High Court Karnataka High Court

G M Prakash S/O Late G S … vs S Bharathraj S/O Sohanraj on 25 November, 2010

Karnataka High Court
G M Prakash S/O Late G S … vs S Bharathraj S/O Sohanraj on 25 November, 2010
Author: H N Das
SI'.

IN THE HIGH COURT OF KARNATAKA, 

DATED THIS THE 25TH DAY 01+' N0VE1\fi-'.I3E1§«,:VV':"g:'h';"()'3'.S':.(.)' 

BEFOI{E..... 

THE I-ION'BLE MRJUSTICE   

REGULAR FIRST  Nd." 1.134 
BETVVEEN - ! " j

G M PRAKASH      
S/O LATE G S MALL1KAHJ_UNA_IAH '   1, ---- "
AGE 43  ._  V    ' 
R/O NO 9, 6'?" MAIN c:4AMARA;JPET 
BANGALORE       IQPPEL-'tiF¥-¥=!'?'
[By Sm. I:---R.' 
AND V 'V

S EHARATHRAJ S/G.S0HANRAJ' 

44 YEARS  .4 "    '

R/O N0 34, MLAMULPET, "  _ _

BANGALOREVS-.53.i--,"*.  I . """ "  RESPONDENT

  96 01+" cpc AGAINST THE
JUDGMENT AND'---DECREE DATED: 18.6.02 PASSED IN OS

_.PI«Qj_j3..306.;/1989  THE FILE 0:?' THE XXVII ADDLCITY

  cIv_ILJU13GE, BANGALORE, DISMISSING THE SUIT FOR

A.  ' '-._7MANDA"DCRY "_¥.NJUNC'I'ION AND ENQUIRY INTO MESNE
-   

"H

fig



THIS APPEAL COMING ON FOR HEARENG, '.H«~I_i*s..»_lnAY
nmcmmrwmnnmmxumma aMfiW'\

JUDGMENT

This appeal is directed

decree dated 18.6.2002 in.o_.s. Nop§’33o6_1is9u.fp’e’esed”‘by,

the XXVII Addl. City c1x}i1ddgeV§’ remade City,
dismissing the kandlu mandatory
injunction. l» l

2. respondents are

the In this judgment

for conveniencethe parties.a1’elreferred to their status

before the trials Conirt V ..

___his family members were the

lewfiere def” endree”iteeiPfef:§erty bearing No.114 and 115

‘_s:it;,.1ated at Marnnlplet, Bangalore —- 53. The plaintiff and

llvhiisVfarnilylrnembers sold the entire property bearing

favour of the first defendant under the

/ ‘Nix

the suit. Accordingly, the trial court dismissed’ O.S.

N02944/89.

‘7. On the basis of pleadings the trial

thefoHoudngissuesh1ClS.DRLSBGE/59flMfffhf

1. Whether the p1aintiff’tVp:r_ov’es

defendant has confstructed

on the chajja and4f”‘Ve§<cess ffporition Vvfof chajja
illegally and 'eont_raryt th'e_termVef of the sale

deed in his favoiir'?—.

2.wmm@d@m®mffiw§flfiHmmemmm

V to a deor_ee fof_Qrn«a1’1datory injunction as prayed?

C-:3

the plaintiff is entitled to mesne

I ,. . . . . . ..

4′;»~.,_JVVhat1..decree or order?

if 8; the trial Court the plaintiff examined two

mtnesvees as PW.1 and PW.2 and got marked Exs.P.1 to

The defendant got examined one Witness as DW.1

.-u
d’ .-…..l!-\’

-7-

and got marked EXs.D.1 to D9. The trial

appreciation of the pleadings, oral and

evidence held that the passage if ‘

the first defendant exclusively

same is not a common Theatrial fudrtherd’

held that plaintiff has._faile.d'”tcn._:proVe and estajblish the
Violation of the conditions’ sale deed.
Accordingly, trial: the impugned

judgmentiddisfiiissed plaintiff. Hence this

9. Heard on both the side and perused

. ~ . g_ the .{griti’1’epv appeal, papers.

not in dispute that under EX.P.3 first

de’fend_ai1t purchased property bearing No. 1 15 from the

plaintiff: and his family members. Further the first

“ldefendant do not dispute the relevant averment in

“‘”EX.P.3 relating to the common passage and the

._
CNN

-9-

documentary evidence indicating the extent offviolation

of terms contained in the sale deed.

between the parties can be be-st”th.e

assistance of a Commissionefs l’:r.ep~ort. ”

unfortunately both the parti.e.sl.haVe n_ot’1igEi};{ei’1vVlls’te1os for’

securing the report ofga Courtjéommissiorierg. In the
absence of any on record the
conclusion of trial «élefendant has not
violated EX.P.3 is an error
on this ground
also is liable to be set aside.

Forth eg reasoinsisltatedltabove the following order.

ORDER

is hereby allowed. The impugned

judgerirenfand decree of the trial Court is hereby set

The matter is remanded to the trial Court for

Adisbtosal in accordance with law. Parties are at liberty

r_’£”‘\.

.4″

-10.

to seek appointment of a Court C0mmissi0.1je.f:–._:*AIl

contentions are left Open. In View of the

suit is pending for a longtime the »tria1–‘_4Co1if’t:. ‘;sV’h.e:1″e’by ‘

directed to expedite the matter.