1:»? TBIE HIGH COURT OF K.ARN.AT.AK»5§...'4: if'
CIRCLYLP BEAFCH .42" GL?L3A1eca4': ¢
DATED "1"3{fiS m1: 13*" DAY £)i?:VI)1'ZC_E;!$.iI3;l7;3':§i:2§f3fL1$§ ' -
BEFORE t__ A
THE1ION'BLE ;&1RJ£?ST}i*E.S. ABB§?£.;Y;4f}E;E;f? J
WRIT PE2"1T1(5wf Na; ¥é3f22:'i§83 '((2181-'£*}'£")
Eetween:
Erappa, _ 2:
Sic 1-ianama_I.?:£hu Ex:ia;€:paEIi;_
A§,ed ab0uf25 Eféiirs, . "
00¢; agri:2ulf'mfe;' '*--:;,, * " ._ " "
Rio 'E31115 .
Guibaiga ~
(By Sri Afimfet Adv.)
M; M
» -. 2 _:)fKamatal<a,
" us "
V * Ccrnmiissioiier,
' Gulbarga.
2 z Director of Ptsbfic Instmctionsz,
v'71;iE£dgi1'.
Biesk Education Officer,
Seciam.
V "4 Easavarag}
3:59 Vfim.-:-ra11:1a Guttedar,
Aged about 41 years,
Go-C; Contracior,
Rio Nachawar, Sedam Taluk-
. . .. R-ztitioller.
5(3)
Gram Panchayat,
K€:iis;u11cia viilage,
Sedam Taluk,
'H11*ougl1 its Piesidetit.
Bhimshappag
sic Bhiniappa,
Aged about 52 years,
Occ; agricultllre,
R30 Kollqunda.
The Secretary,
G;*an1 F'anci:1ayat',
Kolkunda, _ '}
Sedaxn Tam
Bhiznapxig} " %
I"-3
$.50 '"§ippai1;1a-- Ex'éia:'eV;'fx;é§i'i, TA': V
Aggéd 3;bt3vi?4S §.ré;1i~'s,
0t?: €_', ag:*icuiti:==:'e, *
Rs'-3 K011e:und:«g
Guibaigg; 'i)is'tfi*+:.1."'.A .--
.. V
~ .,. '}v';"{)' Ha:-2;m1appa Marepaiii,
: " -. _k"'=;} Kszzikguzada,
§:§?e:1_az1§Tai:;k_,'_.
'-£":u11r»1§ga lfligtrict.
--_(B~,;- SQ §.ri";'v.¥f§1i£f5lar, ASA")
on-nu
. . .. gesgyondents.
' "This Writ Fmitien is filed ilndfll' Articles 226 S: 32'? of the
A » .Cfr;;:1stitution ef India, pragring to quash the order aimed 26.9.2698 in
" V , O.S.No.?9E200'7§ etc.
This Writ Petitien aenfing on far Fina} Hearing this day, the
Court rnade the fcilowixlg;
uu
ORDER
?etitiener is piaintiff N03 in (3.S.Na.79.f’20{3’7 0:: the
the Civil Eudge {Jr.Dn.)., Sedam and the respondent ‘
defendant Neal, 2, 3, S and 6 and respendeént
§ia.intiffNs.1 and ‘2 in the said suit. T ‘
2. Fifth resp-zmdeni herein fil%:d__.an afipifiéatien luv’
Rule IQ of the Cede of Civii Pros;;éd1 §i’e.§0 c2o§’r:e.§u oi;1 régtorci as
additienai defendant an the_._..g?ou1id ..,51_’»iAé”ti2e owner and in
pessessigin of Tiiéérv, saffl The csurt beiow an proper
£<msiderati'c»:; «éfthe; zii?a.i'eo:ité:_{1{i::;i2s ofthe parties, hag ailewed the
applicatien b3s :h.¢ mag; "aargéa 20.99.2008. The petitioner has
% "'ca11¢t1'* 5}; égtiestietg the égidgaer in this writ psztitien.
' -V the learned Couztzsei far the parties, I {in not
firid 3:25: géiéiid interfere with the saié erder. As noticed abet-k.=:,
Jghe sui'é;.. by the plaigtifis was for perpetuai injumtttisn
A ~ :s2s;fa1i:2ing the defendants frmn making any constructiozz on the suit
lafgds. The €Oiil't beiow was cf the 'Ei€'.£' that certain trazzsacfion had
4 taker: piace between the erilgnal came: of the szzét §and and the
'_.