

gérezsiazis
juciiciezzi proceeCii:~ig3′–.L giver:
findings that *i::; ‘ .t;2ay”.””i:i”‘~-‘£}°.é lands

{if ‘mV€:¥:€?’)f%EfiiT-g/l.v€ig’¥-::f;%é’~.S’; defendant No, 3
fifanizgfit’ i’.=’yéf”e is no way as
clciizfied 3):; »L.,’§.:§lV.ai:1t’é2’3°. Henge it is

; ‘szzystfiugg .. ¢Zea ?* without granting the
ea;-aement the ciefendani No. 2 it
said that there is no easement.

f?2’§ ‘_’*:§e’}f”éf%d&2zt N02 being preyious awner
af.f§’o. 81,3 2A is competent to grant” the

B

‘é,:;_z_§emer2t..4,.:,.;…..,.,

§’::;._v€:- ex_amim-id me naatter 3:1 the light: of Ehfii

T -»v–§4§i”i§’i(:i}i3§{fS Eaid ziiawii by tha H{}r1’b},6 Suprtzme Ciaurt, in

SURYA DEX? R31 1%: RAM QH£LH§ER KAI Lfiéfi 2883 SC

W’P.N4:3.8 153932009
At’ W M%.sc:.W.8{}38i3f 33809

3044) relatizxg E0 exercise of jurisdictiori under Art;i_;_:le3

226 5% :22? {if the Constiultion of India

izmstriocutory arders passed by Cmlrts sub=–jfd§V:1§§té” 1 ”

the High Court. *

8′ In my capinisrx, the i;11pu§r__1éx:{V_A’ord£é:f.’ does!”

sziffar fmm any zarror of 0r..é:1:f{5r
cm {ha face of the regard’ 1:0 under
the extraordinary under’
Articles 225 of India. The
writ 2 and it is aC(:0rdiI1g1y
clismiséécziy . . A 9 T

9. ;l:}”1ié ieafhed counsel for the petitioner

p1fz”;\;3:’$ zzi” e::1’_i:i’t>:L:tiéfi 1:() the trial Court to dispose of the

Having regard to the fasts of the

case, IV___”<iii;1;"':é;'c:At. the': triai court to dispose of the suit;

V"'f?;X_¥3'3diii«0i1S1}' and in any event with;in six months {rem

tfia <:i'at;z-3 of recctiptj production of 3. ccrpy 0)?' this ordar

" -~§'rE§."£Ei0iji bairfig if3.fiifi€H€36d '{3}; {ha obsarvatiarxg 1:13:36: in

31. 2 i~:

‘Kin: ~’
1 g ‘

if

W.i”.N0.815.3’3{2GO’9

A,/W MisC.W.80382!2009

the Course of this order. In View of dismissal of-{I16

writ pe’titi(>:{:, _Misc.W.No.80382/2009 filed fo:jMy:~;§:;;£in.g-.%

01″ the stay also sstands di.smi5sed.

Peiitiorx dismissed.

Swk     '

aw} sf   . 
H