IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED mas THE 10'?" DAY OF' FEBRUARY'2{}';'._Q_V'A. _
BEFORE
HONBLE MRJUSTICE MONA}; s1aA'mA1§A.GAdU:3ARA:%5'
W.P.No.80396,”2Q_jO (émlcpcf
BETWEEN:
GEORGE FERNADEZ
s/0 G.J.FERNANDEZ ._ «
AGED ABOUT 52_YEARs.,. _ ‘
occ: CONTRAC.T.OR., ‘
R/O 25-8 EN’riRi+:(;iin1+1M1:m’ROAD,-. ”
EAST ‘
s1«:cUNDERAVBAfipg(A.P.;’ ‘, ‘
PRESENTLY_AAj1’_ sE’cAI;NDERABA13V.gA;P.;
1 ‘~ . — .. PETITIODER
(SR: S.M§C;1AJ§II)I2ASHBi:<;Afi,'«ADVOCATE»
AND:_– ..
V’ . ‘ NAAHANANDA CHALVA
. j v .. _V W./O. LATE__DR.SHANKARAPPA,
‘ _ Af3’:LT1_)’AB.Q[J’1’67YEARS_.
2. ” w/0 DRSHANKARAPPA,
“AGE: 38 YEARS, occ: BUSINESS,
RAJESH. xv/0 LATE DRSHANKARAPPA.
V’ }’-_\.GE: 38 YEARS. OCC: BUSINESS.
2. On an earlier occasion. the Court below had
rejected the application for appointment. of
Commissioner on the ground that such an appli_C_at.ion
can be filed only after leading evidence.
evidence has already been recorded and V’
an amendment application canj:e'”to.be-luffiled’
encroachment: of property.
Under the said facts and circti,:nstanitie’s{. 1T.1f_1e C’.ou1’t_u>
below haéi judiciously, rightly
allowed . /V appointment of Court
Comrnis-;V3io:ier..VV.”f.1’all”l\lo~.prejudice will be caused if
Cornmissioner appointed. On the other hand the
Qoinni.ifs§siCin_er’sffreport will be helpful for better
adj1.tfdicat.iVon’~.of the dispute. Hence no interference is
.5
E’/§K’\,’ ‘4,-“/K}
called for in the mati:er. The pe€’,it’1()n fails and____it is
dismissed.
JUDGE5